High Court Kerala High Court

A.Ramakrishnan vs Thajuddin on 1 January, 2009

Kerala High Court
A.Ramakrishnan vs Thajuddin on 1 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21 of 2009(C)


1. A.RAMAKRISHNAN, S/O.AYYAPPANKUTTY,
                      ...  Petitioner

                        Vs



1. THAJUDDIN, S/O.SULAIMAN, KULATHINGAL
                       ...       Respondent

2. THE ASST.ENGINEER, ELECTRICAL SECTION,

3. THE ADDL.DISTRICT MAGISTRATE, PALAKKAD.

4. KERALA STATE ELECTRICITY BOARD,

                For Petitioner  :SRI.C.RAGHAVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :01/01/2009

 O R D E R
                          K.M. JOSEPH, J.

            ````````````````````````````````````````````````````
                    W.P.(C) No. 21 OF 2009 C
            ````````````````````````````````````````````````````
            Dated this the 1st day of January, 2009

                          J U D G M E N T

Petitioner has approached this court feeling aggrieved

by the move to give electric connection to the house of the 1st

respondent i.e., line ABC in Ext.P1. According to the petitioner,

there are alternate routes. The prayer is to prohibit the

respondents from drawing electric line through ABC in Ext.P1 in

order to give power connection to the house of the 1st respondent.

The petitioner also seeks a direction to the respondents to give

electric connection to the house of the 1st respondent after

complying with the legal formalities and if they decide to give

connection, to do the same drawing line through the alternate

routes suggested by the petitioner.

2. I heard learned counsel for the petitioner Sri.

C.Ragavan, learned Government Pleader and learned standing

counsel for the Board. Learned standing counsel and learned

Government Pleader would submit that the matter has been

referred to the concerned Magistrate and the matter is being

WPC.21/09
: 2 :

considered by him. This is a dispute which is to be resolved by

the ADM.

Accordingly, writ petition is disposed of directing that unless

permission is granted by the ADM for drawing line to give

connection to the 1st respondent, the line shall not be drawn over

the property of the petitioner. It is for the petitioner to raise all his

contentions before the ADM.

Sd/-

(K.M.JOSEPH, JUDGE)

aks

// TRUE COPY //

P.A. TO JUDGE