High Court Kerala High Court

V.Sainaba vs Kseb on 9 July, 2010

Kerala High Court
V.Sainaba vs Kseb on 9 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 478 of 1997()



1. V.SAINABA
                      ...  Petitioner

                        Vs

1. KSEB
                       ...       Respondent

                For Petitioner  :SRI.A.P.CHANDRASEKHARAN (SR.)

                For Respondent  :SRI.A.SUDHI VASUDEVAN, SC, KSEB

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :09/07/2010

 O R D E R
                S.S.SATHEESACHANDRAN
       -------------------------------------------------
                    S.A.No.478 of 1997
       -------------------------------------------------
           Dated this the 9th day of July, 2010

                         JUDGMENT

Claim for damages by the plaintiffs, setting

forth a case that valuable rubber trees in his plantation

were destroyed by a fire, arising out of the contact of

loose electric lines drawn through his property by the

respondent – Kerala State Electricity Board {for short

“Board”}, after trial was dismissed by the learned

Munsiff-Magistrate, Mannarghat. Appeal preferred by

the plaintiffs (A.S.No.71/91) against the dismissal of

their suit O.S.No.132/89 was also unsuccessful as the

learned Sub Judge, Ottapalam concurred with the

findings of the trial judge for non-suiting them. This

appeal is preferred against the concurrent decision so

rendered by the two inferior courts.

2. The case of the plaintiffs, in brief, is that on

14.2.1989 at about 2 P.M., a fire occurred in their

rubber plantation which emanated from the coming into

S.A.No.478 of 1997

:: 2 ::

contact of live electric lines drawn through their

property. About 300 rubber trees in their plantation

wereburnt down completely resulting in a loss of

Rs.15,000/- was their case to claim such damages from

the defendant Board. The lines were sagging and loose

and there was negligence on the part of the Board in

maintaining such lines drawn through the property was

the case to claim the damages.

3. Resisting the claim, the defendant filed a

written statement, in which among others, it was

contended that there was no sagging of the lines and the

fire which occurred in the property of the plaintiffs

burning down the trees was not on account of the

contact of electric lines drawn through that property. It

was further contended that the case set up by the

plaintiffs as to the cause of fire was totally false, since

none of the rubber trees situate close to the lines were

burnt. Negligence imputed against the defendant in the

S.A.No.478 of 1997

:: 3 ::

maintaining of the lines was also stoutly refuted by the

Board.

4. In the trial, plaintiffs examined Pws.1 to 5

and exhibited Exts.A1 to A4 on the side of the defendant,

a departmental official was examined as DW.1. An

Advocate Commissioner had conducted a local

inspection and prepared a report, which was exhibited

as Ext.C1. After appreciating the evidence, the learned

Munsiff found merit in the defence canvassed by the

defendant that the cause of the fire had not been

established as having arisen from the contact of live

electric lines drawn through the rubber plantation.

Adverting to the commission report, Ext.C1 and also

other materials placed before the court, the claim for

damages was found meritless, relying on the

circumstance that none of the trees situate close to the

electric lines were burnt down in the fire. On entering

such findings, the trial Judge non-suited the plaintiffs.

S.A.No.478 of 1997

:: 4 ::

5. In appeal, the learned Sub Judge considered

only one question as to whether there was negligence by

the officers of the defendant in the causing of the fire.

The appellate Judge, mainly taking note of the materials

collected in the report by the Advocate Commissioner

that as on the date of his inspection, the lines were

found to be not sagging and also the plaintiffs had no

case of any new electric post additionally implanted in

their property to avoid sagging of the lines, which was

canvassed in trial, found that no interference with the

conclusion drawn by the trial Judge was warranted. In

that view of the matter, the appeal was dismissed.

6. I heard the counsel on both sides.

7. There is total mis-appreciation of the

evidence, and, in fact, inconsequential and insignificant

matters were given undue weightage by both the courts

and that has resulted in miscarriage of justice, is the

submission of the learned counsel for the appellants to

S.A.No.478 of 1997

:: 5 ::

assail the concurrent decision entered by such courts

dismissing the claim for damages. On the other hand,

the learned counsel for the respondent Board has

contended that the plaintiffs have failed to establish by

any materials that the fire had occurred on the cause

pleaded by them i.e., by the contact of the electric lines

drawn through their properties, which are stated to

have been sagging at that point of time. When the

Advocate Commissioner visited the property the lines

were found to be not sagging, and that state of affairs

should be deemed to have continued even when the fire

occurred, in the absence of any contra evidence, is the

further submission of the counsel to contend that no

interference with the dismissal of the claim for damages

to the plaintiffs is called for.

