High Court Kerala High Court

Shiji vs The State Of Kerala on 15 February, 2008

Kerala High Court
Shiji vs The State Of Kerala on 15 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8431 of 2007(S)


1. SHIJI, W/O.LATE G.P.JOHNSON,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE BHARAT SANCHAR NIGAM LIMITED,

4. THE GENERAL MANAGER,

5. THE SECRETARY,

                For Petitioner  :SRI.JIJO PAUL

                For Respondent  :SRI.VARGHESE P.THOMAS,SC FOR BSNL

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :15/02/2008

 O R D E R
                             H.L.Dattu, C.J. &  K.M.Joseph, J.

                            ------------------------------------------------

                              W.P.(C).No.8431 of 2007-S

                            ------------------------------------------------

                         Dated, this the 15th  day of February, 2008


                                           JUDGMENT

H.L.Dattu,C.J.

Sri.Jijo Paul, learned counsel appearing for the petitioner submits

that, for the present he would not seek the relief made in prayer No.3 in the writ

petition before us, since he has already filed appropriate civil proceedings before

an appropriate civil forum. Therefore, we are not considering prayer No.3.

(2) The other two prayers are as under:

(i) Issue a writ of mandamus or any other appropriate writs,

orders of directions directing the first respondent to issue necessary

guidelines in such a manner as to co-ordinate, control, supervise

and regulate the trenching of roads and road margins.

(ii) Issue a writ of mandamus or any other appropriate

writs, orders of directions directing the first respondent to set up

and keep in place appropriate supervisory and controlling bodies to

regulate and supervise the trenching of roads and road margins”.

(3) The 5th respondent has filed a counter affidavit before us. In

paragraph 9 of the counter affidavit, it is stated as under:

“9. The 2nd respondent as the Chairperson of the District

Co-ordination committee has also issued directions to the agencies

to carry out excavation of trenches in a systematic manner only in

short lengths of 200 meters at a time. The cable trenches were

directed to be covered immediately and cutting of adjacent

stretches was directed to be done only after removing excess earth

on the sides of trenches. Instructions were given to install proper

signals and precautionary ribbons and posts on the sides of the

roads before commencing the trenching work. It was also decided

to enforce the conditions of PWD for trenching works without fail;

which conditions among others comprise the following:-

a) trenching shall be done with proper sharing and

shuttering so that safety of adjacent structures and carriage way

shall not be affected to any extent;

b) proper fencing, lighting and watching shall be

ensured for the trenching work undertaken;

W.P.(C).No.8431 of 2007-S – 2 –

c) necessary boards of caution should erected on

salient and obligatory points of the trenching alignment;

d) trenching shall not be commenced, carried out or

continued during the period of monsoon;

(e) the earth cut and removed shall not be dumped on

the road side of the trench, and it shall be deposited on the other

side or away from the road margin”.

(4) After going through the counter affidavit filed by the 5th

respondent, in our opinion, for the present except placing on record paragraph 9

of the counter affidavit of the 5th respondent, no other relief need be granted to

the petitioner.

(5) Accordingly, we pass the following:-

Order

(i) Prayer No.3 is rejected for the present, as not pressed.

(ii) In view of what has been stated by the 5th respondent in paragraph 9

of the counter affidavit, the other reliefs need not be considered by us.

Ordered accordingly.






                                                                       H.L.Dattu

                                                                   Chief Justice







                                                                     K.M.Joseph

vku/-                                                                     Judge