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

Jodhpur Vidyut Vitaran Nigam Limited vs Suresh Kumar
2025 Latest Caselaw 11103 Raj

Citation : 2025 Latest Caselaw 11103 Raj
Judgement Date : 4 April, 2025

Rajasthan High Court - Jodhpur

Jodhpur Vidyut Vitaran Nigam Limited vs Suresh Kumar on 4 April, 2025

[2025:RJ-JD:16547]



      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Writ Petition No. 14696/2023

Jodhpur Vidyut Vitaran Nigam Limited, through Ram Singh
Meena, Assistant Engineer, Bajju, District Bikaner (Raj.).
                                              ----Petitioner/Non-applicant No.1
                                         Versus
1.       Suresh Kumar S/o Shri Ramkumar S/o Vajira Ram, B/c
         Oad,        R/o      Gogamedi,           Tehsil       Vijaynagar,   District
         Sriganganagar (Raj.).
                                                         ----Respondent/Applicant
2.       Subhash Bishnoi S/o Ram Pratap Bishnoi, R/o Chak 1
         CDY, Jugatsinghpura, P.S. Bajju, District Bikaner (Raj.)
                                            ----Respondent/Non-applicant No.2


For Petitioner(s)                :    Mr.Bhavit Sharma, Adv.
For Respondent(s)                :    Mr.Aman Bishnoi, Adv.


            HON'BLE MR. JUSTICE MUNNURI LAXMAN

Judgment

Judgment Reserved on : 05/03/2025

Judgment Pronounced on : 04/04/2025

1) The present writ petition challenges the award dated

13.06.2023 passed by the learned Permanent Lok Adalat (Public

Utility Services) in Application No. 223/2019, wherein and

whereby the claim of the first respondent for compensation

for injuries sustained due to electrocution was partly allowed. A

sum of Rs. 20 lakhs, along with interest at the rate of 6.5% per

annum from the date of filing of the complaint, was awarded. The

Permanent Lok Adalat also granted Rs. 3 lakhs towards past,

present, and future medical expenses, Rs. 1 lakh for mental

[2025:RJ-JD:16547]

agony, and Rs. 10,000/- towards legal expenses. The petitioner

herein was directed to pay the said amount.

2) The writ petitioner, Jodhpur Vidyut Vitaran Nigam Limited,

is the respondent No. 1 before the Permanent Lok Adalat. The first

respondent herein is the applicant, and the second respondent

herein is respondent No. 2 before the Permanent Lok Adalat. For

convenience, the ranks of the parties, as referred to before the

Permanent Lok Adalat, are maintained.

3) The case of the applicant is that he was working as a

lineman on a contract basis with respondent No. 2, who was

engaged by respondent No. 1. On the date of the accident, there

was a power failure at the Milk Dairy at 860 Head near Bajju. At

the behest of the respondents, the electricity supply was turned

off at the back, and to fix the fault, the applicant climbed the

electric pole. However, when he touched the supply line, he

received an electric shock and fell from the pole, as the electrical

current was still flowing. The applicant sustained burns as well as

fall-related injuries and was immediately shifted to Bikaner

Hospital. Due to the severity of his condition, he was further

transferred to Jaipur, where he was admitted to S.M.S. Hospital.

As a result of the injuries, one of his upper limbs was amputated,

and he also sustained injuries to his other limb due to the electric

shock. One Akram Khan submitted a complaint to the SHO of

Police Station Bajju. The applicant's father sought information

regarding the lodging of the report from the Public Information

Officer, Superintendent of Police, Bikaner, but no information

regarding the registration of the crime was provided. The

applicant's father attempted to take action on the same day, but

due to his engagement in providing treatment to the injured

[2025:RJ-JD:16547] (3 of 26) [CW-14696/2023]

applicant, he was unable to do so. Subsequently, the applicant

submitted an application before the Permanent Lok Adalat,

Bikaner, claiming compensation of Rs. 30 lakhs, stating that the

incident occurred due to the negligence of the respondents. As a

result of the accident, the applicant's both upper limbs have

become useless, leading to the loss of his earnings and livelihood,

and he is still undergoing treatment.

4) The respondent No. 1 filed a reply to the applicant's claim,

stating that it had entered into a contract with M/s. Vinayak

Engineers, Sikar, vide agreement dated 21.12.2018, for

completing the electrical work in a safe manner. The said

contractor had furnished a list of employees involved in carrying

out the work for the electricity department. However, the

applicant's name was not found in the said list. Furthermore, no

information regarding the incident was provided to them.

Therefore, respondent No. 1 prayed for the dismissal of the

application.

5) The respondent No. 2 filed a reply stating that he is

neither an employer nor a contractor with the respondent No. 1.

He further asserted that he does not own any registered firm and

has never worked as a contractor with the electricity department.

Additionally, he submitted that the applicant is not entitled to any

compensation from respondent No. 2, as there is no material

evidence to show that the injured applicant was working under

him. Therefore, he prayed for the dismissal of the application.

6) The Permanent Lok Adalat initially attempted to settle the

dispute by formulating terms of settlement; however, the parties

did not agree to settled terms. Consequently, the Permanent Lok

[2025:RJ-JD:16547] (4 of 26) [CW-14696/2023]

Adalat assumed the role of an adjudicator to decide the dispute on

its merits. After examining the claims and counter-claims and

hearing both parties, the impugned award was passed. Hence, the

present writ petition.

