IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 386 of 2005()
1. THE KERALA STATE ELECTRICITY BOARD,
... Petitioner
Vs
1. N.M.JOHN, S/O.MATHAI,
... Respondent
For Petitioner :SRI.N.D.PREMACHANDRAN, SC, KSEB
For Respondent : No Appearance
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :07/11/2007
O R D E R
HARUN-UL-RASHID,J
======================
C.R.P.Nos.386 & 512 of 2005
=========================
Dated this the 7th day of November, 2007
ORDER
These civil revision petitions arise out of O.P.(Ele)
Nos.167/2001 and 178/2001 respectively on the file of the
Additional District Court, Thodupuzha. The common question of
law and fact arising in all these cases is what would be the
amount of compensation payable to the claimants for the trees
cut and removed by the K.S.E.B who is the petitioners in this
revisionpetitions. The matter was taken up before the
Honourable Supreme Court for deciding the question stated
above. Ultimately the apex court disposed of all the special leave
petitions by passing a common judgment in C.A.No.1810/2006
and connected cases. The Honourable Supreme Court in para
10 and 11 of the judgment explain the principles to be applied
for fixing the compensation, which reads as follows:
“10.The situs of the land, the distance between the high voltage
electricity line laid thereover, the extent of the line thereon as
also the fact as to whether the high voltage relevant factors in
our opinion would be determinative. The value of the land
would also be a relevant factor. The owner of the land
furthermore, in a given situation may lose his substantive right
to use the property for the purpose for which the same wasC.R.P.Nos.386 & 512/2005
2
meant to be used.
11. So far as the compensation in relation to fruit bearing trees
are concerned the same would also depend upon the facts and
circumstances of each case.”
2. In para 11 it was held that compensation in relation to
fruit bearing trees would depend upon the facts and
circumstances of each cases. Therefore, the Honourable
Supreme Court directed that the High Court should consider the
matter afresh on the merits of each matters. Having regard to
the facts and situations obtained there accordingly all the orders
under challenge were set aside and matters were remitted to
the High Court for fresh consideration.
3. Apart from the matters dealt with by the Supreme
Court similar and connected matters were pending before this
Court and this Court by different judgments considered the
similar questions and also after relying on the decision of the
Supreme Court in these cases namely K.S.E.B v. Livisha 2007
(3) KLT 1(SC) set aside the orders under challenge and
directed the court below to consider the matter afresh.
4. It is submitted by the counsel for K.S.E.B that, in view
of the fact that the compensation which has to be determined in
C.R.P.Nos.386 & 512/2005
3
each and every cases would depend upon the facts and
circumstances of each cases and therefore a fresh consideration
by the court below is necessary in the matter of fixation of
compensation. The counsel also submitted that they may be
afforded an opportunity to adduce such further evidence and
produce such other materials to substantiate their contentions in
the light of the decision of the Honurable Supreme Court in
K.S.E.B v. Livisha. In the light of the fact that additional
evidence has to be adduced by both sides and the fact that each
cases has to be decided on the facts and circumstances of each
cases and the fact that decision has to be taken by following the
principles laid down by Supreme Court in K.S.E.B v. Livisha, I
am of the view that the orders under revision are liable to be set
aside and the court below should be directed to consider the
matter afresh.
Accordingly the order under revision is set aside and the
case is remanded for fresh consideration. The court below shall
afford an opportunity to either side to produce such other
materials and evidence and shall dispose of the case in the light
C.R.P.Nos.386 & 512/2005
4
of Supreme Court and based on the oral and documentary
evidence available in these cases as expeditiously as possible.
HARUN-UL-RASHID, JUDGE
dvs