IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7370 of 2010(U)
1. ROSAMMA,W/O.CHACKO,KURUSINKAL HOUSE,
... Petitioner
Vs
1. ADDITIONAL DISTRICT MAGISTRATE,
... Respondent
2. ASSISTANT EXECUTIVE ENGINEER,KSEB
For Petitioner :SRI.K.I.SAGEER
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :15/03/2010
O R D E R
P.R.RAMACHANDRA MENON, J
---------------------------
W.P(C) No.7370 of 2010-U
----------------------------
Dated this the 15th day of March, 2010.
J U D G M E N T
The petitioner is aggrieved of the steps being pursued by the
second respondent for drawing the overhead line across the
property and residential building of the petitioner situated in ‘two
cents’ of land. It is stated that, pursuant to the direction given by
this Court, the second respondent has passed Ext.P4, referring the
matter for being adjudicated by the first respondent, way back in
October 2009. It is stated that the matter was finally heard by the
first respondent after giving notice to all concerned, despite which
the orders are still to be passed.
2. The petitioner is aggrieved of the delay in finalising the
matter, more so, when the financial institution from whom the
petitioner had availed the loan for effecting construction, is very
much pressuring the petitioner and that the petitioner is not in a
position to enjoy the property in a peaceful manner.
3. Heard the learned standing counsel appearing for the
first respondent and the learned Government Pleader appearing for
W.P(C) No.7370 of 2010-U 2
the first respondent.
4. In the above circumstances, the first respondent is
directed to pass final orders in the above proceedings stated as
pending before him. This shall be done, as expeditiously as
possible, at any rate within one month from the date of receipt of a
copy of this judgment.
The Writ Petition is disposed of.
P.R.RAMACHANDRA MENON
JUDGE
ab