Citation : 2025 Latest Caselaw 690 Bom
Judgement Date : 22 July, 2025
2025:BHC-AS:31971
Shubhada S Kadam 48-FA(ST)-5467-2020 (C).doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
FIRST APPEAL (STAMP) NO. 5467 OF 2020
Reliance General Insurance Company Limited Appellant/
Through its Corporate Office, Original
4th Floor, Chintamani Avenue, Opponent No.2
Off Western Express Highway,
Goregaon-East, Mumbai - 400 063.
versus
1 Jamburao Kallappa Latkar Original
Age : 71 years, Occ.Nil. Applicant No.1
2 Suman Jamburao Latkar, Original
Age ; 59 years, Occ.Household. Applicant No.2
3 Laxmi Prashant Latkar, Original
Age : 30 years, Occ.Household. Applicant No.3
4 Siddhant Prashant Latkar, Original
Age : 9 years, Occ. Education. Applicant No.4
5 Manaswi Prashant Latkar, Original
Age : 3 years, Occ : Nil. Applicant No.5
(No.4 and 5 minor through guardian Applicant
No.3 - Natural mother
All R/o. Sanjaynagar, Sangli,
Tal. Miraj, District : Sangli.
6 Kishor Babaso Gaikwad, Original
Age : Major, Occ.Labourer, Opponent No.1
R/o. Near K.P.T. Agar Bhag, Shirol,
Tal. Shirol, District : Kolhapur.
7 Ramesh Vilas Dhumal, .Original
Age : 40 years, Occ. Labourer, Opponent No.2
R/o. Dharangutti,
Tal. Shirol, District : Kolhapur.
Respondents
Along with
CROSS OBJECTION (STAMP) NO.21197 OF 2025
in
FIRST APPEAL (STAMP) NO. 5467 OF 2020
1 Jamburao Kallappa Latkar
Age : 76 years, Occ.Nil.
2 Suman Jamburao Latkar,
Digitally
Age ; 64 years, Occ.Household.
signed by
SHUBHADA 3 Laxmi Prashant Latkar,
SHUBHADA SHANKAR
SHANKAR KADAM
KADAM Date:
2025.07.30 1/8
11:15:30
+0530
::: Uploaded on - 30/07/2025 ::: Downloaded on - 02/08/2025 07:05:29 :::
Shubhada S Kadam 48-FA(ST)-5467-2020 (C).doc
Age : 35 years, Occ.Household.
4 Siddhant Prashant Latkar,
Age : 14 years, Occ. Education.
5 Manaswi Prashant Latkar, Cross -
Age : 5 years, Occ : Nil. Objectors
(No.4 and 5 minor through guardian Applicant
No.3 - Natural mother
All R/o. Sanjaynagar, Sangli,
Tal. Miraj, District : Sangli.
In the matter between
Reliance General Insurance Company Limited Appellant/
Through its Corporate Office, Original
4th Floor, Chintamani Avenue, Opponent No.2
Off Western Express Highway,
Goregaon-East, Mumbai - 400 063.
versus
1 Jamburao Kallappa Latkar
Age : 76 years, Occ.Nil.
2 Suman Jamburao Latkar,
Age ; 64 years, Occ.Household.
3 Laxmi Prashant Latkar,
Age : 35 years, Occ.Household.
4 Siddhant Prashant Latkar,
Age : 14 years, Occ. Education.
5 Manaswi Prashant Latkar,
Age : 5 years, Occ : Nil.
(No.4 and 5 minor through guardian Applicant
No.3 - Natural mother
All R/o. Sanjaynagar, Sangli,
Tal. Miraj, District : Sangli.
6 Kishor Babaso Gaikwad,
Age : Major, Occ.Labourer,
R/o. Near K.P.T. Agar Bhag, Shirol,
Tal. Shirol, District : Kolhapur.
