IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1739 of 2010(N)
1. KALLIANI KUTTY,
... Petitioner
2. RAJESH KUMAR, S/O.KALLIANI KUTTY,
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE DEPUTY COLLECTOR (GENERAL),
3. THE ASSISTANT EXECUTIVE ENGINEER,
4. JAYARAJAN,
For Petitioner :SRI.SUNIL NAIR PALAKKAT
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :29/01/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) No. 1739 of 2010
---------------------------------------
Dated, this the 29th day of January, 2010
J U D G M E N T
The grievance of the petitioner is against the attempt to draw
electric line through the property of the petitioner, contrary to the actual
facts, figures and relevant provisions of law, also ignoring the
proceedings pending consideration before the Munsiff’s Court,
Thaliparamba, in O.S.370/2009.
2. When the matter had come up for consideration before this
Court on 19.01.2010, ‘status quo’ as on date was ordered.
3. The learned Government Pleader appearing for the first
respondent submits that the matter which was pending consideration
before the first respondent has already been finalized and the order
passed by the first respondent has been forwarded to the petitioner.
The learned counsel for the petitioner submits that the petitioner might
be permitted to withdraw the Writ Petition with liberty to challenge the
order stated as passed by the first respondent and so as to enable to
pursue such exercise, the position as on date might be ordered to be
continued for a reasonable period.
3. After hearing both the sides, including the learned standing
WP(C) No.1739/2010
2
counsel appearing for the 3rd respondent, permission sought for is granted
and the Writ Petition is dismissed as withdrawn; however making it clear
that ‘status quo’ ordered by this Court on 19.01.2010 will continue for a
further period of two weeks.
P. R. RAMACHANDRA MENON
JUDGE
dnc