High Court Kerala High Court

Smt.Radhamony.L. vs State Of Kerala on 3 June, 2009

Kerala High Court
Smt.Radhamony.L. vs State Of Kerala on 3 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36711 of 2008(U)


1. SMT.RADHAMONY.L., VAZHAYIL THEKKETHIL
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY ITS SECRETARY
                       ...       Respondent

2. THE ADDITIONAL DISTRICT MAGISTRATE

3. THE ASSISTANT EXECUTIVE ENGINEER

4. SMT. THANKAMANY, VALIAPARAMBIL,

5. SRI.KESAVAN, VAZHZYIL HOUSE

6. SRI.VIJAYAN, VAZHYIL THEKKETHIL

                For Petitioner  :SRI.S.HARIKRISHNAN

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

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/06/2009

 O R D E R
                        ANTONY DOMINIC, J.
                    -------------------------
                     W.P.(C.) No.36711 of 2008
             ---------------------------------
                Dated, this the 3rd day of June, 2009

                           J U D G M E N T

Challenge in the writ petition is against Ext.P3, an order

passed by the 2nd respondent.

2. It is stated that the 4th respondent applied for electricity

connection. Initial proposal was to draw the line through a pathway,

and that was objected by the 5th respondent and thereupon an

application was made to the 2nd respondent. During the course of

hearing, it was suggested that the line could be drawn through the

properties of the 6th respondent.

3. Accordingly, notice was issued to the 6th respondent.

But, however, he did not appear or contest, and therefore, the

second proposal to draw the line through the properties indicated

as that of the 6th respondent was approved in Ext.P3.

4. What the petitioner contends is that the 6th respondent is

her estranged husband, who is none other than the brother of the

4th respondent, who is the beneficiary. According to the petitioner,

WP(C) No.36711/2008
-2-

the property, through which the line was permitted to be drawn and

which was assumed to be that of the 6th respondent, is that of the

petitioner and Ext.P1 is the title deed. Ext.P1(a) is also referred to

as the receipt evidencing payment of land tax payable in respect of

the land covered by Ext.P1. It is stated that the 6th respondent

deliberately kept away from the proceedings and the petitioner was

not issued any notice. According to the petitioner, the 2nd

respondent was misled to pass the order without hearing the

affected parties.

5. Although notice was issued in this writ petition and

service has been completed, respondents 4, 5 & 6 have not entered

appearance. The learned standing counsel appearing for the 3rd

respondent states that it was on the basis of the information made

available to respondents 2 & 3 that notice was issued to the 6th

respondent. It is also pointed out that on the strength of Ext.P3,

line was drawn and supply was given with effect from 24/11/2008.

6. Irrespective of the disputed facts, it is the admitted

position that the petitioner was not heard by the 2nd respondent

before passing Ext.P3. Ext.P1 shows that she is the owner of the

land in question. Therefore, even if the 6th respondent is her

WP(C) No.36711/2008
-3-

husband, still the petitioner, being the owner and affected party,

ought to have been given notice. Having not done so, the

proceedings leading to Ext.P3 cannot be upheld. Be that as it may,

now that having regard to the fact that the line has already been

drawn and energised with effect from 24/11/2008, I do not want to

set aside the order, and create a vacuum.

7. Having regard to the fact that the petitioner was not

heard before Ext.P3 was passed, it is directed that the 2nd

respondent shall reconsider the application made by the 4th

respondent with notice to other parties to the proceedings, and

also to the petitioner, and pass orders thereon, taking into account

the objections that are raised by the petitioner also. Depending

upon the decision to be so taken, if necessary, orders revising

Ext.P3 will be issued by the 2nd respondent. This exercise shall be

completed as expeditiously as possible, at any rate, within two

months of production of a copy of this judgment.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg