High Court Kerala High Court

Paulson vs Kerala State Electricity Board on 5 March, 2010

Kerala High Court
Paulson vs Kerala State Electricity Board on 5 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7200 of 2010(Y)


1. PAULSON,S/O. OUSEPH
                      ...  Petitioner
2. HAMEED, S/O.MOIDEENKUTTY HAJI
3. KUNJU MUHAMMED, S/O.UNNAYANKUTTY HAJI

                        Vs



1. KERALA STATE ELECTRICITY BOARD
                       ...       Respondent

2. THE ASSISTANT EXECUTIVE ENGINEER

3. THE ADDITIONAL DISTRICT MAGISTRATE

4. POWER GRID CORPORATION OF INDIA LTD

                For Petitioner  :SRI.BIJU ABRAHAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :05/03/2010

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
             ..............................................................................
                       W.P.(C) No. 7200 OF 2010
              .........................................................................
                       Dated this the 5th March , 2010



                                   J U D G M E N T

The grievance of the petitioners is that respondent Nos. 1

and 2 are trying to draw 220 K.V. electric line by installing a

tower in the property of the second and third petitioners and

that drawing of the lines across the property is without getting

consent of the petitioners and even without any regard to the

pendency of Exts. P2 and P3 representations preferred before

the first and second respondents respectively.

2. The learned Counsel for the petitioners submits that the

objection raised by the petitioners is liable to be caused to be

considered by the third respondent, who is the statutory

authority in this regard and that the drawing of the lines as well

as installation of the tower can be effected only subject to the

orders to be passed by the third respondent.

3. Heard the learned Standing Counsel for the respondents

W.P.(C) No. 7200 of 2010

2

1 and 2 and the learned Standing Counsel for the 4th respondent

as well as the learned Government Pleader appearing for the

third respondent.

4. The learned Standing Counsel appearing for the 4th

respondent submits that the petitioner had approached this Court

earlier for similar reliefs confined against the 4th respondent by

filing W.P.(C)No.6582 of 2010. The position was brought to the

notice of this Court, on instruction, that the line was being drawn

not at the instance of the 4th respondent but only at the instance

of Board itself, upon which, the said Writ Petition was dismissed

as withdrawn. Despite the above circumstance, the petitioners

have approached this Court again for similar reliefs, also

against the 4th respondent, which is devoid of any merit or

bonafides, submits the learned Standing Counsel.

5. After considering the facts and circumstances, the

respondents 1 and 2 are directed to cause Exts.P2 and P3

representation to be referred to the third respondent/ADM within

one week. On such reference, the matter shall be considered and

finalised by the third respondent/ADM in accordance with law,

W.P.(C) No. 7200 of 2010

3

after giving an opportunity of hearing to all concerned, as

expeditiously as possible, at any rate within one month from the

date of receipt of such reference. It is made clear that

installation of the tower as well as drawing of electric line by the

respondents 1 and 2 shall be subject to the orders to be passed

by the third respondent/ADM in the above proceedings.

The Writ Petition is disposed of as above.

P.R. RAMACHANDRA MENON,
JUDGE.

lk