IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 1001 of 2007()
1. POWER GRID CORPORATION OF INDIA LTD.,
... Petitioner
Vs
1. ANNAMMA MATHAI PANICKER,
... Respondent
2. GEORGE PANICKER,
3. SAM PANICKER, -DO- -DO-.
4. THOMAS PANICKER -DO- -DO-.
5. SUSAN BABU -DO- -DO-.
For Petitioner :SRI.MILLU DANDAPANI
For Respondent :SRI.PHILIP M.VARUGHESE
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :23/01/2008
O R D E R
M.N.KRISHNAN, J.
--------------------------
C.R.P. NO. 1001 OF 2007
---------------------
Dated this the 23rd day of January, 2008
ORDER
This revision petition is preferred against the award of the
Additional District Judge, Alappuzha in O.P.(EA) 136/02 whereby the
court below has passed an award enhancing the compensation by
Rs. 1,24,548/- with 6% interest.
2. Learned counsel for the revision petitioner brings to my
notice that the court has relied upon the principles laid down by this
court in Kumba Amma v. K.S.E.B. [2000 (1) KLT 542] wherein the
court has ordered to take uniform annuity of 5% for calculation of
compensation. Learned counsel for the revision petitioner argued
before me that the Apex court in its decision reported in K.S.E.B. v.
Livisha [2007 (3) KLT 1] has held that each case has to be
considered on the facts and circumstances of that case and for that
purpose it has given the following guidelines.
“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 aC.R.P. NO.1001/07 2
relevant factor. The owner of the land furthermore, in a
given situation may lose his substantive right to use the
property for the purpose for which the same was meant to
be used. 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.”
3. So in the light of these guidelines, it appears that the matter
requires reconsideration at the hands of the court below. Therefore,
the award under challenge is set aside and the matter is remitted
back to the court below for fresh consideration after allowing both
sides to adduce both oral and documentary evidence in support of
their respective contentions and then decide the matter in the light of
the enunciated principles referred to in the decision of the Apex
court.
The parties are directed to appear before the court below on
26.2.08.
M.N.KRISHNAN, JUDGE
vps
C.R.P. NO.1001/07 3