IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28639 of 2007(H)
1. T.VIJAYALAKSHMI,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE ASSISTANT EXECUTIVE ENGINEER,
3. THE SECRETARY,
4. SRI.BALAN, ELATTIL HOUSE,
5. SRI. RAMANKUTTY,
For Petitioner :SRI.JOSE ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :06/12/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.28639 of 2007
....................................................................
Dated this the 6th day of December, 2007.
JUDGMENT
W.P. is filed for direction to the KSEB to give electric connection to
petitioner’s residential house. The petitioner applied for electric connection
five years back and even now connection is not given only on account of
objection raised by neighbouring land owners, respondents 4 and 5.
Standing Counsel submitted that even though KSEB proposed weatherproof
cable over the properties of respondents 4 and 5, the District Collector
considered their objections and suggested drawal of line in another route so
that others in the area also will get connection. Standing Counsel submitted
that others in the area have not applied for connection and therefore, KSEB
has not drawn the overhead line. Even though Ext.P3 order of the
Collector is under challenge, I do not think this court should interfere with
the said order because the Collector is free to take into account requirement
of others in the area. However, the Collector committed an error in not
ordering connection to the petitioner through weatherproof cable over the
properties of respondents 4 and 5 until alternate line is drawn and
connection given to the petitioner from such line. Since weatherproof line
2
is benign insulated cable, respondents 4 and 5 cannot have any serious
objection in retaining the line for a short period i.e. until drawal of line in
terms of Collector’s order. Even though notices were served on respondents
4 and 5, they have not appeared or raised any objection. I do not think the
matter should be held up any longer and therefore, I dispose of the W.P.
with direction to the second respondent to give connection to the petitioner
through weatherproof cable in terms of the original proposal i.e.with
weatherproof cable over the properties of respondents 4 and 5 without any
delay. As far as possible line should be drawn over the extreme boundaries
of properties of respondents 4 and 5 providing sufficient clearance from the
ground and causing least inconvenience to them. There will be a further
direction to the second respondent to draw the line in terms of the
Collector’s order and give regular connection to the petitioner within six
months from now. Probably others in the area have not applied for
connection so far because there is no line available in the area and they will
not be able to meet the additional cost for drawing the line. Therefore, it is
for the KSEB to take into account the requirements of people in the area and
draw the line in advance to enable them to apply and get connection. The
3
petitioner will produce copy of this judgment before the second respondent
for compliance.
W.P. is disposed of as above.
C.N.RAMACHANDRAN NAIR
Judge
pms