High Court Kerala High Court

Mary Francis vs Kerala State Electricity Board on 18 July, 2007

Kerala High Court
Mary Francis vs Kerala State Electricity Board on 18 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33664 of 2004(G)


1. MARY FRANCIS, AGED 52,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE ASSISTANT EXECUTIVE ENGINEER,

3. DEPUTY COLLECTOR (L.A),

                For Petitioner  :SRI.K.G.SARATHKUMAR

                For Respondent  :SRI.C.C.THOMAS, SC, K.S.E.B

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :18/07/2007

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                  W.P. (C). NO. 33664 OF 2004
               ---------------------------------------
             Dated this the 18th day of July, 2007.

                           J U D G M E N T

This writ petition is filed with the following prayers:

I) Call for the records in connection with the

Exhibit P1 notice, and assessment of value of trees cut

and removed from petitioner’s property.

II) Issue a writ of mandamus or such other writ,

direction or order directing the respondents to disburse

the compensation of amount of Rs. 11,000/- with 12%

interest per annum from 1994 immediately to the

petitioner.

2. In case admitted amounts have not already been paid,

petitioner may approach the second respondent, in which case,

appropriate action in that regard will be taken by the second

respondent within a period of another three months. In case the

petitioner has still any grievance left, it will be open to her to

workout the relief under the provisions of the Indian Telegraphs

Act before the District Court.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp