High Court Kerala High Court

George Christom vs The Executive Engineer on 18 March, 2010

Kerala High Court
George Christom vs The Executive Engineer on 18 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9142 of 2010(P)


1. GEORGE CHRISTOM, GRACE ESTATE,
                      ...  Petitioner
2. MURUKESH.N., USHA ESTATE,

                        Vs



1. THE EXECUTIVE ENGINEER, TRANSMISSION,
                       ...       Respondent

2. THE CHIEF ENGINEER,

3. THE KERALA STATE ELECTRICITY BOARD,

                For Petitioner  :SRI.T.A.SHAJI

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

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

 Dated :18/03/2010

 O R D E R
           P.R. RAMACHANDRA MENON, J.
            .......................................................................
                        WP (C) NO. 9142 OF 2010
                     ...............................................
             Dated this the 18th day of March, 2010


                                 J U D G M E N T

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 respondents 1 and 2 to

consider and pass orders on Exhibits P1 and P2

representations forthwith;

ii). Issue a writ of mandamus or any other appropriate writ,

order or direction commanding the respondents to

consider alternate proposals to draw the 33 KV electric

line from Nilambur-Pookottumpadam in Malappuram

District avoiding the petitioner’s properties comprised in

Re.Sy.No. 121 & 131/Pt and Rs.Sy.No.120/270/2Pt of

Amarambalam Village in Nilambur Taluk;

iii). Issue such other writ, order or directions as this

Honourable Court deems fit to be granted in the

circumstances of the case including cost of the petitioners.

WP (C) NO. 9142 OF 2010
2

2. Heard the learned standing counsel who appeared

on behalf of the respondents as well.

3. Considering the facts and circumstances, the 1st

respondent is directed to consider and pass appropriate

orders on Exhibit P1 and P2 representations, preferred by

the petitioner, in accordance with law, as expeditiously as

possible, at any rate, within one month from the date of

receipt of a copy of this Judgment.

Writ Petition is disposed of, as above.

P.R. RAMACHANDRA MENON,
JUDGE.

rkc