High Court Kerala High Court

P.T.George vs State Of Kerala on 8 October, 2010

Kerala High Court
P.T.George vs State Of Kerala on 8 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17116 of 2010(L)


1. P.T.GEORGE, S/O.P.U.THOMAS,
                      ...  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, REPRESENTED BY
                       ...       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 C.T.RAVIKUMAR

 Dated :08/10/2010

 O R D E R
                           C.T.RAVIKUMAR, J.
                       ---------------------------------------
                       W.P(C)No.17116 of 2010
                       ----------------------------------------
                        Dated 8th October, 2010

                                 JUDGMENT

The question to be decided in this writ petition is whether the

drawing of electric line as proposed as per Ext.R6(b) is liable to be

interfered with on account of the fact that it is in deviation from the

original proposal as per Ext.P6. The petitioners who are joint owners of

property covered by Ext.P1 filed this writ petition on being aggrieved by

the proposal on the part of the respondents to draw the 220 KV Multi

Circuit Transmission Line from Pallikkara to Brahmapuram for evacuation

of power from the 400 KV substation being constructed by M/s.Power Grid

Corporation of India Ltd., in terms of Ext.R6(b) to the extent it proposes

to deviate at points `I’ and `J’. According to the petitioners, in the

approved alignments as per Ext.P6 the points in question were shown as

`I’ and `J’ and as per Ext.R6(b), after its approval, it has now been

decided to draw the line through the points `I1′ and `J1′ as is obvious

from Ext.P8. In short, the question is whether the proposal on the part

of the respondents to draw the line in deviation from Ext.P6 approved

plan in terms of Ext.R6(b) calls for any interference. Admittedly, the

drawal of the above line from Pallikkara to Brahmapuram was for the

purpose of getting the alloting Central share to the State. In essence, the

WP(C).No.17116/2010 2

objection raised by the petitioners is against the drawal of 220KV Multi

Circuit Transmission Line from Pallikkara to Brahmapuram through

their properties. The total length of the proposed route is 6.5 Kms.

and going by the proposed plan in Ext.R6(b) necessarily it has to pass

through the property belonging to the petitioners covered by Ext.P1.

According to the petitioners, it is a dry land. However, relying on the

revenue records the respondents contended that the route in between

the angle points `I1′ and `J1′ passes through paddy fields belonging to

the petitioners. In fact, Ext.P1 also supports that contention.

Admittedly, the present proposal to draw the line is for a public

purpose. Earlier, the petitioners raised their objections against the

drawal of line through their property as proposed as per Ext.R6(b).

Taking into account the objections raised by them, the matter was

referred under Section 16(1) of the Indian Telegraph Act read with

Section 164 of the Indian Electricity Act, 2008. After issuing notice to

all concerned parties including the petitioners a decision was taken on

the said objections, by the 7th respondent. Ext.P14 is the order. It is

challenging Ext.P14 order that this writ petition has been filed.

2. A counter affidavit has been filed in this writ petition by

respondents 2 to 6. According to them, a preliminary survey of

construction of the line was conducted in October, 2009. The route

WP(C).No.17116/2010 3

was selected in such a way ensuring that it passes through paddy

fields to the maximum extent possible so as to avoid public protest. In

other words, according to them, maximum care has been taken for the

purpose of avoiding drawing of electric line over dwelling houses and

busy junctions. In paragraph 6 of the counter affidavit it has been

stated that with a view to draw the line through paddy fields and to

avoid its entry over dry lands changes in location at certain angle

points became necessary and therefore such changes are done at

certain angle points such as C, F, G, H, I and J. According to

respondents 2 to 6, such changes were necessitated only to avoid

drawing of lines through dry lands. It is the contention of the

respondents that based on the objection raised by the petitioners the

issue was referred to the 7th respondent in accordance with the

provisions under the Indian Telegraph Act and the 7th respondent after

affording opportunities of being heard to all concerned and after

conducting a site inspection passed Ext.P14 order. According to them,

the revised route plan of Pallikkara – Brahmapuram has been made

available before the 7th respondent during the site inspection.

3. The petitioners contend that Ext.P14 is a cryptic order

and none of the contentions raised by them have been adverted to

therein. It is their further contention that being the authority clothed

WP(C).No.17116/2010 4

with power under Section 16(1) of the Indian Telegraph Act, the 7th

respondent was bound to consider all the objections raised by the

parties before taking a decision. According to them, Ext.P14 is

unsustainable because it reflects absolute non-application of mind. It

is in the said circumstances that they contend that Ext.P14 is liable to

be set aside and also pray for a direction to the respondents to draw

the line as originally proposed.

4. There cannot be any doubt with respect to the position

that in respect of drawing of electric lines the reports of technical

experts could not be ignored while examining the feasibility of routes

suggested by the parties. In this case, as already noticed, the

suggestion on the part of the petitioners is that the line should be

drawn as originally proposed. However, according to the respondents,

after Ext.P6 they have revised the plan with a view to draw the line as

far as possible only over paddy fields and it was in the said

circumstances that resurvey was conducted and pursuant to which a

revised plan was drawn with approval in January, 2010. The learned

counsel for the petitioners in the said context contended that, in fact,

there was absolutely no objection from any quarters as against the

original plan, i.e., Ext.P6. But, in the counter affidavit itself it has been

specifically stated that at the time of preparing the original plan the

WP(C).No.17116/2010 5

paddy fields were submerged in water and that is why they were

constrained to conduct a resurvey and prepare a revised plan.

