High Court Kerala High Court

Kerala State Electricity Board vs Smt. Uma Shanmadhuran on 11 February, 2010

Kerala High Court
Kerala State Electricity Board vs Smt. Uma Shanmadhuran on 11 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 301 of 2007()


1. KERALA STATE ELECTRICITY BOARD,
                      ...  Petitioner

                        Vs



1. SMT. UMA SHANMADHURAN, AGED 55 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.C.K.KARUNAKARAN, SC FOR KSEB

                For Respondent  :SRI.T.K.RADHAKRISHNAN

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

 Dated :11/02/2010

 O R D E R
             S.S.SATHEESACHANDRAN, J.
         ------------------------------------------------
                   C.R.P.No.301 of 2007
          -----------------------------------------------
       Dated the the 11th day of February, 2010

                          O R D E R

Revision is directed against the order

dated 22.3.2006 in O.P.(Electricity) No.315/02

passed by the Additional District Judge (Ad hoc-

II), Ernakulam. The respondent in the revision

petition (hereinafter referred to as ‘the

claimant’) filed the above original petition under

Section 10 and 16 of the Indian Telegraph Act and

Section 51 of the Indian Electricity Act claiming

enhanced compensation for the trees cut and

removed and also towards the diminution of land

value of her property on account of drawing of

electric lines through that property by the

revision petitioner (hereinafter referred to as

‘the Board’). Towards the compensation for the

trees cut and removed for drawing of the line, the

Board had assessed and paid compensation of

C.R.P.No.301 of 2007

:: 2 ::

Rs.33,190/- to the claimant. Contending that the

compensation paid is unreasonable and inadequate

the claimant preferred the above original petition

(O.P.(Electricity) No.315/02). The Board resisted

that application contending that just and

reasonable compensation had already been paid.

2. In the enquiry over the claim raised,

the claimant was examined and Ext.A1 was marked on

her side. On the side of the Board only the

detailed valuation statement was got marked. An

Advocate Commissioner deputed by the court, after

conducting local inspection, filed a report and

plan which were exhibited as Ext.C1. The electric

lines were admittedly drawn through the property

of the claimant having an extent of 18.6 cents of

land comprising a residential building. The report

of the Advocate Commissioner, Ext.C1, disclosed

that the line was drawn cut across through the

C.R.P.No.301 of 2007

:: 3 ::

middle of the property. Though the Commissioner

had assessed the land value at Rs.75,000/- per

cent noting the importance of the locality wherein

a temple and other public offices are situate

closeby, the court below relying on a sale deed

executed over 7 cents of land situate closeby,

fixed the land value at Rs.20,000/- per cent.

Fixing the amount for injurious affection on the

land for drawing of the line at 30% and taking

note that the line had been drawn across the

property, the learned District Judge concluded

that the entire land was injuriously affected and

in that view of the matter, compensation of

Rs.1,11,900/- was awarded to the claimant for the

diminution of the land value of her property.

3. Admittedly, the Board had assessed the

compensation for the trees cut and removed at 10%

annuity return and thus fixed the same at

C.R.P.No.301 of 2007

:: 4 ::

Rs.33,190/-. Taking note of the guidelines and the

judicial pronouncements rendered by this court in

ascertaining and fixing compensation towards the

value of the trees, the court below fixed annuity

return at 5% and re-assessed the compensation. On

such re-assessment, additional compensation

towards the trees cut and removed was found to be

Rs.20,000/- and it was accordingly awarded. The

learned counsel for the Board contended that the

principle enunciated by this court for fixation at

5% annuity return had been found to be not correct

by the Apex Court in the decision in K.S.E.B. v.

Livisha and others {2007(3) K.L.T. 1} and so much

so, the compensation fixed by the court below was

not correct. Similarly, it is further contended

that the land value fixed and also the percentage

of injurious affection determined was also on the

higher side. In Livisha’s case the Apex Court has

C.R.P.No.301 of 2007

:: 5 ::

held that the importance of the locality,

closeness of the public office etc., have also to

be considered in fixing the compensation for the

diminution of land due to the drawing of the

electric line through the property.

4. I find that the learned District Judge

has taken the relevant factors with reference to

Ext.A1 title deed over the adjoining land in

fixing the land value. 30% of the land value

fixed towards injurious affection in the given

facts of the case cannot be stated to be excessive

where it is seen that the overhead lines had cut

across through the middle of the property. I find,

stated there is any impropriety in the fixation of

the compensation towards diminution of the land

value by the court below. Enhanced compensation

awarded for the trees cut and removed, is found to

be just and reasonable. In exercise of revisional

C.R.P.No.301 of 2007

:: 6 ::

jurisdiction interference with an order passed by

the inferior court is permissible only if there is

jurisdictional infirmity which if not be corrected

would result in miscarriage of justice. There is

no jurisdictional infirmity in the orders passed

by the court below and no ground is made out for

exercise of revisional jurisdiction in the present

case.

Civil Revision Petition lacks merit and is

dismissed.

Sd/-

(S.S.SATHEESACHANDRAN)
JUDGE
SK/-

//true copy//