High Court Kerala High Court

Kerala State Electricity Board vs J.Rajamma on 22 February, 2010

Kerala High Court
Kerala State Electricity Board vs J.Rajamma on 22 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 485 of 2008()


1. KERALA STATE ELECTRICITY BOARD,
                      ...  Petitioner

                        Vs



1. J.RAJAMMA, W/O SOMADETHAN PILLAI,
                       ...       Respondent

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

                For Respondent  :J.RAJAMMA (PARTY)

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

 Dated :22/02/2010

 O R D E R
                    S.S.SATHEESACHANDRAN, J
                    -------------------------------------
                      C.R.P No.485 OF 2008
                      --------------------------------
             Dated this the 22nd day of February 2010

                                 ORDER

Revision is directed against the order awarding

enhanced compensation to the claimant in O.P(Ele.) No.118 of

2003 towards the loss and injury suffered by the drawing of

overhead lines through her property by the K.S.E.B, hereinafter

referred to a the Board. The Board, for the purpose of drawing

Punnapra-Edathua 110 KV line, cut and removed some trees from

the property of the claimant/respondent, and towards

compensation thereof, a sum of Rs.11,820/- was fixed and paid.

Dissatisfied with the quantum of compensation, the claimant

preferred the O.P seeking enhanced compensation. The Board

resisted that application contending that reasonable

compensation has already been paid. In the enquiry, no oral

evidence was adduced. An advocate commissioner deputed by

the court, after conducting a local inspection filed a report. After

examining the materials produced and hearing the counsel, the

court below awarded a sum of Rs.761/- as enhanced

compensation towards the yielding pepper-vines cut and removed

from the property of the claimant. The amount awarded as

compensation is meagre and no interference thereof is warranted.

C.R.P No.485 OF 2008 Page numbers

Over and above, the above sum fixed as enhanced compensation

towards the pepper-vines cut and removed, the court below on

the basis of the commission report found that 8 cents out of the

22.20 cents of the property of the claimant through which the

lines were drawn had been injuriously affected and that area

suffered diminution of land value. Fixing the centage value of the

property at Rs.10,000/-, the court below has determined the

diminution of land value at 30%. Though the learned counsel for

the Board contended that the value fixed and the percentage of

injurious affection determined are excessive, I find, no

interference thereof is warranted. Commissioner has reported the

advantages and disadvantages of the property, and taking note of

the relevant factors applicable, the learned District Judge has

fixed the centage value and also determined the percentage of

diminution of land value. Some arbitrariness in fixation of land

value and also percentage of diminution in such cases is

inescapable. Interference with such fixation is called for only

where it is shown that the value fixed is totally unreasonable and

not based on any material. Compensation awarded towards

diminution of land value after holding that 8 cents in the property

of the claimant had been affected to the extent of 30% is only

Rs.24,000/-. The total amount of enhanced compensation

awarded by the court below is Rs.24,761/- which was directed to

C.R.P No.485 OF 2008 Page numbers

be paid with 6% interest per annum from the date of cutting of

trees till realisation. There is nothing to indicate that the

compensation so awarded is unreasonable, but, on the contrary, it

is shown to be just and adequate. Revision lacks merit, and it is

dismissed.

Sd/-

S.S.SATHEESACHANDRAN
JUDGE
//TRUE COPY//

P.A TO JUDGE

vdv