High Court Kerala High Court

Baby.K.J vs The Assistant Engineer on 16 January, 2009

Kerala High Court
Baby.K.J vs The Assistant Engineer on 16 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 45 of 2009()


1. BABY.K.J, AGED 58 YRS,S/O.K.J.JOSEPH,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT ENGINEER,ELECTRICAL
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,ELECTRICAL

3. KERALA STATE ELECTRICITY BOARD,

4. JOB.J.VILLY,S/O.JOSEPH,VILLIL HOUSE,

                For Petitioner  :SRI.GEORGE VARGHESE (MANACHIRACKEL)

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :16/01/2009

 O R D E R
                   J.B.Koshy, Ag.C.J. & V.GIRI, J.
                  ------------------------------------------
                         W.A.No. 45 of 2009
                   ------------------------------------------
              Dated, this the 16th day of January, 2009

                               JUDGMENT

J.B.Koshy, Ag.C.J.

Electric connection was given to the 4th respondent’s

house through the property of the petitioner years back. Now the

petitioner wants to shift the above line as there is an alternate route

available. Petitioner relies on the agreement expressed by the 4th

respondent.

2. The learned Judge stated that the remedy is under

Section 17 of the Indian Telegraph Act and therefore, the petitioner

has to approach the District Magistrate. Therefore, the learned

Judge, without prejudice to the right of the petitioner to invoke

Section 17 of the Act, dismissed the writ petition.

3. When there is an alternate efficacious statutory

remedy available, this Court will not entertain a petition under Article

226 of the Constitution of India, especially when factual matters have

W.A.No.45 of 2009
2

to be considered.

4. In the above circumstance, we agree with the learned

Single judge and dismiss the writ appeal.

J.B.Koshy,
(Ag. Chief Justice)

V.GIRI,
(Judge)

vns