High Court Kerala High Court

Baby.K.J vs The Assistant Engineer on 18 August, 2008

Kerala High Court
Baby.K.J vs The Assistant Engineer on 18 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20112 of 2008(T)


1. BABY.K.J, AGED 58, S/O.K.J. JOSEPH,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT ENGINEER,
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,

3. KERALA STATE ELECTRICITY BOARD,

4. JOB J. VILLY,

                For Petitioner  :SRI.GEORGE VARGHESE (MANACHIRACKEL)

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

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

 Dated :18/08/2008

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                  W.P.C. NO. 20112 OF 2008 T
                  --------------------------------------
                Dated this the 18th August, 2008

                            JUDGMENT

Briefly put, the case of the petitioner is as follows:

Electric connection was given to the fourth respondent’s

house through the property of the petitioner about fortytwo

years back, on consent. According to petitioner, now the line

can be shifted through an alternate route through the Panchayat

Road and the private road leading to the house of the fourth

respondent. Petitioner relies on Ext.P2 sketch. The fourth

respondent by Ext.P4 objected to the alternate proposal stating

that it is through his property. This resulted in Ext.P3 by the

first respondent stating that the request of the petitioner cannot

be considered for the reason of the objection of the consumer.

Petitioner relies on Ext.P6 which is the consent for property

crossing. In the same, he relies on the agreement expressed by

the fourth respondent that in case the electric lines are required

to be deviated at a later stage, all the expenses found necessary

WPC. 20112/08 T 2

for the alternate route will be paid by him. If by circumstances

beyond control, no alternate route is feasible for maintaining

supply in his premises, he agreed to determine this agreement

and cease to be a consumer of the Kerala Stage Electricity

Board.

2. I heard Shri George Varghese, learned counsel

appearing for the petitioner, Shri P.P. Thajudeen, learned

standing counsel appearing for the respondent Electricity Board

and Shri Jomy George, learned counsel appearing on behalf of

the fourth respondent besides the learned Government Pleader.

3. Shri Jomy George who got instructions from the fourth

respondent submits that his party is not agreeable to the alternate

proposal. The proposed route of the petitioner involves drawing

of the line across the property of the fourth respondent also.

Such a proposal would not attract the jurisdiction of the

Authority under Section 17 of the Act. In such circumstances

and having regard to the stand of the fourth respondent, it is

clear that the stand of the first respondent in issuing Ext.P3

WPC. 20112/08 T 3

cannot be characterised as illegal. The fact that the fourth

respondent gave Ext.P6 consent or the phraseology used in the

same, cannot clothe the petitioner with a right to demand

shifting of the line in law, as contended by him. Law provides

for a remedy under Section 17 which can be invoked in

circumstances which are indicated therein. If the petitioner

seeks to remove the line or the post to another part of his

property, certainly that would be one of the matters which would

attract the jurisdiction of the Magistrate under Section 17 of the

Act. Without prejudice to any such right of the petitioner to

invoke Section 17, if he is so advised, the present Writ Petition

is dismissed.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

//True Copy//
PS to Judge