High Court Kerala High Court

K.P.Kuriakose vs The Kerala State Electricity … on 1 March, 2010

Kerala High Court
K.P.Kuriakose vs The Kerala State Electricity … on 1 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 1153 of 2005()


1. K.P.KURIAKOSE, S/O.LATE PAILY,
                      ...  Petitioner
2. ANNAMMA KURIAKOSE, W/O.LATE
3. K.K.PAULOSE, S/O.LATE K.P.KURIAKOSE,
4. K.K.MARYKUTTY, D/O.LATE K.P.KURIAKOSE,
5. K.K.LEELAMMA, D/O.LATE K.P.KURIAKOSE,
6. K.K.CHINNAMMA, D/O.LATE K.P.KURIAKOSE,

                        Vs



1. THE KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

                For Petitioner  :SRI.ABRAHAM VAKKANAL (SR.)

                For Respondent  :SRI.K.S.ANIL, SC, KSEB

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

 Dated :01/03/2010

 O R D E R
                   S.S.SATHEESACHANDRAN, J
                    -------------------------------------
                     C.R.P No.1153 OF 2005
                      --------------------------------
                Dated this the 1st day of March 2010

                                 ORDER

Revision is directed against the order dated

15/03/2005 in O.P(Ele.) No.61 of 2001 on the file of Additional

District Judge, Ernakulam. Revision petitioner is the claimant in

the above petition which has been filed seeking enhanced

compensation for the trees cut and removed and towards

diminution of land value suffered on account of the drawing of

overhead lines through his property by the respondent Kerala

State Electricity Board hereinafter referred to as the Board. The

Board, for the purpose of drawing 11KV feeder line to

Edakkattuvayal from Kakkadu Substation, cut and removed some

trees from the property of the petitioner. Towards the damages

sustained to the petitioner, claimant, the Board assessed and paid

a sum of Rs.6,988/-. Not being satisfied with the compensation

adjudged and paid by the Board, the above petition was filed by

the claimant under Section 10 and 16 of the Indian Telegraph Act

and Section 51 of the Indian Electricity Act claiming enhanced

compensation. The Board resisted the claim contending that just

and reasonable compensation had been paid.

2. In the enquiry on the claim petition, claimant examined

himself as PW1 and got marked Exts.A1 to A10. On the side of

C.R.P No.1153 OF 2005 Page numbers

the Board, the file relating to the case involved was produced and

exhibited as Ext.R1. An advocate commissioner deputed by the

court after conducting a local inspection filed a report and plan

which is marked as Ext.C1. The Additional District Judge after

hearing the counsel on both sides and examining the materials

produced passed the impugned order awarding enhanced

compensation of Rs.36,838/- to the claimant allowing its recovery

with 6% interest from the date of cutting of trees till realisation

and also the cost of the proceedings. Challenging the enhanced

compensation assessed by the court as inadequate the claimant

has filed this revision.

3. I heard the counsel on both sides. The grievance

espoused by the claimant was that in addition to the trees cut and

removed branches of some more trees, which are made

mentioned in Ext.A2 Mahazar, had also been cut and thereby he

had suffered damages. Such damages were not taken into

account by the Board in adjudging the compensation was pressed

before me by the learned counsel contending that the revised

statement filed by the claimant before the court below deserved

implicit acceptance. The claimant in his revised statement had

shown three tables, the first one with reference to the trees cut

and removed as claimed by by the Board, the second table with

reference to Ext.A2 Mahazar prepared and the third one on the

C.R.P No.1153 OF 2005 Page numbers

basis of the complaint purported to have been made by the

claimant to the Board. Perusing the impugned order, it is seen,

the learned Additional District Judge found that the revised

calculation with respect to Ext.R1(a) alone that is first table, is

acceptable as there was dearth of material to substantiate the

case of the claimant to show that branches of some more trees

mentioned in Ext.A2 Mahazar too had been cut and removed.

However, taking note that the Board had assessed annuity return

at 10% only, following the guidelines given in “Kumba Amma v

Kerala State Electricity Board” (2000(1) KLT 542), the

learned Additional District Judge redetermined the compensation

with reference to annuity return at 5% and accordingly an

enhanced compensation of Rs.14,488/- was awarded. The only

challenge canvassed in the revision with respect to the tree

cutting awarded compensation relate to the nonacceptance of the

claim made by the claimant that he was entitled to get

compensation for the trees from which branches are alleged to

have been cut and removed. Other than the self serving evidence

of the claimant, there was nothing more before the court to

accept his case that branches of the trees made mentioned in

Ext.A2 Mahazar had been cut by the Board to facilitate the

drawing of line. In exercise of the revisional jurisdiction, I find it is

not proper and appropriate for this court to reappreciate the

C.R.P No.1153 OF 2005 Page numbers

materials when there is apparently no reason to hold that the

view formed by the District Judge on the materials placed that the

Board had cut and removed only the trees as covered by Ext.R1

(a) is incorrect. The learned counsel for the claimant had raised a

grievance against the area of land determined as injuriously

affected by the drawing of line and also the value fixed over that

land by the court below. It is submitted by the counsel that

copies of registered sale deeds have been produced to

substantiate his claim that property in that locality is worth more

than Rs.15,000/- per cent. The advocate commissioner has also

reported that the centage value of the property varied from

Rs.10,000/- to Rs.15,000/-. But the district Judge fixed the

centage value at Rs.7,500/- per cent is the grievance espoused to

challenge the compensation awarded towards diminution of land

value as inadequate. The District Judge on the materials placed

has fixed the value of the land at Rs.7,500/- taking note of the

materials produced in the case. Production and marking of

certified copies of sale deeds, without anything more, is not

sufficient for acceptance of the land value shown in such deeds.

Advocate commissioner in opining the land value has not

furnished any data to support it, nor the nature of enquiry

conducted to give such opinion. In such circumstances I do

not find any impropriety or illegality in the order of the court

C.R.P No.1153 OF 2005 Page numbers

below in fixing the centage value at Rs.7,500/-. The claimant had

a grievance a mistake was committed by the advocate

commissioner in assessing the area over which the line passed

through his property. Other than filing objections to the

commission report, neither the commissioner was examined nor

the objection so canvassed was substantiated before the court.

The court below has accepted the injuriously affected area as

determined by the commissioner to fix the compensation payable

towards diminution of land value. It is also noticed, a higher

percentage, 40% was taken by the court though the line drawn

was only 11KV line. The higher percentage fixed to determine the

injurious affection of the land in fact has benefited the claimant

when compensation was adjudged on that ground. On

consideration of the entire facts and circumstances presented

with reference to the impugned order passed by the court below, I

find no interference with the order is called for in exercise of the

revisional jurisdiction. Revision is dismissed.

Sd/-

S.S.SATHEESACHANDRAN
JUDGE
//TRUE COPY//

P.A TO JUDGE

vdv