High Court Kerala High Court

The K.S.E.B vs Mrs. Reeth on 29 January, 2009

Kerala High Court
The K.S.E.B vs Mrs. Reeth on 29 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 810 of 2008()


1. THE K.S.E.B, VYDHUDHI BHAVAN,
                      ...  Petitioner

                        Vs



1. MRS. REETH, AGED 51 YEARS,
                       ...       Respondent

2. BELSITTA, AGED 34 YEARS,D/O. LATE

3. CLARA, AGED 28 YEARS,

4. EUGINE, AGED 32 YEARS,

5. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.C.K.KARUNAKARAN, SC FOR KSEB

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :29/01/2009

 O R D E R
                              KURIAN JOSEPH &
                 P.R. RAMACHANDRA MENON, JJ.
               ........................................................................
                        R.F.A. No. 810 OF 2008
                                                &
             C.M . Application No. 2353 OF 2008
              .........................................................................
                         Dated this the 29th January, 2009



                                  J U D G M E N T

Ramachandra Menon, J. :

The appeal is filed by the first defendant in O.S.No. 146 of

2005 on the file of the Sub Court, Neyyattinkara, challenging the

judgment and decree passed therein, awarding a total

compensation of Rs.3 lakhs with interest at the rate of 6% per

annum from the date of the suit till realisation and cost in respect

of electrocution of the late Stephen, the husband of the first

respondent herein (first plaintiff) and father of respondent Nos. 2

to 4 (plaintiff Nos. 2 to 4).

2. The appeal has been filed with an application to

condone the delay of 44 days in filing the same. When the

matter came up for consideration before this Court on

04.12.2008, the appellant was directed to produce a copy of the

R.F.A. No. 810 OF 2008 & C.M . Application No. 2353 OF 2008

2

plaint along with the deposition of P.Ws.1 and 2 on 15.12.2008.

It was noting the fact that the appellant-Board had not chosen

to adduce any evidence – oral or documentary and that the only

evidence, if at all any that could have been relied on by the

Board could only be those elicited from the version of P.Ws. 1

and 2 during their cross examination, that it was felt very much

appropriate for this court to look into the merits of the case as

well while considering the petition seeking to condone the delay

in filing the appeal.

3. The deceased Stephen while proceeding along the

pathway on 19.06.1993 happened to come across a broken live

wire of the K.S.E.B., sustaining serious electric shock leading to

his death, which formed the subject matter of the Crime No.145

of 2003 registered by Kanjiramkulam Police station under

Section 174 of the Code of Criminal Procedure. The death was

sought to be compensated by filing the above Suit before the

court below by the widow and children of the deceased, being

the sole legal heirs, stating that the accident was only because

of the lack of diligence and proper care in maintaining the supply

R.F.A. No. 810 OF 2008 & C.M . Application No. 2353 OF 2008

3

line by the appellant Board.

4. The claim limited to Rs. 3 lakhs plus interest was

opposed by the appellant-Board raising mainly three grounds;

that the suit itself was not maintainable ; that the suit was bad

for non-joinder of necessary parties and further that there was no

negligence on the part of the Board. It was contended by the

Board that the accident occurred not in the manner described in

the plaint and that a galvanised iron stay wire tied between

two coconut palms over and across a LT single phase line was

broken due to stretching of the trees in wind, whereby one of

the broken wires which was hanging from the coconut palm

belonging to one P. Vincent fell on the pathway touching the

phase conductor. It was stated by the Board that the other end

of the wire was tied to another coconut palm in the property of

one B. George. The deceased Stephen, according to the Board,

in a rash and negligent manner pulled the wire which was in

contact with the live electric line causing leakage of electricity

through his body leading to his death. The negligence attributed

on the Board was disputed, seeking to fix the same on the

R.F.A. No. 810 OF 2008 & C.M . Application No. 2353 OF 2008

4

deceased himself. The plea of non-joinder of necessary parties

was also put forth referring to the fact that owners of the

concerned properties where the coconut palms were planted,

were not made parties to the proceedings.

5. It is seen that P.Ws. 1 and 2 were examined on the side

of the plaintiff/appellant and Exts. A1 to A5 were marked . No

evidence was adduced, either oral or documentary, from the

part of the defendant/the appellant herein to substantiate their

contentions.

