High Court Kerala High Court

The Kerala State Electricity … vs Joseph on 22 July, 2010

Kerala High Court
The Kerala State Electricity … vs Joseph on 22 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 352 of 2008()


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

                        Vs



1. JOSEPH, S/O.MATHEW, PAIKADA HOUSE
                       ...       Respondent

                For Petitioner  :SRI.K.S.ANIL, SC, KSEB

                For Respondent  :SRI.MATHEW JOHN (K)

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :22/07/2010

 O R D E R
                    THOMAS P.JOSEPH, J.
           ====================================
                      C.R.P. No.352 of 2008
           ====================================
             Dated this the 22nd    day of July, 2010


                            O R D E R

This revision petition is filed by the Kerala State Electricity

Board challenging additional compensation awarded by learned

Additional District Judge, Thodupuzha on the application of

respondent. It is not disputed that 66 KV line was drawn through

property of respondent and as compensation for value of

improvements petitioner awarded only Rs.46,369/-. Learned

Additional District Judge found compensation payable as

Rs.1,17,730/- and deducting amount already paid, fixed additional

compensation due and payable as Rs.71,361/-. Taking into

account order passed by this Court in C.R.P. No.196 of 1996

learned Additional District Judge directed petitioner to pay interest

at the rate of 9% per annum. That order is under challenge in this

revision petition. Learned counsel for petitioner vehemently

argued that additional compensation awarded by the court below is

excessive and erroneous.

2. So far as datas regarding improvements are concerned

C.R.P. No.352 of 2008
-: 2 :-

it is seen that only change brought in by the learned Additional

District Judge is regarding the price of produces and deduction

for maintenance and other reasons. Though Ext.A1, copy of

Gazette Notification dated 30.01.2001 gives prices of coconut and

arecanut in April, 1999 that was not accepted by the learned

Additional District Judge and instead taking into account similar

awards price was fixed at the rate of fifty paise per arecanut and

Rs.5/- per coconut. Exhibit A2 was produced to show price of

coco at Rs.65.60 per kg during the relevant time. Learned

Additional District Judge fixed price of coco at Rs.20/- per kg. So

far as coffee is concerned, Ext.A3 was pressed into service and as

against Rs.58.30 per kg, only Rs.30/- per kg was awarded. Price

of produces was fixed accordingly which does not call for

interference at the instance of petitioner.

3. Then the next question is regarding deductions. For

coffee petitioner has taken a deduction of 60% while for other

produces it was taken as 43.75%. That according to the learned

Additional District Judge was excessive and hence for coffee

deduction was taken as 30%, for rubber and coconut 40%, for

arecanut 35% and other produces 25%. Having regard to the

facts and circumstances of the case I do not find reason to

C.R.P. No.352 of 2008
-: 3 :-

interfere with the said award at the hands of petitioner.

4. So far as rate of return (from the produces) is

concerned following the decision in Kumbha Amma v.

K.S.E.B. (2000 [1] KLT 542) learned Additional District Judge

fixed it as 5%. That also calls for no interference.

5. What remained is rate of interest. Rate of interest was

fixed based on the decision in C.R.P. No.196 of 1996. Considering

the interest prevailing during the relevant time and the

reasoning given by the learned Additional District Judge for

awarding interest at 9% I do no find reason to interfere. Having

considered the order passed by the learned Additional District

Judge and hearing counsel for petitioner I do not find any illegality

or irregularity in the order requiring interference in revision at the

instance of petitioner.

Civil Revision Petition fails. It is accordingly dismissed.

THOMAS P. JOSEPH, JUDGE.

vsv