High Court Kerala High Court

K.S.E.Board vs Ayyappan on 10 September, 2009

Kerala High Court
K.S.E.Board vs Ayyappan on 10 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 80 of 1996(A)



1. K.S.E.BOARD
                      ...  Petitioner

                        Vs

1. AYYAPPAN
                       ...       Respondent

                For Petitioner  :SRI.C.K.KARUNAKARAN S.C K.S.E.B

                For Respondent  :SRI.K.K.BALAKRISHNAN

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :10/09/2009

 O R D E R
            K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
          ------------------------------------------------------
                         A.S.No.80 of 1996
             ----------------------------------------------
           Dated, this the 10th day of September, 2009

                           J U D G M E N T

K.M.Joseph, J.

Appellants are the defendants. The suit was filed

by the respondents for compensation for death of late Janaki

who died due to electrocution. Respondents 1 to 5 are the

legal heirs of late Smt. Janaki. The suit was filed claiming

compensation of Rs.2,50,000/-.

2. The trial court decreed the suit in a sum of

Rs.1,50,000/- with 6 percent interest from the date of the suit

till realisation against the appellants. It is aggrieved by the

same that this appeal is filed.

3. We heard the learned counsel appearing for the

appellants and learned counsel for the respondents. The case

of the plaintiffs in brief is as follows:

On 23.3.1990 late Smt.Janaki was returning from

Vyttila Kayal along with her neighbor Cheria after fishing from

the kayal. They were returning with a catch of prawns.

AS No.80/1996 -2-

Aluminium power line drawn by the Ist appellant over the

public road had broken and fallen and coiled around the body

of late Janaki and she died due to electrocution. She suffered

excruciating agony for 10 minutes. It is the case that electric

over head wire passing through the road was in touch with

the coconut tree planted in front of House No.28/2687 and

there were sparklings frequently with the leaves of the

coconut tree as it was in contact with the electric wire

conductor. The 2nd appellant and his subordinates were

alleged to be negligent in cutting and removing the touchings

of the power line. It is stated that late Janaki was aged 50

years and a very healthy woman and she could live upto the

age of 75. It is the case of the respondents that the sons and

daughters of deceased Janaki were studying in colleges and

the only income of the family was the income of late Janaki.

It is accordingly that the claim was laid for damages on

account of loss of consortium, pain and suffering, loss of

earnings and future earnings and all the known heads of

general damages. It is stated that the respondents are

entitled to several lakhs of rupees but they are limiting their

AS No.80/1996 -3-

claims to Rs.2,50,000/-.

4. Appellants disputed the claim by raising the

following plea inter alia. The line was not at all touching

cudjan of coconut tree in front of House No.28/2687. They

were not negligent in cutting the cudjans or maintaining the

line. On 22.3.1990 there was a heavy wind and storm and

cudjans fell on the electric line resulting breaking of the

conductor. The Electrical Inspector had inspected the site

and obtained statements from the public.

5. The trial court relied on Ext.X1. Ext.X1 is the

report of the Electrical Inspector. The report was made after

inspecting the electric line and apparently after conducting

enquiry. The deposition of the inspector who was examined

as Pw4 was also relied on and the trial court found that there

was negligence on the part of the appellants in maintaining

the line. Thereafter, noting that the claim raised by the

plaintiffs was exaggerated, but, finding that the respondents

are entitled to reasonable amount for the negligence and

considering all aspects the trial court awarded Rs.1,50,000/-

with interest at 6 percent from the date of the suit till

AS No.80/1996 -4-

realisation.

6. As far as the question of negligence is

concerned we are of the view that the finding of the trial court

is only to be affirmed. Admittedly, the lady died due to

electrocution when she came into contact with the electric

wire. Ext.X1 is the report made by the Electric Inspector. In

fact, reference was made by the appellants in the written

statement to the report made by the inspector and the enquiry

conducted by him. In Ext.X1 it is found that the appellants

are responsible for the accident. There is reference to

violation of Rule 91 and Rule 29 of the Indian Electricity Rules,

1956. It is noted that no section fuse was provided for

servicing the line. In Ext.X1 is is stated inter alia as under:

“IV Persons responsible and how far they are
responsible for the accident:

1. The constant rubbing of the coconut leaves
with the LT line has resulted in snaping of the
phase conductor, which lead to the accident.
Hence the KSEB may be held responsible for
this accident, for not clearing the tree-
touchings in the line promptly and also for not
providing R91 protection for the lines. Proper-
section fuse also was not provided for this line
which also helped for this accident.

AS No.80/1996 -5-

The owner of the house Sri.A.Hafees has
planted a coconut tree very close to the
LT.line. The cudjan of the tree was constantly
rubbing with the LT line and it is informed that
the same conductor had snapped earlier due to
this regular rubbing with the live phase
conductor. No attempt is seen made by
Sri.Hafees to shift the tree to a location so that
the cudjan is not rubbing with the phase
conductor. To this extent, that planting a
coconut tree very close to the KSEB line,
Sri.Hafees has violated the provisions of
Telegraph Act and the same had also
contributed to the snapping of the conductor.

The Board authorities also would have
taken severe actions against such planting. If
the coconut trees was not planted and kept in
that location the snapping of the conductor
and the accident would have avoided. There
was no protection as envisaged under Rule 91
of IER 1956 for the L.T.Line. The Board
authorities would have erected, at least the
new lines as per rules.”

7. The Electrical Inspector has been examined as

Pw4 and nothing is brought out to question the veracity of the

witness or the correctness of his reasoning and conclusions.

Therefore, we are of the firm view that the finding of

negligence on the part of the appellants in the matter of

maintaining line is clearly established.

8. Learned counsel for the appellants would then

AS No.80/1996 -6-

submit that the amount of compensation awarded is

unjustified.

9. No doubt, a perusal of the reasoning would

show that the court below has not done the calculation of

compensation under various heads. But, we note that there is

evidence in the form of deposition of Pw1 and Pw2 and

learned counsel for the respondents also emphasise that the

deceased was engaged in fishing prawns. Going by the

evidence she would get a quantity of nearly 3 kgs. of prawns,

and, she could, according to the learned counsel for the

respondents, be expected to earn a sum of Rs.300/- per day.

10. Even if we break up the compensation under

various heads we would think that the quantum arrived at by

the court below may not justify interference. If we award a

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

Rs.10,000/- towards loss of consortium, another sum of

Rs.10,000/- towards pain and suffering and then considering

even most reasonable loss of dependency of Rs.1,000/- per

month and applying multiplier at 10, the amount of

Rs.1,50,000/- would stand justified. Therefore, we do not

AS No.80/1996 -7-

think that it is a fit case to interfere with the conclusion as to

the quantum by the court below in the facts of this case. In

such circumstances, the appeal is found meritless and it is

dismissed with costs.

(K.M.JOSEPH)
JUDGE.

(M.L.JOSEPH FRANCIS)
JUDGE.

MS