Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Santhosh vs Power Grid Corporation Of India Ltd
2024 Latest Caselaw 14392 Ker

Citation : 2024 Latest Caselaw 14392 Ker
Judgement Date : 31 May, 2024

Kerala High Court

Santhosh vs Power Grid Corporation Of India Ltd on 31 May, 2024

Author: V.G.Arun

Bench: V.G.Arun

           IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
                 THE HONOURABLE MR.JUSTICE V.G.ARUN
  FRIDAY, THE 31ST DAY OF MAY 2024 / 10TH JYAISHTA, 1946
                         CRP NO. 562 OF 2018
AGAINST THE ORDER/JUDGMENT DATED IN OPELE NO.170 OF 2012
          OF ADDITIONAL DISTRICT COURT, NORTH PARAVUR
REVISION PETITIONER/S:

               SANTHOSH
               AGED 42, SA/O. RAMAN, OMAKUDY HOUSE, VENGOLA
               KARA,ARAKKAPPADY VILLAGE, KUNNATHUNAD TALUK.
               BY ADVS.
               SRI.S.RENJITH
               SRI.K.R.PRATHISH


RESPONDENT/S:

    1          POWER GRID CORPORATION OF INDIA LTD.
               CONSTRUCTION AREA OFFICE, MAVELIPURAM
               COLONY,KAKKANAD, COCHIN 682 030, REP BY ITS
               MANAGING DIRECTOR
    2          SPECIAL TAHSILDAR
               (LA), POWER GRID CORPORATION OF INDIA
               LTD,CHEVARAMBALAM, KOZHIKODE-17
OTHER PRESENT:

               SR.GP.K.PHARISH; SR.GP.V.TEKCHAND


        THIS    CIVIL   REVISION   PETITION   HAVING   BEEN   FINALLY
HEARD ON 21.05.2024, ALONG WITH CRP.667/2019, THE COURT
ON 31.05.2024 DELIVERED THE FOLLOWING:
 CRP Nos.562/2018 & 667/2019

                                   -2-




           IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR.JUSTICE V.G.ARUN
  FRIDAY, THE 31ST DAY OF MAY 2024 / 10TH JYAISHTA, 1946
                          CRP NO. 667 OF 2019
AGAINST     THE    ORDER/JUDGMENT    DATED   14.12.2017   IN   OPELE
NO.170     OF     2012   OF   ADDITIONAL   DISTRICT   COURT,   NORTH
PARAVUR
REVISION PETITIONER/S:

            THE POWER GRID CORPORATION OF INDIA LTD
            CONSTRUCTION AREA OFFICE, MAVELIPURAM COLONY,
            KAKKANAD, COCHIN-682030
            BY ADV ROJO J.THURUTHIPARA


RESPONDENT/S:

    1       SANTHOSH
            AGED 48 YEARS
            S/O.RAMAN, OMAKUY HOUSE, VENGOLA KARA,
            ARACKKAPPADY VILLAGE, KUNNATHUNAD TALUK,
            KUNNATHUNAD.P.O-683545
    2       SPECIAL THASILDHAR
            (LA), POWER GRID, CORPORATION OF INDIA LTD,
            CHEVARAMBALAM, KOZHIKODE-673017
            BY ADVS.
            S.RENJITH (K/659/2004.)-20925
            P.K.SREEVALSAKRISHNAN


        THIS CIVIL REVISION PETITION HAVING BEEN FINALLY HEARD ON
21.05.2024, ALONG WITH CRP.562/2018, THE COURT ON 31.05.2024
DELIVERED THE FOLLOWING:
 CRP Nos.562/2018 & 667/2019

                                     -3-



                                   ORDER

Dated this the 31st day of May, 2024

These revision petitions are filed

challenging the order passed by the Additional

District Judge, North Paravur in O.P.

