IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 893 of 2006()
1. KERALA STATE ELECTRICITY BOARD,
... Petitioner
2. ASSISTANT EXECUTIVE ENGINEER,
Vs
1. A.N.ANILA,
... Respondent
For Petitioner :SRI.C.K.KARUNAKARAN, SC FOR KSEB
For Respondent :SRI.V.A.PRADEEP KUMAR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/09/2008
O R D E R
V.RAMKUMAR, J.
====================
C.R.P.No.893 of 2006 -A
===========================
Dated this the 18thday of September, 2008.
O R D E R
In this revision filed by the Kerala State Electricity Board,
the Board challenges the order dated 07.04.2005 passed by the
Additional District Judge, North Paravur, awarding enhanced
compensation of Rs.10,422/- for cutting and removal of trees
from the property of the claimant on 16.12.2000, for the purpose
of drawing a 110 KV circuit line.
2. The learned District Judge has arrived at the enhanced
compensation after a careful evaluation of the oral and
documentary evidence produced before the court. The enhanced
compensation reached by the court below cannot be said to be
excessive, having regard to the settled standards. No doubt, the
interest directed to be paid at the rate of 9% per annum is
slightly on the higher side. But, considering the fact that for the
affected area of nearly 4 cents, no diminution in land value has
been awarded, I do not find any good ground to hold that the
fixation of 9% is excessive. However, this shall not be treated as
C.R.P.No.893 of 2006 -A 2
a precedent. The court below will have to award only the
appropriate percentage of interest, having regard to the
precedent in that behalf.
The civil revision petition is accordingly dismissed.
V.RAMKUMAR
JUDGE.
bkn/-