IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11567 of 2009(M)
1. WATER FRONT ENCLAVE RESIDENT'S
... Petitioner
Vs
1. THE DEPUTY CHIEF ENGINEER,
... Respondent
2. THE ASSISTANT EXECUTIVE ENGIEER,
3. THE DISTRICT COLLECTOR,
4. CORPORATION OF KOCHI,
For Petitioner :SRI.AUGUSTINE JOSEPH
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/05/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NOs. 11567 & 12437 OF 2009
=========================
Dated this the 23rd day of May, 2009
J U D G M E N T
In these writ petitions, the grievances raised being common,
the cases are heard and disposed of by this common judgment.
2. In so far as WP(C) No.11567/09 is concerned, the
petitioner is Water Front Enclave Residents Association. They
were aggrieved by the electric posts that were installed by the
respondent Board at a busy junction known as the Chilavannoor
Water Front Road Junction. They have been requesting the
authorities to shift the electric posts. According to the petitioners,
not only that their complaints are ignored, but the respondents
were proposing to install a transformer in the objectionable
location. It was at that stage after filing Ext.P2 complaint, the writ
petition was filed.
3. In so far as WP(C) No.12437/09 is concerned, the
petitioners are residents of the aforesaid area. Their grievance is
against Ext.P3, an order passed by the Additional District
Magistrate exercising his powers under the Indian Telegraph Act
and ordering that the transformer be installed at the place
WPC 11567 & 12437 /09
:2 :
objected to by the petitioner in WP(C) NO.11567/09, as the
location is in close proximity to the residential houses of the
petitioners. From Ext.P3 in WP(C) NO.12437/09, it would appear
that when steps were initiated for the installation of the
transformer at a particular location, that was objected to,
necessitating proceedings before the Additional District
Magistrate resulting in Ext.P3. By Ext.P3, it has been ordered that
the transformer be installed at the location objected by the
petitioners herein.
4. The admitted factual position is that while passing such
an order, the petitioners in these writ petitions who are affected
by such order were not put on notice nor were they heard. In my
view, when an order in the nature of Ext.P3 referred to above is
passed, it is only appropriate that the Additional District
Magistrate shall hear all the affected parties.
5. Therefore, I set aside Ext.P3 in WP(C) NO.12437/09
and direct that the Additional District Magistrate shall reconsider
the request made by the Assistant Executive Engineer, KSEB,
Ernakulam and pass orders thereon with notice to the petitioners
in these cases or anybody else, who is likely to be affected by
WPC 11567 & 12437 /09
:3 :
such order.
6. Petitioners may produce a copy of this judgment
before the Additional District Magistrate, who shall reconsider the
matter as directed above, as expeditiously as possible, at any
rate within 6 weeks of production of a copy of this judgment.
Writ petitions are disposed of as above.
ANTONY DOMINIC, JUDGE
Rp