High Court Kerala High Court

Balakrishnan Ezhuthachan vs Kerala State Electricity Board on 24 June, 2010

Kerala High Court
Balakrishnan Ezhuthachan vs Kerala State Electricity Board on 24 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9724 of 2010(M)


1. BALAKRISHNAN EZHUTHACHAN,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE ASST.EXECUTIVE ENGINEER,

3. THE ADDL.DIST.MAGISTRATE,

4. RAMANARAYANAN, RAMATTOOR VEEDU,

                For Petitioner  :SRI.C.A.CHACKO

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

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :24/06/2010

 O R D E R
                    P.R.RAMACHANDRA MENON, J
                       --------------------------------------------
                         WP(C) NO. 9724 OF 2010
                       --------------------------------------------
               Dated this the 24th day of June, 2010

                                   JUDGMENT

The petitioner has approached this Court with the following prayers.

(i) Issue a writ of mandamus or any other appropriate
writ, order or direction, directing the 2nd respondent not to draw
electric line through the property owned by the petitioner.

(ii) Declare that proceedings initiated by the 2nd
respondent before the 3rd respondent without making the
petitioner as a party is illegal.

(iii) To issue such other reliefs as this Hon’ble Court
may deem fit ad proper in the circumstances of this case.

The respondents 1 and 2 have filed a counter affidavit stating that the

disputed property stated as belonging to the petitioner is an existing pathway

leading to the property of the daughter of the petitioner, by name Chandrika.

Notice has already been issued to Chandrika and thereafter the proceedings

were finalised by the ADM as per order dated 23.12.2009 produced and

marked as Ext.R1(b) along with the counter affidavit. With reference to Ext.R1

(a) sketch produced along with the counter affidavit, the learned standing

counsel submits that, the line was originally intended to be drawn through the

pathway, by planting a post in the property of Chandrika (daughter of the

petitioner) and then to draw the line in the manner shown as ‘JHG’ to give

connection to the 4th respondent and others concerned. Subsequently, the

ADM suggested a different course, whereby the line was intended to be

drawn from the point ‘K’ in the pathway, directly to cross through the corner of

2
WP(C) No. 9724/2010

the property of one Mr.Narayanan, who has given consent in this regard and

then to proceed to the point ‘G’ to provide connection to the 4th respondent;

thus sparing the property of the daughter of the petitioner.

2. It is however conceded by the learned standing counsel for the

respondents 1 and 2 that Ext.P1 objection was submitted by the daughter of

the petitioner and it was accordingly, that she was heard while passing the

order by the ADM. Specific objections were raised in Ext.P1 stating that the

pathway actually belonged to the father of the aforesaid Chandrika. The matter

was intended to be pursued by the petitioner himself by filing Ext.P2

objections, followed by Ext.P3 lawyer notice. The rights and interest of the

petitioner over the property through which the line is sought to be drawn have

not been considered any where by the ADM while passing Ext.R1(b). It is

brought to the notice of this Court by the learned counsel for the petitioner that

Ext.R1(b) was never passed with any notice to the petitioner, as no reference

is made anywhere therein and that the petitioner came to know about the same

only on filing the counter affidavit.

3. Eventhough the grievance, if any, of the daughter of the petitioner

stands redressed, in so far as planting of the post in her property has been

spared, the fact remains that a post is to be planted in the ‘pathway’, either at

the point ‘K’ or ‘J’. Since there is no dispute with regard to the right of

ownership of the pathway, which is stated as vested with the petitioner, this

3
WP(C) No. 9724/2010

Court finds that it was very much necessary for the ADM to have served a

notice to the petitioner, before the proceedings were finalised. The learned

counsel for the petitioner submits that, the petitioner has assigned only an

extent of 5 cents of land to his daughter Chandrika; the petitioner is still having

property there, access to which is through the ‘pathway’, through which the line

is proposed to be drawn.

3. In the above circumstance, this Court finds that the matter has to

be reconsidered by the 3rd respondent with proper notice to the petitioner and

others concerned, before the proceedings are finalised. Accordingly, the order

stated as passed by the 3rd respondent (Ext.R1(b)] is set aside and the 3rd

respondent is directed to reconsider the matter giving notice of hearing to all

concerned including the petitioner, Chandrika as well as the beneficiaries

concerned. The proceedings as above shall be finalised in accordance with the

relevant provisions of law, as expeditiously as possible, at any rate, within ‘six’

weeks from the date of receipt of a copy of this judgment.

The Writ Petition is disposed of accordingly.

P.R.RAMACHANDRA MENON
JUDGE
dnc