IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 3077 of 2000(N)
1. KOOLATH MOIDEEN
... Petitioner
Vs
1. THE ADDL.DISTRICT MAGISTRATE
... Respondent
For Petitioner :SRI.P.CHADRASEKHAR
For Respondent :SRI.K.M.SATHYANATHA MENON
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :16/11/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
O.P. NO. 3077 OF 2000
---------------------------------------
Dated this the 16th day of November, 2007.
J U D G M E N T
Petitioner approached this Court aggrieved by Exhibit P3
order passed by the District Magistrate in the matter of drawing
of an electric line. There is also a prayer for directing the second
respondent to remove the electric line.
2. Since the line has already been drawn, the remedy open
to the petitioner is to approach the District Magistrate under
Section 17 of the Indian Telegraph Act, 1885 for shifting the line.
In the event of such an attempt being made by the petitioner,
the matter will be duly considered by the District Magistrate with
notice to the affected parties also and appropriate action in
accordance with law in the matter will be taken within a period of
another four months.
This original petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
O.P. NO. 3077 OF 2000
J U D G M E N T
16.11.2007