High Court Kerala High Court

The Kerala State Electricity … vs The Secretary on 28 November, 2008

Kerala High Court
The Kerala State Electricity … vs The Secretary on 28 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 33 of 2005(B)


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

                        Vs



1. THE SECRETARY,
                       ...       Respondent

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

                For Respondent  : No Appearance

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :28/11/2008

 O R D E R
                       HARUN-UL-RASHID, J.

               ----------------------------------------------
                       C.R.P. No. 33 of 2005
               ---------------------------------------------
            Dated this the 28th November, 2008.


                               O R D E R

Kerala State Electricity Board is the revision petitioner. This

revision is directed against the order dated 4.8.2003 in O.P

(Electricity) No.180 of 1998 on the file of the Additional District

Judge, Alappuzha. The Board erected a tower in the property

belonging to the claimant for the purpose of drawing Aroor-

Mararikulam electric line. The claim for compensation for

diminution in land value in lump is fixed at the rate of

Rs.50,000/- per cent. For cutting and removing the trees

standing in the property, the court below has passed an award in

O.P(E) No.180/1997 which is produced as Exhibit A1. The court

below held in evidence that the total area injuriously affected was

20 cents; out of which compensation awarded was in respect of

14 cents. The court below therefore held that the present area

injuriously affected for the purpose of calculating compensation is

6 cents. The learned Judge determined the land value at the rate

of Rs.20,000/- per cent, which is the same rate fixed vide Exhibit

A1. The learned Judge also held that since the tower is erected

C.R.P. No. 33 of 2005 : 2 :

and the entire 6 cents has been utilised for the same, the

respondent is entitled for compensation for the said area. The

court below awarded Rs.1,20,000/- as compensation. The

amount fixed by the court below is reasonable and justifiable. On

the facts and circumstances proved, I am unable to take different

view in this matter.

In the result, the revision fails. It is accordingly dismissed.

No order as to costs.

HARUN-UL-RASHID, JUDGE