IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5783 of 2010(W)
1. JOSEPH M.K., S/O.KURIAKOSE,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE SUB DIVISIONAL MAGISTRATE,
3. THE SUB ENGINEER,
4. ELCY THOMAS, W/O.THOMAS,
For Petitioner :SRI.K.MOHANAKANNAN
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :02/03/2010
O R D E R
P.R.Ramachandra Menon, J.
------------------------------------------
W.P.(C) No.5783 of 2010
------------------------------------------
Dated this the 2nd day of March, 2010
JUDGMENT
The grievance of the petitioner is with regard to the
drawing of electric line through his property without any regard
to the objection raised by the petitioner in this regard.
2. The learned Standing Counsel appearing for the
third respondent submits on instructions that the objection raised
on the part of the petitioner has very much been received and the
same can be caused to be referred for appropriate adjudication
by the concerned authority, i.e. the second respondent.
3. Heard the learned Government Pleader appearing
on behalf of respondents 1 and 2 as well. Considering the very
limited nature of the relief sought for and proposed to be given,
this Court finds it unnecessary to issue notice to the 4th
respondent for the time being.
W.P.(C) No.5783 of 2010
– 2 –
4. In the said circumstances, the third respondent is
directed to refer the dispute raised by the petitioner for
adjudication by the second respondent or such other appropriate
authority within one week from today and on receipt of such
reference, the matter shall be considered and finalized by the
said respondent after hearing all concerned including the
petitioner as well as the 4th respondent in accordance with law
and appropriate orders shall be passed in this regard as
expeditiously as possible, at any rate within one month from the
date of receipt of a copy of this judgment.
Writ petition is disposed of accordingly.
P.R.Ramachandra Menon,
Judge
vns