High Court Kerala High Court

K.M.Sarojini Amma vs State Of Kerala on 31 July, 2008

Kerala High Court
K.M.Sarojini Amma vs State Of Kerala on 31 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22411 of 2008(R)


1. K.M.SAROJINI AMMA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRETATRY TO
                       ...       Respondent

2. ASSISTANT ENGINEER,

3. ADDL.TAHSILDAR, TIRURANGADI THALUK

4. DISTRICT COLLECTOR, MASLAPPURAM,

5. K.M.SIVADASAN NAIR,

                For Petitioner  :SRI.MANJERI SUNDERRAJ

                For Respondent  : No Appearance

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

 Dated :31/07/2008

 O R D E R
                          K.M. JOSEPH, J.

            ````````````````````````````````````````````````````
                  W.P.(C) No. 22411 OF 2008 R
            ````````````````````````````````````````````````````
               Dated this the 31st day of July, 2008

                          J U D G M E N T

Petitioner has approached this Court seeking a

mandamus commanding respondents 1 to 4 to refrain from

unduly favouring the 5th respondent to draw electric line

through the property of the petitioner. Learned counsel for

petitioner submits that the petitioner has not given any

consent to draw electric line across her property for giving

connection to the 5th respondent. Learned Government

Pleader, on instructions, submits that no order as such has

been passed under section 16 of the Indian Telegraph Act.

Necessarily, unless permission is obtained under section 16

of the Act, line cannot be drawn across the petitioner’s

property in the light of the resistance of the petitioner and also

that there is no consent given by her. In such circumstances,

writ petition is disposed of directing that unless permission is

obtained under section 16 of the Telegraph Act from the

WPC.22411/08
: 2 :

petitioner, line cannot be drawn across the property of the

petitioner for giving connection to the 5th respondent. Before

giving permission, the petitioner must be given an opportunity

of being heard.

Sd/-

(K.M.JOSEPH, JUDGE)
aks

/TRUE COPY/

P.A.TO JUDGE