High Court Kerala High Court

M.M.Sulaiman Rawthar vs Kerala State Electricity Board on 13 December, 2010

Kerala High Court
M.M.Sulaiman Rawthar vs Kerala State Electricity Board on 13 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11389 of 2008(E)


1. M.M.SULAIMAN RAWTHAR,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE ASSISTANT EXECUTIVE ENGINEER,

3. THE ADDITIONAL DISTRICT MAGISTRATE,

4. FATHIMA BEEVI,

                For Petitioner  :SRI.R.VINOD

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

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :13/12/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No. 11389 of 2008-E
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
            Dated this the 13th day of December, 2010.

                                 JUDGMENT

This writ petition is filed by the petitioner aggrieved by the

proceedings issued by the third respondent under Section 16 of the

Telegraph Act, produced as Ext.P5 herein. The proceedings were issued by

to provide electricity connection to the fourth respondent herein.

2. The petitioner raised objections in the matter and the enquiry was

conducted by the third respondent. Ultimately, it was found that connection

can be given by using only 20 meters of service wire.

3. The petitioner challenged the order by raising various grounds in

the writ petition. It appears that the parties are close relatives, but the

relationship was far from cordial. Mainly it is pointed out that it is not

required to draw the line through the property of the petitioner and it may

destroy the crops standing in the property.

4. While admitting the writ petition, this Court passed an interim

order on 3.4.2008 as follows:

“Notice.

If line is to be drawn to the fourth respondent’s property that shall

wpc 11389/2008 2

only be along the boundaries of the petitioner’s property and not

across.”

5. Today, when the matter came up for hearing, learned Standing

Counsel for the Electricity Board submitted that the line has been drawn in

terms of the interim order passed by this Court and the matter can be closed

accordingly.

6. Since line has already been drawn as directed in the interim order

along the boundaries of the petitioner’s property and not across, Ext.P5 will

stand modified to that extent. In that view of the matter, no further orders

are called for in the matter and the writ petition is disposed of. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/