High Court Kerala High Court

S.Ponniah vs Assistant Executive Engineer on 28 May, 2008

Kerala High Court
S.Ponniah vs Assistant Executive Engineer on 28 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36573 of 2005(D)


1. S.PONNIAH, HOUSE NO.16/367,
                      ...  Petitioner

                        Vs



1. ASSISTANT EXECUTIVE ENGINEER,
                       ...       Respondent

2. SMT.NIRMALA, W/O.BHASKARAN,

3. BALASUBRAHMANIAN, CHIRAKKAD,

4. RAMAN, S/O.RAMU, 16/408(1),

5. THE ADDITIONAL DISTRICT MAGISTRATE,

                For Petitioner  :SRI.N.RAGHURAJ

                For Respondent  :SRI.V.CHITAMBARESH

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :28/05/2008

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                  W.P.C. NO. 36573 OF 2005 D
                  --------------------------------------
                  Dated this the 28th May, 2008

                            JUDGMENT

Petitioner challenges Ext.P7 which is an order passed

under Section 16(1) of the Indian Telegraph Act granting

permission to the respondent Electricity Board to draw electric

line for giving connection to respondents 3 and 4. I heard the

learned counsel appearing for the parties.

2. The contention of the petitioner as projected through

his counsel Shri N. Raghuraj is that when the petitioner had

objected to the drawing of the line and had suggested alternative

proposal, the first respondent was duty bound to consider the

objection. It is his case that there was no site inspection. He has

also relied on Ext.P1 sketch to contend that respondents 2 to 4

have direct access to the Municipal road on the west of the

property. In the order it is stated that taking into consideration

the aspects involved in the case, there is not much hardship and

it will promote better relationship between the parties. I would

WPC. 36573/05 D 2

think that the matter has to be reconsidered and a fresh decision

taken. It is brought to my notice that already the line has been

drawn. Even though the matter is to be reconsidered, I make it

clear that the line will not be dismantled. A decision has to be

taken. Accordingly, for the purpose of taking a decision, Ext.P7

is quashed and the first respondent, after affording an

opportunity of hearing to the petitioner and respondents 2 to 4,

shall take a decision in accordance with law, within a period of

two months from the date of receipt of a copy of this Judgment.

If the petitioner requests for site inspection, an appropriate

decision thereon shall be taken by the first respondent. The

parties will be permitted to produce such materials as they are

advised to produce.

The Writ Petition is disposed of as above.

Sd/=

K. M. JOSEPH, JUDGE

kbk.

// True Copy//

PS to Judge