IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2059 of 2009()
1. A.RAJASEKHAR, THENCOTTUPUTHEN VEEDU,
... Petitioner
Vs
1. G.VASANTHAKUMARI AMMA,
... Respondent
2. K.MURALEEDHARAN NAIR,
3. THE DISTRICT COLLECTOR AND
4. THE ASSISTANT EXECUTIVE ENGINEER,
5. KERALA STATE ELECTRICITY BOARD,
For Petitioner :SRI.SAJU.S.A
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :30/09/2009
O R D E R
S.R.Bannurmath, C.J. & A.K. Basheer, J.
------------------------------------------
W.A. No.2059 of 2009
------------------------------------------
Dated this the 30th day of September, 2009
JUDGMENT
A.K.Basheer, J.
We have heard Sri.T.Krishnan Unni, learned senior counsel
for the appellant and Sri.C.K.Karunakaran, learned Standing Counsel
appearing for respondents 4 and 5 and we have perused the entire
materials available on record.
2. Learned senior counsel appearing for the appellant
submits that the appellant will be satisfied if the entire matter is
considered by respondent No.3 untrammelled or uninfluenced by any
of the observations made by the learned Single Judge. In other words,
the prayer is that the authority concerned, namely the District
Magistrate, should apply his mind afresh in respect of all the issues
involved in the matter and take an independent decision in accordance
with law and with reference to the materials available on record. We
W.A.No.2059 of 2009.
– 2 –
do not find any reason why that prayer cannot be allowed. In our
view, the prayer is only just and proper in the peculiar facts and
circumstances of the case. Respondent No.3 shall dispose of the
matter afresh in accordance with law untrammelled or uninfluenced
by any of the observations made by the learned Single Judge and after
affording sufficient opportunity to be heard to all the parties
concerned as expeditiously as possible, at any rate, within one month
from the date of receipt of a copy of this judgment.
Writ appeal is disposed of in the above terms.
S.R.Bannurmath,
Chief Justice
A.K. Basheer,
Judge
vns