High Court Kerala High Court

Kerala State Electricity Board vs Smt.Anice Jose on 12 March, 2009

Kerala High Court
Kerala State Electricity Board vs Smt.Anice Jose on 12 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 1045 of 2006()


1. KERALA STATE ELECTRICITY BOARD,
                      ...  Petitioner
2. THE DEPUTY TAHASILDAR,

                        Vs



1. SMT.ANICE JOSE,
                       ...       Respondent

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

                For Respondent  :SRI.M.M.ALIAS

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :12/03/2009

 O R D E R
                     HARUN-UL-RASHID,J.
               ---------------------------
                   C.R.P.NO.1045 OF 2006
               ---------------------------
           DATED THIS THE 12TH DAY OF MARCH, 2009

                           O R D E R

Respondents in O.P.(Ele.)No.168/2001 on the file of

the Additional District Court (Adhoc-II), Ernakulam are the

revision petitioners. The K.S.E. Board awarded an amount of

Rs.55,670/- towards compensation for the cut and removal of the

trees standing in the property belonging to the claimant. The

court below modified the amount awarded and granted

additional compensation of Rs.2,04,748/- with 6% interest. The

order of the court below is under challenge.

2. Ext.R1(a) is a detailed statement showing the

computation of compensation prepared in favour of the

petitioner. The K.S.E. Board, as per Ext.R1(a), assessed as

compensation an amount of Rs.1,13,464/- for the loss caused to

the claimant for cutting of various trees, which stood in his

property. The trial court noted the fact that in Ext.R1(a) the sum

-2-
CRP.No.1045/2006

fixed is Rs.1,13,464/-; but the K.S.E. Board granted only a sum

of Rs.55,670/- as compensation. There is no dispute that Ext.R1

(a) was prepared by the Revenue Officers attached to the Board.

3. The lst respondent (revision petitioner) at the time

of evidence explained the circumstances under which a sum of

Rs.55,670/- was paid, even though compensation was assessed in

Ext.R1(a) as Rs.1,13,464/-. The trial court perused the revised

valuation statement and concluded that the computation was

made correctly and properly, based on the datas covered by

Ext.R1(a) and by applying the principles of law. Therefore, the

enhancement of compensation granted for cutting and removal

of trees did not require any modification.

4. Regarding the additional compensation for

diminution in land value the respondent claimed an amount of

Rs.10,000/- per cent. Taking into account the importance of the

locality wherein the property is situated, the court below fixed

the land value at Rs.4,000/- per cent, the diminution in land

-3-
CRP.No.1045/2006

value was assessed at 25% and an amount of Rs.45,500/- was

awarded.

6. The compensation awarded under the two heads as

stated above are just and reasonable. The court below had

considered all the facts and circumstances of the case and granted

additional compensation based on the evidence on record. I find

no reason to interfere with the order passed by the court below.

C.R.P. is accordingly dismissed.

Sd/-

HARUN-UL-RASHID,
Judge.

kcv.