High Court Kerala High Court

Kerala State Electricity Board vs Lillykutty Joseph on 22 February, 2010

Kerala High Court
Kerala State Electricity Board vs Lillykutty Joseph on 22 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 351 of 2008()


1. KERALA STATE ELECTRICITY BOARD,
                      ...  Petitioner

                        Vs



1. LILLYKUTTY JOSEPH, D/O.JOSEPH,
                       ...       Respondent

2. GORETHY JOSEPH, D/O.JOSEPH,

3. GRACY JOSEPH, D/O.JOSEPH, PANIKKASSERY

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

                For Respondent  :SRI.P.J.JOSEPH PANIKKASSERY

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :22/02/2010

 O R D E R

P.BHAVADASAN, J.

————————————-

CRP No.351 of 2008

————————————-
Dated 22nd February 2010

Order

This is a petition, challenging the order of

enhancement of compensation granted in OP(Ele.)

No.104/99 by the Additional District Court, Alappuzha.

2. It appears that the respondent before the

Court below, who is the petitioner herein, cut and removed

some trees standing in the property belonging to the

respondents herein for the purpose of drawing a 110 KV

electric line. It is stated that 35 coconut trees and one pala

tree were cut and removed. The Board awarded

Rs.60,000/- as compensation for the trees cut and

removed from the property. The Board did not award any

amount towards diminution in land value.

3. The petitioner took up the matter before the

District Court as provided under Ss.10 to 16 of the Indian

Telegraph Act r/w S.51 of the Indian Electricity Act. The

CRP 351/08 2

Court below, relying on the decision reported in Kumba

Amma v. K.S.E.B. (2000(1) KLT 542) enhanced the

compensation by Rs.54,000/- towards diminution in land

value. Thus the respondents were ordered to be paid a

total compensation of Rs.1,14,000/- with 6% interest from

the date of cutting of trees till realisation. The said order is

assailed in this petition.

4. The learned counsel for the petitioner

canvassed two points for consideration. It was pointed out

that the enhancement made by the order relying on Kumba

Amma’s case (supra) was not sustainable since the said

decision has already been reversed and it is no longer

good law. It is also pointed out that no Commission was

taken out and therefore, no evidence regarding the actual

extent of property was available.

5. Though there is some substance in the above

contention, one must notice that the present proceedings

were initiated in the year 1999. 11 years have elapsed. The

CRP 351/08 3

Court below relied on a decision which was then in force

and awarded the compensation. May be it is slightly on the

higher side. But, merely because the decision relied on by

the Court has been reversed, it is not proper to set aside

the order granting enhanced compensation. One must

remember that the petitioner has lost considerable income

in that regard. So, I feel that it is not proper to interfere

with the order enhancing the compensation, at this

juncture, also considering the drop in money value.

6. As far the diminution in land value is

concerned, though there was no commission taken in the

case, the Board must be having the necessary details,

which would show the extent of property affected. The

Court below, after evaluating the extent, has enhanced the

amount by Rs.54,000/-, which is only just and proper. Of

course, the Court below has observed that there is some

difference between the land of the petitioner and the land

for which value was assessed @ Rs.16,000/-. Whatever

that be, the enhancement made is only just and

CRP 351/08 4

reasonable.

7. Considering the above facts, it is felt that no

grounds are made out warranting interference with the

order of the Court below especially when future interest

awarded is only @ 6%. This Petition is devoid of any merit

and it is accordingly dismissed.





                                P.BHAVADASAN, JUDGE



sta

CRP 351/08    5