1995 INSC 1049 Harvinder Chaudhary Srivastava (Ms) Vs Union of India and Others Writ Petition (C) No. 218 of 1992 (K. Ramaswamy, B. L. Hansaria JJ) 27.11.1995 ORDER Pursuant to a fire which had broken out on 15-1-1990 in J.J. Colony by the name Sanjay Amar Colony near Old Railway Bridge, Yamuna Pushta, Delhi, an Enquiry Committee was appointed by the Home Department, Delhi Administration on 3-3-1990 to ascertain the causes of the fire and to recommend measures to minimise the risk of fire in J.J. Colonies etc. In a similar matter, viz., W.P. No. 79 of 1990 filed by the appellant, the Hon'ble Supreme Court had desired that the Inquiry Officer should also determine the number of jhuggies that got burnt and pulled down as a consequence of the fire. The report of the three-member Enquiry Committee revealed, among other things, that electricity connections were given illegally and unauthorisedly by the employees of the DESU, a public sector undertaking; and that was the cause of short-circuit which in turn resulted in fire which very often broke out and took the lives of many people.) 1. Jairatum Bibi, wife of Jakim Ansari, residing in No. 57, Sanjay Amar Colony is the legal representative of Saidur and Rabia. Delhi Administration has no objection to pay to Rs 10,000 towards compensation for the life of each of the two deceased to the sole legal representative daughter, Jairatun Bibi. They are accordingly directed to pay to her through Ms Harvinder Chaudhary, counsel appearing for them. 2. Similarly, Abdul Hasan is one of the persons residing in Amar Colony who died in a fire. His brother, Mehtab, son of Syed Sheikh, now residing in 404, Sanjay Amar Colony is the legal representative of the deceased. Similarly, Delhi Administration is directed to pay Rs 10,000 to Mehtab towards compensation for the life of the deceased. 3. Son of Mrs Bhanu, wife of Sudin Ansari, suffered extensive injuries on his person resulting in permanent disability. Mrs Choudhary has placed on record the photographs to prove the extent of injury suffered by him. We have seen them. Mrs Bhanu has stated that she spent a sum of Rs 6000 towards her son's medical treatment. As reported, he suffered permanent disability of right leg and is able to walk only by limping. Under these circumstances, Delhi Administration is directed to pay Rs 6000 towards medical treatment spent by her and a further sum of Rs 6000 towards permanent disability, i.e., in total Rs 12,000. 4. Shri Ansari Shekh, son of Kurban Shekh, has a son whose photograph showing that both his legs have been burnt in the fire, has been placed on record. It is stated that they have spent more than Rs 4000 for his treatment. Delhi Administration is directed to pay the total sum of Rs 9000, i.e., Rs 4000 towards treatment and Rs 5000 towards burn injury suffered by the boy. 5. Similarly, Ms Maya Mandal, wife of Madan Mandal who resides in C-9c and 58 of the colony also suffered on both her arms extensive injuries which have been shown in the photograph thereafter produced. She stated that she spent Rs 2000 towards her treatment. Delhi Administration is directed to pay Rs 2000 towards medical treatment and a sum of Rs 1000 for her mental agony, i.e., total sum of Rs 3000. 6. Similarly, Mrs Ufradin Bibi, aged about 26 years residing in C-09, 196 Sanjay Amar Colony also suffered injury and her right hand has been burnt. The photograph has been shown which establishes that she has also become handicapped due to disability. She is stated to have spent a sum of Rs 3000 towards her treatment. Delhi Administration is directed to pay a sum of Rs 3000 and a further sum of Rs 2000 towards her injury and mental agony, i.e., total sum of Rs 5000. 7. The writ petition is disposed of in terms of the above directions.