High Court Kerala High Court

Vijayamma vs The Assistant Executive Engineer on 29 September, 2008

Kerala High Court
Vijayamma vs The Assistant Executive Engineer on 29 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34500 of 2006(F)


1. VIJAYAMMA, W/O.SIVANKUTTY,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT EXECUTIVE ENGINEER,
                       ...       Respondent

2. ADDITIONAL DISTRICT MAGISTRATE,

3. SMT.SUDHARMA @ SUDHA,

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  :SRI.JOSE J.MATHEIKEL, SC, KSEB

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :29/09/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
                  W.P.(C) No.34500 of 2006
              ----------------------------------------------
                 Dated 29th September, 2008.

                          J U D G M E N T

Petitioner is aggrieved by Ext.P1 order passed by the

second respondent in the matter of drawing of an electric line.

There is also a prayer for a direction to the first respondent to

remove the electric line. That is a matter to be considered by the

second respondent under Section 17 of the Indian Telegraph Act,

1885. In the matter of shifting of the line, it is for the petitioner to

approach the second respondent. In the event of the petitioner

approaching the said respondent within two months from today,

her application will be duly considered with notice to the

petitioner and the respondents 1 and 3 and appropriate orders in

accordance with law will be passed within another four months.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.34500 of 2006

———————————————-

J U D G M E N T

Dated 29th September, 2008.