Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Between:- R vs State Of Orissa & Others
2021 Latest Caselaw 5055 HP

Citation : 2021 Latest Caselaw 5055 HP
Judgement Date : 26 October, 2021

Himachal Pradesh High Court
Between:- R vs State Of Orissa & Others on 26 October, 2021
Bench: Mohammad Rafiq, Sabina
                                    1




    IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA
                     ON THE 26th DAY OF OCTOBER, 2021
                                 BEFORE




                                                            .

               HON'BLE MR. JUSTICE MOHAMMAD RAFIQ
                             CHIEF JUSTICE
                                  AND





                      HON'BLE MS. JUSTICE SABINA

         CIVIL WRIT PETITION Nos.2078 of 2018 & 1586 of 2019.





    1.   CIVIL WRIT PETITION No.2078 of 2018.

         Between:-  r
         KULDEEP KUMAR SON OF SH. RAJ KUMAR,
         RESIDENT OF VILLAGE BAHAR JASWN,

         P.O. THATHAL, TEHSIL AMB, DISTRICT UNA.
                                               ......PETITIONER

         (BY MR. DIVYA RAJ SINGH, ADVOCATE)



         AND
    1.   STATE OF HP THROUGH ITS




         SECRETARY (MPP & POWER),
         TO THE GOVT. OF H.P., SHIMLA - 171 002.
    2.   H.P. STATE ELECTRICITY BOARD LTD.,





         (HPSEBL), SHIMLA THROUGH ITS
         EXECUTIVE DIRECTOR (PERSONAL)
         HPSEBL, KUMAR HOUSE, SHIMLA.





    3.   CHIEF ENGINEER NORTH, HPSEBL,
         DHARAMSHALA, H.P.
    4.   THE S.P. UNA, DISTT. UNA, HP.
                                                      .... RESPONDENTS.

         (MR. ASHOK SHARMA, ADVOCATE GENERAL
         WITH MS. RITTA GOSWAMI, MR.VIKAS RATHORE,
         ADDITIONAL ADVOCATES GENERAL &
         MS. SEEMA SHARMA, DEPUTY ADVOCATE
         GENERAL FOR R-1 & R-4.
         MR. VIKRANT THAKUR, ADVOCATE FOR R-2 & R-3).




                                           ::: Downloaded on - 31/01/2022 23:13:33 :::CIS
                                    2




    2.    CIVIL WRIT PETITION No.1586 of 2019.

          Between:-




                                                           .
    1.    SOHAN SINGH AGE 65 YEARS





          S/O LATE SH. GURMUKH SINGH,
          R/O VILLAGE NIHALGARH, TEHSIL
          PAONTA SAHIB, DISTRICT SIRMOUR, H.P.





    2.    NARENDER SINGH AGE 51 YEARS,
          S/O SH.PAKHAR SINGH,
          R/O VILLAGE NIHALGARH, TEHSIL
          PAONTA SAHIB, DISTRICT SIRMOUR, H.P.
    3.    TAPINDER SINGH AGE 49 YEARS





          S/O SH. PAKHAR SINGH,
          R/O VILLAGE NIHALGARH, TEHSIL
          PAONTA SAHIB, DISTRICT SIRMOUR, H.P.
    4.    AMRIK SINGH AGE 68 YEARS,

          S/O SH. DIDAR SINGH,
          R/O VILLAGE NIHALGARH, TEHSIL

          PAONTA SAHIB, DISTRICT SIRMOUR, H.P.
    5.    BALBIR KAUR AGE 65 YEARS,
          WD/O LATE SH. DARSHAN SINGH,
          R/O VILLAGE NIHALGARH, TEHSIL


          PAONTA SAHIB, DISTRICT SIRMOUR, H.P.
    6.    SATPAL KAUR AGE 47 YERS,
          WD/O LATE SH. PREETPAL SINGH,
          R/O VILLAGE NIHALGARH, TEHSIL




