Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Superintendent Engineer(Ele.) vs Sri.Somachari
2023 Latest Caselaw 9131 Kant

Citation : 2023 Latest Caselaw 9131 Kant
Judgement Date : 4 December, 2023

Karnataka High Court

Superintendent Engineer(Ele.) vs Sri.Somachari on 4 December, 2023

Author: S.R.Krishna Kumar

Bench: S.R.Krishna Kumar

                                         -1-
                                                       NC: 2023:KHC:43833
                                                   RFA No. 1732 of 2022
                                                C/W RFA No. 809 of 2022



                    IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                      DATED THIS THE 4TH DAY OF DECEMBER, 2023

                                       BEFORE
                      THE HON'BLE MR JUSTICE S.R.KRISHNA KUMAR
                     REGULAR FIRST APPEAL NO. 1732 OF 2022 (RES)
                                         C/W
                      REGULAR FIRST APPEAL NO. 809 OF 2022(RES)


             IN RFA NO.1732 OF 2022

             BETWEEN:

             1.   SOMACHARI,
                  S/O LATE VENKATARAMANBAPPA,
                  AGED ABOUT 57 YEARS,
                  R/A MUGADALL BEETA VILLAGE,
                  NIDAGAL HOBLI,
                  PAVAGADA TALUK,
                  TUMAKURU DISTRICT - 572 101.

             2.   HANUMAKKA,
Digitally         W/O SOMACHARI,
signed by
VANDANA S         AGED ABOUT 47 YEARS,
Location:         R/A MUGADALL BEETA VILLAGE,
HIGH COURT
OF                NIDAGAL HOBLI,
KARNATAKA         PAVAGADA TALUK,
                  TUMAKURU DISTRICT - 572 101

                                                           ...APPELLANTS
             (BY SRI. GIRISH B. BALADARE., ADVOCATE)

             AND:

             SUPERINTENDENT ENGINEER
             BESCOM, O AND M CIRCLE,
                               -2-
                                         NC: 2023:KHC:43833
                                       RFA No. 1732 of 2022
                                    C/W RFA No. 809 of 2022



OLD KOTHITHOPU ROAD,
TUMAKURU,
TUMAKURU DISTRICT - 572 101
                                             ...RESPONDENT
(BY SRI. H.V. DEVARAJU.,ADVOCATE)

       THIS RFA IS FILED UNDER SECTION 96 R/W ORDER 41 RULE
1 OF CPC AGAINST THE JUDGMENT AND DECREE DATED
08.12.2021 PASSED IN OS No.218/2020 ON THE FILE OF THE
ADDITIONAL SENIOR CIVIL JUDGE AND CJM, TUMAKURU, PARTLY
DECREEING THE SUIT FOR DAMAGES.

IN RFA NO.809 OF 2022

BETWEEN:

SUPERINTENDENT ENGINEER (ELE.)
BESCOM, O AND M CIRCLE,
OLD KOTHITHOPU ROAD,
TUMAKURU,
TUMAKURU DISTRICT - 572 101

                                               ...APPELLANT
(BY SRI. H.V. DEVARAJU.,ADVOCATE)

AND:

1.   SRI. SOMACHARI,
     S/O LATE VENKATARAMANBAPPA,
     AGED ABOUT 57 YEARS,
     R/A MUGADALL BEETA VILLAGE,
     NIDAGAL HOBLI,
     PAVAGADA TALUK,
     TUMAKURU DISTRICT - 572 101.

2.   SMT. HANUMAKKA,
     W/O SOMACHARI,
     AGED ABOUT 47 YEARS,
                                  -3-
                                                NC: 2023:KHC:43833
                                            RFA No. 1732 of 2022
                                         C/W RFA No. 809 of 2022



     R/A MUGADALL BEETA VILLAGE,
     NIDAGAL HOBLI,
     PAVAGADA TALUK,
     TUMAKURU DISTRICT - 572 101.


                                                    ...RESPONDENTS
(BY SRI. GIRISH B. BALADARE., ADVOCATE)

      THIS RFA IS FILED UNDER SECTION 96 OF CPC AGAINST
THE JUDGMENT AND DECREE DATED 08.12.2021 PASSED IN OS
No.218/2020 ON THE FILE OF THE ADDITIONAL SENIOR CIVIL
JUDGE AND CJM, TUMAKURU, PARTLY DECREEING THE SUIT FOR
DAMAGES.

      THESE APPEALS, COMING ON FOR ORDER, THIS DAY, THE

COURT DELIVERED THE FOLLOWING:

                            JUDGMENT

Both these appeals arise out of the impugned judgment and

decree dated 08.12.2021 passed in O.S No.218/2020 by the Addl.

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

seeking compensation against the respondent - defendant by the

appellants - plaintiffs, who are father and mother of the deceased

Mahendra @ Lokesh, who died on account of electrocution, was

partly decreed by the trial Court. By the impugned judgment and

decree, the trial Court declared that the plaintiffs were entitled to a

NC: 2023:KHC:43833

sum of Rs.13,26,000/- together with interest @ 6%PA from the

date of suit till payment from the respondent - defendant Authority.

2. RFA No.1732/2022 is preferred by the appellants -

plaintiffs seeking enhancement of the compensation, while RFA

No.809/2022 is preferred by the respondent - defendant for setting

aside the impugned judgment and decree passed by the trial court.

3. Heard learned counsel for the appellants and learned

counsel for the respondent and perused the material on record.

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

appellants - plaintiffs are the father and mother of the deceased

Mahendra @ Lokesh, who died due to electrocution on 30.07.2017

at about 5.00 a.m., when he went to bring leaves for goats from

pupil tree situated near Agri Gold layout, on Pavagada-Devalakere

Road, Pavagada Taluk, Tumkur District, he came in contact with

the loosely hand electric wire due to the negligent act of the

respondent - defendant.

5. The respondent - defendant having contested the suit,

the appellants - plaintiffs examined plaintiff No.2 as PW-1 and

Exs.P1 to P9 were marked.

NC: 2023:KHC:43833

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

conclusion that the demise of Mahendra @ Lokesh, was on

account of negligence on the part of BESCOM Authorities and

consequently, answered Issue Nos.1 and 2 in favour of the

appellants - plaintiffs. Insofar as quantum of damages are

concerned, the trial court awarded a sum of Rs.13,26,000/- 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.

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 Mahendra @ Lokesh 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

NC: 2023:KHC:43833

(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.13,26,000/-


      The appellants claims the
      compensation as under as per
      Karnataka Legal Service Committee
      the Income to be taken the
      accident year 2017                :          Rs.11,000/-

      40% future prospectus to be
      added to the total income              :     Rs.4,400/-

      Total income                           :    Rs.15,400/-

      50% income to be deducted
      towards personal expenses.             :     Rs.7,700/-

      Annual Income comes to
      (Rs.7,700x12x18)                       : Rs.16,63,200/-

      Funeral expenses                       :   Rs.15,000/-

      Towards Estate                         :    Rs.15,000/-

      Filial Consortium:

                                                       NC: 2023:KHC:43833





              parents 2 x 30,000/-

                                                 : Rs.60,000/-
                                                   ------------------

                                   Total         : Rs.17,53,200/-


       Compensation awarded by
       trail court                               : Rs.13,26,000/-

       Balance amount
       (Rs.17,53,200 - Rs.13,26,000)             :     Rs.4,27,200/-



9. Accordingly, the appellants-plaintiffs are entitled for

additional enhanced compensation in a sum of Rs.4,27,200/- as

against the amount awarded by the trial court with 6% p.a. from the

date of petition / suit till realization or deposit.

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

ORDER

(i) RFA No.1732/2022 filed by the appellants - plaintiffs is

partly allowed.

(ii) RFA No.806/2022 is hereby dismissed.

(iii) The impugned judgment and decree dated 08.12.2021

passed in O.S.No.218/2020 by the trial Court is hereby modified.

NC: 2023:KHC:43833

(iv) The appellants - plaintiffs are entitled to additional

enhanced compensation of Rs.4,27,200/- payable by the

respondent - defendant to the appellants - plaintiffs together with

interest at the rate of 6% PA from the date of suit till the date of

payment.

(v) The appellants - plaintiffs would not be entitled to the

interest for the delayed period in the appeal.

Registry to draw decree accordingly.

Sd/-

JUDGE

KTY

 
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