7) Heard learned counsel for both the sides.

8) The learned counsel appearing for the petitioner/

respondent No. 1 before the Permanent Lok Adalat contended that

the nature of the dispute brought before the Permanent Lok

Adalat was unrelated to Public Utility Services and dispute is

relating to tortious liability, which falls outside the scope of Public

Utility Services. Therefore, the Permanent Lok Adalat ought not to

have taken cognizance of the application, and the same should

have been dismissed.

9) The learned counsel further submitted that the applicant is

neither a user nor a consumer of the service. The dispute arises

from a contractual engagement and the injuries sustained while

discharging duties, which cannot be classified as a dispute related

to Public Utility Services. Consequently, such a dispute falls

beyond the limited jurisdiction conferred upon the Permanent Lok

Adalat.

10) The learned counsel for the petitioner/respondent No. 1

before the Permanent Lok Adalat further argued that the

procedure adopted by the Permanent Lok Adalat was neither the

notified procedure nor the procedure prescribed under regular

laws for recording evidence. According to him, the pleadings of

both the applicant and the non-applicants clearly demonstrate that

disputed facts are involved in the case, requiring serious

adjudication based on proper evidence presented by both parties.

[2025:RJ-JD:16547] (5 of 26) [CW-14696/2023]

He submitted that accepting affidavit evidence from either party,

especially when serious conflicting stands are taken, without

affording an opportunity for cross-examination, does not meet the

criteria of fair play. The award was passed solely based on the

acceptance of the applicant's affidavit evidence. The reliance on

such affidavit evidence, without proper testing the veracity,

violates the principles of fair play and natural justice. Therefore,

the award, being based on such evidence, ought to be set aside

and requires interference by this Court.

11) In support of his arguments, the learned counsel for the

petitioner has relied upon the decision of High Court of

Chhattisgarh at Biaspur in the case of Superintending Engineer

CSEB Bilaspur Division & Ors. Vs. Public Utility Permanent

Lok Adlat, Bilaspur & Ors., reported in MANU/CG/0349/2011

and the case of Bajaj Allianz General Insurance Co. Ltd. Vs.

Dasru Patel & Ors., reported in MANU/CG/0194/2011 as well as

the decision of High Court of Punjab and Haryana in the case of

Punjab National Bank & Anr. Vs. Suresh Kumar Nagpal [CWP

No.14697 of 2014], decided on 1st August, 2014 and the decision

of High Court of Delhi in the case of Dr. U.S.Awasthi Vs.

Adjudicating Authority PLA & Anr. [WP(C) No.125/2023],

decided on 10th January, 2023.

12) Per contra, the learned counsel appearing for respondent

No.1 countered the arguments of the learned counsel appearing

for the petitioner and submitted that the Permanent Lok Adalat

has jurisdiction to take cognizance of all disputes involving the

provider of Public Utility Services. This jurisdiction is not restricted

to users or consumers of the services provided by the

[2025:RJ-JD:16547] (6 of 26) [CW-14696/2023]

respondents. He argued that a third party, like the respondent

no.1, is also has a right to raise a dispute of this nature before the

Permanent Lok Adalat. Any party to such a dispute is entitled to

move an application before the Permanent Lok Adalat, as is

evident from the words "any party to the disputes" used in Section

22-C of the Legal Services Authorities Act, 1987 (hereinafter

referred to as "the Act of 1987"). According to him, the phrase

"any party" cannot be interpreted restrictively to include only the

service provider, user, or consumer. Instead, it has a broader

meaning that encompasses third party who sustained injuries or

damages during the course of providing the service. Therefore,

the award of the PLA cannot be said to be without jurisdiction.

13) The learned counsel appearing for respondent No.1

submitted that the procedure adopted by the Permanent Lok

Adalat in recording evidence is in accordance with the various

provisions under Chapter VI of the Act of 1987. According to him,

Section 22-D of the Act of 1987 clearly states that the Permanent

Lok Adalat is not bound by the Civil Procedure Code or the Indian

Evidence Act. It must decide the matters before it, guided by the

principles of natural justice, objectivity, fair play, equity, and other

principles of justice. He also relied on Section 22 of the Act of

1987 to contend that the Permanent Lok Adalat is entitled to lay

down its own procedure for the determination of any dispute

brought before it. The acceptance of evidence by affidavit cannot

be faulted on the ground of not subjecting such witness for cross-

examination by the opposite party, since the Indian Evidence Act

is not applicable to proceedings before PLA as clearly laid down

under Section 22-D of the Act of 1987.

[2025:RJ-JD:16547] (7 of 26) [CW-14696/2023]

14) I have considered the rival submission of both the parties

and carefully perused the impugned award as well as material

available on record.

15) In the above backdrop of the arguments, it is apt to refer

to Section 22-B of the Act of 1987, which reads as follows:-

"22B. Establishment of Permanent Lok Adalats.--

(1) Notwithstanding anything contained in section19, the Central Authority or, as the case may be, every State Authority shall, by notification, establish Permanent Lok Adalats at such places and for exercising such jurisdiction in respect of one or more public utility services and for such areas as may be specified in the notification.