7 Ramesh Vilas Dhumal, Respondents
Age : 40 years, Occ. Labourer, Rest. Nos.1 to 5
R/o. Dharangutti, Org. Claimants
Tal. Shirol, District : Kolhapur. and Resp. No.6
and 7
Org.Opp.No.1
and 3
2/8
::: Uploaded on - 30/07/2025 ::: Downloaded on - 02/08/2025 07:05:29 :::
Shubhada S Kadam 48-FA(ST)-5467-2020 (C).doc
Mr. Rahul Mehta i/b. KMC Legal Venture, Advocate for the Appellant.
Mr. Vijay Killedar, Advocate for Respondent Nos.1 to 5.
CORAM : SHIVKUMAR DIGE, J.
DATE : 22nd JULY, 2025.
Oral Judgment:
1. This appeal is preferred by the appellant-Insurance Company
against the judgment and order passed by the Motor Accident Claims
Tribunal, Jaysingpur, (for short "the Tribunal"). The respondents/claimants
also preferred cross-objection for enhancement of compensation. Both
the appeal and cross-objection are against the same judgment and order,
hence, I am deciding both the matter by this common judgment.
2. It is contention of learned counsel for the appellant-Insurance
Company that the accident happened due to sole negligence of the
deceased. The Tribunal has considered monthly income of the deceased
on higher side and there was breach of terms and conditions of insurance
policy but the Tribunal has not considered these facts. Hence, requested
to allow the appeal.
3. It is contention of learned counsel for respondent Nos.1 to
5/claimants that the Tribunal has not awarded future prospects and
consortium amount is awarded on lower side, hence, requested to allow
the cross-objection and dismiss the appeal.
4. I have heard both learned counsel, perused the impugned
judgment and order passed by the Tribunal.
3/8
::: Uploaded on - 30/07/2025 ::: Downloaded on - 02/08/2025 07:05:29 :::
Shubhada S Kadam 48-FA(ST)-5467-2020 (C).doc
5. It is claimants case that on 1st November 2014, the deceased-
Prashant was proceeding to Ichalkarnji on his motorcycle for his work. He
was riding the motorcycle cautiously and in accordance with traffic rules.
When he reached near the spot of accident, at that time, one motorcycle
bearing registration No.MH-09-DD-8904 came from opposite direction.
The rider of the said motorcycle while overtaking a truck, came on the
wrong side of the road and gave dash to the motorcycle of Prashant. Due
to dash, Prashant was thrown away on the road and sustained injuries to
his head, chin and other parts of the body and succumbed to his injuries
while undergoing medical treatment. An offence was registered against
the rider of other motorcycle i.e. respondent No.7 (original opponent
No.3).
6. To prove the negligence of the rider of other motorcycle i/e.
respondent No.7, the claimants have examined PW3-Anwar Jamadar at
Exhibit-41. He has stated that the accident occurred due to sole
negligence of rider of the other motorcycle and he was pillion rider on the
motorcycle of the deceased.
7. While dealing with the issue of negligence, the Tribunal has
observed that accident occurred due to sole negligence of respondent
No.7. The FIR and police papers produced on record supports the
claimants' case. On that ground, the Tribunal has held that respondent
No.7 was negligence in the accident. I do not find infirmity in it.
4/8
::: Uploaded on - 30/07/2025 ::: Downloaded on - 02/08/2025 07:05:29 :::
Shubhada S Kadam 48-FA(ST)-5467-2020 (C).doc
8. Though it is contention of learned counsel for the appellant-
Insurance Company that the deceased himself was negligent for the
accident but the appellant-Insurance Company has not produced
evidence on record to support the said contention nor the rider of the
offending motorcycle stepped into the witness box to prove the negligence
of the deceased. Hence, I do not find merit in the contention that the
accident occurred due to negligence of the deceased.
