High Court Kerala High Court

Suresh Babu vs The Kerala State Electricity … on 15 January, 2008

Kerala High Court
Suresh Babu vs The Kerala State Electricity … on 15 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 17020 of 2007(A)


1. SURESH BABU, PERUNILATHIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE ASSISTANT ENGINEER, ELECTRICAL

3. K.K.PRAKASAN, KIZHAKKEKARA HOUSE,

4. GOURI, VAKKE PAZAMBATH,

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :15/01/2008

 O R D E R
                    THOTTATHIL B.RADHAKRISHNAN, J.
                      -----------------------------------
                      W.P.(C).No. 17020 of 2007-A
                    ------------------------------------
                  Dated this the 15th day of January, 2008.

                              J U D G M E N T

The petitioner applied for supply of electrical energy. It was

found that the line has been drawn crossing the property of respondents 3

and 4. The petitioner had the sale deed and a purported consent letter by

the 4th respondent. On that basis, Kerala State Electricity Board drew the

line. Thereafter, the third respondent filed a complaint before the K.S.E.B

authorities alleging fraud in the matter of obtaining the alleged consent

letter. The Board withdrew the connection. The petitioner filed this writ

petition on 4-6-2007. This Court directed that if the line is still in existence,

re-connection shall be made. The petitioner is thus now enjoying electric

supply.

(2). The afore-said facts will show that the basic dispute

between the petitioner and respondents 3 and 4 is whether the 4th

respondent had consented to the drawal of the line and still further whether

respondents 3 and 4 have any sustainable objection and whether the

Additional District Magistrate can overrule the objections in terms of Indian

Telegraph Act and Electricity Act.

(3). Under the aforesaid circumstances, preserving status quo

as on today, it is directed that the respondents 1 and 2 shall place

W.P.C.No.17020/2007 -2-

appropriate applications to the concerned District Magistrate for consideration

of the case since respondents 3 and 4 are objecting to the drawal of the

line. The District Magistrate shall decide the case in accordance with the

Indian Telegraph Act and Electricity Act. Objections of respondents 3 and 4

to the drawal of line as per alignment shall be noted. If the District

Magistrate concludes that the objections are sustained, the Board shall

provide alternative alignment and dismantle the present alignment.

However, if the objection is overruled, the line shall stand as such. The

decision by the District Magistrate shall be taken within an outer limit of three

months from the date of receipt of this judgment. Thereafter continuance of

energisation and alignment would depend upon such decision.

The writ petition is disposed of as above.

THOTTATHIL B.RADHAKRISHNAN,
JUDGE.

MS