High Court Madras High Court

S.Susila vs The Superintendent Engineer on 11 April, 2011

Madras High Court
S.Susila vs The Superintendent Engineer on 11 April, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated  11.4.2011

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

Writ Petition No.9327 of 2011  
and
M.P.No.1 of 2011 


S.Susila,                                                              ... Petitioner  

-Vs.-
 
1.The Superintendent Engineer,
   Tamil Nadu Electricity Board,
   Mettur,
   Salem District.

2.The Executive Engineer,
   Tamil Nadu Electricity Board,
   Mettur,
   Salem District.

3.The Assistant Executive Engineer,
   Tamil Nadu Electricity Board,
   Pudhusampalli,
   Mettur Taluk,
   Salem District.

4.The Assistant Engineer,
   Tamil Nadu Electricity Board,
   Kuncandiyur.                                                      ... Respondents 


	Writ Petition is filed under Article 226 of the Constitution of India praying to issue a Writ of Mandamus, directing the respondents to relocate the electric post by considering the petitioner's representation dated 17.3.2011.


	For petitioner 	: 	Mr.R.Marudhachalamurthy
					 
	For respondents 	: 	Mr.J.Ravindran.	

  -----

O R D E R

Writ Petition is filed praying to issue a Writ of Mandamus, directing the respondents to relocate the electric post by considering the petitioner’s representation dated 17.3.2011.

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

3. Petitioner seeks to relocate the electric post, as the same is causing much inconvenience to him. He has made a representation on 17.3.2011 in this regard. Since, the same has not been considered, the mandamus is filed to consider the same.

4. Mr.J.Ravindran, learned counsel for the respondents states that the authority will consider the representation of the petitioner in accordance with law.

5. In view of the submission made by the learned counsel for the respondents, the respondents are directed to consider and dispose of the representation of the petitioner on its own merits and in accordance with law within a reasonable period of time. The Writ Petition is disposed of as above. No costs. Consequently, connected miscellaneous petition is closed.

Index:     No                                                       11.4.2011

Internet: Yes 

ts

To

1.The Superintendent Engineer,
   Tamil Nadu Electricity Board,
   Mettur,
   Salem District.

2.The Executive Engineer,
   Tamil Nadu Electricity Board,
   Mettur,
   Salem District.

3.The Assistant Executive Engineer,
   Tamil Nadu Electricity Board,
   Pudhusampalli,
   Mettur Taluk,
   Salem District.

4.The Assistant Engineer,
   Tamil Nadu Electricity Board,
   Kuncandiyur. 
R.SUDHAKAR,J.


ts.









                                                                              Order in 
                                                                   W.P.No.9327 of 2011 
                                                                        Date 11.4.2011