(Electricity) No.170 of 2012. The original

petition was filed by the revision petitioner in

CRP No.562 of 2018 (hereinafter called 'the

claimant'), being dissatisfied with the

compensation awarded towards the damage and loss

sustained due to the drawing of 400 KV lines

across his property by the Power Grid Corporation

of India Ltd (hereinafter called 'the

Corporation'). The essential facts are as under;

According to the claimant, he is in ownership

and possession of landed property having an

extent of 19.84 Ares. The land was cultivated

with various yielding and non-yielding trees. In

order to facilitate drawing of lines for the CRP Nos.562/2018 & 667/2019

smooth transmission of power, large number of

trees were cut from the claimant's property. The

drawing of high tension lines rendered the land

underneath and adjacent to the lines useless,

resulting in diminution of the value of the

property. In spite of the huge loss suffered,

only meagre amount was paid to the claimant as

compensation for the loss sustained. Hence, the

original petition was filed, seeking enhanced

compensation towards the value of trees cut and

diminution of land value.

2. Heard Adv.S.Renjith for the claimant and

Adv.Millu Dandapani for the Corporation.

3. A perusal of the impugned order shows

that the court below has assessed the loss

sustained due to cutting of yielding coconut

palms by assessing the total number of nuts per

year and multiplying it with the price of one

coconut after deducting the immature falling and

expenses. Likewise, the loss sustained due to CRP Nos.562/2018 & 667/2019

cutting of yielding areca palm was assessed by

reckoning the total yield from each palm, the

weight of nuts after drying and the price of

dried nuts. Based on such assessment, the net

income was fixed after deducting immature falling

and expenses. For reckoning the compensation

amount payable, 8 was taken as the multiplier.

Further, the court below fixed the compensation

for cutting of other trees at Rs.2,000/-. Being

so, this Court finds the procedure adopted by the

court below to be just and proper.

4. A perusal of the impugned order shows

that, for the purpose of fixing the compensation

towards diminution in land value, the court below

relied on Ext.A2 sale deed as well as Exts.C1 and

C1(f) commission report and sketch. It was found

that the petition schedule property is a partly

converted land. Based on these factors and on

consideration of the potentiality of the property

as reported by the Commissioner, the land value CRP Nos.562/2018 & 667/2019

was fixed at Rs.1,00,000/- per cent and awarded

25% of the land value as compensation for the

affected area admeasuring 14.54 Ares (35.91

cents). Taking note of the fact that an extent of

2.33 Ares (5.76 cents) was covered by the tower,

the court below granted 100% of the land value to

the claimant. Thus, the claimant was found

entitled to compensation of Rs.15,56,500/- with

interest at the rate of 8% per annum.

5. On careful scrutiny of the impugned

order, it is seen that the compensation due

towards diminution in land value was fixed based

on factors like situs of the land, the extent to

which the land is adversely affected and

consequent diminution in the value of the land,

as laid down by the Apex Court in KSEB v. Livisha

[(2007) 6 SCC 792]. Similarly, the discretion vested

with the court was properly exercised by awarding

25% of the land value as compensation for the

land affected due to the drawing of electric CRP Nos.562/2018 & 667/2019

lines and 100% of the land value for the extent

covered by the tower.

6. The contention of the Corporation that

the Government having issued guidelines for

fixation of the land value, the court below ought

to have fixed the value in accordance with the

same is liable to be rejected since the court is

not bound by the guidelines/orders issued by the

Government while fixing the compensation. The

contention that the court below committed an

illegality by awarding interest at the rate of 8%

per annum being without merit, is also liable to

be rejected. As such, I find no reason to

interfere with the well considered order of the

court below, rendered after taking all relevant

factors into consideration.

For the aforementioned reasons, the civil

revision petitions filed by the claimant as well

as the Corporation are dismissed. The enhanced

compensation fixed by the court below shall be CRP Nos.562/2018 & 667/2019

paid within three months of receipt of a copy of

this order. If any amount is deposited pursuant

to the order of this Court or otherwise, the same

shall forthwith be released to the claimant on

his filing appropriate application.

Sd/-

V.G.ARUN JUDGE Scl/

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter