High Court Kerala High Court

The Kerala State Electricity … vs Sankaran (Died) Aged 66 on 7 November, 2007

Kerala High Court
The Kerala State Electricity … vs Sankaran (Died) Aged 66 on 7 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 594 of 2005(I)


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

                        Vs



1. SANKARAN (DIED) AGED 66,
                       ...       Respondent

2. MANI, D/O.OOLY & SISTER OF LATE SANKARAN

                For Petitioner  :SRI.N.D.PREMACHANDRAN, SC, KSEB

                For Respondent  :SRI.A.RAMACHANDRAN NAIR

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

 Dated :07/11/2007

 O R D E R
                       HARUN-UL-RASHID,J
         ===========================
         C.R.P.Nos.594, 1106, 1122, 1131, 1212 of 2005
                                 &
                             57 of 2006
         ==================-===========
            Dated this the 7th day of November, 2007


                              ORDER

These revision petitions arise out of OP(Ele.) Nos.361/97,

112/1997, 347/1997,110/97 and 22/1997 respectively on the file

of the Additional District Court, Ernakulam. These revision

petitions are filed by the petitioners in the O.P and the

respondent K.S.E.B challenging the respective orders in their

cases passed by a common order. The revision petitioners,

relying on the decision reported in K.S.E.B v. Livisha 2007 (3)

KLT 1 (SC), request the court to redetermine the compensation

in accordance with the principles laid down in the said decision.

Honourable Supreme Court in the said decision in para 11 and

12 stated the principles as follows:

“11. So far as the compensation in relation to fruit bearing trees
are concerned the same would also depend upon the facts and
circumstances of each case.

12. We may, incidentally, refer to a recent decision of this
Court in Land Acquisition Officer, A.P. v. Kamandana
Ramakrishna Rao & Anr.
reported in 2007 AIR SCW 1145
wherein claim on yield basis has been held to be relevant for
determining the amount of compensation payable under the

C.R.P.Nos.594, 1106, 1122, 1131, 1212 of 2005 & 57 of 2006

2

Land Acquisition Act, same principle has been reiterated in
Kapur Singh Mistry v. Financial Commission & Revenue
Secretary to Govt. of Punjab & Ors. 1995 Supp.(2) SCC 635,
State of Haryana v. Gurucharan Singh & Anr. (1995 Supp.(2)
SCC 637) para 4, and Airports Authority of India v. Satyagopal
Roy & Ors.
(2002) 3 SCC 527. In Airport Authority (supra), it
was held:-

“14. Hence, in our view, there was no reason for the High Court not
to follow the decision rendered by this Court in Gurucharan Singh’s
case and determine the compensation payable to the respondents on
the basis of the yield from the trees by applying 8 years’ multiplier. In
this view of the matter, in our view, the High Court committed error
apparent in awarding compensation adopting the multiplier of 18.” ”

2. The counsel for both sides submitted that the matter

requires reconsideration on the basis of the Supreme Court

decision. Hence, requested to afford an opportunity to adduce

additional evidence to substantiate their contentions in the light

of the said Supreme Court decision.

3. In the light of the said decision of the Supreme Court,

the matter has to be reconsidered by the Court below and an

opportunity has to be given to both sides to adduce evidence to

establish proper compensation payable in all the cases and

determination of the said fact is necessitated on the basis of the

principles laid down by the Supreme Court.

C.R.P.Nos.594, 1106, 1122, 1131, 1212 of 2005 & 57 of 2006

3

4. Therefore the orders under challenge are set aside

and the matter is remitted to the court below for fresh

consideration after affording an opportunity to both sides to

adduce evidence in support of their respective contentions.

Civil Revision Petitions are disposed of as accordingly.

HARUN-UL-RASHID, JUDGE
dvs