IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19986 of 2008(D)
1. VELAYUDHAN, S/O.PARIYAN,
... Petitioner
Vs
1. KSEB, VAIDHYUTHI BHAVANAM
... Respondent
2. ASST.EXCISE ENGINEER,
3. ADL.DISTRICT MAGISTRATE, PALAKKAD
4. VELMURUKAN, S/O.KULLAN CHETTIYAR
5. CHANDRAN, NARIPOTTA THENARIPADOM
For Petitioner :SMT.C.K.SHERIN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :17/07/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 19986 OF 2008 D
--------------------------------------
Dated this the 17th July, 2008
JUDGMENT
Petitioner has approached this Court seeking a direction to
draw the line through the alternate route as proposed by the
petitioner and to stay further proceedings to draw the line and
also to remove the three electric posts installed in the property of
the petitioner.
2. Briefly put, the case of the petitioner is as follows:
Petitioner owns and possesses 76 cents of land at
Muttuchira, Palakkad. According to him, it is possible to give
electric connection to respondents 4 and 5 through the road, It
is stated that it is to cause hardship and loss to the petitioner that
the line is proposed to be drawn through the property of the
petitioner, where he has taken steps to construct a residential
house. The matter is referred to the third respondent, Additional
District Magistrate. However, without any order, connection
has been given to the fourth respondent and going to give
WPC. 19986/08 D 2
connection to the fifth respondent. It is submitted submitted by
the learned standing counsel that, as stated by the petitioner,
connection has already been given to the fifth respondent. But,
the question relating to connection being given to the fourth
respondent, is pending consideration before the third respondent
and only if permission is granted, the line which has already
been drawn to give connection to the fourth respondent, will be
charged as far as the fourth respondent is concerned. In the light
of this, I record the submission of the standing counsel and
direct that without getting permission from the District
Magistrate, the line shall not be charged for giving connection to
the fourth respondent.
The Writ Petition is disposed of as above.
K. M. JOSEPH, JUDGE
kbk.