          PAONTA SAHIB, DISTRICT SIRMOUR, H.P.
    7.    BALDEV SINGH AGE 68 YEARS,





          S/O SH. KARAM SINGH,
          R/O VILLAGE AMARKOT, P.O. NIHALGARH,
          TEHSIL PAONTA SAHIB,





          DISTRICT SIRMOUR, H.P.
    8.    SURJEET SINGH AGE 68 YEARS
          S/O LATE SH. MEHTAB SINGH,
          R/O VILLAGE AMARKOT, P.O. NIHALGARH,
          TEHSIL PAONTA SAHIB,
          DISTRICT SIRMOUR, H.P.
    9.    DAVINDER SINGH AGE 58 YEARS,
          S/O LATE SH. MEHTAB SINGH ,
          R/O VILLAGE AMARKOT, P.O. NIHALGARH,
          TEHSIL PAONTA SAHIB,
          DISTRICT SIRMOUR, H.P.
    10.   GURMEET SINGH AGE 61 YEARS,
          S/O SH. GURDEV SINGH,




                                          ::: Downloaded on - 31/01/2022 23:13:33 :::CIS
                                         3




          R/O VILLAGE AMARKOT, P.O. NIHALGARH,
          TEHSIL PAONTA SAHIB,
          DISTRICT SIRMOUR, H.P.
    11.   JEEVAN SINGH AGE 73 YEARS,




                                                               .
          S/O SH. JOOTA SINGH,





          R/O VILLAGE AMARKOT, P.O. NIHALGARH,
          TEHSIL PAONTA SAHIB,
          DISTRICT SIRMOUR, H.P.





    12.   SADA MOHAMMAD AGE 81 YEARS,
          S/O LATE SH. MEHRU,
          R/O VILLAGE AMARKOT, P.O. NIHALGARH,
          TEHSIL PAONTA SAHIB,
          DISTRICT SIRMOUR, H.P.





    13.   RUKMANI SAINI AGE 68 YEARS,
          W/O SH. BALBIR SINGH SAINI,
          R/O VILLAGE AMARKOT, P.O. NIHALGARH,
          TEHSIL PAONTA SAHIB,

          DISTRICT SIRMOUR, H.P.
                                             ......PETITIONERS

          (BY MR. DIVYA RAJ SINGH, ADVOCATE)
          AND


    1.    STATE OF HIMACHAL PRADESH THROUGH ITS
          SECRETARY (MPP & POWER),
          TO THE GOVT. OF H.P., SHIMLA - 171 002.
    2.    HIMACHAL PRADESH STATE ELECTRICITY




          BOARD LTD. (HPSEB, SHIMLA THROUGH ITS
          EXECUTIVE DIRECTOR (PERSONNEL)





          HPSEB, KUMAR HOUSE, SHIMLA.
    3.    CHIEF ENGINEER NORTH, HPSEB,
          PAONTA SAHIB, DISTRICT SIRMAUR, H.P.





                                                         .... RESPONDENTS.

          (MR. ASHOK SHARMA, ADVOCATE GENERAL
          WITH MS. RITTA GOSWAMI, MR.VIKAS RATHORE,
          ADDITIONAL ADVOCATES GENERAL &
          MS. SEEMA SHARMA, DEPUTY ADVOCATE
          GENERAL FOR R-1.
          MR. VIKRANT THAKUR, ADVOCATE FOR R-2 & R-3).

          Reserved on : 20th October, 2021.
          Decided on : 26th October, 2021.




                                              ::: Downloaded on - 31/01/2022 23:13:33 :::CIS
                                           4




            This petition coming on for admission this day, Hon'ble Ms. Justice

    Sabina, passed the following:




                                                                    .
                                      ORDER

Vide this order above-mentioned, two petitions would be

disposed of as the point in controversy involved in both the petitions is the

same.

FACTS RELATING TO CWP No.2078 of 2018:

2.

The case of the petitioner, in brief, was that he was an

agriculturist by profession and was cultivating 85 Kanals of land, after

taking the same on rent/lease from Raj Kumar, Ashok Kumar, Manohar Lal,

Ashwani Kumar, sons of Ram Nath, residents of Village Behar Jaswan, P.O.

