High Court Madras High Court

K.Venugopal vs The Assistant Electrical … on 21 January, 2010

Madras High Court
K.Venugopal vs The Assistant Electrical … on 21 January, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 21-01-2010

CORAM

THE HON'BLE MR.JUSTICE M.JAICHANDREN 

Writ Petition Nos.517 to 520 of 2010 &
M.P. Nos. 1 to 1 of 2010

K.Venugopal				.. Petitioner in W.P.No.517 of 2010
S.M.Kirubanandam			.. Petitioner in W.P.No.518 of 2010
S.Selvam					.. Petitioner in W.P.No.519 of 2010
R.Annadurai				.. Petitioner in W.P.No.520 of 2010


Versus

1.The Assistant Electrical Engineer
   Paradarami Division
   Tamil Nadu Electricity Board
   Gudiyattam, Vellore District. 

2.The District Forest Officer
   Vellore District, Vellore.	  .. Respondents in W.P.No.517 of 2010

3.The Assistant Electrical Engineer
Gudiyatham Division-I
Tamil Nadu Electricity Board
Gudiyattam, Vellore District.

4.The District Forest Officer
Vellore District, Vellore. .. Respondents in W.P.No.518 of 2010

5.The Assistant Electrical Engineer
Pakkam Division-I
Tamil Nadu Electricity Board
Gudiyattam, Vellore District.

6.The District Forest Officer
Vellore District, Vellore. .. Respondents in W.P.No.519 of 2010

7.The Assistant Electrical Engineer
Gudiyattam Division-II
Tamil Nadu Electricity Board
Gudiyattam, Vellore District.

8.The District Forest Officer
   Vellore District, Vellore.	   .. Respondents in W.P.No.520 of 2010


Prayer in W.P.No.517 of 2010: Writ Petition filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Certiorarified Mandamus to call for the entire records of the first respondent in Ka.No.AE/O&M/Paratha/Division.Thani/No.361 dated 24.11.2009, quash the same and consequently direct the first respondent to restore the electricity service connection to the petitioner in SC No.1448/IIIB.
Prayer in W.P.No.518 of 2010: Writ Petition filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Certiorarified Mandamus to call for the entire records of the first respondent in Ka.No.AE/O&M/TD-I/Gudi/Division.Thani/No.454/2009 dated 09.03.2009, quash the same and consequently direct the first respondent to restore the electricity service connection to the petitioner in SC No.461-102-1974 TF-IIIB dated 19.08.2006.
Prayer in W.P.No.519 of 2010: Writ Petition filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Certiorarified Mandamus to call for the entire records of the first respondent in Ka.No.AE/O&M/Pakkam/Division.Thani/No.436/2009 dated 17.03.2009, quash the same and consequently direct the first respondent to restore the electricity service connection to the petitioner in SC No.465-005-876 TF-IIIB dated 28.02.2003.
Prayer in W.P.No.520 of 2010: Writ Petition filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Certiorarified Mandamus to call for the entire records of the first respondent in Ka.No.AE/O&M/gudi/Division.Thani/No.403/2009 dated 09.03.2009, quash the same and consequently direct the first respondent to restore the electricity service connection to the petitioner in SC No.462-121-362 TF-IIIB.

	For petitioners  		:  Mr.K. Venkatramani
					   Senior Advocate for Mr.B.Lenin Balu 
        For respondents   	:  Mr.P.Srinivas for R1
        					   Mr.P.Sathish,Govt. Advocate for R2

				 C O M M O N  O R D E R	

Since the issues arising in all these writ petitions are similar in nature common order is passed.

2. These Writ petitions have been filed to quash the Impugned Order of the 1st respondent, disconnecting the electricity service connection, which had been granted to the petitioner, stating that the petitioners should get the approval from the Central Empowered Committee, New Delhi.

3. In view of the directions issued by the Supreme Court and in view of the undertaking given by the petitioner that the Saw Mill in question would not be run contrary to the directions issued by the Supreme Court and that the petitioners would not indulge in any activity contrary to the said directions and in view of the orders passed by this Court on 13.10.2009, in a batch of Writ Petitions in W.P. No. 19966 of 2009 etc.(batch), the first respondent is directed to restore the electricity service connection to the petitioners as prayed for, within a period of six weeks from the date of receipt of a copy of this order. However, it is made clear that the petitioners shall not run the saw mill contrary to the directions issued by the Supreme Court. If the petitioners are found to be indulging in any activity contrary to the directions of the Supreme Court, the respondents are at liberty to take appropriate action against them, in the manner known to law.

4. The above Writ petitions are ordered accordingly. Consequently, connected Miscellaneous Petitions are closed. No costs.

arr/kj

To

1.The Assistant Electrical Engineer
Paradarami Division
Tamil Nadu Electricity Board
Gudiyattam, Vellore District.

2.The District Forest Officer
Vellore District, Vellore.

3.The Assistant Electrical Engineer
Gudiyatham Division-I
Tamil Nadu Electricity Board
Gudiyattam, Vellore District.

4.The Assistant Electrical Engineer
Pakkam Division-I
Tamil Nadu Electricity Board
Gudiyattam, Vellore District.

5.The Assistant Electrical Engineer
Gudiyattam Division-II
Tamil Nadu Electricity Board
Gudiyattam,
Vellore District