High Court Kerala High Court

Kerala State Electricity Board vs Remadevi P. on 27 January, 2011

Kerala High Court
Kerala State Electricity Board vs Remadevi P. on 27 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 304 of 2008()


1. KERALA STATE ELECTRICITY BOARD,
                      ...  Petitioner

                        Vs



1. REMADEVI P., D/O PARUKUTTY,
                       ...       Respondent

2. THE MANAGING DIRECTOR,

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

                For Respondent  :SRI.K.N.VENUGOPALA PANICKER

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :27/01/2011

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                     C.R.P. NO. 304 OF 2008 D
             ------------------------------------------------------
            Dated this the 27th day of January, 2011

                                 O R D E R

The first respondent filed O.P.(Ele.) No.30 of 2005, on the file

of the Court of the Additional District Judge I, Mavelikkara, claiming

enhancement of the compensation for cutting of trees and for

diminution of land value. By the order impugned, the court below

enhanced the compensation. Challenging the order, the Kerala

State Electricity Board has filed this Civil Revision Petition.

2. For drawing Kayamkulam-Edappon 220 KV electric line, 21

yielding coconut trees, three non-yielding coconut trees and other

trees were cut and removed. The Board granted compensation on

the basis of 10% annuity. The court below, following the Full Bench

decision in Kumba Amma v. K.S.E.B. (2000(1) KLT 542), enhanced

the compensation taking the basis as 5% annuity.

3. As regards the diminution of land value, no evidence was

adduced by the claimant/first respondent. However, taking into

account the number of trees cut, the court below held that the

C.R.P. NO.304 OF 2008

:: 2 ::

affected area would be 20 cents of land. Though the first respondent

claimed land value at ` 40,000/- per cent, the court below reckoned

`5,000/- as land value and enhanced compensation was granted on

that basis, taking 20% of the market value as compensation for

diminution of land value. The court below also awarded ` 7,969/- as

compensation for delayed payment.

4. The learned counsel for the petitioner submitted that in

view of the decision of the Supreme Court in K.S.E.B. v. Livisha

(2007 (3) KLT 1 (SC)), the matter requires reconsideration by the

court below.

5. In K.S.E.B. v. Livisha (2007 (3) KLT 1 (SC)), it was held as

under:

“10. The situs of the land, the distance between

the high voltage electricity line laid thereover, the extent

of the line thereon as also the fact as to whether the

high voltage line passes over a small track of land or

through the middle of the land and other similar relevant

factors in our opinion would be determinative. The

value of the land would also be a relevant factor. The

owner of the land furthermore, in a given situation may

C.R.P. NO.304 OF 2008

:: 3 ::

lose his substantive right to use the property for the

purpose for which the same was meant to be used.

11. So far as the compensation in relation to fruit

bearing trees are concerned the same would also

depend upon the facts and circumstances of each

case.”

6. In view of the decision of the Supreme Court in K.S.E.B. v.

Livisha (2007 (3) KLT 1 (SC)), it is necessary to consider the matter

afresh by the court below. Accordingly, the Civil Revision Petition is

allowed, the order impugned is set aside and the matter is remanded

to the court below for fresh disposal in the light of the principles laid

down in K.S.E.B. v. Livisha (2007 (3) KLT 1 (SC)) and other binding

precedents. Both the parties will be entitled to adduce additional

evidence, documentary and oral, to substantiate their respective

contentions.

The parties shall appear before the court below on 28.2.2011.

(K.T.SANKARAN)
Judge

ahz/