IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33541 of 2007(R)
1. VALAVATH UMMACHU, D/O. MOHAMMED,
... Petitioner
2. KUNNATH KADEEJA, D/O. MOHAMMED,
3. VALAVATH EYYATHOOTTY, W/O. MOHAMMED
4. VALAVATH MAMMI, S/O. BEERAN, AGED 50,
5. CHAKUNGAPARAMBIL MUHAMMED @ KUNJOOTTY,
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE ASSISTANT EXECUTIVE ENGINEER,
3. THE ASSISTANT ENGINEER,
For Petitioner :SRI.TOM K.THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :28/11/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-------------------------
WP(C) No. 33541 of 2007
---------------------------------
Dated, this the 28th day of November, 2007
J U D G M E N T
Even though line is drawn, it is not charged is the grievance of
the petitioners. Learned standing counsel for the KSEB submits
that the matter is being referred to the ADM because of the
objection raised by one Mr.Ahamedkutty, over whose property the
line is drawn without his written consent. In the circumstances, this
writ petition is disposed of directing the concerned respondent to
refer the file to the ADM. The ADM is directed to hear the parties
and pass orders within a period of one month from the date of
receipt of the reference. The matter should be referred along with a
copy of this judgment by the concerned Engineer within a period of
two weeks from the date of receipt of a copy of this judgment.
(C.N.RAMACHANDRAN NAIR, JUDGE)
jg