IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 427 of 2004()
1. POWER GRID CORPORATION OF INDIA LTD.,
... Petitioner
Vs
1. OMANA N. BABY, W/O. BABY,
... Respondent
For Petitioner :SRI.K.P.DANDAPANI (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :02/06/2008
O R D E R
HARUN-UL-RASHID, J.
--------------------------------------------
C.R.P. NOS.427 & 429 OF 2004
--------------------------------------------
Dated this the 2nd day of June, 2008
O R D E R
The above revisions arise out of the common order in O.P.(Ele.)Nos.
248 and 250 of 1999 on the file of the Additional District Court,
Pathanamthitta. The court below valued the land at Rs.2,000/- per cent
and fixed the rate of diminution in land value at 25%. Accordingly, the
enhanced amount awarded by the court below is Rs.3,500/-in O.P.(Ele.)
No.248 of 1999 and Rs.4,000/- in O.P.(Ele.)No.250 of 1999.
2. A portion of the land is affected and the compensation payable
for diminution in land value at the rate of 25% is reasonable. Fixation of
land value at the rate of Rs.2,000/- per cent is also reasonable. Hence, I
find no reason to interfere with the additional compensation awarded by
the court below.
The Civil Revision Petitions are accordingly dismissed. There will
be no order as to costs.
(HARUN-UL-RASHID, JUDGE)
sp/
2
HAURN-UL-RASHID, J.
C.R.P. NOS.427 & 429/2004
O R D E R
2ND JUNE, 2008