High Court Kerala High Court

P.T.George vs State Of Kerala on 31 March, 2010

Kerala High Court
P.T.George vs State Of Kerala on 31 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9979 of 2010(V)


1. P.T.GEORGE, S/O.P.U.THOMAS, PERIAKOTTIL,
                      ...  Petitioner
2. T.A.SEBASTIAN, S/O.T.D.ANTHAPPAN,
3. M.X.JOSLINE, S/O.M.J.XAVIER,
4. GEORGE VARGHESE.M., S/O.J.VARKEY,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. KERALA STATE ELECTRICITY BOARD,

3. CHIEF ENGINEER (TRANSMISSION - SOUTH),

4. DEPUTY CHIEF ENGINEER,

5. EXECUTIVE ENGINEER,

6. ASSISTANT EXECUTIVE ENGINEER,

7. ADDITIONAL DISTRICT MAGISTRATE (A.D.M)

                For Petitioner  :SRI.PHILIP ANTONY CHACKO

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :31/03/2010

 O R D E R
                P.R.RAMACHANDRA MENON, J.
                      ------------------------
                   W.P.(C)No. 9979 OF 2010
                      ------------------------

               Dated this the 31st day of March, 2010

                           JUDGMENT

The grievance projected by the petitioners is with regard

to the drawing of electric line through the property of the

petitioners without any regard to the specific objection raised by

them in this regard.

2. Heard the learned standing counsel appearing for the

Board as well as the learned Government Pleader appearing for

the 7th respondent.

3. The learned standing counsel submits that pursuant to

the objection preferred by the petitioners before the ADM,

remarks are called for and that the matter will be forwarded

along with the remarks to the ADM within one week, if not

already forwarded.

4. Having considered the facts and circumstances, the 7th

respondent is directed to consider the matter and pass

appropriate orders in accordance with law, after giving an

opportunity of hearing to the petitioners and all concerned, as

expeditiously as possible, at any rate within six weeks from the

date of receipt of a copy of this judgment. It is also made clear

WPC NO. 9979/2010 -2-

that the steps for drawing electric line shall be pursued only

subject to the orders directed to be passed by the 7th

respondent.

The Writ Petition is disposed of as above.

P.R.RAMACHANDRA MENON,
JUDGE

dpk