High Court Kerala High Court

Hariharan Pullai vs State Of Kerala on 4 December, 2008

Kerala High Court
Hariharan Pullai vs State Of Kerala on 4 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3826 of 2008()


1. HARIHARAN PULLAI, ALIAS HARI, SON OF
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY PUBLIC
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF INCOME TAX

                For Petitioner  :SRI.P.B.SURESH KUMAR

                For Respondent  :SRI.JOSE JOSEPH, SC, FOR INCOME TAX

The Hon'ble MR. Justice R.BASANT

 Dated :04/12/2008

 O R D E R

? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+WP(C).No. 19775 of 2007(D)


#1. K.A.ABRAHAM RESIDING AT BEDHANI HOUSE,
                      ...  Petitioner

                        Vs



$1. THE KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE ASSISTANT EXECUTIVE ENGINEER,

3. REVI, RESIDING AT KODITHARAYIL HOUSE,

4. THE ADDITIONAL DISTRICT MAGISTRATE,

!                For Petitioner  :SRI.R.RAJASEKHARAN PILLAI

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

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

% Dated :25/11/2008

: O R D E R

K.M. JOSEPH, J.

““““““““““““““““““““““““““
W.P.(C) No. 19775 OF 2007 D
““““““““““““““““““““““““““
Dated this the 25th day of November, 2008

J U D G M E N T

Petitioner challenges Ext.P5. Ext.P5 is an order

granting permission to draw line for giving connection to the 3rd

respondent.

2. I heard learned counsel for the petitioner, learned

standing counsel for the Board, learned counsel for the 3rd

respondent and learned Government Pleader. Learned counsel

for petitioner would contend that Ext.P1 commission report would

show that the proposed line is unsuitable. The extent of land is 13

cents and alternate routes are there, it is contended.

3. Per contra, it is submitted on behalf of the respondents

that the alternate routes suggested by the petitioner cannot be

accepted. The first alternate route has to pass over the properties

of four persons which are shown as No.4, 5, 6 and 7. Its length

would be 86 meters of Over Head line and 17 meters of Weather

Proof line. As far as the second alternate route is concerned, the

properties of two persons will have to be crossed, namely 9 and

10 in Ext.R2(a). The length will be 128 meters of over head line

WPC.19775/07
: 2 :

and for this posts will have to be made. As far as the proposed

line ABC is concerned, the property crossing will be limited to one

only, namely the petitioner.

4. I put a query to the counsel whether the line can be

drawn in such a manner that it passes along the boundary of the

property of the petitioner. Learned standing counsel would submit

that if two posts are erected, the line can be drawn along the

boundary of the property of the petitioner to the extent possible.

Learned counsel for the 3rd respondent is agreeable to bear the

additional expenses for putting of two posts. In such

circumstances, Ext.P5 is modified to the extent only that the line is

permitted to be drawn through the property of the petitioner but

subject to the modification that it will be drawn in such a manner

that it progresses along the boundaries of the property of the

petitioner as far as possible and with the aid of two additional

posts the expense of which would be met by the 3rd respondent.

Writ petition is disposed of as above.

Sd/-

(K.M.JOSEPH, JUDGE)
aks