High Court Kerala High Court

Power Grid Corporation Of India … vs Omana N. Baby on 2 June, 2008

Kerala High Court
Power Grid Corporation Of India … vs Omana N. Baby on 2 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 427 of 2004()


1. POWER GRID CORPORATION OF INDIA LTD.,
                      ...  Petitioner

                        Vs



1. OMANA N. BABY, W/O. BABY,
                       ...       Respondent

                For Petitioner  :SRI.K.P.DANDAPANI (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :02/06/2008

 O R D E R
                        HARUN-UL-RASHID, J.
                   --------------------------------------------
                    C.R.P. NOS.427 & 429 OF 2004
                   --------------------------------------------

                   Dated this the 2nd day of June, 2008


                                  O R D E R

The above revisions arise out of the common order in O.P.(Ele.)Nos.

248 and 250 of 1999 on the file of the Additional District Court,

Pathanamthitta. The court below valued the land at Rs.2,000/- per cent

and fixed the rate of diminution in land value at 25%. Accordingly, the

enhanced amount awarded by the court below is Rs.3,500/-in O.P.(Ele.)

No.248 of 1999 and Rs.4,000/- in O.P.(Ele.)No.250 of 1999.

2. A portion of the land is affected and the compensation payable

for diminution in land value at the rate of 25% is reasonable. Fixation of

land value at the rate of Rs.2,000/- per cent is also reasonable. Hence, I

find no reason to interfere with the additional compensation awarded by

the court below.

The Civil Revision Petitions are accordingly dismissed. There will

be no order as to costs.

(HARUN-UL-RASHID, JUDGE)

sp/

2

HAURN-UL-RASHID, J.

C.R.P. NOS.427 & 429/2004

O R D E R

2ND JUNE, 2008