High Court Kerala High Court

Kerala State Electricity Board vs T.M.Mathew on 16 June, 2009

Kerala High Court
Kerala State Electricity Board vs T.M.Mathew on 16 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 724 of 2007()


1. KERALA STATE ELECTRICITY BOARD,
                      ...  Petitioner

                        Vs



1. T.M.MATHEW,S/O.MATHAI,THURAVACKAL (H),
                       ...       Respondent

                For Petitioner  :SRI.C.K.KARUNAKARAN, SC FOR KSEB

                For Respondent  : No Appearance

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

 Dated :16/06/2009

 O R D E R
              S.S.SATHEESACHANDRAN, J.
                  -------------------------------
               C.R.P.NO.724 OF 2007 (D)
                -----------------------------------
          Dated this the 16th day of June, 2009

                          O R D E R

The revision is directed against the award passed in

O.P.(Ele).No.11/2001 of the Additional District Court,

Thodupuzha, granting enhanced compensation to the

respondent, a sum of Rs.21,367/- with interest at the rate of

9% per annum till realisation towards drawing of the

Koothunkal-Panamkutty 110 KV line, from the petitioner, a

statutory authority, which cut and removed some valuable

trees from the property of the respondent to draw the line.

The claim in the petition for enhanced compensation was

Rs.1,40,000/- disputing the compensation assessed and paid as

meagre. The claim was resisted by the present

petitioner/respondent in that petition, contending that

reasonable and adequate compensation had been provided

towards the loss suffered by the petitioner on drawing of the

line over his property. The dispute in the assessment of

CRP.7242007 2

compensation centered around the value fixed by the Board,

the petitioner, with respect to the rate of the agricultural

produce viz coffee, arecanut and pepper etc. The learned

District Judge, after taking note of the price for such

agricultural produce during the relevant time in the gazette

notification published by the Government reassessed the value

in terms of such notification. Similarly, the deductions made

by the petitioner from the yield of the agricultural produce

towards natural decay, cultivation expenses etc. was also

found very much on the higher side warranting modification.

The Board has assessed deductions at 60% on coffee and for

other agricultural produces at 45.75%. Taking note that

petitioner is a small cultivator carrying on agricultural

operations, the deductions allowable were refixed for arecanut

at 35%, coffee at 30% and for other produces at 25%.

Similarly, the rate of return for assessment of the

compensation had been fixed by the Board at 10%, which was

refixed by the learned District Judge at 5% in the light of the

decision rendered in Kumbha Amma v. K.S.E.B. (2000 (1)

KLT 542). A calculation statement on the basis of the

CRP.7242007 3

reassessment made as indicated above was filed by the

claimant and it was accepted by the respondent namely,

KSEB. No circumstance whatsoever has been brought to my

notice to show that the principles adopted by the learned

District Judge in reassessing the value for fixing the

reasonable compensation were not in accordance with the

settled guidelines and in consonance with equity and justice. I

do not find any scope for interference with the award passed

by the learned District Judge granting enhanced compensation

of Rs.21,367/- with interest at 9% to the claimant/petitioner in

the original petition. Enhanced compensation so provided is

found to be just and reasonable. The revision is devoid of any

merit, and it is dismissed.

S.S.SATHEESACHANDRAN
JUDGE

prp

S.S.SATHEESACHANDRAN, J.

——————————————————–

CRL.R.P.NO. OF 2006 ()

———————————————————

O R D E R

———————————————————

23rd March, 2009