High Court Kerala High Court

The Managing Director vs Sreedevi Amma on 17 February, 2010

Kerala High Court
The Managing Director vs Sreedevi Amma on 17 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 618 of 2008()


1. THE MANAGING DIRECTOR, POWER GRID
                      ...  Petitioner

                        Vs



1. SREEDEVI AMMA,W/O.LATE V.SUKUMARAN NAIR,
                       ...       Respondent

                For Petitioner  :SRI.MILLU DANDAPANI

                For Respondent  :SRI.P.B.SAHASRANAMAN

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :17/02/2010

 O R D E R
                S.S.SATHEESACHANDRAN, J.
                    -------------------------------
                  C.R.P.NO.618 OF 2008 ()
                  -----------------------------------
         Dated this the 17th day of February, 2010

                            O R D E R

Revision is directed against the order dated 18.10.2006

in O.P.(EA.).No.98 of 2002 passed by the learned Additional

District Judge, Alappuzha. The respondent, hereinafter

referred to as the ‘claimant’ feeling aggrieved by the

compensation adjudged and paid by the revision petitioner,

hereinafter referred to as the ‘Corporation’, filed the above

original petition seeking enhanced compensation for the trees

cut and removed and damages caused to her property by the

drawing of overhead lines through that property. The

Corporation, for the purpose of drawing Kayamkulam-Edamon

220 KV electric transmission line, cut and removed 140

yielding rubber trees from the property of the claimant, which

has an extent of one acre and ten cents. A sum of

Rs.1,55,835/- was awarded to the claimant as compensation

for the loss caused by the drawing of the overhead lines.

Aggrieved by the compensation awarded, the claimant sought

CRP.618/08 2

for enhanced compensation. Corporation resisted that claim

contending that just and reasonable compensation had been

paid. Previously, the court below, after conducting enquiry,

had passed an award fixing a total compensation of

Rs.2,35,834/-. Challenging that award as excessive, the

Corporation had filed a revision before this Court. The

revision was allowed and the case was remanded for fresh

consideration. Pursuant to such remission, both parties

adduced further evidence. After considering the materials

produced and hearing the counsel on both sides, a revised

order was passed by the court below awarding the enhanced

compensation of Rs.1,41,386/- directing the Corporation to

pay such sum with 6% interest per annum from the date of

cutting of trees till realisation. Compensation so fixed and

awarded by the court below is challenged in this revision.

2. I heard the counsel on both sides. Compensation

awarded is excessive and unreasonable, and further, there

was no scientific assessment with reference to the relevant

factors in adjudging the compensation, is the submission of

CRP.618/08 3

the learned counsel for the Corporation. On the other hand,

the learned counsel for the claimant submitted no interference

with the award passed by the court below is warranted as

there is nothing to show that the adjudging of the

compensation suffer from any infirmity. Admittedly, 140

yielding rubber tress and three yielding coconut trees had

been cut and removed to facilitate the drawing of 220 KV

electric transmission lines over the property of the claimant.

The Corporation has assessed compensation for the trees cut

and removed on the basis of annuity return of 10%, which

time and again has been found not proper and correct under a

series of judicial pronouncements rendered by this Court.

Though the decision rendered by this Court in Kumba Amma

v. K.S.E.B (2000 (1) KLT 542 (FB)) holding that the

annuity return in respect of the loss arising from the cutting

and removing of the trees has to be assessed with reference to

5% annuity return stands practically negatived and not a

correct principle by the decision rendered by the apex court in

K.S.E.B. v. Livisha ((2007) 6 SCC 792). I have to take

note that in the present case, the revised order had been

CRP.618/08 4

passed on the basis of the directions issued by this Court by

the remand order, after setting aside the previous order of the

court below. The trees were cut and removed at least prior to

2000 and remitting the case again for reassessment of the

compensation with reference to the principles laid down in

Livisha’s case, in my view, is likely to cause much hardship

and irreparable injury to both sides. Such a course need be

followed only if it is seen that the compensation adjudged by

the court is excessive and unreasonable, or suffered from any

serious infirmity. What I notice is that the court below has

awarded only an enhanced compensation of Rs.81,386/-

towards the compensation for the trees cut and removed on

refixing such compensation with reference to 5% annuity

return. Needless to point out, in the matter of fixing

compensation, certain amount of arbitrariness cannot at all be

ruled out. It is practically impossible to determine with

precision the compensation payable towards the trees cut and

removed, whether it be for drawing of the lines or for any

other purpose. An yield of a tree differ from one tree to

another. Only some average formula alone is possible in fixing

CRP.618/08 5

the compensation. In the given facts of the case, I find that

the fixation of the enhanced compensation at Rs.81,386/- by

the court below cannot be stated to be improper or incorrect.

Then the only question that is to be looked into is whether the

award of compensation made towards the diminution of land

value by the court below calls for any interference.

Admittedly, the lines drawn through the property were 220 KV

transmission lines. Sufficient clearance of both sides of the

line was necessary to avoid any mishap and also for

safeguarding the free flow of energy through those lines.

When clearance to be provided from such lines is taken note

of it has to be held that the claimant will be prevented from

making use of substantial portion of her land in the manner

she wanted. It is further noticed that the land was used as a

rubber plantation, and so much so, it may not be possible for

the claimant to make use of it even for any profitable

agricultural purpose in the immediate future. True, the

claimant can have some sort of cultivation underneath the

area covered by the lines, but, the fertility of the land which

had been previously rubber plantation should also be taken

CRP.618/08 6

into consideration to assess how far it had been injuriously

affected by the drawing of the line. The court below has held

that 50 cents of land out of one acre ten cents of the property

of the claimant had been injuriously affected at least to the

extent of 30%. Though the land value of Rs.50,000/- was

claimed by the claimant, the court below had fixed the land

value only at Rs.4,000/- per cent. Injurious affectation over

the land was held to be at 30% and in that view, compensation

towards diminution of land value was fixed. A sum of

Rs.60,000/- has been awarded towards the diminution of the

land value. I do not find any impropriety or illegality in the

assessment so made and the compensation awarded for

injurious affection of the land especially where it is seen that

sufficient clearing area was required when a 220 KV lines are

drawn over a property. The learned counsel for the

Corporation submitted that the interest awarded from the date

of cutting till realisation require to be modified as from the

date of petition. Corporation has no case that it has paid any

interest on the amount already paid from the date of cutting of

the trees. So much so, in modification of the order of the

CRP.618/08 7

court below with respect to the awarding of interest, there will

be an order that the claimant will be entitled to claim interest

on the amount at Rs.1,55,835/- paid by the Corporation from

the date of cutting of the trees till such payment and on

enhanced compensation by the court form the date of petition

till date of realisation at the rate of 6% interest per annum.

Revision is closed.

S.S.SATHEESACHANDRAN
JUDGE

prp