High Court Kerala High Court

M.Nandakumar vs Kerala State Electricity Board on 14 October, 2009

Kerala High Court
M.Nandakumar vs Kerala State Electricity Board on 14 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 190 of 2008()


1. M.NANDAKUMAR, MITTATHULLIL HOUSE,
                      ...  Petitioner
2. M.VIJAYAKUMAR, MITTATHULLIL HOUSE,
3. M.SREEKUMAR, MITTATHULLIL HOUSE,
4. RAJAKUMAR @ RAJAGOPALAN,

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. DEPUTY CHIEF ENGINEER, KSE BOARD,

                For Petitioner  :SRI.C.S.AJITH PRAKASH

                For Respondent  :SRI.N.N.SUGUNAPALAN, SC,

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :14/10/2009

 O R D E R
            S.S.SATHEESACHANDRAN, J.
          -----------------------------
          C.R.P.Nos.190 AND 38 OF 2008
           --------------------------
     Dated this the 14th day of October 2009
     -------------------------------------


                       ORDER

These two revisions are filed against

the order dated 18/08/2007 in O.P(Ele) No.204 of

2004 passed by the learned Additional District

Judge(Adhoc II), Ernakulam. The above Original

petition was filed under Section 10 and 16(3) of

the Indian Telegraph Act 1885 r/w Section 51 of the

Indian Electricity Act seeking enhanced

compensation for the damages caused on the drawing

of overhead lines through the property of the

revision petitioners in C.R.P No.190 of 2008,

having an extent of 2.05 Acres comprised in survey

numbers 815/1, 815/2, 1079/3 and 814/2 of Elamkulam

village in Ernakulam district. The respondent in

the above revision, namely Kerala State Electricity

Board, herein after referred as the Board, took

C.R.P.Nos.190 AND 38 OF 2008 Page numbers

possession of an area of 11.154 cents from the

above property for installation of towers to draw

110Kv line for drawing Bhrahmapuram Panampally

Nagar electric line. Fixing a market value of

Rs.52,618/- (Rupees fifty two thousand six hundred

and eighteen only) per Are compensation for the

area injuriously affected for erecting the tower

was fixed at 60%, and a sum of Rs.1,40,860/-

(Rupees One lakh forty thousand eight hundred and

sixty only) was assessed. Towards the drawing of

the overhead lines an area of 64.325 cents was

determined as injuriously affected, and towards

compensation thereof, assessing such injurious

affectation at 40% of the aforesaid market value,

compensation was fixed at Rs.5,41,502/- (Rupees

five lakh forty one thousand five hundred and two

only). Thus a total compensation of Rs.6,82,362/-

(Rupees six lakh eighty two thousand three hundred

and sixty two only) was provided for loss and

injury suffered by the claimants. Dissatisfied

with the compensation so awarded and impeaching the

C.R.P.Nos.190 AND 38 OF 2008 Page numbers

assessment made as unreasonable and inadequate, the

above claim petition was filed before the court.

The Board resisted the claim by filing objections

contending that reasonable and adequate

compensation had been paid. In the enquiry

conducted over the petition, on behalf of the

claimants PW1 was examined and Exts.A1 to A5 were

exhibitted. Board got examined one witness as RW1

and exhibitted as R1. The learned District Judge

after appreciating the materials produced and

hearing the counsel on both sides reassessed the

compensation payable taking a view that, towards

compensation for erection of the tower, 100%

compensation has to be provided for the entire area

taken for putting up the tower. So far as, the

diminution of land value on account of the drawing

of line, on the materials placed, the court formed

an opinion that a larger extent than what was

determined by the Board had been injuriously

affected and with reference to a registered title

deed produced showing the market value of a nereby

C.R.P.Nos.190 AND 38 OF 2008 Page numbers

property which is stated to be situated closeby

fixing the centage value of the property at

Rs.1,31,000/- (Rupees One lakh thirty one thousand

only) the learned District Judge awarded

compensation of Rs.10,29,200/- (Rupees Ten lakh

twenty nine thousand two hundred only). Thus the

claimants were found entitled to a total

compensation of Rs.14,75,360/- (Rupees fourteen

thousand seventy five thousand three hundred and

sixty only) from which deducting the sum already

paid to the petitioners, enhanced compensation of

Rs.7,92,998/- (Rupees Seven lakh ninety two

thousand nine hundred and ninety eight only) was

awarded. In the award, 6% interest was also

directed to be paid from the date of filing of the

petition for enhanced compensation. The Board has

challenged the compensation so awarded by filing

C.R.P No.38/2008, and the claimants, C.R.P

No.190/2008.

C.R.P.Nos.190 AND 38 OF 2008 Page numbers

2. Since both the revisions arise from

the same order, after being heard together theyare

disposed by this common order. I heard the counsel

on both sides.

3. Perusing the order passed by the

learned District Judge, impugned in the revision,

it is noticed that the guidelines enunciated in

“K.S E.B v Levisha” (2007(6) SCC 792) have not been

considered in determining the enhanced compensation

payable towards the drawing of the overhead lines

through the property of the claimants. The

impugned order would show that after fixing the

centage value of the property on the basis of a

registered document at Rs.1,31,000/-(Rupees One

lakh thirty one thousand only), the learned

District Judge proceeded to fix the area which is

injuriously affected by drawing of the line and

also the percent at which such land suffered

diminution in its value. A reference is seen made

to the commission report as to the proximity of the

C.R.P.Nos.190 AND 38 OF 2008 Page numbers

land through which the line was drawn, to a nereby

road. There is no more discussion in the order as

to the importance of the land to close by

institutions, concerns and such other factors which

are relevant in determining the potential value of

the land and also assessing of its diminution on

account of the overhead lines drawn. In the above

reported decision rendered by the apex court, it

has been pointed out that the citus of the land,

the distance between the high voltage electric line

laid there over, the extent of the land thereof and

whether the line was drawn over a small track of

land or middle of the land and such other matters

are relevant, from which, determinative steps have

to be taken for assessment of the compensation

payable. Citus of the land and its proximity to

public offices, educational institutions etc. may

also be of much significance in determining its

potential value and how far overhead lines drawn

through that property will injuriously diminish its

value. Of course, the Board has a case that the

C.R.P.Nos.190 AND 38 OF 2008 Page numbers

land at the time of drawing of line was water

logged. If that be so, that circumstance also has

to be taken into account with such other relevant

factors applicable for determining the potential

value of the land and, then, ascertaining of its

diminution in value on account of the drawing of

the overhead lines. Since the principles

applicable for determination of compensation have

not been considered by the court below while

passing the impugned order, it has become

imperative and necessary to set aside the order

and remit it for fresh disposal taking note of the

decision rendered by the apex court referred to

above. Both sides will be given opportunity to

lead further evidence, if sought for, to prove

their respective case. During the pendency of the

revision, conditional stay of operation of the

impugned Order was ordered directing the Board to

deposit 25% of the enhanced compensation. Such

deposit being made the claimant was permitted to

withdraw the sum. Amount so deposited and

C.R.P.Nos.190 AND 38 OF 2008 Page numbers

released to the claimant shall be given to credit

to in the enhanced compensation by the court after

redetermination of compensation, on remission of

the case. Bond already executed by the petitioner

for release of the amount deposited as indicated

above shall continue to be in force, and will be

subject to the final orders to be passed in the

petition.

4. The court below is directed to give

the petition top priority in hearing and dispose it

as expeditiously as possible, at any rate before

the closing of the courts for mid summer vacation.

Petition is disposed as indicated above.

Sd/-

S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//

P.A TO JUDGE

vdv