IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13732 of 2007(I)
1. SASIKALA BHAI,
... Petitioner
Vs
1. THE ASST. EXECUTIVE ENGINEER,
... Respondent
2. SAVITHRI, PUTHENPARAMBIL,
For Petitioner :SRI.S.SANAL KUMAR
For Respondent :SMT.T.J.SEEMA
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :04/06/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No. 13732 OF 2007
.........................................................................
Dated this the 4th June, 2010
J U D G M E N T
The learned Counsel appearing for the second respondent
submits that the second respondent is no more . Considering the
limited nature of the contentions now pressed by the petitioner
and the limited extent of relief proposed to be given and further
since that the second respondent in the Writ Petition was the
original beneficiary of drawing the electric line, which benefit is
actually being enjoyed by the Legal heirs, this Court does not find
it necessary to issue any direction to implead the legal heirs of
the second respondent for the time being, nor do they require
to be heard in this regard.
2. The petitioner has approached this Court by filing the
present Writ Petition, when the first respondent took steps to
draw electric line through the property of the petitioner, cutting
across the property into two, virtually causing much hardship
and loss to the petitioner, who was actually intending to
construct a residential building in the property. It was also
specifically contended by the petitioner, as a measure of
W.P.(C) No. 13732 OF 2007
2
bonafides in Ground ‘H’ as follows:
“in the event, if it is found that the alternate
proposal of the petitioner was not feasible and
less onerous , the petitioner is prepared to
give consent for drawing the line along the
boundary of the property of the petitioner”
3. It was after considering the above stand, that the
matter was admitted by this Court on 24.04.2007, passing an
interim order as follows:
“Elecltric line to be drawn shall be only along
the boundary of the petitioner’s property and
shall not cut across the petitioner’s property”
4. The first respondent has filed a counter affidavit
pointing out the facts and figures and also producing a rough
sketch showing the lie and location of the property as Ext. R1(a).
The learned Counsel for the first respondent submits that taking
note of the grievances of the petitioner, and also the interim
order passed by this Court, the line could be drawn from the
W.P.(C) No. 13732 OF 2007
3
point (D) to (E) to the destination (C) as given in Ext.R1(a), so
as to provide necessary connection to the beneficiary. It is
further pointed out that because of the topography of the land ,
the line cannot be drawn, exactly passing through the boundary
of the property, but of course, utmost care will be taken to see
that it is drawn in such a manner with close proximity to the
boundary to the possible maximum extent. The learned Counsel
for the petitioner submits that the petitioner is very much
agreeable to such a course; more so when the construciton of the
building of the petitioner has already been completed.
In the above circumstance, the submissions made from
either side are recorded and the Writ Petition is closed, making
the interim order dated 24.04.2001 absolute, subject to the
minor variation, as mentioned above.
P.R. RAMACHANDRA MENON,
JUDGE.
lk