High Court Kerala High Court

Safiya Hamsa vs Assistant Engineer on 14 December, 2010

Kerala High Court
Safiya Hamsa vs Assistant Engineer on 14 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36420 of 2010(B)


1. SAFIYA HAMSA, W/O.K.A.HAMSA,
                      ...  Petitioner

                        Vs



1. ASSISTANT ENGINEER,
                       ...       Respondent

2. ASSISTANT EXECUTIVE ENGINEER,

3. DISTRICT COLLECTOR, ERNAKULAM,

4. M.K.MUSTAFA, MANELIL HOUSE,

5. M.K.MUHAMMED, MANELIL HOUSE,

                For Petitioner  :SRI.A.G.BASIL

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

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :14/12/2010

 O R D E R
                   C.T.RAVIKUMAR, J.
             ----------------------------------------
               W.P.(C)No.36420 of 2010
            ------------------------------------------
      Dated this the 14th day of December, 2010

                         JUDGMENT

This writ petition has been filed on being aggrieved

by the inaction on the part of respondents 1 and 2 in the

matter of shifting of an electrical line drawn over the

property of the petitioner. The petitioner is the owner in

possession of 8.880 cents of property comprised in

Sy.No.168/3A of Chengamanad Village. There is already

an existing overhead electric line and a weather proof

line over the property. It is for shifting the aforesaid line

that the petitioner has approached the respondents 1

and 2. Since respondents 1 and 2 failed to take

appropriate action thereon, the petitioner has

approached the third respondent District Collector. It is

submitted that on receipt of Ext.P3 no steps were taken

by the 3rd respondent in the matter.

W.P.(C)No.36420/2010
: 2 :

2. I have heard the learned counsel for the

petitioner as also the learned Standing Counsel for

respondents 1 and 2.

3. In view of the order I propose to pass in this

writ petition I do not think it necessary to issue notice to

respondents 4 and 5 at this stage. Essentially, the

grievance of the petitioner is with respect to the inaction

on the part of the respondents 1 and 2 to shift the lines

that pass over the petitioner’s property despite repeated

requests. In case, the petitioner is aggrieved by the

inaction on the part of the respondents 1 and 2 in the

matter of shifting of an existing electric line, the remedy

of the petitioner is to approach the District Magistrate in

terms of Section 17(2) of the Indian Telegraph Act, 1885.

Ext.P3 cannot be construed as an application submitted

in terms of aforesaid terms. This writ petition is,

W.P.(C)No.36420/2010
: 3 :

therefore, disposed of granting liberty to the petitioner to

approach the competent authority under Section 17(2) of

the Indian Telegraph Act, 1885. In case, the petitioner

prefers such a petition in terms of Section 17(2) of the

Indian Telegraph Act, 1885 within a period of two weeks

from the date of receipt of copy of this judgment the same

shall be considered by the said competent authority

before whom it is filed expeditiously, at any rate, within a

period of two months from the date of its receipt with

notice to the petitioner, the concerned officials of the

Kerala State Electricity Board and also to other persons

who are likely to be affected.

C.T.RAVIKUMAR, JUDGE

skj