High Court Madras High Court

Palaniyappa Gounder vs The Executive Engineer on 21 February, 2010

Madras High Court
Palaniyappa Gounder vs The Executive Engineer on 21 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated 21.2.2010

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

Writ Petition No.3834 of 2011  

Palaniyappa Gounder.                                                ... Petitioner  

-Vs.- 

1.The Executive Engineer 
   (Operation and Maintenance),
   Tamil Nadu Electricity Board,     
   Paramathi Vellur,
   Namakkal District.

2.The Assistant Executive Engineer,
   (Operation and Maintenance),
   Tamil Nadu Electricity Board,
   Nallur,
   Namakkal District.        

3.The Assistant Engineer,
   (Operation and Maintenance),
   Tamil Nadu Electricity Board,
   Solasiramani,
   Namakkal District.                                          ... Respondents 

	Writ Petition is  filed under Article 226 of the Constitution of India praying to issue  a Writ of Mandamus, directing the second  respondent to provide agricultural electricity service connection registered in Registration No.DET/JPM/A-83/89-90 in the name of the petitioner to the borewell existing SF No.422-3A of Nallagoundampalayam village, Namakkal District.

	For petitioner       	: 	Mr.R.Nalliyappan	

	For respondents		:	Mr.J.Ravindran
                                              -----	

O R D E R

Writ Petition is filed praying to issue a Writ of Mandamus, directing the second respondent to provide agricultural electricity service connection registered in Registration No.DET/JPM/A-83/89-90 in the name of the petitioner to the borewell existing SF No.422-3A of Nallagoundampalayam village, Namakkal District.

2. Mr.J.Ravindran, learned counsel takes notice on behalf of the respondents. By consent of both parties, the writ petition is taken up for disposal.

3. Petitioner claims that he has made an application dated 4.1.2011 for electricity supply to his above agricultural land. Since the application has not been considered so far, the present writ petition has been filed.

4. Mr.J.Ravindran, learned counsel for the respondents states that the application of the petitioner will be processed in accordance with law within a reasonable period of time, if otherwise in order.

5. In view of the above, the second respondent is directed to take up the application if it is in order and decide the issue in accordance with law within a period of six weeks from the date of receipt a copy of this order. If any further documents are required, the petitioner shall be intimated. The Writ Petition is disposed of accordingly. No costs.

ts

To

1.The Executive Engineer
(Operation and Maintenance),
Tamil Nadu Electricity Board,
Paramathi Vellur,
Namakkal District.

2.The Assistant Executive Engineer,
(Operation and Maintenance),
Tamil Nadu Electricity Board,
Nallur,
Namakkal District.

3.The Assistant Engineer,
(Operation and Maintenance),
Tamil Nadu Electricity Board,
Solasiramani,
Namakkal District