High Court Kerala High Court

Power Grid Corporation Of India … vs Oommen Mathew on 16 March, 2009

Kerala High Court
Power Grid Corporation Of India … vs Oommen Mathew on 16 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 480 of 2004(G)


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

                        Vs



1. OOMMEN MATHEW, PLAVILAYIL PANAYIL
                       ...       Respondent

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

                For Respondent  : No Appearance

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

 Dated :16/03/2009

 O R D E R
                           HARUN-UL-RASHID, J.
                       ----------------------------------------
                           C.R.P.No. 480 of 2004
                                        and
                   C.R.P Nos. 155, 980 & 1016 of 2005
                                        and
                          C.R.P Nos. 470 of 2006
                                        and
                    C.R.P Nos.114,353,377,378,379,380

                     398,399,400,444,499 & 503 of2007
                       ----------------------------------------
                  Dated this the 16th day of March, 2009

                                     ORDER

These Civil Revision Petitions are directed against the orders passed

by the courts below granting additional compensation. The courts below

considered the question of granting additional compensation on the basis

of the evidence on record and concluded that the respective claimants are

entitled to the same. I have perused the records and also examined the

reasons stated by the courts below. I do not find any justification to

interfere with the awards passed by the courts below. I am also of the view

that the additional compensation granted by the courts below are just and

reasonable. I am inclined to accept the views taken by the courts below.

These Civil Revision Petitions are without any merit and accordingly

dismissed.

(HARUN-UL-RASHID, JUDGE)
es.

HARUN-UL-RASHID, J.

—————————

C.R.P.No. 480 of 2004
and
C.R.P Nos. 155, 980 & 1016 of 2005
and
C.R.P Nos. 470 of 2006
and
C.R.P Nos.114,353,377,378,379,380

398,399,400,444,499 & 503 of2007

—————————-

ORDER

16th March , 2009