High Court Kerala High Court

Padmini vs Kerala State Electricity Board on 31 March, 2010

Kerala High Court
Padmini vs Kerala State Electricity Board on 31 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10826 of 2010(O)


1. PADMINI, AGED 62 YEARS, W/O. KORAN,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :31/03/2010

 O R D E R

P.BHAVADASAN, J.

————————————-
WP(C) No.10826 of 2010-O

————————————-
Dated 31st March 2010

Judgment

Aggrieved by the order dated 10.02.2010 in IA

No.122/10 in OP No.432/06, the petitioner before the Court

below has come up before this Court.

2. The petitioner claims to be in absolute

possession and enjoyment of a property comprised in RS

No.399/1 of Kunnamangalam village. During the year

2001, the respondent Board utilised a portion of the

property owned by the petitioner for drawing a 110 KV DC

line. Towards the value of the trees cut and removed, the

respondent awarded a sum of Rs.58,654/- to the petitioner.

Since the petitioner was dissatisfied with the amount

awarded by the Board, she approached the District Court

as contemplated under the Indian Telegraph Act, for

enhanced compensation. Copy of the said OP is produced

as Ext.P1. After filing counter statement by the

WPC 10826/10 2

respondent, the petitioner filed an application for

amendment of the OP, incorporating the value of the

property and the extent of land rendered useless as a

result of the drawing of line. The said amendment was

allowed. Thereafter, she again filed an amendment

application seeking a prayer for additional compensation of

Rs.2,60,000/- towards diminution in land value. Ext.P4 is

the copy of the said application. That was rejected by the

Court below on the ground that it was highly belated. The

learned counsel for the petitioner pointed out that the Court

below was not justified in dismissing the amendment

application.

3. The learned counsel for the respondent, on

the other hand, justified the dismissal of the amendment

application and submitted that it was the second

amendment application filed by the petitioner and it was

filed only to drag on the proceedings. He submitted that the

petitioner is not entitled to any reliefs in this Petition.

WPC 10826/10 3

4. As rightly pointed out by the learned counsel

for the petitioner, one fails to understand what is the

prejudice caused to the respondent by allowing the

application for amendment. Going through the facts of the

case, it cannot be said that the amendment sought for, is

not necessary for the proper adjudication of the issue

involved in this case. It is felt that the Court below ought not

have dismissed the application for amendment.

Accordingly, this Petition is allowed. Ext.P4 IA stands

allowed. The respondent shall, if so advised, file an

additional counter affidavit.





                                    P.BHAVADASAN, JUDGE



sta

WPC 10826/10    4