6. As observed by the court below in paragraph No.7 of the

impugned judgment , the defendant-Board had not produced any

material to show that the electrocution was due to any rash or

negligent act by the deceased, as contended by the Board in the

written statement. Nobody was examined from the part of the

Board, even to suggest the existence of any stay wire allegedly

tied between two coconut palms and broken in the wind.

Hence it was not at all necessary for impleading the owners of

the property where the coconut palms were planted, as rightly

held by the court below in paragraph No.7 of the judgment.

R.F.A. No. 810 OF 2008 & C.M . Application No. 2353 OF 2008

5

Similarly, the challenge against maintainability of the Suit was

also not substantiated, at least, by stating in what way the suit

was not maintainable. In any view of the matter, as observed

by the court below in paragraph No.7 of the impugned judgment,

the contentions raised by the Board as to the ‘maintainability’ of

the suit and as to the ‘non-joinder of necessary parties’ were

not pressed during the trial stage, which made the court below to

arrive at a finding against the Board in this regard. The finding

and reasoning given by the court below on these two issues

(Issue Nos.1 and 2), hence, is not assailable in any

circumstances.

7. With regard to the extent of damages, the total amount

originally claimed in the plaint was Rs.4,10,000/-, which

however was limited to a total sum of Rs. Three lakhs plus

interest. It has been brought out in evidence ( from the

deposition of P.Ws. 1 and 2 and also by virtue of Exts.A1 to A5)

that the deceased sustained electric shock when the live electric

wire which was broken and lying down on the pathway came

into contact with the deceased through the water accumulated on

R.F.A. No. 810 OF 2008 & C.M . Application No. 2353 OF 2008

6

the pathway. As observed by the court below, the defendant

Board had not produced even the site mahazar to examine any

chance or probability of the case suggested by the Board in the

written statement. It was accordingly that the court below

arrived at a clear finding that the plaintiffs were very much

entitled to get a decree in their favour.

8. In this context, it is also relevant to note that the

negligence on the part of the appellant-Board can be inferred

from the facts and circumstances of the case, as made clear by

this court vide decisions reported in K.S.E.B. vs. Kamalakshy

Amma (1986 K.L.T. 1124 ) and in Thressia vs. K.S.E. Board

(1987 (1) K.L.T. 492) . In the instant case, the breakage of

live wire and leakage of electricity only points to the negligence

and lack of proper care and maintenance on the part of the

Board in maintaining the electric line, without any regard to the

lives and limbs of the general public . As it stands so, the issue

No.3 answered by the trial court in favour of the plaintiffs,

declaring their eligibility to claim compensation from the

defendant-Board is perfectly in order.

R.F.A. No. 810 OF 2008 & C.M . Application No. 2353 OF 2008

7

9. The facts and evidence discussed by the trial court

reveal that the deceased was a fisherman aged 51 years. For

computing the loss of dependency, the monthly income of the

deceased has been reckoned by the court below only at a

notional level. Even otherwise, the fact that the deceased was

maintaining his family consisting of three grown up members,

besides himself is enough to presume the same. Taking note of

the relevant age factor, the trial court has fixed the ‘loss of

dependency’ at Rs.2,50,000/-, fixing also such other amounts

as Rs.20,000/- towards ‘loss of estate’; Rs.20,000/- towards

‘loss of love and affection’ and Rs.10,000/- towards

compensation for ‘pain and suffering’, thus granting a total

sum of Rs. 3 lakhs which is very much reasonable and cannot

be stated as on the higher side, on any scale.

In the above facts and circumstances, particularly in the

absence of any contra evidence, this court does not find any

tenable ground necessitating interference on merits and as

such, no purpose will be served by issuing notice to the

respondents/plaintiffs in the petition filed by the appellant/Board

R.F.A. No. 810 OF 2008 & C.M . Application No. 2353 OF 2008

8

seeking to condone the delay in filing the appeal. Accordingly,

C.M. Application No.2353 of 2008 seeking to condone the delay

in filing the appeal and consequently the appeal are hereby

dismissed. No cost. I.A.NO. 5115 of 2008 is also dismissed.

KURIAN JOSEPH,
JUDGE.

P.R. RAMACHANDRA MENON,
JUDGE.

lk