Rajasthan High Court – Jodhpur
J.V.V.N.Ltd.& Ors vs Bhim Singh on 1 November, 2010
1
SBCivil Second Appeal No.DR(J)5982/2010
J.V.V. Nigam Ltd., Jodhpur & Ors.
v.
Bhim Singh
Date of Order :: 1st November, 2010
HON'BLE MR.JUSTICE GOVIND MATHUR
Mr. Nitin Trivedi, for the appellants.
....
This second appeal is barred b y limitation
from 61 days. An application is preferred seeking
condonation of delay aforesaid. The reasons given in
the application for condonation of delay are quite
vague and unconvincing, however, ignoring the same, I
have examined merits of the appeal.
Briefly stated, facts of the case are that
the plaintiff respondent preferred a suit for recovery
of compensation as a consequent to loss caused to him
due to death of a buffalo on receiving electricity
current from a pole with transformer installed by the
defendant appellant Jodhpur Vidyut Vitran Nigam Ltd.
As per the plaintiff he purchased the buffalo from
Krishna Kumar son of Kishanlal @ Rs.35,000/- and that
died on 15.7.2006 on getting current from the pole
installed by the defendant Jodhpur Vidyut Vitran Nigam
Ltd. The plaintiff claimed a sum of Rs.40,000/- as
compensation.
2
Learned trial court after examining the
evidence available on record gave a definite finding
of fact that on 15.7.2006 the buffalo received
electricity current from the electricity pole due to
negligence and carelessness on the part of the
Corporation. The trial court not only relied upon the
plaintiff's witness but also the statements of defence
witnesses DW-2 Pawan Kumar and DW-3 Dharamveer who
stated that the information with regard to incident
pertaining to death of buffalo because of electricity
current was received by them through a telephonic
message. The trial court also considered the defence
of the defendant that one Hushiyar Singh Punia was
involved in theft of electricity and the buffalo died
because of illegal wiring made by aforesaid Hushiyar
Singh. While examining the defence aforesaid learned
trial court held that the Corporation is responsible
for electricity supply and to maintain the
transformers, pole, electricity line etc., including
keeping regular vigil on theft of electricity. On
basis of the evidence available on record the trial
court awarded a compensation in a tune of Rs.35,000/-
to the plaintiff with interest @ 6% per annum. Learned
first appellate court affirmed the finding given by
the trial court and dismissed the appeal.
Before this Court while pressing this second
appeal, the contention of counsel for the appellants
3
is that the finding given is not supported by any
evidence and also that the court should have examined
productivity of the buffalo while determining the
compensation.
I do not find any merit in the argument
advanced. Adequate evidence is available on record
that the buffalo was purchased by the plaintiff at the
cost of Rs.35,000/-. True it is, whatever evidence
available is oral but merely on that count it cannot
be said that same is not reliable. It is a matter of
common knowledge that in rural areas purchase of
cattles is normally not made by executing instruments,
but by deed of payment without making any record under
any instrument. In the instant matter the independent
persons have stated that the buffalo was purchased by
the plaintiff by making payment in a tune of
Rs.35,000/- and there is no reason to disbelieve them.
So far as the issue relating to productivity
of the buffalo is concerned, that too has been
considered by the trial court. The trial court relied
upon the statement of plaintiff and other independent
persons regarding discharge of about 18 liters milk by
the buffalo everyday. The discharge is not at all
exaggerated. Be that as it may, the courts have
awarded compensation only against the cost of the
property.
4
The concurrent findings of facts in the
terms above given by the courts below do not suffer
from any error that may warrant disturbance in this
second appeal.
The appeal does not involve any substantial
question of law. Accordingly the same is dismissed.
( GOVIND MATHUR ),J.
kkm/ps.