(2) Every Permanent Lok Adalat established for an area notified under sub-section (1) shall consist of--

(a) a person who is, or has been, a district judge or additional district judge or has held judicial office higher in rank than that of a district judge, shall be the Chairman of the Permanent Lok Adalat; and

(b) two other persons having adequate experience in public utility service to be nominated by the Central Government or, as the case may be, the State Government on the recommendation of the Central Authority or, as the case may be, the State Authority,

appointed by the Central Authority or, as the case may be, the State Authority, establishing such Permanent Lok Adalat and the other terms and conditions of the appointment of the Chairman and other persons referred to in clause (b) shall be such as may be prescribed by the Central Government."

From a reading of the above provision, it is

clear that the Permanent Lok Adalats are established to

exercise jurisdiction over one or more public utility services.

The constitution of the Permanent Lok Adalat indicates that

the sitting District Judge or Additional District Judge,

whether retired or serving, or any judicial officer higher in

[2025:RJ-JD:16547] (8 of 26) [CW-14696/2023]

rank than the District Judge, shall be the Chairman of the

Permanent Lok Adalat. Apart from that, two other persons

having the adequate experience in Public Utility Services are

part of the Permanent Lok Adalat.

16) It is also relevant to refer to Section 22-A of the Act of

1987, which defines Public Utility Services means, which reads

hereunder:-

"22A. Definitions.--In this Chapter and for the purposes of sections 22 and 23, unless the context otherwise requires,--

(a) "Permanent Lok Adalat" means a Permanent Lok Adalat established under sub-section (1) of section 22B;

(b) "public utility service" means any--

(i) transport service for the carriage of passengers or goods by air, road or water; or

(ii) postal, telegraph or telephone service; or

(iii) supply of power, light or water to the public by any establishment; or

(iv) system of public conservancy or sanitation;

or

(v) service in hospital or dispensary; or

(vi) insurance service,

and includes any service which the Central Government or the State Government, as the case may be, in the public interest, by notification, declare to be a public utility service for the purposes of this Chapter."

The above definition part indicates six notified

services and also includes "any service" which the Central

Government or the State Government, in the public interest,

may declare by notification to be a public utility service for

the purposes of the present Chapter.

17) It is also appropriate to refer to Section 22-C of the Act of

1987, which is hereunder:-

22C. Cognizance of cases by Permanent Lok Adalat.--(1) Any party to a dispute may, before the dispute is brought before any court, make an

[2025:RJ-JD:16547] (9 of 26) [CW-14696/2023]

application to the Permanent Lok Adalat for the settlement of dispute:

Provided that the Permanent Lok Adalat shall not have jurisdiction in respect of any matter relating to an offence not compoundable under any law:

Provided further that the Permanent Lok Adalat shall also not have jurisdiction in the matter where the value of the property in dispute exceeds ten lakh rupees:

Provided also that the Central Government, may, by notification, increase the limit of ten lakh rupees specified in the second proviso in consultation with the Central Authority.

(2) After an application is made under sub-

section(1) to the Permanent Lok Adalat, no party to that application shall invoke jurisdiction of any court in the same dispute.

(3) Where an application is made to a Permanent Lok Adalat under sub-section(1), it--

(a) shall direct each party to the application to file before it a written statement, stating therein the facts and nature of dispute under the application, points or issues in such dispute and grounds relied in support of, or in opposition to, such points or issues, as the case may be, and such party may supplement such statement with any document and other evidence which such party deems appropriate in proof of such facts and grounds and shall send a copy of such statement together with a copy of such document and other evidence, if any, to each of the parties to the application;

(b) may require any party to the application to file additional statement before it at any stage of the conciliation proceedings;

(c) shall communicate any document or statement received by it from any party to the application to the other party, to enable such other party to present reply thereto.

(4) When statement, additional statement and reply, if any, have been filed under sub-section(3), to the satisfaction of the Permanent Lok Adalat, it shall conduct conciliation proceedings between the parties to the application in such manner as it thinks appropriate taking into account the circumstances of the dispute.

(5) The Permanent Lok Adalat shall, during conduct of conciliation proceedings under sub-section(4),

[2025:RJ-JD:16547] (10 of 26) [CW-14696/2023]

assist the parties in their attempt to reach an amicable settlement of the dispute in an independent and impartial manner.

(6) It shall be the duty of the every party to the application to cooperate in good faith with the Permanent Lok Adalat in conciliation of the dispute relating to the application and to comply with the direction of the Permanent Lok Adalat to produce evidence and other related documents before it. (7) When a Permanent Lok Adalat, in the aforesaid conciliation proceedings, is of opinion that there exist elements of settlement in such proceedings which may be acceptable to the parties, it may formulate the terms of a possible settlement of the dispute and give to the parties concerned for their observations and in case the parties reach at an agreement on the settlement of the dispute, they shall sign the settlement agreement and the Permanent Lok Adalat shall pass an award in terms thereof and furnish a copy of the same to each of the parties concerned. (8) Where the parties fail to reach at an agreement under sub-section (7), the Permanent Lok Adalat shall, if the dispute does not relate to any offence, decide the dispute."

