IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated 21.2.2010
CORAM
THE HONOURABLE MR.JUSTICE R.SUDHAKAR
Writ Petition No.3834 of 2011
Palaniyappa Gounder. ... Petitioner
-Vs.-
1.The Executive Engineer
(Operation and Maintenance),
Tamil Nadu Electricity Board,
Paramathi Vellur,
Namakkal District.
2.The Assistant Executive Engineer,
(Operation and Maintenance),
Tamil Nadu Electricity Board,
Nallur,
Namakkal District.
3.The Assistant Engineer,
(Operation and Maintenance),
Tamil Nadu Electricity Board,
Solasiramani,
Namakkal District. ... Respondents
Writ Petition is filed under Article 226 of the Constitution of India praying to issue a Writ of Mandamus, directing the second respondent to provide agricultural electricity service connection registered in Registration No.DET/JPM/A-83/89-90 in the name of the petitioner to the borewell existing SF No.422-3A of Nallagoundampalayam village, Namakkal District.
For petitioner : Mr.R.Nalliyappan
For respondents : Mr.J.Ravindran
-----
O R D E R
Writ Petition is filed praying to issue a Writ of Mandamus, directing the second respondent to provide agricultural electricity service connection registered in Registration No.DET/JPM/A-83/89-90 in the name of the petitioner to the borewell existing SF No.422-3A of Nallagoundampalayam village, Namakkal District.
2. Mr.J.Ravindran, learned counsel takes notice on behalf of the respondents. By consent of both parties, the writ petition is taken up for disposal.
3. Petitioner claims that he has made an application dated 4.1.2011 for electricity supply to his above agricultural land. Since the application has not been considered so far, the present writ petition has been filed.
4. Mr.J.Ravindran, learned counsel for the respondents states that the application of the petitioner will be processed in accordance with law within a reasonable period of time, if otherwise in order.
5. In view of the above, the second respondent is directed to take up the application if it is in order and decide the issue in accordance with law within a period of six weeks from the date of receipt a copy of this order. If any further documents are required, the petitioner shall be intimated. The Writ Petition is disposed of accordingly. No costs.
ts
To
1.The Executive Engineer
(Operation and Maintenance),
Tamil Nadu Electricity Board,
Paramathi Vellur,
Namakkal District.
2.The Assistant Executive Engineer,
(Operation and Maintenance),
Tamil Nadu Electricity Board,
Nallur,
Namakkal District.
3.The Assistant Engineer,
(Operation and Maintenance),
Tamil Nadu Electricity Board,
Solasiramani,
Namakkal District