Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 2]

Delhi High Court

Baby Anjum Thr. Her Natural Guardian & ... vs The Chief Executive Officer, Bses ... on 10 April, 2012

Author: Rajiv Sahai Endlaw

Bench: Rajiv Sahai Endlaw

           *IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                     Date of decision: 10th April, 2012

+                            WP(C) NO.5075/2008

BABY ANJUM THR. HER
NATURAL GUARDIAN & ANR.                    ..... Petitioners
                 Through: Mr. T.N.Tripathi and Mr. Ranjeet
                          Singh, Advocates

                                     Versus

THE CHIEF EXECUTIVE OFFICER, BSES
RAJDHANI POWER LTD                           ..... Respondent
                 Through: Mr. I.S. Alag, Advocate.

CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

RAJIV SAHAI ENDLAW, J.

1. The present petition seeks compensation of ` 10 lacs for the injury (amputation of hand) suffered by the petitioner No.1 (aged 4 years) allegedly owing to electrocution attributable to the negligence of the respondent. The petitioner no.2 is the father of the petitioner no.1. Notice of the petition was issued. A counter affidavit has been filed by the respondent averring that the writ petition is not the appropriate remedy for the relief claimed of compensation. Reliance in this regard is placed on Chairman, Grid Corporation of Orissa Ltd Vs. Smt Sukamani Das (1999) 7 SCC 298 and W.P.(C) No.5075/2008 Page 1 of 4 the judgments of this Court in WP(C) 5016/2002 titled Smt. Ram Wati Vs. BSES, Yamua Power Ltd and other connected petitions decided on 20 th July, 2007 and in WP(C) No. 1108/2001 titled Shri Dharam Pal Vs. Delhi Transport Corporation decided on 14th January, 2008.

2. Per contra, the counsel for the petitioner has relied on

(i) H.S.E.B. Vs. Ram Nath (2004) 5 SCC 793 where after noticing Sukamani Das (supra) and in the absence of any denial of the averments as to negligence, a compensation of ` 1 lac awarded by the High Court was held to be reasonable.

(ii) Shri Chand Vs. Chief Secretary 112(2004) DLT 37 holding a writ petition for grant of compensation for dereliction of public duty to be maintainable.

(iii) Lata Wadhwa Vs. State of Bihar AIR 2001 SC 3218 where also in exercise of writ jurisdiction compensation was awarded.

3. The petitioners have pleaded, that they are resident of House No. A- 37, Indra Park, Near Shani Bazar Road, Sakrawati Najafgarh, New Delhi; that the respondent installed transformer on the electric pole just adjoining to the parapet wall of the roof of the house of the petitioner; that inspite of W.P.(C) No.5075/2008 Page 2 of 4 requests, the said transformer was not removed; that on 2 nd March, 2007 the petitioner no.1 then aged 4 years, while playing on the roof came in contact with the said transformer and suffered an electric shock which threw her off from the roof of the house; that she was taken to the Deen Dayal Hospital on 5th March, 2007 and thereafter to Safdarjung Hospital on 12th March, 2007 where she was operated and her hand amputated to save her life; that FIR No. 385/2007 under Section 338 of IPC of the incident was also lodged on 25th April, 2007. The petitioners, alongwith the writ petition have filed, (i) the photographs of the house showing the electrical gadget installed on a pole touching parapet wall of the roof of the house; (ii) the copy of the FIR aforesaid; (iii) and the certificate issued by the Safdarjung Hospital of amputation of the right arm above elbow of the petitioner no.1; and, (iv) the copy of the legal notice served on the respondent prior to the institution of the writ petition. The photographs and the FIR support the pleas of the petitioners.

4. The judgments relied upon by the respondent are in the cases where the facts were disputed. It was in that context held that disputed questions of fact could not be adjudicated in the writ jurisdiction under Article 226 of the Constitution of India. However, in the present case, the respondent inspite W.P.(C) No.5075/2008 Page 3 of 4 of opportunity has not controverted the facts at all. The only presumption / inference is that the respondent is not able to.

5. Once the facts are not in dispute, the negligence of the respondent is writ large and speaks for itself. Considering that the petitioner No.1 is a girl child, has to lead her entire life with the handicap aforesaid which has been evaluated by the Safdarjung Hospital also at 85%, I feel compensation of ` 7.5 lacs to be appropriate.

6. The writ petition is accordingly allowed and the respondent is directed to within one month hereof pay compensation of ` 7.5 lacs. Out of the said amount, a sum of ` 25000/- be released immediately in favour of the petitioner and the balance amount be forwarded in the form of a fixed deposit in a nationalized bank in the name of the petitioner no.1 to the Delhi Legal Services Authority (DLSA). The Secretary, DLSA is requested to, after interacting with the petitioner and her parents, release the said amount and / or make provision for release thereof after adjudging the requirements of the petitioner no.1.

RAJIV SAHAI ENDLAW, J th APRIL 10 , 2012 'M' W.P.(C) No.5075/2008 Page 4 of 4