A glance at the above provision indicates that

any party to a dispute may make an application to a

Permanent Lok Adalat for the settlement of the dispute

before it is brought before any court. There are restrictions

on the exercise of jurisdiction under these provisions. One of

the restrictions is that the Permanent Lok Adalat shall not

have jurisdiction over any matter relating to an offence that

is not compoundable under any law. It also limits the

pecuniary value of the property in dispute, and such value

being subject to revision by the Central Government through

notification. Another restriction is contained in sub-section

(2), which prohibits any party from invoking the jurisdiction

of a court in respect of the same dispute after an application

[2025:RJ-JD:16547] (11 of 26) [CW-14696/2023]

has been presented to the Permanent Lok Adalat. The above

provisions also prescribe the manner in which the application

must be dealt with. After the statement, additional

settlement, and reply, if any, are filed to the satisfaction of

the Lok Adalat, it shall conduct conciliation proceedings

between the parties to the application. If the Permanent Lok

Adalat is of the opinion that there exists an element of

settlement in such proceedings that may be acceptable to

the parties, it must formulate the terms of a possible

settlement and communicate them to the parties for their

observations. If the parties reach an agreement on the

settlement of the dispute, they shall be required to sign the

settlement agreement, and the Permanent Lok Adalat shall

pass an award in terms of the agreement and furnish a copy

to each party. In the event that the conciliation proceedings

fail to reach an agreement, the Permanent Lok Adalat shall,

if the dispute does not relate to any offence, decide the

dispute. This means that the Permanent Lok Adalat is

required to decide the dispute on its merits if conciliation

fails. However, it has no jurisdiction to decide disputes

relating to any offence.

18) From a reading of the provisions referred to herein before,

it is clear that the purpose of establishing the Permanent Lok

Adalat is to exercise limited jurisdiction over one or more public

utility services and not otherwise. The types of Public Utility

Services have been enumerated with the power to the Central

Government or the State Government to expand the definition of

[2025:RJ-JD:16547] (12 of 26) [CW-14696/2023]

Public Utility Service to include any other services. The words "any

party to a dispute" under Section 22-C of the Act of 1987 must be

interpreted in the context of the jurisdiction for which the

Permanent Lok Adalat has been established. The argument of the

learned counsel for the applicant is that "any party to a dispute"

should be interpreted in its natural sense to mean that not only

the service provider, user, or consumer of services, but also any

third party, within the meaning of "any party to a dispute." It is

also his argument that a dispute need not necessarily be one

concerning the service between the provider and the

user/consumer but include any dispute with provider of public

utility services.

19) The contrary argument is that "any party to a dispute"

referred in Section 22-C of the Act of 1987 must be construed to

mean either of the parties to the dispute and not a third party.

Furthermore, the dispute must be related to or in connection with

one or more public utility services.

20) To resolve the above contentions, it is required to refer to

rules of interpretation of the statutory provisions. In the case of

Superintending Engineer CSEB Bilaspur Division (cited

supra), a similar question arose before the High Court of

Chhattisgarh. While resolving such a question, the Court held as

under:-

14. Use of words "in respect of" further clarifies legislative intention that the P.L.A. would be exercising jurisdiction relating to one or more public utility services. In the case of Tolaram Relumal and another Vs. The State of Bombay AIR 1954 SC 196 interpreting the words "In respect of" occurring in Section 18 Hotel and Lodging House Rates (Control) Art, 1947, it was construed as something relating to words "with reference to". In the case of Union of

[2025:RJ-JD:16547] (13 of 26) [CW-14696/2023]

India and another Vs. Vijay Chand Jain MANU/SC/ 0218/1977 (1977)2 SCC 405, the Supreme Court held that the words "In respect of" admit of a wide connotation in the context of Section 23 (1B), the expression means 'being connected with'. Taking into consideration that Section 22B deals with establishment of Permanent Lok Adalats and seeks to define the jurisdiction of P.L.A.s. the words "in respect of" occurring before "one or more public utility service", upon just, logical and fair interpretation would mean that the Lok Adalats are intended to be established to exercise jurisdiction in relation to disputes relating to or with reference to or connected with public utility services. Therefore, the legislative intention is to confer limited furisdiction on P.L.As and not a plenary jurisdiction like a regular Court. In the case of Ajay Sinha (supra) also, the Supreme Court while dealing with the nature, scope and extent of jurisdiction of P.L.As under the statutory scheme of Chapter VIA, observed that the Court must guard against the construction of statute which would confer such a wide power in the P.L.A., having regard to sub- section (8) of Section 22C of the Act of 1987.

15. The expression "public utility services" embodied in Section 22B of the Act of 1987, on natural, plain and grammatical meaning in the context in which it has been used, leads to conclusion that the P.L.As. have jurisdiction in respect of disputes connected with services, which are in the category of public utility services as enumerated in Section 22 A (b) of the Act of 1987. In the expression "public utility services", words "public utility" qualifies the word "service". Therefore, the jurisdiction of P.L.As. is essentially relating to, service which pre-supposes existence of a dispute as between the service provider and service recipient.

16. If the provision contained in Section 22 B are interpreted in a manner to confer wide jurisdiction of P.L.As, to deal with and adjudicate upon the disputes even though they are not related to or connected with service, merely because one of the party to the dispute is an establishment, providing public utility service, the word "service" used in Section 22 B of the Act of 1987 would become superfluous and to say, otiose. In the case of Aswini Kumar Ghose7 (supra), explaining the rule that rejection of words is to be avoided, it was held as under:

26..........It is not a sound principle of construction to brush aside words in a statute as being inapposite surplusage, if they can have appropriate

[2025:RJ-JD:16547] (14 of 26) [CW-14696/2023]

application in circumstances conceivably within the contemplation of the statute.

