High Court Kerala High Court

S.Subaida Beevi vs The Additional District … on 3 November, 2009

Kerala High Court
S.Subaida Beevi vs The Additional District … on 3 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25701 of 2009(G)


1. S.SUBAIDA BEEVI, HIGH LAND,
                      ...  Petitioner

                        Vs



1. THE ADDITIONAL DISTRICT MAGISTRATE,
                       ...       Respondent

2. KERALA STATE ELECTRICITY BOARD,

3. CHAIRMAN, K.S.E.B,

4. THE CHIEF ENGINEER,

5. THE EXECUTIVE ENGINEER,

6. THE ASST.EXECUTIVE ENGINEER,

7. THE ASST.EXECUTIVE ENGINEER,

                For Petitioner  :SRI.P.PARAMESWARAN NAIR

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/11/2009

 O R D E R
                        S.SIRI JAGAN,J.
                      -------------------------
             W.P ( C) Nos.25701 & 26535 of 2009
                      --------------------------
             Dated this the 3rd November,2009

                        J U D G M E N T

The Kerala State Electricity Board decided to construct

a 220 KV Sub Station at Kattakkada in Trivandrum District.

For this purpose, towers have to be erected and power lines

have to be drawn for 30kms from Pothenkode to

Kattakkada. The total project cost is Rs.112 crores. This is

necessitated because presently part of the southern district

and part of the Trivandrum City are fed through 110 KV line

from Pothenkode to Kattakkada which is overloaded. Hence

these parts are facing voltage problems and frequent

interruption in power supply, which would also affect the

pumping of water to the capital city from Aruvikkara. The

project is intended for supplying power to the proposed

prestigious Vizhinjam Port also. The survey of the line was

carried out in 2003 and the competent authority approved

the route after studying various alternatives and a route

was selected which according to the Board would cause

least inconvenience to all concerned. But the petitioners in

these two writ petitions through whose properties also

W.P ( C) Nos.25701 & 26535 of 2009
2

these lines would pass objected to the drawing of the lines.

Therefore, the matter was referred to the Additional

District Magistrate, Thiruvananthapuram who heard the

petitioners in these two writ petitions separately and

passed separate orders which are Ext.P5 in WPC No.26535

of 2009 and Ext.P6 in WPC No.25701/09 by which the

objections raised by the petitioners were rejected and the

Board was permitted to draw the electric lines through the

route proposed by them. Both orders were passed on

28.2.2007. Petitioners have challenged those orders on

10.9.2009 and 18.9.2009 respectively, on the ground that

the alternate routes suggested by the petitioners have not

been properly considered by the Additional District

Magistrate, who disposed of their objections by a non-

speaking order. Petitioners therefore submit that the

impugned orders are liable to be quashed and the

Additional District Magistrate is liable to be directed to

reconsider the alternate routes suggested by the

petitioners.

2. The Board has filed a counter affidavit in which

they would reiterate that the route proposed by them is the

W.P ( C) Nos.25701 & 26535 of 2009
3

most suitable route and no change is called for in the same.

3. I have considered the rival contentions in detail.

It is true that the Additional District Magistrate had not

given elaborate reasons to reject the alternate routes

suggested by the petitioners. But it must be remembered

that the Additional District Magistrate is not a legally

trained person and he cannot be expected to write an order

under 16(1) of the Indian Telegraph Act like a judgment.

4. In the above circumstances, I wanted the

petitioners to satisfy me as to the suitability of their

alternate routes. Admittedly, the petitioners have not

chosen to conduct any survey of their own. The line runs

into 30 kms. Even a slight change at one point would

ultimately result in a very big change in the ultimate

alignment at the destination point. Petitioners are only

concerned with their own inconvenience. Petitioner in

WPC No.25701/09 has vaguely alleged malafides. He has

not chosen to implead any person against whom malafides

are alleged, in his personal capacity and has not been able

to provide any material in support of his contention of

malafides. Petitioner in the other writ petition does not

W.P ( C) Nos.25701 & 26535 of 2009
4

even allege malafides. It is settled law that this Court can

interfere with orders passed under Sec. 16 (1) of the

Indian Telegraph Act only if the decision taken is perverse

or the same is mala fide. In cases of such large projects, it

is usual that some people would be slightly

inconvenienced by the same which is not avoidable. That

cannot be the sole reason for changing the alignment. If at

this point of time, a resurvey is ordered to look into the

alternate route suggested by the petitioners, it would delay

the project itself indefinitely which would be against public

interest. In any event, I do not find any perversity in the

order of the District Magistrate so as to interfere on the

same in exercise of my discretionary jurisdiction.

In the above circumstances, I am not inclined to

exercise my discretionary jurisdiction under Article 226 of

the Constitution of India in favour of the petitioners and

accordingly these writ petitions are dismissed.

(S.SIRI JAGAN,JUDGE)

ma

W.P ( C) Nos.25701 & 26535 of 2009
5

W.P ( C) Nos.25701 & 26535 of 2009
6