IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33664 of 2004(G)
1. MARY FRANCIS, AGED 52,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE ASSISTANT EXECUTIVE ENGINEER,
3. DEPUTY COLLECTOR (L.A),
For Petitioner :SRI.K.G.SARATHKUMAR
For Respondent :SRI.C.C.THOMAS, SC, K.S.E.B
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :18/07/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P. (C). NO. 33664 OF 2004
---------------------------------------
Dated this the 18th day of July, 2007.
J U D G M E N T
This writ petition is filed with the following prayers:
I) Call for the records in connection with the
Exhibit P1 notice, and assessment of value of trees cut
and removed from petitioner’s property.
II) Issue a writ of mandamus or such other writ,
direction or order directing the respondents to disburse
the compensation of amount of Rs. 11,000/- with 12%
interest per annum from 1994 immediately to the
petitioner.
2. In case admitted amounts have not already been paid,
petitioner may approach the second respondent, in which case,
appropriate action in that regard will be taken by the second
respondent within a period of another three months. In case the
petitioner has still any grievance left, it will be open to her to
workout the relief under the provisions of the Indian Telegraphs
Act before the District Court.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp