IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 30002 of 2001(V)
1. A.M.THOMAS
... Petitioner
Vs
1. DIST.MAGISTRATE, DIST.COLLECTOR, PTA
... Respondent
For Petitioner :SRI.K.R.SUNIL
For Respondent :SRI.P.HARIDAS
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :07/09/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
O.P. No. 30002 of 2001
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 7th September, 2009.
J U D G M E N T
The petitioner challenges Ext. P7 order of the 1st respondent
under the Indian Telegraph Act, whereby the 1st respondent granted
permission to the 2nd respondent to draw electric line to the 3rd
respondent’s premises through the petitioner’s property. The
petitioner contends that there is an alternate route, which is easier
and cheaper, which has not been considered by the District
Magistrate while passing Ext. P7 order.
2. I have considered the rival contentions.
3. Ext. P7 order was passed as early as on 2-8-2001. The
petitioner was not able to obtain an interim order in this original
petition. The District Collector has relied upon a site inspection
report submitted by the Deputy Collector (Housing) to hold that there
is no alternate route other than one proposed by the Kerala State
Electricity Board. The petitioner has not produced any materials to
disprove the same.
Therefore, I do not find any merit in the original petition and
accordingly the same is dismissed.
Sd/- S. Siri Jagan, Judge.
Tds/
S. Siri Jagan, J.
=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=-=
O.P. No. 30002 of 2001
=-=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=
J U D G M E N T
7th September, 2009.