Thathal, Tehsil Amb, District Una and Jagdish Ram, Gurdyal Singh, Des

Raj, Gurbachan Singh sons of Jaisi Ram resident of VPO Chak Sarai, Tehsil

Amb, District Una. In April, 2018, the crop in the fields was ready for

harvesting, but the same got burnt on account of electrical sparking from

the high tension wires and an electric pole/tower, which had been

installed/erected in the aforesaid land. The crop, which had been

damaged/burnt, was worth more than rupees five lacs. Besides the crop,

plastic pipes etc., laid for irrigation of the land were also completely burnt

in the fire. Hence the petitioner filed the petition seeking compensation to

the tune of rupees eight lacs, on account of damages along with interest @

10% per annum.

3. Notice of the petition was issued to the respondents.

4. The respondents in their reply have averred that there was no

.

negligence on their part. In fact, the petitioner had reported that the

incident had occurred at 1. 00 p.m. on 20 th April, 2018, whereas, as per trip

report dated 20th April, 2018, there was no electricity supply on 11 KV

Panjoa Feeder w.e.f. 12.55 p.m. to 1.45 p.m., due to storm.

THE FACTS RELATING TO CWP No. 1586 of 2019.

5. The case of the petitioners, in brief, is that they were

agriculturists by occupation and were cultivating their joint agricultural

land measuring 56 bighas. In April, 2019, their crop was ready for

harvesting, but the same got burnt as a result of electrical sparking from

high tension wires, which were passing over the land of the petitioners and

from an electrical pole which had been installed/erected in the aforesaid

land. Hence, the petitioners claimed that they should be paid damages as

per loss suffered by them along with interest @12% per annum.

6. In reply to the writ petition, it was averred by the respondents

that the crop of the petitioners had not been burnt on account of electrical

sparking from high tension wires. In fact, there was no high tension line

passing over the land of the petitioners, rather there was only LT line

having capacity of 440 voltage and as such there was no question of

sparking. It was also averred that the issue in the present case involved

disputed questions of fact and petitioners could avail their remedy by filing

a Civil Suit in the Civil Court.

.

7. Learned counsel for the petitioners has submitted that the writ

petitions filed by the petitioners are maintainable and this Court could grant

compensation without relegating the parties to approach the Civil Court. In

fact, the crop of the petitioners got burnt on account of sparking from the

wires connecting the transformer. The fact that the crop of the petitioner

had been burnt on account of sparking in the transformer had been duly

reported to the Police and the entry in this regard was made, but no action

has been taken by the Police thereafter.

8. Learned counsel for the petitioners has placed reliance on the

judgment of Hon'ble Supreme Court in Nilabati Behera alias Lalita

Behera versus State of Orissa & others, AIR 1993 Supreme Court 1960,

wherein it was held that the compensation in a writ petition could be

awarded where there was violation of fundamental right to life.

9. Learned counsel for the petitioners has also placed reliance on

the judgment rendered by a Division Bench of this Court in Court on its

own motion versus State of Himachal Pradesh & Others, Latest HLJ

2016 (HP) 957, wherein it was held that compensation could be granted to

a person, who had become victim of either the negligence or carelessness of

State including college, schools and other similar statutory bodies. In the

said case death had occurred on account of sudden discharge of water from

the barrage/reservoir and there was breach of duty of care by the defendant

to measure upto the standard set up by law.

.

10. Learned counsel for the petitioner has also placed reliance on

the judgment of Hon'ble Supreme Court in Uttar Pradesh Power

Transmission Corporation Limited and Another versus CG Power and

Industrial Solutions Limited and Another, (2021) 6 SCC 15, wherein it

was held that availability of an alternative remedy did not prohibit the High

observed as under:

r to Court from entertaining a writ petition in an appropriate case and it was

"67. it is well settled that availability of an alternative remedy does not prohibit the High Court from entertaining a writ petition in an appropriate case. The

High Court may entertain a writ petition, notwithstanding the availability of an alternative remedy, particularly: (i)

where the writ petition seeks enforcement of a fundamental right; (ii) where there is failure of principles

of natural justice or (iii) where the impugned orders or proceedings are wholly without jurisdiction or (iv) the

vires of an Act is under challenge. ..."