In the case of J.K. Cotton Spinning & Weaving Mills Co. Ltd. Vs. State of U.P. and other MANU/SC/0310/1996: AIR 1996 SC 1170 the Supreme Court held as under:

(7)........... In the interpretation of statutes the Courts always presume that the legislature inserted every part thereof for a purpose and the legislative intention is that every part of the statute should have effect.........

The aforesaid principles were again reiterated in the case of Ghanshyamdas Vs. Regional Asstt. Commr. of Sales Tax, Nagpur & Ors. AIR 1964 SC 766 in following words:

A construction which would attribute redundancy to a Legislature shall not be accepted except for compelling reasons.

Further, in the case of Union of India and another Vs. Hansoli Devi and Ors. MANU/SC/0768/2002: (2002) 7 SCC 273, the Supreme Court held as under:

9. Before we embark upon an inquiry as to what would be the correct interpretation of Section 28A, we think it appropriate to bear in mind certain basic principles of interpretation of a statute. The rule stated by Tindal, C.J. in Sussex Peerage case8 still holds the field. The aforesaid rule is to the effect: (ER p. 1057) If the words of the statute are in themselves precise and unambiguous, then no more can be necessary than to expound those words in their natural and ordinary sense. The words themselves alone do, in such case, best declare the intention of the lawgiver.

It is a cardinal principle of construction of a statute that when the language of the statute is plain and unambiguous, then the court must give effect to the words used in the statute and it would not be open to the courts to adopt a hypothetical construction on the ground that such construction is more consistent with the alleged object and policy of the Act......

It is no doubt true that if on going through the plain meaning of the language of statutes, it leads to anomalies, injustices and absurdities, then the

[2025:RJ-JD:16547] (15 of 26) [CW-14696/2023]

court may look into the purpose for which the statute has been brought and would try to give a meaning, which would adhere to the purpose of the statute. Patanjali Sastri, C.J. in the case of Aswini Kumar Ghose v. Arabinda Bose had held that it is not a sound principle of construction to brush aside words in a statute as being inapposite surplusage, if they can have appropriate application in circumstances conceivably within the contemplation of the statute. In Quebec Railway, Light Heat & Power Co. Ltd. v. Vandry it had been observed that the legislature is deemed not to waste its words or to say anything in vain and a construction which attributes redundancy to the legislature will not be accepted except for compelling reasons."

21) It is also apt to refer to the decision of Hon'ble Supreme

Court in the case of United India Insurance Co. Ltd. Vs. Ajay

Sinha & Anr., reported in (2008) 7 SCC 454. The relevant para of

the said judgment reads hereunder:-

"41. We must guard against construction of a statute which would confer such a wide power in the Permanent Lok Adalat having regard to sub- section (8) of Section 22-C of the Act. The Permanent Lok Adalat must at the outset formulate the questions. We however, do not intend to lay down a law, as at present advised, that Permanent Lok Adalat would refuse to exercise its jurisdiction to entertain such cases but emphasise that it must exercise its power with due care and caution. It must not give an impression to any of the disputants that it from the very beginning has an adjudicatory role to play in relation to its jurisdiction without going into the statutory provisions and restrictions imposed thereunder."

22) It is also apt to refer to the Statement of Objects and

Reasons of the 2002 Amendment Act, which introduced a new

Chapter VI-A with the heading of "Pre-Litigation Conciliation and

Settlement, which are hereunder:-

"(1) The Legal Services Authorities Act, 1987 was enacted to constitute legal services authorities for providing and competent legal services to the weaker sections of the society to

[2025:RJ-JD:16547] (16 of 26) [CW-14696/2023]

ensure that opportunities for securing justice were not denied to any citizen by reason of economic or other disabilities and to organize Lok Adalats to ensure that the operation of the legal system promoted justice on a basis of equal opportunity. The system of Lok Adalat, which is an innovative mechanism for alternate dispute resolution, has proved effective for resolving disputes in a spirit of conciliation outside the Court.

(2). However, the major drawback in the existing scheme of organisation of the Lok Adalats under Chapter VI of the said Act is that the system of Lok Adalats is mainly based on compromise or settlement between the parties. If the parties do not arrive at any compromise or settlement, the case is either returned to the court of law or the parties are advised to seek remedy in a court of law. This causes unnecessary delay in the dispensation of justice. If Lok Adalats are given power to decide the cases on merits in case parties fails to arrive at any compromise or settlement, this problem can be tackled to a great extent. Further, the cases which arise in relation to public utility services such as Mahanagar Telephone Nigam Limited, Delhi Vidyut Board, etc., need to be settled urgently so that people get justice without delay even at pre-litigation stage and thus most of the petty cases which ought not to go in the regular Courts would be settled at the pre-litigation stage itself which would result in reducing the workload of the regular Courts to a great extent.

It is, therefore, proposed to amend the Legal Service Authorities Act, 1987 to set up Permanent Lok Adalats for providing compulsory pre-litigative mechanism for conciliation and settlement of cases relating to public utility services."

