IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9142 of 2010(P)
1. GEORGE CHRISTOM, GRACE ESTATE,
... Petitioner
2. MURUKESH.N., USHA ESTATE,
Vs
1. THE EXECUTIVE ENGINEER, TRANSMISSION,
... Respondent
2. THE CHIEF ENGINEER,
3. THE KERALA STATE ELECTRICITY BOARD,
For Petitioner :SRI.T.A.SHAJI
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :18/03/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
.......................................................................
WP (C) NO. 9142 OF 2010
...............................................
Dated this the 18th day of March, 2010
J U D G M E N T
The petitioner has approached this Court with the
following prayers:-
i). issue a writ of mandamus or any other appropriate writ,
order or direction directing the respondents 1 and 2 to
consider and pass orders on Exhibits P1 and P2
representations forthwith;
ii). Issue a writ of mandamus or any other appropriate writ,
order or direction commanding the respondents to
consider alternate proposals to draw the 33 KV electric
line from Nilambur-Pookottumpadam in Malappuram
District avoiding the petitioner’s properties comprised in
Re.Sy.No. 121 & 131/Pt and Rs.Sy.No.120/270/2Pt of
Amarambalam Village in Nilambur Taluk;
iii). Issue such other writ, order or directions as this
Honourable Court deems fit to be granted in the
circumstances of the case including cost of the petitioners.
WP (C) NO. 9142 OF 2010
2
2. Heard the learned standing counsel who appeared
on behalf of the respondents as well.
3. Considering the facts and circumstances, the 1st
respondent is directed to consider and pass appropriate
orders on Exhibit P1 and P2 representations, preferred by
the petitioner, in accordance with law, as expeditiously as
possible, at any rate, within one month from the date of
receipt of a copy of this Judgment.
Writ Petition is disposed of, as above.
P.R. RAMACHANDRA MENON,
JUDGE.
rkc