5. Admittedly, the petitioners were afforded opportunity by

the District Magistrate and a site inspection was also conducted.

Admittedly, drawing of 220 KV line is for a public purpose as

mentioned above. For the purpose of enabling evacuation of power

from the 400 KV substation M/s. Power Grid Corporation of India Ltd.

has to construct a 220 KV power bay and it is from there that it has to

be evacuated. Admittedly, it is only for the purpose of getting the

alloted State’s share from the Centre that from the 400 KV line the

220 KV line is being drawn from Pallickara to Brahmapuram.

Essentially, it is for public interest. Relying on the decision of this

Court in Ajith K.N. and Others v. State of Kerala and Others

(2010 (2) KHC 895) the learned standing counsel for the respondents

submitted that in a matter wherein public interest involves the private

interest should give way to public interest. In ground `Q’ the

petitioners have contended that the change in the alignment is

proposed only for saving the lands of some interested persons. Barring

the said vague averments there is no specific averment with respect to

malafides. It is settled position that malafides have to be specifically

pleaded and proved. Since the allegation is too vague this Court

WP(C).No.17116/2010 6

cannot look into those aspects. Considering the facts thus obtained in

this case in the light of the decision in Ajith K.N. and Others v.

State of Kerala and Others (supra) compels me to come to the

conclusion that the private interest of the petitioners has to give way

to the larger public interest. However, the question is whether while

passing Ext.P14 order all the contentions raised by the petitioners

were taken into consideration by the 7th respondent and on account of

the failure on the part of the 7th respondent in not adverting to such

contentions whether any prejudice is caused to the petitioners.

According to the petitioners, a deviation as proposed as per Ext.R6(b)

would render their land purposeless and useless. In terms of the

present proposal, the line will be drawn through the centre of their

property and if line is drawn in tune with the present proposed

alignment, it will divide their property into two and make it unworthy

and useless. In fact, the learned counsel for the petitioners drawn my

attention to the fact that even respondents did not have a case that

such a deviation from Ext.P6 approved plan was proposed not based

on any objection raised by any aggrieved party. However, the learned

counsel for the respondents submitted that the circumstances that

constrained the authorities to take such a deviation have been

sufficiently explained in the counter affidavit and additional affidavit.

WP(C).No.17116/2010 7

According to them, the competent engineers after conducting a survey

have taken such a decision. That apart, prior to the passing of Ext.P14

the 7th respondent has conducted site inspection. I do not think it

proper for this Court in the said circumstances to interfere with the

proposal especially when for its accomplishment constructions have

already been started. However, evidently, there is absence of any

objection from any quarters with respect to the original plan. The

tenor of the contentions raised in the counter affidavit would suggest

that the respondents were compelled to take a decision to draw line

through the land belonging to the petitioners on account of the fact

that village records describe the property of the petitioners as paddy

field. However, according to the petitioners, long ago it was converted

to dry land and presently it is dry land and the present proposal would

render their land unworthy and useless. As already noticed, the stand

of the respondents is that the deviation was sought to be effected only

to avoid drawal of line over dry lands as far as possible. In the said

circumstances, it requires consideration. Even according to the

respondents, the construction on the point `J1′ is yet to be started.

But, according to the petitioners, they have already started the

construction of the base of the tower at the angle `I1′. Therefore, a

consideration, before starting construction at angle `J1′ as to whether

WP(C).No.17116/2010 8

it is feasible to take a deviation to minimise the hardship and

inconvenience to the petitioners would not hamper the propspects of

the present project. In fact, going through Ext.P14 order, evidently,

the 7th respondent had not adverted to any such contentions or looked

into prospects for such a deviation while passing the order. In the said

circumstances, it is essential to look into those aspects before starting

construction of tower for the purpose of drawing line from Pallikkara to

Brahmapuram at the point `J1′. Having found that those aspects were

not taken into consideration by the 7th respondent while passing

Ext.P14 order, I am of the view that Ext.P14 is liable to be interfered

to that extent. Therefore, the 7th respondent is directed to afford an

opportunity of being heard to the petitioners and 6th respondent for the

aforesaid purpose. In view of the urgency involved in this matter and

also the fact that the present project is one having public interest, the

7th respondent shall fix the date for the aforesaid purpose between 5th

and 15th of November, 2010 and shall intimate the date fixed for such

hearing to the petitioners and the 6th respondent at least three days in

advance. Any further construction at the point `J1′ for the purpose of

drawing lines in accordance with Ext.R6(b) shall be taken only after

such a decision by the 7th respondent. It is made clear that this

decision would enable the 7th respondent only to take a decision with

WP(C).No.17116/2010 9

respect to the drawing of line in between the points `I’ and `J’ i.e., to

decide whether it should be through `I’ and `J’ or through `I1′ and

`J1′.

The writ petition is disposed of accordingly.

C.T.RAVIKUMAR
Judge

TKS