High Court Kerala High Court

K.S.E.B vs Chazhisseri Joseph on 9 February, 2010

Kerala High Court
K.S.E.B vs Chazhisseri Joseph on 9 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 2966 of 2001()



1. K.S.E.B
                      ...  Petitioner

                        Vs

1. CHAZHISSERI JOSEPH
                       ...       Respondent

                For Petitioner  :SRI.A.SUDHI VASUDEVAN, SC, KSEB

                For Respondent  : No Appearance

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

 Dated :09/02/2010

 O R D E R
                    S.S.SATHEESACHANDRAN, J
                    -------------------------------------
                      C.R.P No.2966 OF 2001
                      --------------------------------
              Dated this the 9th day of February 2010

                                 ORDER

Revision is directed against the order dated

22/09/2000 in O.P No.323/1998 passed by the learned Additional

District Judge, Thalassery. The respondent in the revision

hereinafter referred to as the claimant filed the above O.P under

Section 16(3) of the Indian Telegraph Act r/w Section 51 of the

Indian Electricity Act seeking enhanced compensation for the

trees cut and removed and damages caused to his property

through which overhead electric lines were drawn by the revision

petitioner hereinafter referred to as the Board. Though the Board

resisted the application contending that adequate and reasonable

compensation had been paid to the claimant, after examining the

materials produced and hearing the counsel on both sides, the

learned District Judge found that the claimant is entitled to

enhanced compensation on reassessment following the guidelines

and principles applicable in adjudging such a claim. The claimant

was awarded enhanced compensation of Rs.41,256/- directing

payment of 8% interest per annum on Rs24,525/- out of that sum

as well till payment by the Board. Propriety and correctness of

that order is challenged in the revision by the Board.

C.R.P No.2966 OF 2001 Page numbers

2. Notice was ordered to the claimant, but despite

service, he has not entered appearance. I heard the learned

counsel for the petitioner/Board. Compensation awarded is

excessive and unreasonable and the impugned order does not

reflect the determination of the compensation for the trees nor

the sum was awarded towards the diminution of land value,

according to the learned counsel for the petitioner. Remission of

the case after setting aside the impugned order is canvassed by

the counsel. Perusing the impugned order, it is seen that after

examining the merit of the enhanced compensation claimed by

the claimant with reference to the materials tendered, the learned

District Judge had directed the claimant to file a calculation

statement in accordance with the assessment made by the court

in the matter of fixing compensation towards the cutting and

removal of the trees and also for diminution of land value.

Rubber trees alone were cut down from the property of the

claimant for drawing the line. Board had assessed the

compensation after deducting 60% of the income collected from

the trees towards maintenance expenses, and it was accepted by

the court below as well negativing the challenges of the claimant

that only a lesser percentage ie, 30% alone was incurred by him

towards maintenance expenses. The number of days of tapping

and taking of latex from the trees in an year was also fixed at 100

C.R.P No.2966 OF 2001 Page numbers

days negativing the case of the claimant that the trees gave yield

for 160 days. So far as the claim under diminution of land value

repelling the case of the claimant that the centage value of his

property is Rs.10,000/-, the court has fixed it at Rs.1000/- only

and injurious affectation was limited to 20%. On the above basis,

with reference to the commission report prepared and filed by an

advocate commissioner after conducting local inspection fixing

the area affected by the drawing of the line, the court directed the

claimant to file a calculation statement both in respect of the

compensation payable to the trees cut and removed and also

towards diminution of the land value affected by the drawing of

overhead line. Calculation statement so filed by the claimant, it is

seen from the order, was accepted by the Board. In fact, the

order shows that an endorsement was made in that calculation

statement by the counsel appearing for the Board that it has no

objection. When such be the case, challenge raised against the

award of enhanced compensation accepting the calculation

statement over which the Board had no objection can never be

impeached by invoking the revisional jurisdiction of this court.

Further more, perusing the impugned order, I find, the directions

given by the court for calculating the enhanced compensation

fixing the number of days of the trees, centage value of the

property, percent to be taken towards the injurious affectation of

C.R.P No.2966 OF 2001 Page numbers

such land etc. cannot be viewed as improper or beyond the

jurisdiction vested with that court. At any rate there is no

jurisdictional infirmity in the order passed by the court below

inviting the exercise of revisional jurisdiction by this court.

Revision lacks merit, and it is dismissed.

Sd/-

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

P.A TO JUDGE

vdv