IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34500 of 2006(F)
1. VIJAYAMMA, W/O.SIVANKUTTY,
... Petitioner
Vs
1. THE ASSISTANT EXECUTIVE ENGINEER,
... Respondent
2. ADDITIONAL DISTRICT MAGISTRATE,
3. SMT.SUDHARMA @ SUDHA,
For Petitioner :SRI.O.D.SIVADAS
For Respondent :SRI.JOSE J.MATHEIKEL, SC, KSEB
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/09/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.34500 of 2006
----------------------------------------------
Dated 29th September, 2008.
J U D G M E N T
Petitioner is aggrieved by Ext.P1 order passed by the
second respondent in the matter of drawing of an electric line.
There is also a prayer for a direction to the first respondent to
remove the electric line. That is a matter to be considered by the
second respondent under Section 17 of the Indian Telegraph Act,
1885. In the matter of shifting of the line, it is for the petitioner to
approach the second respondent. In the event of the petitioner
approaching the said respondent within two months from today,
her application will be duly considered with notice to the
petitioner and the respondents 1 and 3 and appropriate orders in
accordance with law will be passed within another four months.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.34500 of 2006
———————————————-
J U D G M E N T
Dated 29th September, 2008.