High Court Kerala High Court

The Kerala State Electricity … vs Chandrasekharan Nair on 12 July, 2007

Kerala High Court
The Kerala State Electricity … vs Chandrasekharan Nair on 12 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 228 of 2005()


1. THE KERALA STATE ELECTRICITY BOARD,
                      ...  Petitioner

                        Vs



1. CHANDRASEKHARAN NAIR,
                       ...       Respondent

                For Petitioner  :SRI.A.SUDHI VASUDEVAN, SC, KSEB

                For Respondent  :SRI.JOHNSON P.JOHN

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :12/07/2007

 O R D E R
                      PIUS C. KURIAKOSE, J.
                 ----------------------------------
                     C.R.P. NO.228 OF 2005
                 ----------------------------------
            Dated this the 12th day of July , 2007

                             O R D E R

Heard the learned Standing Counsel for the KSEB. He seeks

time on the ground that the file is misplaced. On going through

the impugned award, I find that the learned Judge has relied on

the principles laid down by this court in the judgment in CRP

No.196/1996. In fact after preliminary award was passed, by

which it was found that the petitioner is entitled to additional

compensation, the petitioner was directed to file a statement in

accordance with the directions in the preliminary award. A

reading of the impugned award will show that the KSEB did not

file any objection to the statement filed.

2. Under the above circumstances, it cannot be said that

the impugned order suffers from any infirmity warranting

correcting under the revisional jurisdiction under Section 115 of

the C.P.C. But at the same time I find, on the facts of this case

CRP No.228/2005 2

that the court below was not justified in awarding interest at the

rate of 9% per annum I reduce the rate of interest from 9% to

6% . Subject to that modification, the impugned order is

confirmed.

The Civil Revision Petition is disposed of as above.

PIUS C. KURIAKOSE,
JUDGE.

dpk