High Court Kerala High Court

George Jacob vs State Of Kerala Represented By The on 23 May, 2008

Kerala High Court
George Jacob vs State Of Kerala Represented By The on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15265 of 2008(P)


1. GEORGE JACOB, RESIDING AT MUTHOOT HOUSE,
                      ...  Petitioner
2. GEORGE ALEXANDER, MUTHOOT HOUSE,
3. GEORGE THOMAS, MUTHOOT HOUSE,
4. M.G.GEORGE MUTHOOT, G 74, MUTHOOT HOUSE,

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE KERALA STATE ELECTRICITY BOARD,

3. THE DISTRICT COLLECTOR,

4. THE ASST. EXECUTIVE ENGINEER,

5. AGASTHYA RESORTS & TOURS PRIVATE

                For Petitioner  :SRI.K.P.VIJAYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :23/05/2008

 O R D E R
                           K.M. JOSEPH, J.

             ````````````````````````````````````````````````````
                  W.P.(C) No. 15265 OF 2008 P
             ````````````````````````````````````````````````````
               Dated this the 23rd day of May, 2008

                           J U D G M E N T

Petitioners have approached this Court seeking a

direction to quash Ext.P1 and all proceedings therein before

the 3rd respondent. Ext.P1 is a petition filed by the Assistant

Executive Engineer, Electrical Sub Division, Vizhinjam,

apparently under section 16(1) of the Indian Telegraph Act,

1885. According to the petitioners, there is no jurisdiction with

the 3rd respondent to consider the matter. It is submitted that

there is an alternate route through the existing pathway and

that 5th respondent is owned by powerful persons. Ext.P1 is a

petition filed by the statutory authority under section 16(1) of

the Telegraph Act. I do not see how the petitioners can be

permitted to challenge Ext.P1. The petitioners can raise their

contentions before the 3rd respondent. At this stage, I feel

WPC.15265/08
: 2 :

that it cannot be open to the petitioners to raise any grievance

at all. Thus, leaving open the rights of the petitioners to raise

all the objections before the 3rd respondent, the writ petition is

disposed of.

(K.M.JOSEPH, JUDGE)
aks