High Court Kerala High Court

K.S.E.B vs Kuttukkan Ummerkutty on 1 January, 2009

Kerala High Court
K.S.E.B vs Kuttukkan Ummerkutty on 1 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 1582 of 2001(F)



1. K.S.E.B.
                      ...  Petitioner

                        Vs

1. KUTTUKKAN UMMERKUTTY
                       ...       Respondent

                For Petitioner  :SRI.T.G.RAJENDRAN SC FOR K.S.E.B.

                For Respondent  :SRI.BLAZE K.JOSE

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :01/01/2009

 O R D E R
                          HARUN-UL-RASHID,J.
                  ---------------------------
                       C.R.P.NO.1582 OF 2001
                 ----------------------------
              DATED THIS THE 1ST DAY OF JANUARY, 2009

                                O R D E R

This Civil revision Petition is filed against the order in O.P. No.

457/1999 on the file of the Additional District judge, Thalassery. The

revision petitioner relying on the decision reported in K.S.E.B. v. Livisha,

2007(3) K.L.T. 1(SC) requests this Court to redetermine the compensation

in accordance with the principles laid down in the said decision. In

paragraphs 11 and 12 of the above judgment, the Supreme Court held as

follows:

“11. So far as the compensation in relation
to fruit bearing trees are concerned, the same
would also depend upon the facts and
circumstances of each case.

12. We may, incidentally, refer to a recent
decision of this Court in Land Acquisition
Officer, A.P. v. Kamandana Ramakrishna Rao
& Anr
. reported in 2007 AIR SCW 1145
wherein claim on yield basis has been held to be
relevant for determining the amount of
compensation payable under the Land
Acquisition Act
, same principle has been
reiterated in Kapur Singh Mistry v. Financial
Commission & Revenue Secretary to Govt. of
Punjab & Ors. 1995 Supp.(2) SCC 635, State of

-2-
CRP.No.1582/2001

Haryana v. Gurucharan Singh & Anr. (1995
Supp.(2) SCC 637) para 4 and Airports
Authority of India v. Satyagopal Roy & Ors
.
(2002) 3 SCC 527. In Airport Authority
(supra), it was held:-

“14. Hence, in our view, there was no
reason for the High Court not to follow the
decision rendered by this Court in Gurucharan
Singh’s case and determine the compensation
payable to the respondents on the basis of the
yield from the trees by applying 8 years’
multiplier. In this view of the matter, in our
view, the High Court committed error apparent
in awarding compensation adopting the
multiplier of 18.’ ”

2. Counsel on both sides submitted that the matter requires

reconsideration on the basis of the Supreme Court decision and requested

to afford an opportunity to adduce additional evidence to substantiate

their contentions in the light of the said Supreme Court decision.

3. In the light of the said decision of the Supreme Court, the

matter has to be reconsidered by the court below and an opportunity has

to be given to both sides to adduce evidence to establish proper

compensation payable in the case and determination of the said fact is

necessitated on the basis of the principles laid down by the Supreme

Court.

4. Therefore, the order under challenge is set aside and the matter

-3-
CRP.No.1582/2001

is remitted to the court below for fresh consideration, after affording an

opportunity to both sides to adduce evidence in support of their respective

contentions.

The Civil Revision Petition is disposed of accordingly.

HARUN-UL-RASHID,
Judge.

kcv.