Kerala High Court
Sukumarankutty vs State Of Kerala Represented By The on 22 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1534 of 2008(G)
1. SUKUMARANKUTTY, S/O.AYYAPPAN,
... Petitioner
2. JAYAKUMARY, SUKUMARANKUTTY
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR, COLLECTORATE,
3. THE KERALA STATE ELECTRICITY BOARD,
4. THE ASSISTANT EXECUTIVE ENGINEER
5. SASI, THADATHARIKATHU VEEDU,
For Petitioner :SRI.R.S.KALKURA
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :22/02/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
-------------------------------
W.P(C) No. 1534 OF 2008
-----------------------------------
Dated this the 22nd day of February, 2008
JUDGMENT
The learned Standing Counsel for the KSEB submits that on
the objection of the petitioner the question of removal of such
obstruction to the drawl of the proposed line has been taken up
with the Additional District Magistrate in accordance with the
statutory provisions and that the line will not be drawn without
obtaining appropriate sanction of the ADM. This submission is
recorded and the Writ Petition is disposed of accordingly.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
ttb
WPC No. 6246 OF 2008
2