IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 654 of 2008()
1. POWER GRID CORPORATION OF INDIA LTD.,
... Petitioner
Vs
1. BALAKRISHNA PILLAI,
... Respondent
For Petitioner :SRI.MILLU DANDAPANI
For Respondent :SRI.G.UNNIKRISHNON
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :15/06/2010
O R D E R
THOMAS P.JOSEPH, J.
====================================
C.R.P. No.654 of 2008
====================================
Dated this the 15th day of June, 2010
O R D E R
This revision petition arises at the instance of the Power Grid
Corporation of India Ltd., for whose purpose 220 KV line was drawn
along the property of respondent. Learned Additional District
Judge after considering various claim made by the respondent
awarded a sum of Rs.57,550/- with 6% interest as additional
compensation apart from the sum of Rs.76,242/- awarded by the
petitioner. According to the petitioner amount awarded by the
learned District Judge is excessive.
2. I have counsel on both sides.
3. So far as the enhancement given for value of
improvements is concerned it is seen that the learned Additional
District Judge after referring to the material on record including the
documents produced by petitioner and basing on Parks table has
fixed additional compensation at Rs.31,318.46. Though that
enhancement is challenged by the petitioner in the revision
petition on going through the order under challenge I do not find
reason to interfere with that enhancement.
4. Then what remained is the compensation awarded for
diminution in land value. Based on Exts.C1 to C3, report, plan
C.R.P. No.654 of 2008
-: 2 :-
and mahazar prepared by the Advocate Commissioner and the
evidence of respondent as P.W.2 court below has fixed the extent
of land injuriously affected by the drawal of line as 26.213 which I
do not find no reason to interfere. so far as land value is
concerned respondent placed reliance on Ext.B3, copy of
assignment deed as per which 15 cents of land was sold for
Rs.3,00,000/- i.e., at the rate of Rs.20,000/- per cent. Learned
Additional District Judge was not inclined to accept Ext.B2 as such
but fixed Rs.5,000/- per cent as the land value. That is not at all
exorbitant requiring interference by revisional court. Learned
Additional District Judge adopted 20% of the land value as the
basis for awarding compensation for diminution in land value and
accordingly Rs.26,231/- was awarded as compensation for
diminution in land value which was not awarded to the petitioner.
Drawal of the line resulted in diminution in land value in the
sense that respondent is prevented from putting up structures
and cultivating permanent crops in the affected area.
Considering all these aspects I do not find reason to interfere with
the order under challenge.
Civil Revision Petition fails and it is dismissed.
THOMAS P. JOSEPH, JUDGE.
vsv