High Court Kerala High Court

Kerala State Electricity Board vs Smt.K.T.Narayani on 16 June, 2009

Kerala High Court
Kerala State Electricity Board vs Smt.K.T.Narayani on 16 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 157 of 2007()


1. KERALA STATE ELECTRICITY BOARD,
                      ...  Petitioner

                        Vs



1. SMT.K.T.NARAYANI, W/O. KOTTAN,
                       ...       Respondent

                For Petitioner  :SRI.C.K.KARUNAKARAN, SC FOR KSEB

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :16/06/2009

 O R D E R
              S.S.SATHEESACHANDRAN, J.
                 -------------------------------
               C.R.P.NO.157 OF 2007 (D)
               -----------------------------------
          Dated this the 16th day of June, 2009

                         O R D E R

The revision is directed against the award passed in

O.P.(Ele).No.68/2000 of the District Court, Kasaragod,

granting enhanced compensation to the respondent a sum of

Rs.22,829/- with interest at the rate of 6% per annum till

realisation towards drawing of the Koothunkal-Panamkutty

110 KV line. The petitioner, a statutory authority, cut and

removed some valuable trees from the property of the

respondent, for drawing the line. The claim for enhanced

compensation was 4,72,994/-. Disputing the compensation

assessed and paid as meagre, the respondent filed the above

petition for enhanced compensation. The claim was resisted

by the present petitioner/respondent in that petition,

contending that reasonable and adequate compensation had

been provided towards the loss suffered by the petitioner on

drawing of the line over his property. The dispute in the

CRP.157/07 2

assessment of compensation centered around the rate fixed by

the Board, with respect to agricultural produce viz, fruit

bearing trees, arecanut trees, pepper vine, rubber tree etc.

cultivated in the property of the respondent which had been

cut and removed. The learned District Judge, after taking note

of the price for such agricultural produce during the relevant

time in the gazette notification published by the Government

reassessed the value in terms of such notification. Similarly,

the deductions made by the petitioner from the yield of the

agricultural produce towards natural decay, cultivation

expenses etc. was also found very much on the higher side

warranting modification. The rate of return for assessment of

the compensation has been fixed at 5% in the light of the

decision in Kumbha Amma v. K.S.E.B. (2000 (1) KLT

542). A calculation statement on the basis of the

reassessment made as indicated above was filed by the

petitioner and it was accepted by the respondent namely

KSEB. No circumstance whatsoever has been brought to my

notice to show that the principles adopted by the learned

District Judge in reassessing the value for fixing the

CRP.157/07 3

reasonable compensation were not in accordance with the

settled guidelines and in consonance with equity and justice. I

do not find any scope for interference with the award passed

by the learned District Judge awarding enhanced

compensation of Rs.22,829/- with interest at 6% per annum to

the respondent, petitioner in the original petition. Enhanced

compensation so provided is found to be just and reasonable.

The revision is devoid of any merit, and it is dismissed.

S.S.SATHEESACHANDRAN
JUDGE

prp

S.S.SATHEESACHANDRAN, J.

——————————————————–

CRL.R.P.NO. OF 2006 ()

———————————————————

O R D E R

———————————————————

23rd March, 2009