High Court Kerala High Court

The Secretary vs The K.S.E.Board on 25 July, 2008

Kerala High Court
The Secretary vs The K.S.E.Board on 25 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 316 of 2004()


1. THE SECRETARY, AMMENEZHATHU BHUVANESWARY
                      ...  Petitioner

                        Vs



1. THE K.S.E.BOARD, REP. BY ITS
                       ...       Respondent

                For Petitioner  :SRI.A.KRISHNAN

                For Respondent  :SRI.KODOTH SREEDHARAN, SC, KSEB

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

 Dated :25/07/2008

 O R D E R
                            HARUN-UL-RASHID, J.
                        ------------------------------------------
                            C.R.P No. 316 of 2004
                       -------------------------------------------
                    Dated this the 25th day of July 2008

                                       ORDER

The Petitioner in O.P (EA) 180/98 on the file of the District Judge,

Alappuzha is the revision petitioner herein. The revision petitioner

disputes the total area injuriously affected due to the installation of the

tower. According to him, 10 Cents of property has been taken by the

K.S.E.B. for the purpose of installation of the tower. Ext.A2 is the report

submitted by the Commissioner in which it is stated that an extent of 9.564

Cents was the exact area utilised by the Board for the purpose of

erecting the tower. The Commissioner was examined as PW2 and the

report was proved through him. The court below found that the K.S.E.B.

not at all disputed the erection of the tower and the evidence of PW2 also

remains unchallenged. The court below fixed the area injuriously affected

as 6 Cents relying on Ext.A1 judgment in O.P (E.A) 213/1997 between the

same parties. The court below fixed the compensation for the 6 cents

of land which was injuriously affected, at the rate of 20,000/- per Cent.

Thus the court below awarded Rs.1,20,000/- as compensation for the

property utilised for erecting the tower.

The learned counsel for the revision petitioner pointed out that the

total area affected by the installation of tower is not 6 Cents as indicated

by the court below . As per the Commission report the area taken for the

C.R.P No. 316 of 2004 -2-

erection of the tower is 9.564 Cents. I find that there is no reason for not to

rely on the Commission report which remains unchallenged. I am of the

view that the extent of land utilised for the installation of the tower is 9.564

Cents and the revision petitioner is entitled to compensation for the said

extent. Accordingly the order under challenge is modified. The revision

petitioner is entitled to get an additional compensation of Rs. 71,200/- for

the balance extent of land ( 9.564 Cents- 6 Cents)with interest at the rate

of 6% per annum from the date of installation of the tower till realisation.

The court below awarded interest at the rate of 6% per annum for the

additional compensation from the date of cutting of trees till realisation. It

is made clear that the rate of interest for the entire compensation

including the compensation granted by the court below, shall be from the

date of installation of the tower i.e 28.5.1997 till realisation.

In the result, this Civil Revision Petition is allowed and the order

passed by the court below is modified. The Civil Revision petitioner is

entitled to an additional compensation of Rs. 71,200/- with 6% interest

from the date of installation of the tower i.e 28.5.1997 till realisation.

There will be no order as to costs.

HARUN-UL-RASHID, JUDGE

es