IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6582 of 2010(W)
1. PAULSON,S/O.OUSEPH,
... Petitioner
2. HAMEED, S/O.MOIDEENKUTTY HAJI,
3. KUNJU MUHAMMED, S/O.UNNYANKUTTY HAJI,
Vs
1. POWER GRID CORPORATION OF INDIA LTD.
... Respondent
2. THE DEPUTY CHIEF ENGINEER,
3. THE ADDITIONAL DISTRICT MAGISTRATE
For Petitioner :SRI.BIJU ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :04/03/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) No. 6582 of 2010
--------------------------------------
Dated, this the 4th day of March, 2010
J U D G M E N T
The petitioners are stated as aggrieved of the construction of a
tower in the property belonging to the petitioners for drawing high
tension line by the respondents 1 and 2. The learned standing counsel
appearing for the respondents 1 and 2 submits on instructions that the
alleged grievance is not at all liable to be entertained, in so far as no
such step has been pursued by the said respondents, but by the
Electricity Board who is not a party to the proceedings.
In the above circumstance, the learned counsel for the petitioner
seeks for permission to withdraw the Writ Petition, without prejudice to
the right of the petitioner to file appropriate Writ Petition, impleading the
appropriate parties to the proceedings. Permission is granted and the
Writ Petition is dismissed as withdrawn, reserving the liberty as above.
P. R. RAMACHANDRA MENON
JUDGE
dnc