High Court Kerala High Court

The K.S.E.Board vs K.A.Bava on 12 June, 2008

Kerala High Court
The K.S.E.Board vs K.A.Bava on 12 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 111 of 2001(A)



1. THE K.S.E.BOARD
                      ...  Petitioner

                        Vs

1. K.A.BAVA
                       ...       Respondent

                For Petitioner  :SRI.N.D.PREMACHANDRAN, SC, KSEB

                For Respondent  :SRI.ESM.KABEER

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :12/06/2008

 O R D E R
                                  P.R.Raman &
                       T.R. Ramachandran Nair, JJ.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                             C.R.P.No.111 of 2001
                     - - - - -- - - - - - - - - - - - - - - - - - - - -
                 Dated this the 12th day of June, 2008.

                                    O R D E R

Ramachandran Nair, J.

This revision is filed challenging the order passed in O.P.(Ele.)

No.83/1996 on the file of the Addl. District Court, N. Parur. The petition

was filed by the first respondent under Section 51 of the Indian Electricity

Act and Sections 10 and 16 of Indian Telegraph Act, seeking additional

compensation for the trees cut and compensation for diminution in land

value.

2. The facts show that for drawing 220 KV electric line, various trees

like coconut, pepper-vine, rubber and jack tree were cut and removed.

Additional compensation to the tune of Rs.19,20,312/- was claimed by the

petitioner. The court below has allowed realisation of an additional

compensation of Rs.1,36,104/- with interest at 6% from 14.8.1996.

3. Heard learned counsel for the parties. The court below analysed

the evidence including the Commissioner’s report for considering the claim

for additional compensation. After considering the gross yield from one

tapped rubber tree, number of tapping days, the net yield and net income,

CRP 111/2001 -2-

etc. capitalised value of 123 rubber trees has been arrived at. By the same

method, additional compensation has been arrived at for four coconut trees

as well as 24 peppervines. These were the major items of claims. The total

compensation for the yielding trees was arrived at an amount of

Rs.1,40,037/- and deducting the amount paid, the additional compensation

was fixed at Rs.1,12,474/-. For diminution in land value for an extent of 50

cents of land, an amount of Rs.23,630/- has been awarded.

4. Even though it was contended that the compensation awarded is on

a higher side, we find no reason to accept the said contention. The method

adopted is an accepted one. The court below has awarded interest only at

6% from 14.8.1996 till realisation. Therefore, the order does not call for

any interference on that count also.

For all these reasons, the C.R.P. is dismissed confirming the order

passed by the court below. No costs.

( P.R.Raman, Judge.)

(T.R. Ramachandran Nair, Judge.)

CRP 111/2001 -3-

kav/

P.R.Raman &

T.R. Ramachandran Nair, JJ.

– – – – – – – – – – – – – – – – – – – – – –

C.R.P.No.111 of 2001

– – – – – – – – – – – – – – – – – – – – – –

JUDGMENT

12th June, 2008.