High Court Kerala High Court

Kerala State Electricity Board vs Baby on 24 November, 2010

Kerala High Court
Kerala State Electricity Board vs Baby on 24 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 1076 of 2005()


1. KERALA STATE ELECTRICITY BOARD,
                      ...  Petitioner

                        Vs



1. BABY, CHARMEDU HOUSE,
                       ...       Respondent

                For Petitioner  :SRI.T.R.RAMACHANDRAN NAIR, SC, KSEB

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :24/11/2010

 O R D E R
                    THOMAS P.JOSEPH, J.
            ====================================
                     C.R.P. NO.1076 of 2005
            ====================================
         Dated this the 24th    day of November,    2010


                            O R D E R

The Kerala State Electricity Board has come up in revision

challenging order dated 21.08.2005 passed by the learned

Additional District Judge, Thodupuzha in O.P (Ele.) No.71 of 2001.

The Board has drawn 110 KV line through property of respondent

and for the said purpose yielding improvements were removed.

Not satisfied with the award passed by petitioner, respondent filed

petition claiming additional compensation of `.2,00,000/- with

interest at the rate of 15%. Petitioner opposed the petition

contending that sufficient compensation has already been

awarded. Parties did not adduce any oral evidence but proved

Exts.A1 to A3 and B1. Based on the documentary evidence

learned Additional District Judge awarded additional compensation

of `.15,544/- with interest at the rate of 9% from 30.01.1999. That

order is under challenge. Learned counsel for petitioner contends

that the award is excessive and that at any rate interest awarded

is excessive. Learned counsel has brought to my notice the

decision of this Court dated December 10, 2007 in C.R.P. No.13

C.R.P. No.1076 of 2005
-: 2 :-

of 2007 (arising from O.P. No.18 of 2003) where rate of interest

was reduced from 9% to 6%).

2. So far as the additional compensation awarded by the

learned Additional District Judge is concerned it is seen that

learned District Judge was not inclined to act upon Exts.A1 to A3

produced by the respondent as regards price of all produces.

Exhibit A3 is the copy of price list issued by the Coffee Board

concerning price of clean coffee in the all India auction held at

Bangalore. The price quoted in Ext.A3 is `.74.30 per kg for clean

coffee. Learned Additional District Judge was not inclined to

accept Ext.A3 for several reasons. Firstly, Ext.A3 related to

robbusta coffee while the type of coffee involved in the present

case was not revealed by evidence. Secondly, price of `.74.30

per kg was obtained in the all India auction held at Bangalore

while the property involved in the present case is situated in an

interior and remote area and hence that much price stated in

ExtA3 was not likely to be fetched. Petitioner awarded only

`.15/- per kg for coffee. Having regard to the relevant aspects the

learned Additional District Judge fixed the price of coffee at

`.30/- per kg.

3. So far as other produces are concerned respondent

C.R.P. No.1076 of 2005
-: 3 :-

relied on Ext.A1, Notification dated 30.01.2001. That also was

not accepted by the learned Additional District Judge for the

reason that the said Notification was only for a period of one

month and there is possibility of fluctuation in the price of

produces. Learned Additional District Judge also referred to the

earlier decisions passed by the learned Additional District Judge

fixing price of the produces as involved in the present case and

accordingly price of nutmug was fixed.

4. So far as pepper is concerned it was observed by the

learned Additional District Judge that price quoted in Ext.A1

cannot be accepted and price quoted by petitioner (`.190.54 per

kg) was accepted. But as regards the deduction made by the

petitioner, court below was not able to agree. Petitioner made

deduction of 60% for coffee for maintenance, dropping, etc.,

while similar deductions were made for other produces also.

Learned Additional District Judge fixed the deduction for coffee

at 30%, for arecanut at 35% and for other produces at 25%. On

the material on record the deduction made by the learned

Additional District Judge or the price of produces fixed cannot be

said to be arbitrary or exorbitant calling for interference by the

revisional court.

C.R.P. No.1076 of 2005
-: 4 :-

5. Next question was regarding annuity factor to be

taken into account. Though 10% was taken as the annuity factor

by the petitioner, relying on the decision in Kumba Amma v.

K.S.E.B. (2000 [1] KLT 542) learned Additional District Judge

fixed it as 5%. That also does not call for interference.

6. In the light of the above findings learned Additional

District Judge directed parties to file statement and based on the

statement it was found that additional compensation payable to

the respondent was `.15,544/-. For that amount interest has been

awarded at 9% from 30.01.1999.

7. So far as interest awarded is concerned, I must

bear in mind that C.R.P. No.13 of 2007 concerned a petition for

additional compensation filed in the year 2003 while in the

present case petition was filed in the year 2001 and the tree

cutting was on 30.01.1999. It is common knowledge that in this

country rate of interest fluctuates and cost of living increases.

Rate of interest must have a bearing on the cost of living as well

particularly when yielding improvements are cut down from the

property of an agriculturist. I must also bear in mind that

notwithstanding Exts.A1 and A3 learned Additional District Judge

was not inclined to accept price of produces stated therein and

C.R.P. No.1076 of 2005
-: 5 :-

has made substantial reduction on that count as well. In these

circumstances I do not find any justification for making any

reduction in the rate of interest.

Revision fails and it is dismissed.

THOMAS P. JOSEPH, JUDGE.

vsv