High Court Kerala High Court

Power Grid Corporation Of India … vs Bhavaniamma on 18 November, 2009

Kerala High Court
Power Grid Corporation Of India … vs Bhavaniamma on 18 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 525 of 2004()


1. POWER GRID CORPORATION OF INDIA LTD.,
                      ...  Petitioner

                        Vs



1. BHAVANIAMMA, KAROOR VADAKKATHIL HOUSE,
                       ...       Respondent

2. B.SAVITHIAMMA,   -DO-      -DO-

3. B.SOMAVALLY,    -DO-      -DO-

4. B.PRASANNA,    -DO-      -DO-

5. N.MOHANAN NAIR,   -DO-     -DO-

6. N.ANUSUJA,       -DO-      -DO-

                For Petitioner  :SRI.K.P.DANDAPANI (SR.)

                For Respondent  :SRI.PHILIP M.VARUGHESE

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :18/11/2009

 O R D E R
                             P. BHAVADASAN, J.
                 - - - - - - - - - - - - - - - - - - - - - - - - - - -
                          C.R.P. No. 525 of 2004
                 - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 18th day of November, 2009.

                                      ORDER

Aggrieved by the additional compensation granted

by the District Court, Alappuzha in O.P.(EA) 177 of 2002,

counter petitioner before the court below has come up in

revision.

2. It appears that 220 KV electric line was drawn

through the property of the respondents before the court below.

They sought compensation for the trees cut and removed and

for the diminution in land value. Details of the number of trees

cut and the nature of the trees cut are available from the order

of the court below. A sum of Rs.18,519/- was awarded as

compensation by the revision petitioner. Dissatisfied with the

compensation awarded by the revision petitioner, respondents

had approached the District Court. The District court found

that though the compensation granted for the yielding trees etc.

is reasonable, more amount is due to the respondents with

C.R.P.525/2004. 2

regard to pepper vines and an additional compensation of

Rs.2,940/- was awarded. Diminution in land value was assessed at

Rs.14,400/-. Thus total additional sum of Rs.17,340/- was

awarded.

3. According to the revision petitioner, the court below

has biased in taking into consideration the yield available from the

trees and erred in calculating the amount due for the diminution in

land value. According to the revision petitioner, the court ought

not to have accepted the claim of the respondents that the property

would have fetched more amounts and they are entitled to

compensation on that basis.

4. On going through the order of the court below, it can

be seen that the court below has considered the various aspects and

has come to the conclusion that the respondents are entitled to

additional compensation of Rs.17,340/-. It is seen that before the

court below petitioners had examined P.W.1 and marked Exts.A1

to A6. Exts.B1 and B2 are marked from the side of the revision

C.R.P.525/2004. 3

petitioner. It is seen that the respondents were unable to show that

the compensation given for trees cut and removed were inadequate

and they are entitled to get more compensation in that respect.

However, the court below found that as regards the pepper vines

are concerned, the yield has not been properly assessed and that the

annuity factor applied is not proper. Therefore the court below held

that the respondents are entitled to an additional amount of

Rs.2,940/-.

5. The court below assessed the extent of land affected

as 8 cents. Property is an agricultural land. The court below has

noticed that by the drawing of the line it is not as if the property

has become entirely useless, as the petitioners can utilise the same

by cultivating certain types of crops. It was on that basis that the

percentage in diminution in land value was assessed at 30%. In

support of the claim of the petitioners that the property will fetch

Rs.30,000/- per cent, no evidence whatsoever was adduced before

the court below. But taking note of Ext.A4, which is a copy of

C.R.P.525/2004. 4

the order in a similar matter, the court below assessed the land

value at Rs.6,000/- per cent and awarded an amount of

Rs.14,400/-. The amount awarded seems to be just and reasonable.

6. The claim of the revision petitioner that the

enhanced compensation awarded is very high has no basis. The

court below has given cogent and convincing reasons as to why it

has enhanced the amount. It is significant to notice that the

additional compensation has been given only in respect of pepper

vine and also the diminution in land value. Even though the

petitioner before the court below claimed Rs.30,000/- per cent as

the value of the property for the purpose of quantifying the

diminution in land value, the court below accepted Rs.6000/- as

market value. There is nothing to indicate that the enhanced

compensation awarded is excessive.

6. On going through the order, it cannot be said that

any grounds are made out to interfere with the order of the court

below. The court below has considered all the aspects and

C.R.P.525/2004. 5

awarded a just compensation taking note of various principles

involved in the assessment of compensation.

This Civil Revision Petition is without merit and it is

accordingly dismissed.

P. BHAVADASAN,
JUDGE

sb.

C.R.P.525/2004. 6

P. BHAVADASAN, J.

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

C.R.P. No. 525 of 2004

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

ORDER

18.11.2009.