High Court Kerala High Court

Kent Construction Pvt. Ltd vs The Kerala State Electricity … on 15 July, 2009

Kerala High Court
Kent Construction Pvt. Ltd vs The Kerala State Electricity … on 15 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19803 of 2009(U)


1. KENT CONSTRUCTION PVT. LTD.,
                      ...  Petitioner

                        Vs



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

2. THE EXECUTIVE ENGINEER,

3. THE ASST. EXE. ENGINEER,

4. THE ASST. ENGINEER,

5. SRI.K.S.SUDHI,

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/07/2009

 O R D E R
                    ANTONY DOMINIC,J.
                ---------------------
                 W.P.(C).No.19803 OF 2009
              ------------------------
             Dated this the 15th day of July, 2009.

                          JUDGMENT

Petitioner submits that they are a company engaged in

construction activities. It is stated that in 84.810 cents of

land in survey Nos.116/2,116/5,116/5-13 of Edapally

South Village, they have constructed 13 villas and applied

for power supply to the said premises. According to the

petitioner, the application was sanctioned and they have

made remittance of the required amounts as well.

2. It is stated that when the officers of the Board

commenced work, the 5th respondent raised objection and

as a result of which further work has been discontinued. It

is stated that, since then there has not been any progress in

this matter. Complaining of this situation, petitioner has

filed Ext.P4 representation to respondents 2 to 4 and there

has not been any progress, even thereafter. It is in these

circumstances the writ petition is filed.

WP(c).No.19803/09 2

3. Even on the petitioner’s own showing, the work for

drawing line to the premises in question was discontinued on

account of the objection raised by the 5th respondent. When

objection is raised in the manner as done by the 5th

respondent, respondents 2 to 4 are required to move the

District Magistrate as provided under Section 16(1) of the

Indian Telegraph Act. There is nothing to show that such

proceedings have been initiated.

Therefore, the writ petition is disposed of directing the

3rd respondent to move the District Magistrate, as required

under Section 16 of the Indian Telegraph Act for removal of

the obstruction offered by the 5th respondent. Such application

shall be made as expeditiously as possible, at any rate, within

3 weeks of production of a copy of this judgment, along with

a copy of the writ petition.

(ANTONY DOMINIC)
JUDGE
vi/

WP(c).No.19803/09 3