High Court Kerala High Court

R.S.Mony vs Kerala State Electricity Board on 30 November, 2010

Kerala High Court
R.S.Mony vs Kerala State Electricity Board on 30 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34733 of 2010(N)


1. R.S.MONY, AGED 65,S/O. RADHAKRISHNAN,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. EXECUTIVE ENGINEER, KERALA STATE

3. KANNAN DEVAN HILLS PLANTATION

                For Petitioner  :SRI.M.L.SAJEEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :30/11/2010

 O R D E R
                           C.T.RAVIKUMAR, J.
                        ---------------------------------------
                        W.P(C)No.34733 of 2010
                       ----------------------------------------
                      Dated 30th November, 2010

                                  JUDGMENT

The petitioner is the owner of a building bearing Door

No.IX/1157 of Munnar Grama Panchayat. Ext.P1 is the ownership

certificate issued in respect of the said building. This writ petition has

been filed mainly with a prayer to issue a writ of mandamus commanding

the respondents to grant electric connection to the aforesaid building

owned by the petitioner. According to the petitioner, the third respondent

is the licencee empowered to give electric connection in Munnar.

Therefore, the petitioner has approached the third respondent and

submitted an application to grant electric connection to the aforesaid

building. Pursuant to the same Ext.P3 has been served on the petitioner.

Ext.P3 would reveal that the petitioner is not granted with electric

connection as requested on the ground that the Hon’ble Apex Court has

issued an order of status quo. It is not discernible from Ext.P3 as to what

exactly is the nature of the order passed by the Hon’ble Apex Court.

However, it is evident that the said issue has come up for consideration

before this Court in a number of writ petitions. Exts.P6 and P7 are

judgments in W.P.(C)Nos.17958 of 2010 and 30713 of 2010 respectively.

WP(C).No.34733/2010 2

After considering the issue involved therein which is akin to the one

involved in this writ petition this Court issued a direction to the licencee to

grant electric connection to the concerned building after making it clear

that the directions therein would not in any way legalize its construction.

In that context it is to be noted that the direction of the Apex Court

referred to in Ext.P3 is against construction within 50 yards of Munnar

river. In view of the position obtained in this case, I am inclined to

dispose of this writ petition as hereunder in the light of Exts.P6 and P7

judgments:-

The third respondent is directed to provide electric connection

to the building bearing Door No.IX/1157 of Munnar Grama Panchayat

according to the priority among similar persons, as expeditiously as

possible, subject to satisfaction of the required formalities by the

petitioner. It is made clear that the grant of electric connection will not

legalize the construction and also will not confer any other right on the

petitioner.

C.T.RAVIKUMAR
Judge

TKS