IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 135 of 2006()
1. KERALA STATE ELECTRICITY BOARD,
... Petitioner
Vs
1. K.V. GOPALAKRISHNA PILLAI,
... Respondent
For Petitioner :SRI.JOSE J.MATHEIKEL, SC, KSEB
For Respondent : No Appearance
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :07/11/2007
O R D E R
HARUN-UL-RASHID,J
======================
C.R.P.No.135 of 2006
=============-===========
Dated this the 7th day of November, 2007
ORDER
This civil revision petition arise out of O.P.(Ele)
No.204/1999 on the file of the Additional District Court,
Mavelikkara. The common question of law and fact arising in
this case is what would be the amount of compensation payable
to the claimant for the trees cut and removed by the K.S.E.B who
is the revision petitioner in this revision petition. The matter
was taken up before the Honourable Supreme Court for deciding
the question stated above. Ultimately the apex court disposed of
all the special leave petitions by passing a common judgment in
C.A.No.1810/2006 and connected cases. The Honourable
Supreme Court in para 10 and 11 of the judgment explain the
principles to be applied for fixing the compensation, which reads
as follows:
“10.The situs of the land, the distance between the high voltage
electricity line laid thereover, the extent of the line thereon as
also the fact as to whether the high voltage relevant factors in
our opinion would be determinative. The value of the land
would also be a relevant factor. The owner of the land
furthermore, in a given situation may lose his substantive right
to use the property for the purpose for which the same wasC.R.P.No.135/2006
2
meant to be used.
11. So far as the compensation in relation to fruit bearing trees
are concerned the same would also depend upon the facts and
circumstances of each case.”
2. In para 11 it was held that compensation in relation to
fruit bearing trees would depend upon the facts and
circumstances of each cases. Therefore, the Honourable
Supreme Court directed that the High Court should consider the
matter afresh on the merit of each matter. Having regard to the
facts and situations obtained there accordingly the order under
challenge was set aside and matter was remitted to the High
Court for fresh consideration.
3. Apart from the matter dealt with by the Supreme
Court similar and connected matters were pending before this
Court and this Court by different judgments considered the
similar question and also after relying on the decision of the
Supreme Court in this case namely K.S.E.B v. Livisha 2007(3)
KLT 1(SC) set aside the orders under challenge and directed
the court below to consider the matter afresh.
4. It is submitted by the counsel for K.S.E.B that, in view
C.R.P.No.135/2006
3
of the fact that the compensation which has to be determined in
this case would depend upon the facts and circumstances of the
case and therefore a fresh consideration by the court below is
necessary in the matter of fixation of compensation. The counsel
also submitted that they may be afforded an opportunity to
adduce such further evidence and produce such other materials
to substantiate their contentions in the light of the decision of
the Honurable Supreme Court in K.S.E.B v. Livisha. In the light
of the fact that additional evidence has to be adduced by both
sides and the fact that the case has to be decided on the facts
and circumstances of the case and the fact that decision has to
be taken by following the principles laid down by Supreme Court
in K.S.E.B v. Livisha, I am of the view that the order under
revision is liable to be set aside and the court below should be
directed to consider the matter afresh.
Accordingly the order under revision is set aside and the
matter is remanded for fresh consideration. The court below
shall afford an opportunity to either side to produce such other
materials and evidence and shall dispose of the case in the light
C.R.P.No.135/2006
4
of the principles laid down by the Supreme Court and based on
the oral and documentary evidence available in this case as
expeditiously as possible.
HARUN-UL-RASHID, JUDGE
dvs