High Court Kerala High Court

N.K.Seethalakshmy vs The Additional District … on 7 July, 2009

Kerala High Court
N.K.Seethalakshmy vs The Additional District … on 7 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9027 of 2008(Y)


1. N.K.SEETHALAKSHMY, W/O.RAMACHANDRAN
                      ...  Petitioner

                        Vs



1. THE ADDITIONAL DISTRICT MAGISTRATE
                       ...       Respondent

2. THE KERALA STATE ELECTRICITY BOARD

3. THE ASSISTANT EXECUTIVE ENGINEER

4. THE ASSISTANT ENGINEER

5. V.HARIDASAN, S/O.NARAYANAN

                For Petitioner  :SRI.R.RAMADAS

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

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/07/2009

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 9027 OF 2008 (Y)
                =====================

              Dated this the 7th day of July, 2009

                          J U D G M E N T

Petitioner submits that she owns 1 acre of land in

R.S.No.136/11 of Thalassery Taluk. It is stated that through her

property, laying four electric posts, line has already been drawn

to supply electricity to the neighbouring premises.

2. In addition to that when the 5th respondent applied for

a power connection, the 4th respondent drew up a proposal to

draw the line through the petitioner’s property. That was resisted

by the petitioner and thereupon the 4th respondent took up the

matter before the 1st respondent. The 1st respondent issued

notice to the parties and Ext.P1 objection was filed by the

petitioner in which an alternate route was also suggested. The

site in question was inspected by the 1st respondent on

7/12/2007. Thereafter, Ext.P2 order dated 31/1/2008 was passed.

The order was communicated to the petitioner on 14/3/2008.

3. On 17/3/2008, this writ petition was moved and an

interim order was obtained by the petitioner. Petitioner contends

that despite having conveyed the said order to the respondents,

WPC 9027/08
:2 :

on 17th itself, they drew the line to the premises of the 5th

respondent and energised the same.

4. On the other hand, respondents contend that after

receiving Ext.P1 objection from the petitioner, with notice to the

parties, the site was inspected in the presence of the petitioner. It

is stated that the 1st respondent found that the alternate

alignment suggested by the petitioner was not feasible and it was

therefore that Ext.P2 order was passed. It is also pointed out that

the order was communicated on 14/3/2008, the line was drawn on

15/3/2008 and the same was energised on that day itself.

5. Irrespective of the controversy regarding the date on

which the line in question was drawn and energised, from the

sketch of the site produced along with the counter affidavit filed

by respondents 2 to 4, it is seen that if the line is to be drawn

through the alternate route proposed by the petitioner, that will

cut across five plots of land belonging to different persons. On

the other hand, the alignment of the route through which the line

is now drawn passes only through the petitioner’s property and

that too far away from her house. Therefore, comparatively, the

alignment chosen in Ext.P2 order, is one causing least

WPC 9027/08
:3 :

inconvenience. If so, I do not think that this Court will be justified

in upsetting Ext.P2 order.

6. Be that as it may, if the petitioner has any genuine

grievance against the alignment through which the line is now

drawn, it will be open to her to move the authorities for shifting

the line, in which case, the said application will be duly considered

and orders will be passed in accordance with law.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp