Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Nagarthnamma vs Superintendent Engineer
2023 Latest Caselaw 10497 Kant

Citation : 2023 Latest Caselaw 10497 Kant
Judgement Date : 14 December, 2023

Karnataka High Court

Smt. Nagarthnamma vs Superintendent Engineer on 14 December, 2023

Author: S.R.Krishna Kumar

Bench: S.R.Krishna Kumar

                                        -1-
                                                      NC: 2023:KHC:45626
                                                    RFA No. 1891 of 2018
                                                C/W RFA No. 2342 of 2023



                   IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                     DATED THIS THE 14TH DAY OF DECEMBER, 2023

                                      BEFORE
                     THE HON'BLE MR JUSTICE S.R.KRISHNA KUMAR
                     REGULAR FIRST APPEAL NO.1891 OF 2018 (RES)
                                        C/W
                    REGULAR FIRST APPEAL NO. 2342 OF 2023 (RES)

            IN RFA NO. 1891/2018:

            BETWEEN:

            THE SUPERINTENDING ENGINEER (ELE),
            BANGALORE ELECTRICITY SUPPLY
            COMPANY LIMITED, O & M CIRCLE,
            OLD KOTHITHOPU ROAD,
            TUMAKURU - 572 101.
                                                            ...APPELLANT
            (BY SRI. H.V. DEVARAJU, ADVOCATE)

            AND:

            1.   SMT. NAGARATHNAMMA,
                 W/O LATE H.V. SRINIVASAMURTHY,
Digitally        AGED ABOUT 41 YEARS,
signed by
VANDANA S
            2.   SRI. DHARANESH,
Location:
HIGH             S/O LATE H.V. SRINIVASAMURTHY,
COURT OF         AGED ABOUT 21 YEARS,
KARNATAKA
            3.   YASHASWINI,
                 D/O LATE H.V. SRINIVASAMURTHY,
                 AGED ABOUT 18 YEARS,

                 ALL ARE RESIDING AT
                 HONNUDIKE VILLAGE, GULUR HOBLI,
                 TUMAKURU TALUK AND DISTRICT - 572 101.
                                                       ...RESPONDENTS
            (BY SRI. GIRISH B. BALADARE, ADVOCATE FOR R1 TO R3)
                             -2-
                                          NC: 2023:KHC:45626
                                        RFA No. 1891 of 2018
                                    C/W RFA No. 2342 of 2023



      THIS RFA IS FILED UNDER SEC.96 OF CPC., AGAINST THE
JUDGMENT AND DECREE DATED 06.07.2018 PASSED IN OS
NO.23/2018 ON THE FILE OF THE PRL.SENIOR CIVIL JUDGE AND
CJM., TUMAKURU PARTLY DECREEING THE SUIT FOR DAMAGES.

IN RFA NO.2342/2023:

BETWEEN:

1.   SMT. NAGARATHNAMMA,
     W/O LATE H.V. SRINIVASAMURTHY,
     AGED ABOUT 46 YEARS,

2.   DHARANESH,
     S/O LATE H.V. SRINIVASAMURTHY,
     AGED ABOUT 26 YEARS,

3.   YASHASWINI,
     D/O LATE H.V. SRINIVASAMURTHY,
     AGED ABOUT 23 YEARS,

     ALL THE APPELLANTS ARE
     R/O HONNUDIKE VILLAGE, GULUR HOBLI,
     TUMAKURU TALUK AND DISTRICT - 572 101.
                                               ...APPELLANTS
(BY SRI. GIRISH B. BALADARE, ADVOCATE)

AND:

SUPERINTENDENT ENGINEER,
BESCOM, O & M CIRCLE,
OLD KOTHITHOPU ROAD,
TUMAKURU, TUMKURU DISTRICT - 572 101.
                                              ...RESPONDENT
(BY SRI. H.V. DEVARAJU, ADVOCATE)

      THIS RFA IS FILED UNDER SEC.96 R/W ORDER 41 RULE 1 OF
CPC., AGAINST JUDGMENT AND DECREE DATED 06.07.2018
PASSED IN OS NO.23/2018 ON THE FILE OF PRINCIPAL SENIOR
CIVIL JUDGE AND CJM, TUMAKURU, PARTLY DECREED THE SUIT
FOR DAMAGES.

    THESE APPEALS, COMING ON FOR ORDERS, THIS DAY, THE
COURT DELIVERED THE FOLLOWING:
                                     -3-
                                                     NC: 2023:KHC:45626
                                                  RFA No. 1891 of 2018
                                              C/W RFA No. 2342 of 2023



                                 JUDGMENT

Both these appeals arise out of the impugned judgment and

decree dated 06.07.2018 passed in O.S No.23/2018 by the Prl.

Senior Civil Judge and CJM, Tumakuru, whereby the said suit filed

seeking compensation against the defendant by the plaintiffs, who

are wife and children of the deceased H.V.Srinivasamurthy, who

died on account of electrocution on 11.05.2016, was partly decreed

by the trial Court in favour of the plaintiffs. By the impugned

judgment and decree, the trial Court directed the defendants to pay

a sum of Rs.10,13,338/- together with interest at 6% per annum

from the date of the suit till realization.

