High Court Patna High Court - Orders

Nathun Ram vs The Bihar State Elec.Board … on 18 January, 2011

Patna High Court – Orders
Nathun Ram vs The Bihar State Elec.Board … on 18 January, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.622 of 2006
           Nathun Ram Son of Late Bodhi Ram, resident of village- Karpi Dih,
           P.S. Karpi, District Arbal      .........                     Petitioner
                                    Versus
           1. The Bihar State Electricity Board through its Chairman, Vidyut
              Bhawan, Bailey Road, Patna
           2. The Chairman, Bihar State Electricity Board, Vidyut Bhawan,
              Bailey Road, Patna
           3. The Secretary, Bihar State Electricity Board, Vidyut Bhawan,
              Bailey Road, Patna
           4. The Executive Engineer, Electric Supply Office, Kako Road,
              Jahanabad                          .............           Respondents

           For the petitioner   :M/s Arun Kumar & Sanjay Kumar Sharma,
                                                             Advocates
           For the BSEB         :M/s Vinay Kirti Singh & Vijay Kr. Verma,
                                                             Advocates

02/   18.01.2011

Heard learned counsel for the petitioner, Bihar

State Electricity Board (hereinafter referred to as the

“Board”), who prays for time to seek instruction in the

matter, but considering the nature of the order, which this

Court is proposing to pass, such prayer is refused.

2. Petitioner is the father of Mithilesh Mochi, who

died of electrocution on 6.8.2001 between 4.30- 5.30 A.M.,

which is evident from the First Information Report of U.D.

Case No. 4 of 2001 dated 6.8.2001, Annexure-1 to this

application. After completing the investigation, final report

was submitted in the aforesaid U.D. case, which is dated

15.3.2002 and is contained in Annexure-5 to this
-2-

application. Perusal of Annexure-5 indicates that son of the

petitioner died of electrocution and such finding has been

recorded in the final report on the basis of the findings

noticed in the inquest, post-mortem report of the deceased.

After the incident of electrocution, petitioner requested the

local authorities of the Board to grant him compensation,

but such request was not adhered to, whereafter he

submitted a representation before the Chairman/ Secretary

of the Board, which is dated 20.7.2004 and is contained in

Annexure-7 to this application. Perusal of Annexure-7

indicates that the same has been received by the authorities

of the Board on 20.7.2004. Petitioner has also produced

postal certificate dated 2.8.2004 showing dispatch of the

representation dated 20.7.2004 to the Chairman, Secretary

of the Board.

3. It is submitted on behalf of the petitioner that

when the superior authorities of the Board also did not

consider the request of the petitioner for grant of

compensation in lieu of electrocution of his son, he filed the

present writ petition on 16.1.2006 praying, inter alia, to

direct the authorities of the Board to pay compensation for
-3-

the act of negligence in permitting the live wire to remain on

the road which led to electrocution of the son of the

petitioner.

4. Counsel for the Board opposed the aforesaid

prayer. He states, with reference to the judgment of the

Hon’ble Supreme Court in the case of SDO, Grid

Corporation of Orissa Ltd. and others versus Timudu Oram,

reported in (2005) 6 Supreme Court Cases 156, that High

Court should not commit error of entertaining writ petition

under Article 226 of the Constitution of India for grant of

compensation even in the case of the victim dying on

account of electrocution by coming in contact with live wire

of the electric transmission. The High Court should direct

the relative of the victim to approach the Civil Court of

competent jurisdiction for claiming damages.

5. In rejoinder, counsel for the petitioner submitted

that electrocution of the son of the petitioner took place on

account of negligence of the authorities of the Board on

6.8.2001 when the Indian Electricity Act, 1910 (hereinafter

referred to as the Act) was in operation and in terms of

Section 33 of the Act, the Electrical Inspector is authorized
-4-

to enquire into the causes of death on account of

electrocution and in case the Electrical Inspector is of the

opinion that the death of the son of the petitioner has been

caused on account of negligence of the authorities of the

Board, appropriate orders for payment of damages may be

passed by the Chairman of the Board.

6. Having heard counsel for the parties, I grant

liberty to the petitioner to file representation before the

Electrical Inspector, Bihar annexing copy of the First

Information Report dated 6.8.2001 and the final report dated

15.3.2002. With reference to the contents of the aforesaid

documents, the Electrical Inspector should enquire into the

cause of death of the son of the petitioner and submit report

to the Chairman of the Board. If a finding of negligence on

the part of the authorities is recorded by the Electrical

Inspector, the Chairman of the Board should pay adequate

compensation to the petitioner.

7. Appropriate finding be recorded by the Electrical

Inspector with a copy to the Chairman of the Board, as early

as possible, in any case within two months from the date of

receipt of the representation annexing the order of this
-5-

Court, the First Information Report dated 6.8.2001 and the

final form dated 15.3.2002. The Chairman should pass

appropriate order on the report of the Electrical Inspector, as

early as possible, in any case within one month from the

date of its receipt.

8. The writ petition is, accordingly, disposed of.

Arjun/                            (V.N. Sinha, J.)