High Court Kerala High Court

D.Purushothaman vs The Additional District … on 5 October, 2009

Kerala High Court
D.Purushothaman vs The Additional District … on 5 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25387 of 2009(P)


1. D.PURUSHOTHAMAN, AGED 55 YEARS,
                      ...  Petitioner
2. I.V.MANOJNA, AGED 50 YEARS,

                        Vs



1. THE ADDITIONAL DISTRICT MAGISTRATE,
                       ...       Respondent

2. THE ASSISTANT EXECUTIVE ENGINEER,

3. K.R.CHANDRABABU, KALARICKAL,

4. SREEDHARAN, KALARIKKAL, VALAMANGALAM,

                For Petitioner  :SRI.H.B.SHENOY

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

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :05/10/2009

 O R D E R
                            S.SIRI JAGAN, J.
                       ==================
                        W.P(C).No.25387 of 2009
                       ==================
                Dated this the 5th day of October, 2009
                            J U D G M E N T

The petitioners are challenging Ext.P6 order passed by the 1st

respondent under Section 16(1) of the Indian Telegraph Act giving

permission to the 2nd respondent draw electricity line over the property

of the petitioners for giving electricity connection to the 3rd

respondent’s house. One of the contentions raised by the petitioners

is that the 2nd petitioner was not heard before passing Ext.P6 order.

They have a further contention that the 1st petitioner had suggested

three alternate routes, feasibility of which has not been considered by

the 1st respondent while passing Ext.P6 order.

2. I have heard the learned standing counsel for the KSEB

also. He does not dispute the fact that the 2nd petitioner was not heard

before passing Ext.P6 order.

3. In the above circumstances, Ext.P6 has been issued in

violation of the principles of natural justice in so far as the 2nd

petitioner is concerned. Accordingly, Ext.P6 is quashed. The 1st

respondent is directed to reconsider the matter after issuing notice to

all concerned including the petitioners and pass fresh orders as

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

of receipt of a certified copy of this judgment. While doing so, the 1st

respondent shall consider the feasibility of the alternate routes

suggested by the petitioners.

Sd/-

sdk+                                             S.SIRI JAGAN, JUDGE
          ///True copy///




                              P.A. to Judge

2