23) It is also relevant to refer to salient features of proposed

legislation of Amendment Act of 2022, which reads hereunder:-

(i) to provide for the establishment of Permanent Lok Adalats which shall consists (sic) of a Chairman who is or has been a District Judge or Additional District Judge or has held judicial officer (sic) higher in rank than that of the District Judge and two other persons having adequate experience in public utility services;

[2025:RJ-JD:16547] (17 of 26) [CW-14696/2023]

(ii) the Permanent Lok Adalat shall exercise jurisdiction in respect of one or more public utility services such as transport services of passengers of goods by air, road and water, postal, telegraph or telephone services, supply of power, light or water to the public by any establishment, public conservancy or sanitation, services in hospitals or dispensaries, and insurance services;

(iii) the pecuniary jurisdiction of the Permanent Lok Adalat shall be up to Rupees Ten Lakhs.

However, the Central Government may increase the said pecuniary jurisdiction from time to time. It shall have no jurisdiction in respect of any matter relating to an offence not compoundable under any law;

(iv) it also provides that before the dispute is brought before any Court, any party to the dispute may make an application to the Permanent Lok Adalat for settlement of the dispute;

(v) where it appears to the Permanent Lok Adalat that there exist elements of a settlement, which may be acceptable to the parties, it shall formulate the terms of a possible settlement and submit them to the parties for their observations and in case the parties reach an agreement, the Permanent Lok Adalat shall pass an award in terms thereof. In case parties to the dispute fail to reach an agreement, the Permanent Lok Adalat shall decide the dispute on merits; and

(vi) every award made by the Permanent Lok Adalat shall be final and binding on all the parties thereto and shall be by a majority of the persons constituting the Permanent Lok Adalat."

24) The interpretation of "any party to a dispute," as found in

Section 22-C of the Act of 1987, must be construed in the context

of the principles enumerated herein before for interpreting words.

The establishment of the Permanent Lok Adalat to deal with petty

matters relating to public utility services. Through such an

establishment, it is sought to take away the jurisdiction of regular

[2025:RJ-JD:16547] (18 of 26) [CW-14696/2023]

courts. A provision that takes away the jurisdiction of the courts

must be interpreted strictly. A balance must be struck in this

regard. The provisions of Section 22-B of the Act of 1987 itself

makes clear that the establishment of the Permanent Lok Adalat is

for exercising jurisdiction in respect of one or more public utility

services. The words "in respect of" were considered by the Hon'ble

Supreme Court in the case of Union of India & Anr. vs. Vijay

Chand Jain, reported in (1977) 2 SCC 405, which was cited in the

decision of the Chhattisgarh High Court in the case of

Superintending Engineer CSEB Bilaspur Division (cited

supra). In this case, the expression "in respect of" means

"connected with," and in the context of Section 22-B, it should be

interpreted accordingly. The Permanent Lok Adalat can exercise

jurisdiction in respect of disputes relating to, or with reference to,

or connected with public utility services. The jurisdiction tribunal is

limited and not plenary, as is the case with regular courts as

rightly held by the High Court of Chhattisgarh in the case of

Superintending Engineer CSEB Bilaspur Division (cited

supra). The Statement of Objects and Reasons of the 2002

Amendment clearly show that cases arising in relation to public

utility services, such as Mahanagar Telephone Nigam Limited,

Delhi Vidyut Board, etc., need to be settled urgently so that

people receive justice without delay, even at the pre-litigation

stage. This way, most of petty cases, which ought not to go to

regular courts, could be settled at the pre-litigation stage itself,

resulting in a significant reduction of the workload in regular

courts.

[2025:RJ-JD:16547] (19 of 26) [CW-14696/2023]

25) The learned counsel appearing for the respondent No.1

has relied upon the decision of Karnataka High Court at Dharwad

Bench rendered in a batch of writ petitions and leading being Writ

Petition No.101244/2016 titled as "The Managing Director,

HESCOM & Ors. Vs. Shri Nagappa Manneppa Naik & Ors."

decided on 3rd September, 2021, particularly para 31, which reads

hereunder:-

"31. The contention that the disputes relating to 'public utility' and in specific relating to 'supply of power' ought to be construed as being limited to a dispute between, the Power Supply Company and the recipient of service and hence the disputes by the petitioners fall outside the purview of Chapter VI A deserves consideration. Reliance has been placed by the counsel for the Power Supply Company on the judgment of this court in the case of Bajaj Allianz Insurance Co. Ltd. (supra). However, it ought to be noted that the scheme of the provisions do not seek to restrict adjudication only to disputes arising out of a contractual relationship. Keeping in mind the beneficial nature of the Legislation, 'any dispute' relating to a public utility can be stated to fall within the ambit of the redressal mechanism envisaged in Section 22-C. The words 'any party' is in relation to a 'dispute' and not in relation to the contract of service by the utility. The judgment in the case of Bajaj Allianz (supra) does not militate against such interpretation. In fact, the above mentioned case was decided on the premise that the liability of the Insurance Company would only arise where the contract of indemnity becomes operational and that would be only on the passing of the judgment/award/ decree fastening liability on the owner. Hence, it was held that there was no dispute between the claimant and the insurance company against which a claim under Section 22-C i.e., against a public utility was sought to be made. However, in the present case, the dispute being one between the claimants and the entity that supplies power whose actions have given rise to the claim, the same would indeed fall within the purview of Chapter VI-A."

