High Court Kerala High Court

Kerala State Electricity Board vs State Of Kerala on 4 September, 2007

Kerala High Court
Kerala State Electricity Board vs State Of Kerala on 4 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA No. 204 of 2007()


1. KERALA STATE ELECTRICITY BOARD,
                      ...  Petitioner
2. ASSISTANT ENGINEER,

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY.
                       ...       Respondent

2. THALAPOIL MATHU, W/O.KANNAN,

3. VEETTIL BABU, S/O.KANA,, 25 YEARS,

4. VEETTIL  RAMA, D/O.KANNAN,

5. VEETTIL  RAMASEN, D/O.KANNAN,

6. VEETTIL  RAGHU, S/O.KANNAN,

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

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :04/09/2007

 O R D E R
               P.R.RAMAN & V.K.MOHANAN, JJ.
            --------------------------------
                     R.F.A.NO.204 OF 2007
            --------------------------------
     Dated this the 4th day of September, 2007

                               JUDGMENT

Raman, J.

Appellants are the defendants in the suit O.S.No.24/2003. The

suit was instituted by the plaintiffs, who are the legal heirs of deceased

Kannan, who was electrocuted from the nearby electric line

maintained by the appellant-Board. The deceased was a coconut

plucker and on 1/2/1996 at about 4.15 p.m. while he was engaged in

the work at the property belonging to one Kelu and plucking coconuts

and it was in the course of which that he got electric shock from the

line. Though he was taken to the hospital, he succumbed to the

injuries. FIR was also registered by the police. Deceased Kannan was

aged 50 years at the time of the incident and he was earning Rs.200/-

per day. It was alleged that the defendants/appellants are negligent in

drawing the line very near to the coconut tree, which led to the

incident. Periodical maintenance was not being conducted by the

K.S.E.Board. An amount of Rs.3,00,000/- towards compensation and

an amount of Rs.20,000/- towards loss of consortium are claimed.

2. The appellants in the written statement contended that the suit

is barred by limitation and the suit is not maintainable in law. They

-2-
R.F.A.No.204/2007.

denied that Kannan died due to electrocution. According to them, Kannan

used a bamboo ladder, which was kept standing on the coconut tree which

was situated 10 feet away from the 11K.V./HT line, which is part of

Kunnummal feeder of 110 KV sub station, Kuttiady. While climbing a

few steps, he saw partly dried coconut leaf hanging vertically close to the

coconut tree trunk and he pulled down the coconut leaf happened to touch

11KV line due to the weight of cudjan and he got electric shock. They

disputed the income and age of the deceased. It is also contended that the

appellants took utmost care to keep statutory clearance in drawing the said

line and the allegation of carelessness made in the plaint was denied.

3. The trial court framed necessary issues. On the side of the

plaintiffs, PWs.1 to 3 were examined and Exts.A1 and A2 were proved.

There was no evidence either oral or documentary on the side of the

defendants/appellants. The only question that arises for consideration is

as to whether the court below was right in decreeing the suit based on the

evidence on record adduced by the plaintiffs.

4. The court below allowed the suit only partly and an amount of

Rs.1,47,000/- was awarded with interest at the normal rate of 6% per

annum from the date of the suit till realisation.

5. The court below found that the damages claimed on account of a

tortuous act committed by the State and hence governed by Article 113 of

-3-
R.F.A.No.204/2007.

the Indian Limitation Act. Reliance was also placed on the decision of

this Court reported in Kerala State Electricity Board v. Bhaskaran

Nair (2002 (3) KLT 324) as also the decisions of the Apex Court in

S.P.Chengalvaraya Naidu v. Jagannath ((1994) 1 SCC 1) and State of

Andhra Pradesh v. Challa Ramkrishna Reddy and others (AIR 2000

SC 2083). It was therefore found that the suit is well within the time.

6. The contention that the suit is bad for non-joinder of necessary

parties also found against. Learned Standing Counsel appearing for the

appellants however contended that there is no reliable evidence to warrant

the conclusion of negligence on the part of the K.S.E.Board and at any

rate, the compensation awarded is too high. We have examined this

aspect. PW-1 is the lst plaintiff and PWs.2 and 3 are independent

witnesses to prove the incident. PWs.2 and 3 have witnessed the incident.

The evidence of PW-2 will also show that Kannan was known to him for a

long time. He deposed that while Kannan was plucking coconuts, he cut a

cudjan leaf during the course of which he received electric shock from the

line, which was near to the coconut tree. Kannan fell down and

succumbed to the injuries. PW-3, son of Kelu, the owner of the land,

also corroborated the evidence of PW-2. Kannan was aged 50 at the time

of the accident. Electric line was drawn only 4 feet away from the

coconut tree and the incident took place while Kannan was cutting the

-4-
R.F.A.No.204/2007.

cudjan leaf. There is no dispute that Kannan died of electrocution. The

time and place of death is also beyond dispute. Copy of the FIR,

registered as FIR.No.28/96, and copy of the post-mortem certificate were

produced in the case. Ext.A2 is a post-mortem certificate, the

genuineness of which was unquestioned because it is clearly discernible

from Ext.P2 that Kannan died of electrocution. The evidence further

shows that the line was only at a distance of 4 feet from the coconut tree,

though the appellant contended that the distance between the coconut tree

and the electric line was 10 feet. No evidence whatsoever was adduced in

this regard. They did not mount the box. No documentary evidence was

also adduced in this case. Thus the unimpeachable evidence of PWs.2 and

3 based on which the court below came to the conclusion that the incident

occurred was from the electric line very near to the coconut tree in

question. There is no dispute that the responsibility to supply electric

energy and the maintenance of electric line for such supply is to be done

by the K.S.E. Bard. So, the primary liability to compensate the sufferer is

that of the supplier, the appellants herein. The court below, based on the

analysis of the evidence of PWs.2 and 3, came to the conclusion that the

defendants are liable for the incident. Defendants miserably failed to

prove that there was proper maintenance and periodical checking

conducted by them. If proper care and caution were taken, the incident

-5-
R.F.A.No.204/2007.

could have been averted. The amount of compensation was also quantified

based on the oral testimony of PW-2, who would state that Kelu used to

give Kannan an amount of Rs.100/- per day. There was no contra

evidence to this. The average amount of Rs.1,500/- per month was fixed

as the income of the deceased and after setting apart 1/3rd of the above

amount for his personal expenses, the loss of income was worked out at

Rs.12,000/- per annum. 11 was taken as the multiplier and Rs.1,32,000/-

was arrived at as the total compensation payable. An amount of

Rs.2,500/- each was awarded for funeral expenses and for pain and

suffering. Rs.10,000/- was awarded towards loss of consortium. Thus, the

amount of Rs,1,47,000/- was awarded as the total compensation payable.

On a careful reading of the judgment supported by the evidence on record,

we find that the view taken by the court below is reasonable. We do not

find any good reason to interfere with the judgment and decree passed by

the court below.

Appeal is accordingly dismissed.

Sd/-

P.R.RAMAN,
Judge.

Sd/-

V.K.MOHANAN,
Judge.

kcv.