IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9979 of 2010(V)
1. P.T.GEORGE, S/O.P.U.THOMAS, PERIAKOTTIL,
... Petitioner
2. T.A.SEBASTIAN, S/O.T.D.ANTHAPPAN,
3. M.X.JOSLINE, S/O.M.J.XAVIER,
4. GEORGE VARGHESE.M., S/O.J.VARKEY,
Vs
1. STATE OF KERALA,
... Respondent
2. KERALA STATE ELECTRICITY BOARD,
3. CHIEF ENGINEER (TRANSMISSION - SOUTH),
4. DEPUTY CHIEF ENGINEER,
5. EXECUTIVE ENGINEER,
6. ASSISTANT EXECUTIVE ENGINEER,
7. ADDITIONAL DISTRICT MAGISTRATE (A.D.M)
For Petitioner :SRI.PHILIP ANTONY CHACKO
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :31/03/2010
O R D E R
P.R.RAMACHANDRA MENON, J.
------------------------
W.P.(C)No. 9979 OF 2010
------------------------
Dated this the 31st day of March, 2010
JUDGMENT
The grievance projected by the petitioners is with regard
to the drawing of electric line through the property of the
petitioners without any regard to the specific objection raised by
them in this regard.
2. Heard the learned standing counsel appearing for the
Board as well as the learned Government Pleader appearing for
the 7th respondent.
3. The learned standing counsel submits that pursuant to
the objection preferred by the petitioners before the ADM,
remarks are called for and that the matter will be forwarded
along with the remarks to the ADM within one week, if not
already forwarded.
4. Having considered the facts and circumstances, the 7th
respondent is directed to consider the matter and pass
appropriate orders in accordance with law, after giving an
opportunity of hearing to the petitioners and all concerned, as
expeditiously as possible, at any rate within six weeks from the
date of receipt of a copy of this judgment. It is also made clear
WPC NO. 9979/2010 -2-
that the steps for drawing electric line shall be pursued only
subject to the orders directed to be passed by the 7th
respondent.
The Writ Petition is disposed of as above.
P.R.RAMACHANDRA MENON,
JUDGE
dpk