High Court Kerala High Court

Power Grid Corporation Of India … vs Ramakrishna Pillai on 15 January, 2007

Kerala High Court
Power Grid Corporation Of India … vs Ramakrishna Pillai on 15 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 629 of 2006()


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

                        Vs



1. RAMAKRISHNA PILLAI, GOURI NIVAS,
                       ...       Respondent

                For Petitioner  :SRI.K.P.DANDAPANI

                For Respondent  :SRI.S.SUBHASH CHAND

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :15/01/2007

 O R D E R
                         M.SASIDHARAN NAMBIAR, J.

         ...........................................

                          C.R.P.No.629 OF 2006

         ............................................

              DATED THIS THE 15TH DAY OF JANUARY, 2007



                                          ORDER

This CRP is filed challenging the order in O.P

(electricity)No.211 of 2000 by Additional District

Judge, Pathanamthitta, by the Power Grid Corporation.

Respondent is the claimant. As per the impugned order

challenged in the petition, learned Additional District

Judge granted an additional compensation of

Rs.10,850/-. Learned District Judge found that there

were four coconut trees in the property out of which

three coconut trees are aged 18 years and remaining

aged 12 years. The compensation has been worked out on

the basis of the Full Bench decision of this court in

Kumbha Amma V. K.S.E.B(2000(1)KLT 542). Petitioner has

contended that compensation granted is excessive. No

infirmity was pointed out in the impugned order passed

by Additional District Judge. In such circumstances,

the revision is dismissed with costs.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-