11. Learned counsel for the respondents, on the other hand, has

opposed the petitions and has submitted that the disputed questions of fact

are involved in the present case and the same can only be established after

the parties lead evidence in support of their respective pleas. Hence, the

writ petitions were liable to be dismissed.

12. In the present cases the petitioners have filed the writ petitions

claiming compensation on the ground that their standing crop, which was

.

ready for harvesting, had been damaged on account of sparking from the

transformer. However, respondents in their reply have denied the fact that

any fire had been caused on account of sparking of the wires from the

transformer. Rather in CWP No. 2078 of 2018, it has been averred by the

respondents that at the alleged time of incident, there was no electricity

supply of 11 KV Panjoa Feeder. So far as the reply to CWP No.1586 of

2019 is concerned, it has been averred that no High Tension Wires were

crossing over the land of the petitioners, which could result in sparking.

13. The petitioners would have to lead evidence to show that they

had sown crop in their respective fields and the same was ripe for

harvesting. Further the petitioners would also be required to lead evidence

to prove that the standing crop had, in fact, got burnt, on account of

sparking of wires. The evidence led by the petitioners can be rebutted by

the respondent by leading evidence in support of its pleas. Thus, the

present writ petitions involve disputed questions of fact, which can be

decided after both the parties lead evidence in support of their respective

pleas.

14. So far as the judgment relied upon by learned counsel for the

petitioners in Nilabati Behera's case supra is concerned, the same fails to

advance the case of the petitioners as in the said case an inquiry has been

conducted by the District Judge, wherein it was concluded that it was a case

of custodial death and the deceased has died as a result of injuries inflicted

.

to him voluntarily, while he was in Police custody. Therefore, it was held

that the petitioner was entitled to receive compensation on account of the

custodial death of her son.

15. The judgment relied upon by learned counsel for the

petitioners in Court on its own motion's supra also fails to advance the

case of the petitioners as in the said case an inquiry has been conducted

wherein it had been prima facie concluded that all the authorities i.e. Board,

college and State, had prima facie contributed to the cause of incident. The

place of incident was unknown to the students, who were on tour/excursion.

Had the authorities put boards/hoardings/sirens etc., and taken precautions

at the relevant time, while discharging water from barrage/reservoir, the

incident would have been avoided and precious lives of all the students,

who were at the budding age would have been saved.

16. The judgment relied upon by the learned counsel for the

petitioner in Uttar Pradesh Power Transmission Corporation Limited

and Another's case supra also fails to advance the case of the petitioners as

in the said case the Corporation was forcibly extracting building Cess from

respondent-industry solely on the basis of CAG Report and the said action

was held to be in excess of power conferred on the corporation by law or in

terms of the contract. It was held that the Corporation had no power and

authority and/or jurisdiction to realise labour cess under Cess Act, in

.

respect of contract by withholding dues in respect of other contracts and/or

invoking a performance guarantee.

17. It is settled preposition of law that disputed questions of fact

cannot be gone into by this Court, while exercising writ jurisdiction under

Article 226 of the Constitution of India. One of the grounds against the

exercise of the discretion in such case would be that the right claimed by

the petitioners is not capable of being established in the summary

proceedings under Article 226 of the Constitution of India because it

requires a detailed examination of evidence as may be had in a suit. The

object of Article 226 of the Constitution of India is the enforcement and not

establishment of right or title. A petition under Article 226 of the

Constitution of India, cannot be converted into a suit. In a case of highly

disputed questions of fact for decision, civil suit would be the appropriate

action. In general, therefore, a disputed question of fact is not investigated

in a proceeding under Article 226 of the Constitution of India, particularly,

where an alternative remedy is available. Since the present writ petitions

involve disputed question of facts, therefore, the same cannot be entertained

by this Court. Accordingly, both petitions are dismissed. However, the

petitioners would be at liberty to avail other appropriate remedy available

to them, as per Law. Pending application(s), if any, shall also stand

disposed of.

.

(Mohammad Rafiq) Chief Justice

(Sabina) Judge October 26, 2021(ps)

r to

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter