IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11189 of 2008(F)
1. THOMAS IDIKKULA,
... Petitioner
Vs
1. DISTRICT COLLECTOR,
... Respondent
2. ADDITIONAL DISTRICT MAGISTRATE,
3. ASSISTANTE EXECUTIVE ENGINEER, KSEB,
4. C.M.PHILIP,
5. SALLY THOMAS, W/O THOMAS K.GEORGE,
6. ELSY, W/O MATHEW GEORGE,
For Petitioner :SRI.LIJU.V.STEPHEN
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice K.M.JOSEPH
Dated :29/05/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 11189 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 29th day of May, 2008
JUDGMENT
Petitioner approached this court for quashing Ext.P2 and to
direct respondents 2 and 3 to refrain from drawing the electric line through
the property of the petitioner. Ext.P2 is an order passed under Section 16 of
the Indian Telegraph Act.
2. Today, when the matter came up, learned counsel appearing
for the petitioner submits that no order is necessary in the light of the
statement in Ext.R4(a) that the line will be drawn through the pathway
mentioned therein.
In the light of this development, the writ petition is closed.
(K.M. JOSEPH, JUDGE)
sb