High Court Kerala High Court

V.Leelavathy Amma vs Assistant Executive Engineer on 22 November, 2007

Kerala High Court
V.Leelavathy Amma vs Assistant Executive Engineer on 22 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9562 of 2006(L)


1. V.LEELAVATHY AMMA,
                      ...  Petitioner

                        Vs



1. ASSISTANT EXECUTIVE ENGINEER,
                       ...       Respondent

2. ADDITIONAL DISTRICT MAGISTRATE,

3. DISTRICT COLLECTOR & DISTRICT MAGISTRATE

4. SMITHA NAMBIAR,

                For Petitioner  :SRI.B.KRISHNAN

                For Respondent  :SRI.H.BADARUDDIN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :22/11/2007

 O R D E R
             THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                    W.P(C).No.9562 OF 2006
                  -------------------------------------------
            Dated this the 22nd day of November, 2007


                              JUDGMENT

Service of notice on this writ petition is complete and

therefore, the matter has been listed today giving opportunity to

the respondents to place counter affidavits, if they so desire.

But, no counter affidavit is on record.

2. There is no dispute that Ext.P2 is a sketch of the alignment

in question. It appears that a larger parcel of land was sliced to

provide a way to the property of the 4th respondent. This

essentially resulted in the petitioner holding two pieces of land

on either side of that way. While it may be true that the

petitioner enjoys electrical energy through the line drawn from A

to B, i.e., through her property, the 4th respondent could also

have an electric line through the way as given to her

independently. After having a way, essentially cutting through

the property of the petitioner, it is wholly unjust for the 4th

respondent to have an electric line over the property, which

WPC.9562/06

Page numbers

belongs exclusively to the petitioner, especially when the 4th

respondent has independent free access and the distance is

essentially the same or even lesser.

In the aforesaid circumstances, the impugned Ext.P1 is

quashed and it is directed that the line to the premises of the 4th

respondent shall be laid through the pathway going to her

property from the main road and expenditure for such shifting

shall be spent by the 4th respondent. The writ petition is allowed

as above. It is directed that this judgment shall be complied with

in a period of three weeks.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.