High Court Kerala High Court

James vs Additional District Magistrate on 25 October, 2006

Kerala High Court
James vs Additional District Magistrate on 25 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 19808 of 2003(G)


1. JAMES, S/O.VARGHESE, AGED 71 YEARS,
                      ...  Petitioner

                        Vs



1. ADDITIONAL DISTRICT MAGISTRATE,
                       ...       Respondent

2. KERALA STATE ELECTRICITY BOARD,

3. THE ASSISTANT EXECUTIVE ENGINEER,

4. KARLOSE SEBASTIAN, THAYYIL ARTHUNKAL

5. YOHANNAN JOSEPH, BALAYIL, CHERTHALA

                For Petitioner  :SRI.P.C.HARIDAS

                For Respondent  :SRI.A.SUDHI VASUDEVAN, SC, KSEB

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :25/10/2006

 O R D E R
                             KURIAN JOSEPH, J.
                  ----------------------------------------------
                        W.P.(C)No. 19808 of  2003
                  ----------------------------------------------
                       Dated 25th October,  2006.

                                J U D G M E N T

The issue raised in this writ petition pertains to

drawing of an electric line. Ext.P3 is the order passed by the

District Magistrate. As per Ext.P3, it is seen that the District

Magistrate permitted drawing of the line on the submission of the

beneficiary that the line can be drawn without any damage to the

trees. In case the line pursuant to Ext.P3 order has not so far

been drawn and in case any damage is likely to be caused to the

petitioner, the third respondent will approach the first respondent

and seek appropriate clarification before drawing the line.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C)No. 19808 of 2003 G

———————————————-

J U D G M E N T

Dated 25th October, 2006.