The High Court of Karnataka has interpreted "any party in

relation to a dispute" mean and not confined to user/consumer of

[2025:RJ-JD:16547] (20 of 26) [CW-14696/2023]

public utility service. It comprehends third party to such a dispute,

who can also make an application even though he is not a

user/consumer of such service. The requirement is that the claim

application should be against public utility services. With due

respect, such an interpretation is contrary to the limited

jurisdiction conferred on the Permanent Lok Adalat, which

functions as a tribunal and not as an ordinary civil court. The term

"any party," must be mean either party to a dispute relating to

one or more public utility services. Such words comprehends the

service provider, user or consumer of such a service and not the

other party, who has suffered damage at the hands provider of

such public utility service. If broader interpretation is given, the

limited jurisdiction would become unlimited jurisdiction, which was

not the intention of the amendment. Therefore, this Court is of the

view that the dispute raised in the present case is beyond the

jurisdiction of the Permanent Lok Adalat. Furthermore, the dispute

in present is not relating to one or more public utility services, and

the injured is neither a user/consumer of such public utility

services. If the interpretation adopted by the Karnataka High

Court is accepted, all kinds of disputes against the provider of

public utility services would be brought within the purview of

Permanent Lok Adalat, which was not the intention of the

Amendment Act. Therefore, the view expressed by the Karnataka

High Court is not considered to be correct one.

26) It is also relevant to refer to the recent decision of Hon'ble

Supreme Court in the case of Canara Bank Vs. G.S.Jayarama,

reported in 2022 LiveLaw (SC 499. The relevant para 22 of the

said judgment reads hereunder:-

[2025:RJ-JD:16547] (21 of 26) [CW-14696/2023]

"22. While the jurisdiction of the Permanent Lok Adalat is limited to disputes regarding public utility services, crucially, its powers are wider than the Lok Adalat in many respects:

(i) Parties can approach Permanent Lok Adalats directly under Section 22-C(1), while Lok Adalats are sent their cases by courts where the dispute is pending (under Section 20(1)) or by the Authority or Committee organising the Lok Adalat under Section 19(1) after they receive it from the parties (under Section 20(2)). Indeed, an application made to the PermanentLok Adalat ousts the jurisdiction of a civil court (under Section 22-C(2));

(ii) Permanent Lok Adalats can direct the parties to submit written submissions, replies, evidence and documents (Section 22-C(3));

(iii) Other then attempting conciliation with parties, the Permanent Lok Adalats can also decide a dispute on its merits if the settlement fails (Section-C(7)); and

(iv) Permanent Lok Adalats can transmit an award made to a civil court having local jurisdiction, and such civil court shall execute the order as if it were a decree made by that court (Section 22-E(5)).

The entrustment of wider powers to the Permanent Lok Adalat is supported by its membership, comprising of a District Judge or Additional District Judge or some one who has held judicial office higher in rank than that of a District Judge (as compared to only judicial officers in Lok Adalats)"

27) The above decision is clear that PLA is having limited

jurisdiction to deal with disputes regarding public utility services.

The other decision relied upon by the petitioners in cases of Dr.

U.S.Awasthi ( cited supra) and Suresh Kumar Nagpal ( cited

supra) are not much relevant to the present dispute. In the light

of above statutory provisions and principles laid down in the

decisions referred hereinbefore, this Court holds that the

Permanent Lok Adalat, in the present case, has assumed

jurisdiction, which is not conferred on it.

[2025:RJ-JD:16547] (22 of 26) [CW-14696/2023]

28) While adverting to the other contentions, no doubt,

Section 22-D of the Act of 1987 clearly states that the Permanent

Lok Adalat is guided by the principles of natural justice,

objectivity, fair play, equity, and other principles of justice. It is

not bound by the Civil Procedure Code or the Indian Evidence Act.

Further, Section 22(2) enables the Permanent Lok Adalat to laid

down its own procedure for the determination of any dispute

brought before it. Sub-section (3) of Section 22(C) of the Act of

1987 prescribes the procedure to be adopted upon the filing of the

application. A reading of such a provision it is crystal clear that

each party to the application is required to file a written statement

containing the points or issues in the dispute, the grounds relied

upon in support of or in opposition to such points or issues. Such a

party may supplement the statement with any documents and

other evidence which such party deems appropriate to prove the

facts and points. Each party must also send a copy of the

statement, together with copies of the documents and other

evidence, if any, other party to the application. It also allows the

filing of an additional statement at any stage of the conciliation

proceedings and requires that any document received by it be

communicated to the other party so as to enable them to file a

reply. No doubt, there is no express procedure is prescribed under

the Legal Services Authorities Act or Rules for proving the facts in

issue in an application. It only prescribes that other documents

and evidence must be reciprocally communicated to prove such

facts. "Other evidence" comprehends both documentary and oral

evidence.

[2025:RJ-JD:16547] (23 of 26) [CW-14696/2023]

29) Now, the question before this Court is in the case of

disputing claims exist between the parties with regard to the

points in issue before the Permanent Lok Adalat, and each party

files an affidavit of evidence in proof or disprove the points or

issues in the application, is it necessary to afford an opportunity to

opposite party to cross-examine the witness.

30) The Hon'ble Supreme Court in the case of K.L.Tripathi Vs.

