High Court Kerala High Court

Alias vs The Assistant Executive Engineer on 25 August, 2009

Kerala High Court
Alias vs The Assistant Executive Engineer on 25 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24285 of 2009(E)


1. ALIAS, AREESSERIL,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT EXECUTIVE ENGINEER,
                       ...       Respondent

2. THE ADDITIONAL DISTRICT MAGISTRATE,

3. SRI.VASTHYAN BOUSEENJU,

                For Petitioner  :SRI.R.MURALIDHARAN (AROOR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/08/2009

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 24285 OF 2009 (E)
                 =====================

          Dated this the 25th day of August, 2009

                          J U D G M E N T

Though the challenge in this writ petition is against Ext.P2,

an order passed by the 2nd respondent allowing the 1st respondent

to draw line as mentioned therein for supply of electrical energy

to the premises of the 3rd respondent, when the matter came up

for orders, all that the petitioner seeks is a direction to the 1st

respondent to consider the feasibility of drawing the line through

the eastern boundary of his property and as mentioned in Ext.P1

sketch, produced in this writ petition. According to the petitioner,

the line could be drawn through the alignment suggested by him

and that if it is so done, the damage if the line is drawn through

the middle of his property could be avoided and thus the damage

to his property could also be minimized.

2. Taking into account this, I feel it is only appropriate

that the suggestion made by the petitioner is also considered by

the 1st respondent before the line is drawn in implementation of

Ext.P2.

3. Therefore, the writ petition is disposed of with the

WPC 24285/09
:2 :

following directions.

(1) That on the production of a copy of this judgment, the

1st respondent shall examine the technical feasibility of drawing

the line through the eastern boundary of the property as shown

by the petitioner in Ext.P1 sketch produced in this writ petition.

(2) It is directed that if it is technically feasible and if the

beneficiary is willing to incur additional expenditure, the line will

be drawn as mentioned by him. It is also clarified that in case the

beneficiary is not willing and the petitioner is willing to bear

additional expenses, that will also be considered.

(3) It is made clear that if for any reason, the

aforementioned proposal is found to be not feasible or practical, it

will be open to the 1st respondent to draw the line as allowed in

Ext.P2 order passed by the 2nd respondent.

(4) Petitioner shall produce a copy of this judgment along

with a copy of this writ petition before the 1st respondent for

compliance.

ANTONY DOMINIC, JUDGE
Rp