High Court Jharkhand High Court

Ganga Devi vs Jharkhand State Electricity … on 21 November, 2003

Jharkhand High Court
Ganga Devi vs Jharkhand State Electricity … on 21 November, 2003
Equivalent citations: 2004 (1) JCR 21 Jhr
Author: M Eqbal
Bench: M Eqbal


JUDGMENT

M.Y. Eqbal, J.

1. In the instant writ application the petitioner has prayed for grant of compensation on account of death of her husband due to electrocution.

2. Petitioner’s husband Jainandan Mahto was an employee of Central Coalfied Limited posted at Rajrappa Project in the district of Hazaribagh. It is stated that the respondent-Jharkhand State Electricity Board left live electric wire of 33000 volts on the road at village, Kundra Kalan. Petitioner’s husband was going on his scooter and because of live electric wire of 33000 volts lying abandoned on the road, the deceased was charged to death immediately on coming into contact with the said live wire. The scooter bearing registration No. BHM 2071 was completely burnt. A police case was registered under Sections 304A and 287 of the Indian Penal Code being Rajrappa P.S. case No. 191/2000. Petitioner’s case is that on account of the aforesaid criminal act of negligence on the part of the respondent-Board and its authorities she became widow at the age of 42 years. The petitioner filed a representation to the Board for payment of compensation of rupees ten lacs and also employment of her son but inspite of assurances given by the Board, the compensation amount has not been paid.

3. The respondents-Board, in their counter affidavit, stated that the electric line in the said area has been subject to recurrent occurrence of theft of conductor wire by antisocial elements. The conductor wire gets weakened due to this resulting into shaping of the wire which might have led to the death of the petitioner’s husband. It is further stated that due to continuous pilferage of energy, the wires have become weak and they lie hanging. Lastly it is contended that there is no provision for payment of compensation by the respondents in such cases;

4. There is no dispute that the petitioner’s husband, while going on his scooter, came into contact of the live electric wire of 33000 volts lying on the road at village, Kundra Kalan. It was the responsibility of the Board and its authorities not to allow the naked wires of 33000 volts lying on the road. The stand of the respondents that due to pilferage of energy and theft of conductor wires by antisocial elements the wire was lying on the road, cannot be accepted. In my opinion it is because of the gross negligence on the part of the Board and its authorities, the deceased husband of the petitioner died on account of electrocution. The Board is, therefore, liable to pay compensation to the petitioner.

5. So far quantum of compensation is
concerned, the Chairman of the Jharkhand
State Electricity Board shall assess the
quantum of compensation taking into con
sideration the monthly income and age of
the deceased and shall pay the same within
a period of two months from the date of receipt
of a copy of this order. This writ application
is, accordingly, allowed.