High Court Kerala High Court

Power Grid Corporation Of India … vs Sudhamani on 27 September, 2010

Kerala High Court
Power Grid Corporation Of India … vs Sudhamani on 27 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 784 of 2008()


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

                        Vs



1. SUDHAMANI,W/O.SURESH,
                       ...       Respondent

                For Petitioner  :SRI.MILLU DANDAPANI

                For Respondent  :SRI.G.UNNIKRISHNON

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :27/09/2010

 O R D E R
                            THOMAS P. JOSEPH, J.
                          --------------------------------------
                             C.R.P.No.784 of 2008
                          --------------------------------------
                 Dated this the 27th day of September, 2010.

                                       ORDER

This revision is in challenge of the order passed by learned Additional

District Judge, Pathanamthitta in O.P.(Ele.) No.309 of 1998 awarding enhanced

compensation of Rs.98,043/-. For the purpose of drawal of 220 KV line

improvements were cut down from property of respondent. Petitioner paid

Rs.57,331.88 by way of compensation. Not satisfied with that, respondent filed

the petition before the learned District Judge.

2. So far as the additional compensation for tree cutting is concerned,

it is seen that datas furnished by the petitioner regarding age, nature of

improvements, etc. was accepted by the learned District Judge and the only

change made is that while petitioner had taken 10% annuity the learned District

Judge has adopted 5% annuity based on the decision in Kumba Amma v.

K.S.E.B. (2000(1) KLT 542). Accordingly compensation payable for value of

improvements was assessed at Rs.86,434.79 and less the sum of

Rs.57,331.88 already paid, balance amount came to Rs.29,102.91. It is

contended by petitioner that the amount awarded is excessive. I do not find

reason to interfere with the enhanced compensation awarded for value of

improvements as the only change made by learned District Judge was on the

annuity factor based on the decision of this Court.

CRP No.784/2008

2

3. So far as compensation for diminished land value is concerned,

respondent produced Ext.A1, sale deed dated 13.12.1996 to show the land

value. In that sale deed land value is stated as Rupees three lakhs for 15 cents.

Advocate Commissioner who inspected the property was examined as PW5.

Ext.A1, sale deed is dated 13.12.1996 while the tree cutting was some time in

the year 1998. Property mentioned in Ext.A1 is about 400 metres away from

petition schedule property. It has came in evidence that Ext.A1, property has

more local importance than petition schedule property. In that circumstances

learned District Judge was not inclined to accept value of property shown in

Ext.A1 as value of the petition schedule property. Having regard to the facts and

circumstances land value was fixed as Rs.4,000/- per cent.

4. Considering the extent of damage caused to the property on

account of drawal of line, 40% of the land value has been taken as basis for

fixing compensation for 10.176 cents and for the area apart from clearance

area, -18.824 cents, 15% of the land value has been taken as basis for fixing

compensation. Accordingly compensation has been awarded for diminished

land value. It cannot be disputed that on account of drawal of 220 KV line

respondent is not able to cultivate permanent crops and construct building in

CRP No.784/2008

3

the land affected. Having regard to the circumstances stated I do not find reason

to think that compensation awarded for diminished land value is excessive. As

such the order under challenge does not call for interference.

Resultantly revision fails. It is dismissed.

THOMAS P.JOSEPH,
Judge.

cks