8. Having consideration over the submissions

made by the counsel with reference to the materials

tendered in the case, it is seen, both the courts have

S.A.No.478 of 1997

:: 6 ::

placed much reliance on the statement recorded from a

department official of the respondent, by the Advocate

Commissioner, at the time of local inspection, in which

among other things, that official stated that the fire had

not caused damage to the trees situated on both sides of

the lines for a distance of 45 metres. First of all, the

Commissioner had no authority to record the statement

of the official, which was incorporated as part of his

report Ext.C1, without any order or direction from the

court directing him to record the statement of that

official or any person. Such being the position, the

statement of such official recorded by the Commissioner

deserves only to be ignored as of no consequence. The

materials tendered in the case would only show that the

fire did not cause any damage to any of the trees for a

distance of 15 metres on both sides of the lines. Other

than the statement of the department official recorded

by the Advocate Commissioner, there was no material to

S.A.No.478 of 1997

:: 7 ::

show that damage by fire had been caused only to the

trees situated 45 metres away from the lines. The fact

that a good number of rubber trees planted in the

property of the plaintiffs had been damaged by fire is

not in dispute. It has also come out that, immediately

after the occurrence of fire, the plaintiffs had filed a

complaint before the police and PW.4, a police officer

inspected the spot. True, there is some discrepancy in

his evidence as regards the location of the trees in the

property which caught fire. But he had inspected the

spot, on a complaint from the plaintiffs, soon after the

occurrence, remain undisputed. It is also an admitted

fact that two lines; one LT line and above that a HT line

were drawn through the property of the plaintiffs. The

Commissioner has noted that the distance between

these two lines were 15 metres. The Advocate

Commissioner has also reported that a new post was

also seen erected at the time of his local inspection. In

S.A.No.478 of 1997

:: 8 ::

Ext.C1 report, he has given particulars of that post as

well. One of the plaintiffs examined as PW.1 gave

evidence that by erecting a new post after the fire,

sagging of the lines was reduced to a considerable

extent. The plaintiffs did not have such a case in the

plaint was the reason taken by the court below to hold

that there was no erection of new post in the property or

anywhere near to prevent sagging of the lines. The fire

caused to the plantation was on account of the contact

of live electric lines drawn through that property, and

such lines were then sagging, the case of the plaintiffs,

is corroborated by the evidence of Pws.2 and 3, two

neighbours in the locality. PW.4, the police official, who

inspected the spot, after getting a complaint over the

fire, also gave evidence supporting the case of the

plaintiffs. The plaintiffs also examined one retired

departmental official, an Assistant Executive Engineer

and he gave evidence that sparks of fire from the

S.A.No.478 of 1997

:: 9 ::

contact of sagging lines would cause fire to nearby trees

and, sometimes, even to trees situate at considerable

distance away. Such sparks need not cause fire to the

trees underneath, but only to trees situated at a distance

away, is the evidence of PW.5, a witness who had some

expertise and experience, regarding the maintenance

and up-keeping of the electric lines. The defendant has

examined one departmental official as DW.1. His

evidence would show that a notice was received from

the plaintiffs demanding damages for the fire caused

imputing that it was on account of the negligence in

maintaining the electric lines drawn through the

property. But that notice was not responded. He gave

an explanation that since there was no departmental

instructions, reply was not given. Other than the

assertion of the defendant, and the evidence of DW.1,

the departmental official examined on behalf of the

defendant, there was no contra evidence to challenge

S.A.No.478 of 1997

:: 10 ::

the case of the plaintiffs that the fire resulting in

damage to the trees had not arisen by the sagging

electric lines coming into contact and sparks from such

contact falling upon the trees. Some of the trees,

underneath the lines were not affected by the fire and

no damage was caused to them, but trees situate some

distance away were burnt in fire cannot be given

unmerited consideration since the ground level of the

property, the blowing of wind, if any, and several other

factors, including the growth underneath bushes

surrounding such trees etc., may have relevance why

the trees situate some distance away alone caught fire.

Merely because the trees close to the lines were not

affected by fire, no inference is permissible that the fire

that occurred was not on account of the sparks from the

electric lines drawn through the property. When that be

so, the conclusion drawn by the court below that the

cause for the fire as alleged had not been proved placing

S.A.No.478 of 1997

:: 11 ::

reliance on inconsequential circumstances cannot be

sustained.

The only question to be considered on

acceptance of the case of the plaintiff for the cause of

fire, which is proved by the materials tendered, is the

quantum of damages to be awarded. True, no material

other than the commission report and the oral evidence

of the plaintiffs, Pws.1, 2 and 3, are available for

assessing the damages. It is seen, the evidence let in is

insufficient to fix the quantum of damages. Plaintiffs

have contended that nearly 300 rubber trees, aged

about 4 years, had been damaged in the fire. But in the

commission report, the number of trees damaged are

not stated. Though there is no positive and satisfactory

evidence enabling the court to fix the quantum of

damages, on the proved facts that rubber trees aged 4

years and that too a good number of trees have been

damaged on account of the fire, which is found to have

S.A.No.478 of 1997

:: 12 ::

been caused from the sparks which emanated from the

contact with the sagging electric lines drawn through

the property, I find, the plaintiffs are entitled to

nominal damages, which I fix at Rs.10,000/- from the

defendant.

In reversal of the decrees of the courts below,

the plaintiffs are awarded a decree for Rs.10,000/- with

proportionate costs. Appeal is partly allowed.

Sd/-

(S.S.SATHEESACHANDRAN)
JUDGE

sk/-

//true copy//

P.S. to Judge.