State Bank of India, reported in (1984) 1 SCC 43 held as

follows:-

"32. The basic concept is fair play in action administrative, judicial or quasi-judicial. The concept of fair play in action must depend upon the particular lis, if there be any, between the parties. If the credibility of a person who has testified or given some information is in doubt, or if the version or the statement of the person who has testified, is, in dispute, right of cross- examination must inevitably for part of fair play in action but where there is no lis regarding the facts but certain explanation of the circumstances there is no requirement of cross- examination to be fulfilled to justify fair play in action. When on the question of facts there was no dispute, no real prejudice has been caused to a party aggrieved by an order, by absence of any formal opportunity of cross-

examination per se does not invalidate or vitiate the decision arrived at fairly. This is more so when the party against whom an order has been passed does not dispute the facts and does not demand to test the veracity of the version or the credibility of the statement."

31) It is needless to say that the right of cross-examination is

a part of fair play in action, and if the Indian Evidence Act is

applicable, the procedure for recording evidence in the Evidence

Act must be followed. However, if the Evidence Act is not

applicable, what would the procedure? In summary proceedings,

[2025:RJ-JD:16547] (24 of 26) [CW-14696/2023]

the elaborate procedures enumerated under the Indian Evidence

Act need not be followed when the application of the Evidence Act

is excluded. In such proceedings, when the questions of fact are

not in seriously in dispute, no real prejudice would be caused to a

party merely because the right of cross-examination is denied.

The absence of any formal opportunity for cross-examination, per

se, does not invalidate or vitiate the decision arrived at fairly. This

means that when the facts are not seriously in dispute, the

Presiding Officer of the Permanent Lok Adalat is not required to

compulsorily give a party the opportunity to cross-examine the

witnesses. It all depends upon the claims and counter-claims. If

serious disputes are involved in the proof of facts in issue, and if

each party files an affidavit, fair play requires granting of the

opportunity to test the veracity of such witnesses. No doubt, such

a right must be invoked in the context of the pleadings and

evidence produced on record and it is within the discretion of the

Presiding Officer to decide whether to grant a party the right to

cross-examine or not. If there is a serious dispute, parties shall be

given the right to cross examine the witness to test the veracity of

a witness whose affidavit evidence is filed before the Tribunal even

though the Indian Evidence Act is inapplicable. Though Section

22-D of the Act of 1987 excludes the application of the Indian

Evidence Act and the Civil Procedure Code, the Tribunal is still

guided by the principles of natural justice, objectivity, fair play,

equity, and other principles of justice. The right of cross-

examination is part of fair play, and whether such right to be

[2025:RJ-JD:16547] (25 of 26) [CW-14696/2023]

granted or not depends on the pleadings and evidence of each

party with regard to the facts in issue.

32) In the present case, there are serious disputes concerning

the employment of the applicant/injured, and such a dispute

ought not to have been decided merely based on affidavit

evidence without determining the veracity of the witness.

33) Section 22(2) of the Act of 1987 enables the Permanent

Lok Adalat to specify its own procedure for the determination of

any dispute before it. When the Permanent Lok Adalat decides to

follow its own procedure, such a procedure must be specified and

communicated to the parties in advance, so that the parties could

be aware of notified procedure. Such procedure cannot remain

unnotified. The parties must be in a position to understand the

procedure specified by the Tribunal to resolve the issues before it.

In the absence of such explicit specification, it cannot be said that

the Tribunal has specified its own procedure. In the absence of a

prescribed procedure, the general principles of adjudication of any

dispute must be followed, and such a prescription must satisfy the

requirements of natural justice, objectivity, fair play, equity, and

other principles of justice.

34) In the present case, affidavits from each party have been

filed. Without affording any opportunity to cross examine such

witness how Tribunal will weigh the evidence of affidavits

submitted by each party. When conflicting evidence is presented

by the applicant and the respondents, in the absence of an

opportunity to test the veracity of such witnesses, it is improper

for a presiding office to give weightage to one affidavit and

[2025:RJ-JD:16547] (26 of 26) [CW-14696/2023]

exclude weightage to other affidavit. In the decision-making

process, the adjudicator would be deprived of the opportunity to

test the credibility of such evidence. Therefore, when conflicting

claims are made by the applicant and the respondents with regard

to the facts in issue, based on the affidavits, the right of cross-

examination should be afforded. However, this is not the case in

all matters; it depends on the existence of evidence before the

Tribunal, including documentary evidence and the facts in dispute.

In the said backdrop of the facts in hand, the Tribunal should have

given opportunity to parties to test veracity of witness. Thus, the

impugned award of the Permanent Lok Adalat is unsustainable and

deserves to be set aside.

35) In the result, the writ petition is allowed. The award dated

13.06.2023 passed by the learned Permanent Lok Adalat (Public

Utility Services) in Application No.223/2019 is set aside. However,

the applicant is given the liberty to initiate proceedings before the

appropriate civil court having jurisdiction. When such a claim is

filed before the ordinary civil court, the court shall consider the

period spent before this Court for the purpose of calculating the

limitation period

36) In the circumstances, no order as to costs.

37) Pending interlocutory applications, if any, shall stand

disposed of.

(MUNNURI LAXMAN),J 34-NK/-

Powered by TCPDF (www.tcpdf.org)

 
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