High Court Kerala High Court

Johny E.C. vs The Addl. District Magistrate on 12 November, 2010

Kerala High Court
Johny E.C. vs The Addl. District Magistrate on 12 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34147 of 2010(P)


1. JOHNY E.C., S/O. CHACKUNNI, AGED 60,
                      ...  Petitioner

                        Vs



1. THE ADDL. DISTRICT MAGISTRATE,
                       ...       Respondent

2. KERALA STATE ELECTRICITY BOARD, REP.BY

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :12/11/2010

 O R D E R
                     C.T.RAVIKUMAR, J.
                    ---------------------------
                W.P.(C) Nos.34147, 34148
                       & 34216 of 2010
                 -----------------------------------
        Dated this the 12th day of November 2010


                       J U D G M E N T

In all these writ petitions the petitioners challenge the

common order passed by the Additional District Magistrate,

Ernakulam in the matter of drawing of a 33KV Feeder Line

from Kurumassery to Annamanada. Since its proposed route

was over their properties, petitioners raised objection with

respect to the said proposal. Thereupon, the Assistant

Executive Engineer, Transmission Sub Division of the KSEB

based on the objections raised by the petitioners herein, filed

a petition under Section 16(1) of the Indian Telegraph Act,

1885 read with Section.164 of the Indian Electricity Act, 2003

to remove the resistance and obstruction before the District

Magistrate, Ernakulam. Thereupon, the impugned order in

these writ petitions, viz; Ext.P5 in W.P.(C)No.34148/2010 and

W.P.(C) Nos.34147, 34148
& 34216 of 2010

-: 2 :-

Ext.P8 in W.P.(C)No.34216/10 which is a common order, has

been passed by the Additional District Magistrate, Ernakulam.

In the other writ petition. the contention of the petitioners is

that on their objection no order has been passed by the

Additional District Magistrate. However, Exts.P5 and P8 viz;

the impugned common order would reveal that the

objection of the petitioners in W.P.(C)No.34147/2010 was

also considered and in fact the same was also rejected by the

said common order.

2. Before adverting to the contentions raised by the

learned counsel appearing for the petitioners in these writ

petitions, I may have to consider the circumstances under

which the Additional District Magistrate, Ernakulam has

passed the above impugned common order. For the

petitioners in W.P.(C)Nos.34147/10 and 34148/10 this is the

second round litigation and as regards the petitioners in

W.P.(C)No.34216/2010, this is the third round litigation, on

the aforesaid issue. The original orders passed by the ADM

on the same subject matter were subjected to challenge in a

W.P.(C) Nos.34147, 34148
& 34216 of 2010

-: 3 :-

batch of writ petitions. As per a common judgment, produced

as Ext.P3 in W.P.(C)No.34148 of 2010, the impugned orders

permitting the Board authorities to draw the electric lines

through the proposed route were set aside. This Court found

those orders as unsustainable since there was no proper

application of mind. Accordingly, the ADM was directed to

pass fresh orders after conducting a site inspection and after

affording an opportunity of being heard to all concerned

including the petitioners in those writ petitions. As per

Ext.P3, it was directed to pass fresh orders within one month

from the date of receipt of a copy of the judgment. Pursuant

to the said common judgment, the 4th respondent herein

conducted a local inspection of the concerned site and passed

the impugned common order viz; Exts.P5 and P8 referred

above.

3. The facts expatiated above would thus reveal that

the impugned common order has been passed by the 4th

respondent in purported compliance with Ext.P3 common

judgment. They would also reveal that the earlier order

W.P.(C) Nos.34147, 34148
& 34216 of 2010

-: 4 :-

passed by the ADM on the matter was set aside by this Court

as per Ext.P3 holding that the impugned orders were passed

with a closed mind. The above prelude will enable this Court

to examine the sustainability or otherwise of the impugned

order in a proper perspective. True that the common order

presently impugned in these writ petitions is a lengthy one.

However, a close scrutiny of the same would reveal that the

contentions raised by the petitioners were not properly

considered by the ADM. A perusal of the order would reveal

that the objections raised by the petitioners as also the reply

to such objections made by the Board Officials were duly

taken note of by the ADM. In Sl.Nos.1 and 2 at page No.3 of

the impugned order, the respective objections of petitioners 1

to 3 in W.P.(C)No.34148/2010 and the replies to those

objections by the Assistant Executive Engineer, Transmission

Sub Division, KSEB Chalakudy were incorporated. At Sl.No.3

in the same page the respective objection and reply in the

case of the petitioner in W.P.(C)No.34147/2010 were duly

taken note of. Likewise, at Sl.No.4 in page No.4 of the

W.P.(C) Nos.34147, 34148
& 34216 of 2010

-: 5 :-

impugned order the objection of the petitioner and its reply

were incorporated. However, the consistent case of the

petitioners in all these writ petitions is that their actual

objections and suggestions were not properly looked into

by the ADM. Evidently, as per the petitioners in W.P.(C)

No.34148/2010 the alternative route suggested by them

would pass through a paddy filed and in which event, it will

not entail cutting and removing of any trees. As regards, the

petitioner in W.P.(C)No.34147 of 2010 his grievance is that

the proposed route passes through the middle of his property

that abounds with valuable fruit bearing and commercially

valuable trees. According to him, drawing of lines as

proposed would result in cutting and removing of a large

number of trees. Ext.P3(a) which is a list of trees required to

be cut and removed from his property prepared and served on

him by the Assistant Executive Engineer would reveal that the

contention is not without any basis. The petitioner in W.P.(C)

No.34216 of 2010 is a Sabha viz; the Kerala Viswakarma

Sabha. According to them the proposed route would disable

W.P.(C) Nos.34147, 34148
& 34216 of 2010

-: 6 :-

them from constructing a building for their office and the

proposed nursery school. The contention of petitioners in

W.P.(C)No.34147/2010 and W.P.(C)No.34216/2010 is that

instead of drawing the lines through their properties it could

be drawn through a road/pathway without causing any

damage to any of the properties. It is true that in the matter

of drawing of electric lines for a purpose like the present one

viz; drawing of 33KV Feeder Line from Kurumassery to

Annamanada, private interests have to give way to public

interest. In the context of the contentions of the petitioners,

it is relevant to refer to a statement made by the Assistant

Executive Engineer recorded by the ADM in the impugned

order which runs as follows :-

“The total length of 33 KV line from Kurumassery Sub

station to the newly constructed Annamanada Sub station

is 9 kilo metres. Out of which only about 250 metres of

the line will be passing through residential area, rest of

the line is passing through paddy fields and along public

roads”

(Emphasis supplied)

If that be the case of the Board Officials the ADM should have

W.P.(C) Nos.34147, 34148
& 34216 of 2010

-: 7 :-

considered the feasibility of the alternative routes suggested

by the petitioners which according to them will pass through

paddy fields/roads/path ways.

4. But, the question is whether objections and

suggestions made by the petitioners were considered by the

ADM while passing the impugned order. In fact, without

considering any of such objections and suggestions of the

petitioners, that too despite the specific direction by this

Court in Ext.P3 judgment for such consideration, the ADM has

issued the impugned common order. The said action indeed,

is highly depreciative and censurable. In fact, without

considering the objections and the alternative routes

suggested by the petitioners, the ADM has merely relied

on the judgment of this Court in W.P.(C)No.3278/2010

taking into account a mass petition dated 18.9.2010 submitted

against the proposal of changing the alignment of 33KV line

through ‘Kadathukadavu Vazhi’. True that there cannot be

any doubt with respect to the position that private interest

has to give way to public interest. But, in this case such a

W.P.(C) Nos.34147, 34148
& 34216 of 2010

-: 8 :-

view was taken by the ADM solely on the basis of a mass

petition submitted by certain passes that too, against the

proposal of changing the alignment of 33KV line through

‘Kadathukadavu Vazhi’. In fact, the statement in the

impugned order would reveal the existence of a proposal to

change the alignment of 33KV line through ‘Kadathukadavu

Vazhi’. At any rate, the action on the part of the ADM in

disregarding the specific direction of this Court in Ext.P3

judgment and passing the impugned order in a perfunctory

manner merely by narrating the objections of the petitioner

and the replies, remarks and opinion of the Assistant

Executive Engineer, before him up to the last paragraph in

page No.7 of the impugned order cannot be considered at all

as an order passed in compliance with Ext.P3 judgment. So

also, it cannot be treated as an order issued in true discharge

of the power under 16(1) of the Act.

5. It is unfortunate to say that except the narration of

the objections and suggestions of the aggrieved parties and

also the replies, remarks and the opinion of the Assistant

W.P.(C) Nos.34147, 34148
& 34216 of 2010

-: 9 :-

Executive Engineer, the order carries no independent

consideration of the ADM. In fact, there is no consideration

at all of such objections and suggestions. There could not be

any doubt that when an authority is clothed with a power to

take a decision affecting the rights of citizens that authority is

supposed to decide the matter by applying the mind.

6. Though the learned Standing Counsel and

Government Pleader vehemently opposed the contentions

raised by the petitioners, they, despite their earnest

endeavour, could not detect anything in the impugned order

which would suggest that the impugned common order was

passed in terms of Ext.P3 judgment and with application of

mind. While exercising the powers under Section 16(1) of the

Telegraph Act the concerned authority has to bear in mind

that the power conferred under Section 16(1) of the Indian

Telegraph Act read with Section 164 of the Indian Electricity

Act is not one just to consider the proposal by the KSEB and

to accept or reject the same (see the decisions of this Court

in Manikkam v. Assistant Registrar reported in [2008(1)

W.P.(C) Nos.34147, 34148
& 34216 of 2010

-: 10 :-

KLT 647]). In fact, while exercising the jurisdiction, wherever

possible, a balance will have to be achieved between the

objections, grievance and the technical as well as the techno

ecological feasibility of altering the route.

In view of the above discussions, I am of the view

that the impugned common order viz; Ext.P5 in W.P.(C)

No.34148 of 2010 and Ext.P8 in W.P.(C)No.34216 of 2010 are

liable to be set aside and it is accordingly set aside. The

matter requires a further re-examination with proper

application of mind with a proper exercise of power. The

above observations are made with a view to make 4th

respondent to alert while deciding the matter and to stress

upon the need to pass orders under Section 16(1) of the

Telegraph Act with proper application of mind and in the

manner required to exercise the power conferred under the

said provision. The 4th respondent shall pass fresh orders in

place of the impugned common order. This shall be done by

the 4th respondent as expeditiously as possible at any rate,

within six weeks from the date of receipt of copy of this

W.P.(C) Nos.34147, 34148
& 34216 of 2010

-: 11 :-

judgment. To enable the ADM to pass fresh orders within the

stipulated time limit the parties are free to produce copy of

this judgment before the said authority. It is made clear that

the 4th respondent shall rehear the matter and pass fresh

orders after affording an opportunity of being heard to all the

parties concerned. It will also be open to the ADM to conduct

further site inspection if necessary.

Writ petitions are disposed of accordingly.

C.T.RAVIKUMAR, JUDGE.

Jvt