IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33702 of 2009(G)
1. SUBHADRA, D/O. KALLYANI,
... Petitioner
Vs
1. THE DEPUTY COLLECTOR (GI) AND
... Respondent
2. ASSISTANT EXECUTIVE ENGINEER
3. C.VISWAMBHARAN, C.V.SADANAM,
For Petitioner :SRI.R.V.SREEJITH
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :24/11/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.33702 of 2009
==================
Dated this the 24th day of November, 2009
J U D G M E N T
The petitioner applied to the Kerala State Electricity Board for
electricity connection. The electric line has to be drawn through the
property of the 3rd respondent. The 3rd respondent objected to the
same. Therefore, the 2nd respondent- Assistant Executive Engineer of
the KSEB filed an application before the 1st respondent under Section
16(1) of the Indian Telegraph Act for permission to draw electricity
lines through the 3rd respondent’s property, which is Ext.P3 in this writ
petition. The petitioner seeks a direction to the 1st respondent to
consider and pass orders on Ext.P3 expeditiously.
2. I have heard the learned counsel for the petitioner, the
learned Government Pleader and the learned standing counsel
appearing for the Electricity Board. In the nature of the order I
propose to pass, I do not think it necessary to issue notice to the 3rd
respondent at this juncture.
3. Having heard the parties, I dispose of this writ petition with
a direction to the 1st respondent to consider and pass orders on Ext.P3
as expeditiously as possible, at any rate, within two months from the
date of receipt of a certified copy of this judgment after affording an
opportunity of being heard to the petitioner and respondents 2 and 3.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
2
P.A. to Judge