High Court Kerala High Court

Sheela B. vs The Additional District … on 16 October, 2009

Kerala High Court
Sheela B. vs The Additional District … on 16 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18105 of 2009(G)


1. SHEELA B., W/O.AJAYAKUMAR, VARAMBEL
                      ...  Petitioner

                        Vs



1. THE ADDITIONAL DISTRICT MAGISTRATE,
                       ...       Respondent

2. THE KERALA STATE ELECTRICITY BOARD,

3. THE ASSISTANT EXECUTIVE ENGINEER,

4. SHAMLA KUMARI, PALATHINKADA VEEDU,

                For Petitioner  :SRI.B.SURESH KUMAR

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

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :16/10/2009

 O R D E R
                          S. SIRI JAGAN, J
                ...............................................
                  W.P(C) No. 18105 of 2009
               .................................................
         Dated this the 16th day of October, 2009

                          J U D G M E N T

The petitioner is the owner of a property through which the

1st respondent has permitted the 3rd respondent to draw electric

lines, for supply of electricity to the 4th respondent. The

petitioner challenges the order passed by the 1st respondent

permitting the 3rd respondent to draw the electric lines. Today

when the matter was taken up, the learned standing counsel for

the electricity board submits that lines can be drawn beneath a

11 KV line already existing, without crossing the petitioner’s

property. This is recorded and the writ petition is disposed of

directing that the line shall be drawn through the route now

suggested by the standing counsel, without crossing the

petitioner’s property.

S. SIRI JAGAN, JUDGE
rhs