High Court Kerala High Court

Power Grid Corporation Of India … vs Narayana Pillai on 10 March, 2010

Kerala High Court
Power Grid Corporation Of India … vs Narayana Pillai on 10 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 573 of 2008()


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

                        Vs



1. NARAYANA PILLAI,
                       ...       Respondent

                For Petitioner  :SRI.MILLU DANDAPANI

                For Respondent  :SRI.P.NARAYANAN

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

 Dated :10/03/2010

 O R D E R
                S.S.SATHEESACHANDRAN, J.
                   -------------------------------
             C.R.P.NOS.573 & 594 OF 2008 ()
                 -----------------------------------
          Dated this the 10th day of March, 2010

                           O R D E R

These revisions are filed against the orders passed by the

Additional District Judge, Kottayam awarding enhanced

compensation in O.P.(EA).No.107 of 2000 and O.P.(EA).

No.108 of 2000, both filed under Section 42 of the Indian

Electricity Supply Act and Sub sections 10 and 16 of the

Indian Telegraph Act read with Section 51 of the Indian

Electricity Act.

2. C.R.P.No.573 of 2008 is filed against the order in O.P.

(EA).No.107 of 2000 and C.R.P.No.594 of 2008 against the

order in O.P. (EA).No.108 of 2000.

3. Previously, the enhanced compensation awarded by

the court below in the two original petitions earlier had been

set aside by this Court in revisions remitting the cases for

fresh consideration with some directions. Pursuant to such

CRP.573/08 & 594/08 2

remission, complying with the directions given in the remand

order, the impugned orders have been passed. At the time of

hearing, it is submitted that this Court while remitting the

cases earlier had directed the court below to reassess the

compensation following the guidelines given in Kumba

Amma v. K.S.E.B. (2000 (1) KLT 542 (FB)). So far as the

tree cutting compensation awarded in the present case, there

is no dispute that the assessment had been made strictly in

accordance with the directions given in the remand order. So

much so, that part of the enhanced compensation awarded by

the court below does not arise for scrutiny in these revisions.

4. The only challenge canvassed in these revisions is

that the court below in fixing the compensation towards the

area for putting up towers and also the claim for diminution

of land value canvassed by the claimants has fixed the centage

value and also the percentage of injurious affection on a

higher side without sufficient data. The claims have arisen on

account of loss and damages caused by the drawing of 220 KV

lines through the properties of the claimant. When that be so,

CRP.573/08 & 594/08 3

it has to be taken note that the land underneath the lines and

also that of the clearing area cannot be profitably used by the

land owners as it was done earlier. Such clearing area for 220

KV lines, needless to point out, is essential to avoid any

mishap and to ensure free flow of energy without any

obstruction. Clearance made in the property of the claimants

was for drawing 220 KV electric lines has to be taken note in

examining the challenge against the compensation given for

diminution of land value. In O.P.(EA).No.107 of 2000, the

court has fixed the centage value at Rs.8000/-. On the basis of

the materials produced in the case, the court below awarded a

sum of Rs.32,000/- for the four cents of land taken for putting

up a tower, and towards diminution of land value by the

drawing of lines, the area of which was determined as eight

cents, on the above centage value as above and fixing 20% as

the injury suffered, the court has awarded Rs.12,800/-. I find

that the assessment made by the court is just and reasonable

and no interference is called for.

5. In the other case, O.P.(EA).No.108 of 2000, adopting

CRP.573/08 & 594/08 4

the same centage value and percentage of injury, the court

has awarded a sum of Rs.27,200/- for the affected area of 17

cents, and that can only be considered as just and proper. I

find no interference with the orders passed by the court below

awarding the enhanced compensation as fixed in such orders

is called for. Revisions are dismissed.

S.S.SATHEESACHANDRAN
JUDGE

prp