High Court Kerala High Court

Power Grid Corporation Of India … vs Hajra Beevi on 30 January, 2008

Kerala High Court
Power Grid Corporation Of India … vs Hajra Beevi on 30 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 78 of 2008()


1. POWER GRID CORPORATION OF INDIA LTD.,
                      ...  Petitioner

                        Vs



1. HAJRA BEEVI,
                       ...       Respondent

2. REFEEKA BEEVI,

3. RASHEEDA BEEVI,

4. AREEFA BEEVI,

5. JAMEELA BEEVI,

6. ABDUL RAHIM,

7. ABDUL RAHMAN,

8. RAMLA BEEVI,

9. RAZEENA BEEVI,

                For Petitioner  :SRI.MILLU DANDAPANI

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :30/01/2008

 O R D E R
                              M.N.KRISHNAN, J.
                              --------------------------
                          C.R.P. NO. 78 OF 2008
                                ---------------------
                 Dated this the 30th day of January, 2008

                                     ORDER

This revision petition is preferred against the award of the Additional

District Judge, Mavelikkara, in OP(Ele) 140/03 whereby the court below

awarded an additional compensation of Rs.10,441/- with 6% interest, i.e.,

Rs. 4,441/- towards value for the trees cut and the balance amount

towards diminution of the land value. There has been no dispute with

regard to the number of trees cut and removed. So the court had taken

into consideration the data furnished in the matter and awarded the

additional compensation.

2. As far as the value of trees is concerned, it does not call for any

interference. As far as the diminution of the land value is concerned, there

is a 220 KV electric line which passes through the property and the court

had found that 3 cents of land is the land affected on account of drawing of

the line. The court had taken into consideration the necessary materials

available and fixed the land value at Rs.5,000/- per cent. Since only 3

cents of land had been materially effected, had fixed 40% as the

diminution of the land value and awarded compensation of Rs 6,000/-

under that head. The court below has correctly applied its mind and

awarded a reasonable compensation which does not call for any

interference.

The civil revision petition lacks merit and it is accordingly dismissed.

M.N.KRISHNAN, JUDGE
vps

C.R.P. NO.78/08 2