High Court Kerala High Court

K.V.Mathai @ George vs The Kerala State Electricity … on 23 May, 2008

Kerala High Court
K.V.Mathai @ George vs The Kerala State Electricity … on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15299 of 2008(U)


1. K.V.MATHAI @ GEORGE,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE ASSISTANT EXECUTIVE ENGINEER,

3. SRI.THULASI, MANJU BHAVAN, KALLAMUTTOM

4. THE ADDITIONAL DISTRICT MAGISTRATE,

                For Petitioner  :SRI.ANCHAL C.VIJAYAN

                For Respondent  : No Appearance

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

 Dated :23/05/2008

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

           ````````````````````````````````````````````````````
                 W.P.(C) No. 15299 OF 2008 U
           ````````````````````````````````````````````````````
              Dated this the 23rd day of May, 2008

                         J U D G M E N T

Petitioner received Ext.P1 notice from the 4th

respondent under section 16(1) of the Indian Telegraph Act,

1885. The petitioner is alleged to have filed Ext.P2.

Complaint is that usually the practice followed by the 2nd

respondent is on permission being given by the 4th

respondent, the line will be drawn and charged and the

petitioner will not get breathing time. If the petitioner has filed

Ext.P2 objection before the 4th respondent, the 4th respondent

is bound to consider the same and take a decision thereon in

accordance with law. This direction will be effective only if the

proceedings has not been disposed of as on today.

The writ petition is disposed of as above.

Sd/-

(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/

P.A.TO JUDGE