IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29016 of 2008(D)
1. JAMES ANTONY, S/O.ANTONY,
... Petitioner
2. AUGUSTINE ANTONY, S/O.ANTONY,
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. ASSISTANT EXECUTIVE ENGINEER,
3. ADDITIONAL DISTRICT MAGISTRATE,
4. ANTONY TRHOMAS, 45 YEARS,
For Petitioner :SRI.K.SUNILKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :30/09/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.29016 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 30th day of September, 2008
JUDGMENT
Petitioners challenge Ext.P2. Ext.P2 is an order of the
Magistrate granting permission to draw the line for giving connection to the
fourth respondent.
2. I heard learned counsel for the petitioners and the learned
Standing Counsel.
3. A perusal of the order would show that the alternate
proposal, apparently proposed by the petitioners, has been referred to by the
Magistrate and it is found on a perusal of the report that the first proposal is
the most feasible.
4. Learned Standing Counsel would submit that in fact the
approved proposal involves drawing of the line through a two feet pathway
and there will be no cutting of any trees and what is involved is the cutting
of the two big branches of two rubber trees each belonging to the first
petitioner and the second petitioner.
I record this submission of the learned Standing Counsel and I
feel that I need not interfere with Ext.P2 order. Accordingly recording the
submission of the learned Standing Counsel, the writ petition is dismissed.
(K.M. JOSEPH, JUDGE)
sb