High Court Kerala High Court

Kseb vs Sobhanamma on 25 July, 2008

Kerala High Court
Kseb vs Sobhanamma on 25 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 557 of 2008()



1. KSEB
                      ...  Petitioner

                        Vs

1. SOBHANAMMA
                       ...       Respondent

                For Petitioner  :SRI. ASOK M.CHERIYAN, SC, KSEB

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :25/07/2008

 O R D E R
              M.Sasidharan Nambiar,J.
              =======================
               C.R.P No.557 of 2008
              =======================
       Dated this the 25th day of July, 2008

                     O R D E R

Kerala State Electricity Board has filed this

revision petition challenging the enhanced

compensation granted to respondent in O.P.(Ele)

No.85 of 2005. Aroor-Kalamassery 110 KV high

tension line was drawn over the property of

respondent. As one coconut tree was standing in

the lane which had to be cut, a compensation of

Rs.1238/- was awarded. It was received by

respondent under protest. Subsequently he filed a

petition before District Court, Alappuzha as

provided under section 16 of Indian Telegraph Act

read with Section 51 of Indian Electricity Act.

Learned District Judge on the evidence granted an

enhanced compensation of Rs.944/- for the coconut

tree cut. District Court finding that the value of

the property has been diminished by drawing of line

and assessing the land value of Rs.20,000/- and

C.R.P.557/2008 2

computing the diminution of land value at 30% a

compensation of Rs.12000/- was awarded. Petitioner

was directed to pay the enhanced compensation of

Rs.12944/- with 6% interest. This petition is

filed challenging the same.

2. Learned counsel appearing for petitioner

was heard.

3. Learned counsel argued that only one

coconut tree was cut and the compensation granted

is excessive and there is no basis for fixing land

value at Rs.20,000/-. On going through the award

passed by learned District Judge, it is clear that

2 cents of the respondent’s property has been

adversely effected by the drawing of the line.

Hence definitely there will be a diminution of 30%

of the land value to that extent of 2 cents. It is

on that basis compensation of 12000/- was granted

for diminution of land value. I do not find any

illegality or irregularity in the award.

Civil Revision Petition is dismissed.




                                   M.Sasidharan Nambiar
                                           Judge

C.R.P.557/2008    3

tpl/-

M.SASIDHARAN NAMBIAR, J.




 ---------------------
    CRL.R.P.NO. /08
 ---------------------
         ORDER




       MARCH,2008