High Court Kerala High Court

Chakradharan vs State Of Kerala on 26 June, 2009

Kerala High Court
Chakradharan vs State Of Kerala on 26 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17655 of 2009(B)


1. CHAKRADHARAN, S/O.VELAYUDHAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE KERALA STATE ELECTRICITY BOARD,

3. THE DISTRICT COLLECTOR,

4. VIJAYAN, S/O.KRISHNAN,

                For Petitioner  :SRI.ASWIN GOPAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/06/2009

 O R D E R
                         ANTONY DOMINIC, J.
                   -------------------------
                    W.P.(C.) No.17655 of 2009
             ---------------------------------
              Dated, this the 26th day of June, 2009

                            J U D G M E N T

When this case came up for orders today, the learned standing

counsel appearing for the respondent Board produced a copy of the

order dated 08/05/2009 passed by the Additional District

Magistrate over-ruling the objection raised by one Mr.Sasidharan for

drawing the line to the premises of the 4th respondent and

permitting the line to be drawn. It is stated that it is on the strength

of this order that the line was proposed to be drawn.

2. The learned counsel for the petitioner submits that this

order was passed without notice to him. If that be so, it is up to

him to challenge the said order and seek appropriate orders.

Therefore, reserving the above liberty to the petitioner and leaving

open all the contentions raised in the writ petition, the writ petition

is closed.

(ANTONY DOMINIC, JUDGE)
jg