IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 439 of 2001(C)
1. K.S.E.B
... Petitioner
Vs
1. SUBHADRAMMA
... Respondent
For Petitioner :SRI.R.K.VENU NAYAR, SC, KSEB
For Respondent :SRI.ESM.KABEER
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :06/01/2011
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
C.R.P. NO. 439 OF 2001
= = = = = = = = = = = = = = =
Dated this the 6th day of January, 2011.
O R D E R
This revision petition is preferred against
the order of the Additional District Judge,
North Paravur in OP(Ele)51/97. It is the case of
the petitioner that compensation awarded for
yielding and non yielding trees from the
property is meager and unreasonable. The amount
calculated is not proper. After enquiry the
learned District Judge granted a compensation of
Rs.27,814/- and it is against that decision the
Electricity Board has come up in revision.
2. Heard the learned counsel for the
Electricity Board as well as the respondents.
The methodology adopted by the learned District
Judge is by taking 5% as the annual return for
the yielding trees. This was done so by the
trial judge on the basis of the decision of this
CRP NO. 439 of 2001
-:2:-
Court reported in Kumba Amma v. K.S.E.B. 2000
(1) KLT 542). But subsequently in K.S.E.B. v.
Livisha and others reported in 2007 (3) KLT 1
the position has been changed and it has been
held that there cannot be a uniform practice of
taking a particular percentage as the annual
return and each case has to be decided on the
facts and circumstances of each case especially
in relation to fruit bearing trees as well. So
this matter can be decided only when evidence is
produced in that angle and the matter is
decided. So the matter requires reconsideration
by the trial court. Therefore on this point
alone the award under challenge is set aside and
the matter is remitted back to the trial court
for considering that point in the light of the
decision of the Hon’ble Supreme Court reported
in 2007 (3) KLT 1 and for the said purpose both
CRP NO. 439 of 2001
-:3:-
the parties be permitted to adduce both
documentary as well as oral evidence in support
of their respective contentions and then the
matter be disposed of in accordance with law.
Parties are directed to appear before the trial
court on 24.2.2011.
The C.R.P. is disposed of accordingly.
M.N. KRISHNAN, JUDGE.
ul/-
CRP NO. 439 of 2001
-:4:-
M.N. KRISHNAN, J.
= = = = = = = = = =
C.R.P. No. 439 OF 2001
= = = = = = = = = = =
O R D E R
6th January, 2011.