Court No. - 1 Case :- MISC. BENCH No. - 572 of 2010 Petitioner :- Shyam Lal Verma S/O Late Mahaveer Prasad & Anr. ( P.I.L. ) Respondent :- State Of U.P. Thru Secy. Power & Ors. Petitioner Counsel :- P.S. Pandey Respondent Counsel :- C.S.C.,Manoj Kumar Dwivedi Hon'ble Pradeep Kant,J.
Hon’ble Ritu Raj Awasthi,J.
After hearing the parties counsel, impleadment application is allowed.
Let necessary impleadment be incorporated in the array of the parties during
the course of the day.
Issue notice to newly impleaded parties.
Sri Manoj Kumar Dwivedi, learned counsel for the respondents says that high
tension line would not be energized unless permission is taken from the
Director, Electrical Safety, who would have to see that if there is no danger
for life and property with the high tension line only then the line would be
energized.
Learned counsel for the petitioner submits that because of the high tension
line, there is danger to the public as well as residents of the area which is just
in front of seven schools.
We see the matter of grave importance.
In this view of the matter, we dispose of the writ petition finally with direction
that before energizing the high tension line, the Director, Electrical Safety
shall make a survey and do necessary inquiry after affording opportunity to
the parties concerned. The line shall not be energized unless permission is
granted by the Director, safety. The Director Electrical Safety shall also see
that if there is any risk in laying down the high tension line, then alternative
route may be allowed as per rules.
Writ petition is finally disposed of with the aforesaid observation.
Order Date :- 4.2.2010
Im