High Court Kerala High Court

Narayanikutty Amma vs The Assistat Executive Engineer on 31 July, 2009

Kerala High Court
Narayanikutty Amma vs The Assistat Executive Engineer on 31 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21235 of 2009(Y)


1. NARAYANIKUTTY AMMA, AGED 64 YEARS,
                      ...  Petitioner

                        Vs



1. THE ASSISTAT EXECUTIVE ENGINEER,
                       ...       Respondent

2. THE ADDITIONAL DISTRICT MAGISTRATE,

3. THE DISTRICT COLLECTOR,

4. THE KERALA STATE ELECTRICITY BOARD,

5. GOPALAN NAIR, S/O.KESAVA PILLAI,

                For Petitioner  :SRI.SHAJI THANKAPPAN

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

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :31/07/2009

 O R D E R
                     ANTONY DOMINIC,J.
                 ---------------------
                 W.P.(C).No.21235 OF 2009
               ------------------------
             Dated this the 31st day of July, 2009.

                          JUDGMENT

Petitioner claims to be the owner and in possession of

a building bearing No.3/618, Vayalar Panchayat. Exts.P1 to

P3 are the tax receipt, possession certificate and ownership

certificate in respect of the property and building owned by

the petitioner.

2. According to the petitioner, the building in

question, though belongs to her is shared with the 5th

respondent and his family who are occupying a separate

portion of the building. It is stated that the 5th respondent

made an application for supply of energy and connection

was given with consumer No.2767. It is stated that,

subsequently the 5th respondent defaulted payment,

resulting in disconnection of power supply. Thereafter the

petitioner made Ext.P1 application for a new connection for

WP(c).No.21235/09 2

the portion of the building occupied by her. It is stated that

there was no progress in the matter and therefore this writ

petition is filed.

3. The standing counsel appearing for the respondent

Board on instructions submit that, when application was

received the 5th respondent raised objections for supplying

energy to the premises occupied by the petitioner and

therefore the first respondent has referred the matter to the

2nd respondent for removal of the obstruction in terms of the

provisions contained in Section 16 of the Indian Telegraph Act

and Section 164 of the Electricity Act 2003. It is stated that the

matter is pending before the Addl. District Magistrate.

4. In the aforesaid circumstances pointed out by the

respondents, only after the 2nd respondent passes an order

removing the obstruction, can further action be taken on the

application made by the petitioner. At this stage the only order

the petitioner can seek is a direction to the 2nd respondent to

finalize the proceedings pending before him.

WP(c).No.21235/09 3

5. Having regard to the above, I direct the 2nd respondent

to pass final orders on Ext.P1 application made by the

petitioner. This shall be done as expeditiously as possible and

at nay rate within 6 weeks from the date of production of a

copy of the judgment, with notice to the parties concerned.

6. Counsel for the petitioner submits that the petitioner

be permitted to clear the arrears that is due from the 5th

respondent and on that basis, the first respondent may be

directed to restore power supply to consumer No.2767.

Taking into account the submission so made, it is

directed that if the petitioner clears the arrears due from the

5th respondent, the first respondent shall restore power supply

to consumer No.2767, subject to compliance of other

formalities, if any, by the petitioner.

Writ Petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/

WP(c).No.21235/09 4