9. It is claimants' case that the deceased was serving as
H.R.Manager at Unique Auto Assemblies at Ichalkaranji and he was
drawing salary of Rs.21,050/-per month. To prove the said fact, the
claimants have examined PW-2 Umesh B. Khot, Employee of Unique
Auto Assemblies. He has stated that the deceased was serving as
H.R.Manager. He has produced salary slip of October 2013 to October
2014 and those slips are at Exhibit-37. He has further stated that the
deceased was permanent employee and he was getting monthly salary of
Rs.21,050/-. Nothing elicited in cross-examination of this witness. After
going through the salary slip, it is revealed that after deducting Rs.200/-
towards professional tax, the Tribunal has considered the monthly
income of the deceased at Rs.20,850/-.I do not find infirmity in it. In my
view, the deceased was permanent employee and from his salary slip, it is
revealed that he was getting salary of Rs.20,850/-. There is no reason to
disbelieve the evidence of PW-2.
5/8
::: Uploaded on - 30/07/2025 ::: Downloaded on - 02/08/2025 07:05:29 :::
Shubhada S Kadam 48-FA(ST)-5467-2020 (C).doc
11. While awarding compensation, the Tribunal has not awarded
future prospects. At the time of accident, deceased was 37 year old and
he was permanent employee, hence, the claimants are entitled for 50% as
future prospects as per the view of Hon'ble Apex Court in the case of
National Insurance Co. ltd. vs. Pranay Sethi , 2017 ACJ 2700( SC).
12. The Tribunal has awarded consortium amount on lower side.
There are five claimants. As per the view of Hon'ble Apex Court in
Magma General Insurance Co. Ltd. vs. Nanu Ram, 2018 ACJ 2782
(SC), each claimant is entitled for Rs.44000/- as consortium amount,
Rs.18,000/- for loss of estate and Rs.18000/- for funeral expenses.
13. Considering the above calculations, the claimants are entitled
for following compensation :
Particulars Rs. Amount
Annual Income (Rs.20850/- x 12) Rs. 2,50,200.00
50% future prospects Rs. 1,25,100.00
Total Rs. 3,75,300.00
1/4 deduction towards personal expenses Rs. 93,825.00
Total Rs. 2,81,475.00
Rs.2,81,475/- x 15(multiplier) Rs. 42,22,125.00
Consortium (Rs.44,000/- x 5(claimants)) Rs. 2,20,000.00
Funeral Expenses Rs. 18,000.00
Loss of Estate Rs. 18,000.00
Total Compensation Rs. 44,78,125.00
6/8
::: Uploaded on - 30/07/2025 ::: Downloaded on - 02/08/2025 07:05:29 :::
Shubhada S Kadam 48-FA(ST)-5467-2020 (C).doc
The Tribunal has awarded Rs.28,84,750/-, if this amount is
deducted from the amount of Rs.44,78,125/- considered by this Court, it
comes to Rs.15,93,375/-. The claimants are entitled for this amount.
12. In view of above, I pass the following order :
ORDER
(1) First Appeal (Stamp) No.5467 of 2020 is dismissed.
(2) Cross Objection (stamp) No.21197 OF 2025
(3) The claimants are entitled for enhanced compensation of
Rs.15,93,375/- @ 7.5% interest per annum from the date
of filing claim petition till realisation of the amount. Out of
this amount, Rs.2,56,000/- is consortium amount, the
claimants are entitled @ 7.5% interest per annum on this
amount from 1st November 2017 till realisation of the
amount.
(4) The claimants are not entitled interest on enhanced
amount for the delayed period of 5 years in filing the
cross-examination.
(5) The Insurance Company shall deposit the enhanced
amount along with proportionate interest thereon within
eight weeks from the receipt of this order.
(6) The claimants are permitted to withdraw the deposited
amount along with accrued interest thereon.
Shubhada S Kadam 48-FA(ST)-5467-2020 (C).doc
(7) The claimants shall pay deficit court fees on enhanced
amount, if any, as per Rule.
(8) The statutory amount in First Appeal (Stamp) No.5467 of 2020
be transmitted to the Tribunal along with accrued interest
thereon. The parties are at liberty to withdraw it as per Rule.
(9) Record and Proceedings be sent back to the Tribunal.
13. Pending applications, if any, stand disposed of.
(SHIVKUMAR DIGE, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!