High Court Kerala High Court

The Kerala State Electricity … vs M.N.Gopi on 28 July, 2008

Kerala High Court
The Kerala State Electricity … vs M.N.Gopi on 28 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 704 of 2005()


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

                        Vs



1. M.N.GOPI, S/O.NARAYANAN,
                       ...       Respondent

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

                For Respondent  :SRI.M.V.SABU

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :28/07/2008

 O R D E R
                 M. SASIDHARAN NAMBIAR, J.
                   ------------------------------------------
                     C.R.P. NO. 704 OF 2005
                   ------------------------------------------
               Dated this the 28th day of July, 2008


                               O R D E R

Kerala State Electricity Board, the respondent in O.P

(Ele). 95 of 1999 on the file of District Court, Alappuzha filed this

revision petition challenging enhanced compensation granted by

the District Court for drawing KVM- Maruthorvattom 11KV

electric line through the property of the respondent in Survey

No.17/7-2 of Thanneermukkom North Village. Trees were cut

and a compensation of Rs.1,600/- was awarded. It was received

under protest. Respondent filed the petition claiming enhanced

compensation. It was contended that because of the drawing of

electric line extent of 2 cents became completely useless and he

is entitled to get an additional compensation of Rs.27,000/-.

Learned District Judge on the evidence granted an enhanced

compensation of Rs.6,000/- being the diminution of land value. It

was found that 2 cents of property of the respondent was

effected injuriously. Fixing land value at Rs.10,000/- per cent,

enhanced compensation was granted. This petition is filed

challenging the award.

CRP704/05 2

2. Learned counsel appearing for petitioner and

learned counsel appearing for respondent were heard at the

admission stage.

3. Learned counsel appearing for petitioner argued

that there is no evidence to prove the land value or diminution of

land value and therefore the enhanced compensation granted is

unsustainable.

4. The impugned award shows that though no oral

evidence was adduced, land value was fixed based on Ext.A1 sale

deed. Land value fixed was only Rs.10,000/- per cent. It was

found that the Ext.A1 was three years subsequent to the date of

cutting of the trees and properties are similar. It was found that

2 cents of the property was adversely affected. It was found that

diminution of land value would be 30% of 2 cents. It is

considering all the facts enhancement of Rs.6,000/- was granted.

I do not find any reason to interfere with the order and there is

no illegality or irregularity.

Revision petition is dismissed.

M. SASIDHARAN NAMBIAR,
JUDGE
Okb/-