IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22361 of 2008(K)
1. GANGADHARAN PILLAI, EZHAVARETH,
... Petitioner
Vs
1. ADDITIONAL DISTRICT MAGISTRATE,
... Respondent
2. ASST.EXECUTIVE ENGINEER, ELECTRICAL
3. RUGMINI AMMA, THANNIKKAL KIZHAKKETHIL,
4. JANAKI AMMA, THANNIKKAL, KIZHAKKEMURI,
5. SOMAKURUP, THANNIKKAL HOUSE,
6. SARASWATHI AMMA, THANNIKKAL HOUSE,
For Petitioner :SRI.G.GOPAKUMAR (CHERTHALA)
For Respondent :SRI. K.SHAJ
The Hon'ble MR. Justice K.M.JOSEPH
Dated :25/09/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.22361 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 25th day of September, 2008
JUDGMENT
Petitioner challenges Ext.P4. It is an order passed under
Section 16 of the Indian Telegraph Act. Learned counsel for the petitioner
submits that the petitioner has no objection if the line is drawn as permitted
under Ext.P4. The line can be drawn only as permitted under Ext.P4.
In view of the fact that the petitioner has no objection in the
line being drawn as permitted under Ext.P4, I see no reason to entertain this
writ petition. I dismiss the writ petition. But I make it clear that the line
must necessarily be drawn as permitted under Ext.P4.
(K.M. JOSEPH, JUDGE)
sb