IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 736 of 2004()
1. POWER GRID CORPORATION OF INDIA LTD.,
... Petitioner
Vs
1. VALSAMMA SEBASTIAN, W/O.C.S. SEBASTIAN,
... Respondent
For Petitioner :SRI.K.P.DANDAPANI (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :05/06/2008
O R D E R
HARUN-UL-RASHID, J.
------------------------------------------
C.R.P No.736 of 2004
-------------------------------------------
Dated this the 5th day of June 2008
ORDER
This revision petition is filed by the petitioner challening the order
in O.P(EA) No. 64/2001 on the file of the Additional District Judge
Kottayam , awarding additional compensation of a sum of Rs.19,342/-
with interest at the rate of 6% per annum. The revision petitioner is the
additional 3rd respondent in the above said O.P. The court below on a
detailed evaluation of the evidence on record granted a nominal
enhancement finding that the compensation fixed by the Electricity Board
is not adequate. The additional compensation was awarded for the trees
cut down and for diminution in land value. I find no reason to interfere
with the order awarding nominal enhancement of compensation in this
case.
This Civil Revision Petition is without any merit; it is accordingly
dismissed. There will be no order as to costs.
HARUN-UL-RASHID, JUDGE
es