2. RFA No.2342/2023 is preferred by the plaintiffs

seeking enhancement of compensation awarded by the Trial Court

while RFA No.1891/2018 is preferred by the defendant challenging

the impugned judgment and decree passed by the Trial Court.

3. Heard learned counsel for the appellant/s and learned

counsel for the respondent/s and perused the material on record.

4. A perusal of the material on record will indicate that

plaintiffs are the wife and children of the deceased

NC: 2023:KHC:45626

H.V.Srinivasamurthy, who died due to electrocution on 11.05.2016

in between 10.30 A.M. and 12.30 P.M., when he was plucking the

betel leaves by using 15ft wooden ladder, which was situated at

Kallaiahnapalya, Tumkur District, and due to the said Arecanut tree

came in contact with the electrical high tension wire he also came

in contact with the high tension wire due to the negligent act of the

respondent - defendant.

5. The defendant having contested the suit, the plaintiffs

examined plaintiff No.1 as PW-1 on behalf of them and documents

at Exs.P1 to P7 were marked. An Official of BESCOM was

examined as DW-1 on behalf of the defendant and no documents

were marked.

6. After hearing the parties, the trial Court came to the

conclusion that the demise of H.V.Srinivasamurthy was on account

of negligence on the part of BESCOM Authorities and

consequently, answered Issue Nos.1 to 4 in favour of the plaintiffs.

Insofar as quantum of damages are concerned, the Trial Court

awarded a sum of Rs.10,13,338/- in favour of the appellants -

plaintiffs together with interest @ 6% PA from the date of suit till the

date of payment from the respondent - defendant Authority.

NC: 2023:KHC:45626

7. Upon re-appreciation, re-evaluation and re-

consideration of entire material on record, I am of the considered

opinion that the compensation awarded by the Trial Court deserves

to be re-worked and enhanced by taking into account the notional

income of the deceased H.V.Srinivasamurthy and bearing in mind

the principles related to payment of compensation in motor vehicle

accident cases as held by the Hon'ble Apex Court in the cases of

(i) NATIONAL INSURANCE COMPANY LIMITED vs PRANAY

SETHI AND OTHERS - (2017) 16 SCC 680; (ii) SARLA VERMA

vs DELHI TRANSPORT COPORATION - AIR 2009 SC 3104 and

MAGMA GENERAL INSURANCE COMPANY LIMITED vs. NANU

RAM ALIAS CHUHRU RAM AND OTHERS - (2018 ACJ 2782

(SC). The said principle directing payment of compensation in

electrocution related death cases has been followed by the Hon'ble

Division Bench of this Court in the case of EXECUTIVE

ENGINEER (ELE) AND ANOTHER vs SMT D.V. BHAGYA AND

ANOTHER - RFA No.493/2019 - DD 17.02.2020.

8. Under these circumstances, the compensation payable

in favour of appellants - plaintiffs is re-worked as under:

The trail court has awarded compensation : Rs.10,13,338/-

NC: 2023:KHC:45626

The appellants claims the compensation as under as per Karnataka Legal Service Committee the Income to be taken the accident year 2011 : Rs.9,500/-

40% future prospectus to be added to the total income : Rs.2,375/-

Total income                          :    Rs.11,875/-

1/3rd income to be deducted
towards personal expenses.            :    Rs. 3,959/-

Annual Income comes to
(Rs.7,916x12x14)                      : Rs.13,29,888/-

Funeral expenses                      :    Rs.15,000/-

Towards Estate                        :    Rs.15,000/-

Filial Consortium:

      Wife :         40,000/-
      Son :          30,000/-
      Daughter:      30,000/-

      Total :                         : Rs.1,00,000/-
                                        ------------------

                                          Rs.14,59,888/-

Compensation awarded by
Trail Court                           : Rs.10,13,338/-

Balance amount
(Rs.14,59,888 - Rs.10,13,338)         :    Rs.4,46,550/-

Enhanced amount entitled
by appellants                         :    Rs.4,46,550/-

                                                     NC: 2023:KHC:45626






9. Accordingly, the appellants-plaintiffs are entitled for

additional enhanced compensation in a sum of Rs.4,46,550/- as

against the amount awarded by the trial court with 6% per annum

from the date of petition / suit till realization or deposit.

10. In the result, I pass the following:-

ORDER

(i) RFA No.2342/2023 filed by the plaintiffs is partly

allowed.

(ii) RFA No.1891/2018 filed by the defendants is

hereby dismissed.

(iii) The impugned judgment and decree dated

06.07.2018 passed in O.S.No.23/2018 by the Trial Court is

hereby modified.

(iv) The appellants - plaintiffs in RFA No.2342/2023

are entitled to additional enhanced compensation of

Rs.4,46,550/- payable by the defendant to the plaintiffs

together with interest at the rate of 6% per annum from the

date of suit till the date of payment.

NC: 2023:KHC:45626

(v) The appellants - plaintiffs in RFA No.2342/2023

would not be entitled to the interest for the delayed period in

preferring the appeal.

(vi) The amount in deposit, if any, is directed to be

transferred to the Trial Court for disbursement.

(vii) Registry to draw decree accordingly.

Sd/-

JUDGE

GPG / SV

CT: BHK

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter