IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11336 of 2008(Y)
1. HARIDAS, S/O./ T.M.RAMANKUTTY NAIR,
... Petitioner
Vs
1. THE ASSISTANT EXECUTIVE ENGINEER,
... Respondent
2. THE KERALA STATE ELECTRICITY BOARD,
3. DISTRICT MAGISTRATE, KOZHIKODE.
For Petitioner :SRI.P.V.KUNHIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/04/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.11336 OF 2008
----------------------------------------
Dated this the 3rd day of April, 2008
JUDGMENT
The petitioner is aggrieved by the proposal to erect a
trnasmission tower in the petitioner’s property. The petitioner is
aggrieved by the location of the tower. According to him, the
tower can be erected, without any inconvenience to the
petitioner, in another location. According to the petitioner, a
tower is already existing and the new tower can also be similarly
located. Seeking redressal of the petitioner’s grievances, the
petitioner has filed Ext.P3 representation before the 1st
respondent. The petitioner seeks a direction to the 1st
respondent to consider and pass appropriate orders on Ext.P3
expeditiously.
2. I have heard the learned standing counsel appearing
for the Kerala State Electricity Board also.
In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to consider and
W.P.(c)No.11336/08 2
pass appropriate orders on Ext.P3 as expeditiously as possible,
at any rate, within one month from the date of receipt of a
copy of this judgment, after affording an opportunity of being
heard to the petitioner. The petitioner shall forward a copy of
this judgment along with a copy of the writ petition to the 1st
respondent for compliance.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c)No.11336/08 3