High Court Kerala High Court

V.Balakrishnan vs The Kerala State Electricity … on 31 January, 2008

Kerala High Court
V.Balakrishnan vs The Kerala State Electricity … on 31 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 1066 of 2005()


1. V.BALAKRISHNAN, KANNIMELEZHIKATHU VEEDU,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.K.A.SALIL NARAYANAN

                For Respondent  :S.C.FOR K.S.E.B

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :31/01/2008

 O R D E R
                                 K.T.SANKARAN, J.

                          --------------------------------------------

                             C.R.P. NO.  1066 OF 2005 E

                          --------------------------------------------

                             Dated this the 31st January,  2008


                                         O R D E R

The petitioner filed O.P.(Ele) No.1 of 1994, on the file of the Court

of the Additional District Judge, Kollam, claiming additional

compensation, dissatisfied with the award of compensation by the Kerala

State Electricity Board. The court below held that the petitioner is entitled

to an additional compensation of Rs.13,455/- on account of diminution in

land value. However, the court below held that the petitioner is not

entitled to any additional compensation for the trees cut and removed.

Challenging the order passed by the court below, the petitioner filed

C.R.P.No.457 of 2003. That Revision was partly allowed, setting aside

that part of the order passed by the court below holding that the petitioner

is not entitled to any additional compensation for the trees cut and

removed. However, the revisional court did not interfere with the finding

of the court below as regards the compensation on account of diminution

in land value.

2. After remand, the court below passed the order dated

30.6.2005, which is under challenge in this Revision, holding that the

petitioner is not entitled to any additional compensation on account of the

trees cut.

C.R.P. NO.1066 OF 2005 E

:: 2 ::

3. The petitioner owns 37 cents of land. For drawing overhead

electric transmission line, four yielding coconut trees aged 25 years, three

coconut trees aged seven years and one coconut tree aged ten years

were cut and removed from his property. Compensation of Rs.8,730/-

was granted to the petitioner on account of the trees cut. The petitioner

claimed a sum of Rs.One lakh for the coconut trees aged 25 years,

Rs.12,000/- for the coconut trees aged ten years and Rs.80,000/- for the

coconut trees aged seven years. The total additional compensation

claimed by the petitioner was Rs.1,89,270/-. The petitioner relied on the

Commissioner’s report wherein the nature of yielding trees were noted

after a lapse of several years from the date of cutting. The court below

held that the Commissioner’s report cannot be made the basis for

computation of compensation payable. The state of affairs as on the date

of cutting being relevant, the court below thought that the data supplied in

the Commissioner’s report are not quite relevant. The court below took

note of the fact that, even according to the petitioner, the land value would

be Rs.3,000/- per cent and on that basis, if the value of the entire affected

area of 14 cents is taken into account, it would be only Rs.42,000/-. In

such circumstances, the court below held that the amount claimed by the

petitioner is exorbitant.

C.R.P. NO.1066 OF 2005 E

:: 3 ::

4. The court below considered the evidence in the case and the

method of calculation adopted by the Board. It was held that market

value was arrived at by the Board by collecting data from the Coconut

Development Board. At the time of cutting of trees, a mahazar was

prepared and the details regarding number and age of the trees and the

average yield etc. were mentioned in the mahazar. The mahazar was

served on the petitioner, but he did not raise any objection in respect of

the facts stated in the mahazar. The court below found that the Board

has taken into account the annuity method and fixed the value of the trees

properly. It was held that the petitioner is not entitled to any additional

compensation on account of the trees cut. I agree with the reasoning and

conclusion arrived at by the court below. It cannot be said that the court

below was not justified in holding that the petitioner is not entitled to any

additional compensation. Relevant facts were taken note of and the court

below was fully justified in holding that the claim made by the petitioner

was excessive, exorbitant and imaginary.

Accordingly, the Civil Revision Petition is dismissed. No order as to

costs.

(K.T.SANKARAN)

Judge

ahz/