High Court Kerala High Court

A.R.S.Vadhyar vs The Kerala State Electricity … on 2 June, 2010

Kerala High Court
A.R.S.Vadhyar vs The Kerala State Electricity … on 2 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8251 of 2010(F)


1. A.R.S.VADHYAR,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE ASSISTANT ENGINEER,

3. THE ASSISTANT EXECUTIVE ENGINEER,

4. THE EXECUTIVE ENGINEER,

5. THE DEPUTY CHIEF ENGINEER,

                For Petitioner  :SRI.R.BINDU (SASTHAMANGALAM)

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :02/06/2010

 O R D E R
                  P.R. RAMACHANDRA MENON J.
                     ~~~~~~~~~~~~~~~~~~~~~~~
                        W.P. (C) No. 8251of 20
                     ~~~~~~~~~~~~~~~~~~~~~~~
                   Dated, this the 02nd of June, 2010

                              JUDGMENT

The petitioner has approached this Court seeking for

issuance of a Writ of Mandamus directing the respondent to assess

compensation payable to the petitioner under Section 10 (d) of Indian

Telegraph Act, consequent to the installation of tower and drawal of

110 KV electric lines through the petitioner’s property comprised in

survey Nos. 547/1, 547/2 and 547/4 of Ollur village and to disburse the

compensation as expeditiously as possible

2. The learned counsel for the petitioner submits that, despite

satisfying all the requirements by furnishing the relevant documents,

the respondents have not chosen to disburse the compensation to the

petitioner so far, stating some or other untenable reason, which made

the petitioner to approach this Court by filing this Writ Petition.

3. The respondents are stated as insisting for, production of ‘up

to date’ possession certificate. The possession was very much there,

when the electric lines were drawn and thereafter, the petitioner

constructed several ‘Villas’ in the property and the properties and

buildings have been sold to the prospective customers. This being the

position, as on date, possession certificate is not liable or likely to be

procured by the petitioner, submits the learned counsel for the

petitioner.

W.P. (C) No. 8251 of 2010
: 2 :

4. The learned standing counsel appearing for the respondent

Board submits, with reference to the statement filed before this Court,

that the delay in disbursing the compensation was only due to the

failure of the part of the petitioner. It is stated that Ext.P7 possession

certificate was issued for producing before the ‘Catholic Syrian Bank’

and hence not acceptable to the respondents.

5. It is stated in paragraph 6 of the counter affidavit that the

documents required to have computed and disbursed compensation

are : i. ‘Sketch’ of the land from the revenue authority ii. ‘Possession

certificate’ of the land at the time “tower erection (which is contradictory

to stand now taken insisting for ‘up to date’ possession certificate). iii.

‘Certified copy of Deed’ of that time and iv. ‘Land value certificate’ in the

area from revenue authorities. The learned counsel for the petitioner

brought it to the notice of this Court that the possession certificate as on

the date of erection has already furnished to the respondents as borne

by Ext. P1. This being the position, why differences of opinion is

expressed with reference to Ext.P7 certificate is not known.

6. In any view of the matter, the learned counsel for the petitioner

submits that, the originals as mentioned in paragraph 6 of the

statement will be furnished by the petitioner forthwith. The learned

standing counsel for the respondents submits that, the proceedings will

W.P. (C) No. 8251 of 2010
: 3 :

be finalized and compensation will be disbursed within the shortest

possible time. In the said circumstances, the petitioner is directed to

furnish the remaining documents if any, within one month from the date

of receipt of a copy of this judgment and on receipt of such documents,

the compensation payable to the petitioner shall be be worked out and

caused to be disbursed to the petitioner, as expeditiously as possible,

at any rate, within a period of two months thereafter.

The Writ Petition is disposed of

P. R. RAMACHANDRA MENON, JUDGE

kmd