High Court Kerala High Court

Power Grid Corporation Of India … vs Valsamma Sebastian on 5 June, 2008

Kerala High Court
Power Grid Corporation Of India … vs Valsamma Sebastian on 5 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 736 of 2004()


1. POWER GRID CORPORATION OF INDIA LTD.,
                      ...  Petitioner

                        Vs



1. VALSAMMA SEBASTIAN, W/O.C.S. SEBASTIAN,
                       ...       Respondent

                For Petitioner  :SRI.K.P.DANDAPANI (SR.)

                For Respondent  : No Appearance

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

 Dated :05/06/2008

 O R D E R
                           HARUN-UL-RASHID, J.
                       ------------------------------------------
                           C.R.P No.736 of 2004
                      -------------------------------------------
                   Dated this the 5th day of June 2008

                                      ORDER

This revision petition is filed by the petitioner challening the order

in O.P(EA) No. 64/2001 on the file of the Additional District Judge

Kottayam , awarding additional compensation of a sum of Rs.19,342/-

with interest at the rate of 6% per annum. The revision petitioner is the

additional 3rd respondent in the above said O.P. The court below on a

detailed evaluation of the evidence on record granted a nominal

enhancement finding that the compensation fixed by the Electricity Board

is not adequate. The additional compensation was awarded for the trees

cut down and for diminution in land value. I find no reason to interfere

with the order awarding nominal enhancement of compensation in this

case.

This Civil Revision Petition is without any merit; it is accordingly

dismissed. There will be no order as to costs.

HARUN-UL-RASHID, JUDGE

es