IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18105 of 2009(G)
1. SHEELA B., W/O.AJAYAKUMAR, VARAMBEL
... Petitioner
Vs
1. THE ADDITIONAL DISTRICT MAGISTRATE,
... Respondent
2. THE KERALA STATE ELECTRICITY BOARD,
3. THE ASSISTANT EXECUTIVE ENGINEER,
4. SHAMLA KUMARI, PALATHINKADA VEEDU,
For Petitioner :SRI.B.SURESH KUMAR
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :16/10/2009
O R D E R
S. SIRI JAGAN, J
...............................................
W.P(C) No. 18105 of 2009
.................................................
Dated this the 16th day of October, 2009
J U D G M E N T
The petitioner is the owner of a property through which the
1st respondent has permitted the 3rd respondent to draw electric
lines, for supply of electricity to the 4th respondent. The
petitioner challenges the order passed by the 1st respondent
permitting the 3rd respondent to draw the electric lines. Today
when the matter was taken up, the learned standing counsel for
the electricity board submits that lines can be drawn beneath a
11 KV line already existing, without crossing the petitioner’s
property. This is recorded and the writ petition is disposed of
directing that the line shall be drawn through the route now
suggested by the standing counsel, without crossing the
petitioner’s property.
S. SIRI JAGAN, JUDGE
rhs