Citation : 2021 Latest Caselaw 1619 Kant
Judgement Date : 25 February, 2021
IN THE HIGH COURT OF KARNATAKA
DHARWAD BENCH
DATED THIS THE 25TH DAY OF FEBRUARY 2021
BEFORE
THE HON'BLE MR.JUSTICE N.S. SANJAY GOWDA
MFA NO.103678/2016
C/W
MFA NOS.21966/2013, 21971/2013
& MFA CROB NO.100142/2017 (MV-D)
IN MFA NO.103678 OF 2016
BETWEEN
THE MANAGER,
IFFCO-TOKIO GENERAL INSURANCE CO. LTD.,
NO.127A, BHAVANI ARCADE,
III FLOOR, 306-308, NEAR OLD BUS STAND,
OPP. BASAVA VANA, NEW COTTON MARKET,
HUBBALLI-29, DIST: DHARWAD.
NOW REPRESENTED BY ITS
AUTHORIZED SIGNATORY,
IFFCO-TOKIO GENERAL INSURANCE COMPANY,
CUSTOMER SERVICE CENTER,
SHRI.SHANTI TOWERS,
5TH FLOOR, 3RD MAIN, 141,
EAST OF ON.G.E.F. LAYOUT,
KASTURINAGAR, BANGALORE-560043.
...APPELLANT
(BY SRI.S K KAYAKAMATH, ADVOCATE)
AND
1. SMT.RATNAVVA W/O ANANTAGOUDA PATIL,
AGE: 25 YEARS, OCC: HOUSEHOLD WORK,
R/O: SALAHALLI, TALUK: RAMDURG,
DIST: BELAGAVI.
2
2. KUMAR.SHRISHAIL S/O ANANTAGOUDA PATIL
AGE: 7 YEARS, OCC: NIL,
R/O: SALAHALLI, TQ: RAMDURG,
DIST: BELAGAVI.
3. KUMAR.SHRIDHAR S/O ANANTAGOUDA PATIL
AGE: 5 YEARS, OCC: NIL,
R/O: SALAHALLI, TQ: RAMDURG,
DIST: BELAGAVI
(RESPONDENTS NO.2 AND 3 ARE
MINORS REP. BY NEXT FRIEND,
NATURAL MOTHER RESP.NO.1)
4. SRI.BASANAGOUDA S/O DUNDANAGOUDA PATIL
AGE: 69 YEARS, OCC: OLD AGE, NIL,
R/O: SALAHALLI, TQ: RAMDURG,
DIST: BELAGAVI.
RESPONDENT NO.4 DECEASED
THE RESPONDENT NOS.1 TO 3 AND 5
ARE THE LR'S OF DECEASED RESPONDENT NO.4
5. SMT.BALAWWA W/O BASANAGOUDA PATIL
AGE: 64 YEARS, OCC: HOUSEHOLD WORK,
R/O: SALAHALLI, TQ: RAMDURG,
DIST: BELAGAVI.
6. SRI.RAMZAN ABDULSAB JAMADAR
AGE: 32 YEARS, OCC: DRIVER,
R/O: PENDARI GALLI,
COURT ROAD, RAMDURG,
TQ: RAMDURGA, DIST: BELAGAVI,
(OWNER OF THE AUTO RICKSHAW
BEARING REGN.NO.KA-24/6753)
...RESPONDENTS
(BY SRI.H M DHARIGOND, ADVOCATE FOR R1-R3 AND R5,
R1 TO 3 & 5 RE LRS OF DECEASED R4,
R6-SERVED)
THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
1988 AGAINST THE JUDGMENT AND AWARD DATED 21.06.2016
3
PASSED IN MVC NO.2240/2012 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND MEMBER, ADDITIONAL MACT, RAMDURG,
AWARDING COMPENSATION OF RS.12,00,000/- WITH
INTEREST AT 6% P.A. FROM THE DATE OF PETITION TILL ITS
REALIZATION.
IN MFA NO.21966 OF 2013
BETWEEN
THE MANAGER
IFFCO-TOKIO INSURANCE CO.LTD.,
NO.127A, BHAVANI ARCADE, III FLOOR,
306-308, NEAR OLD BUS STAND,
OPP. BASAVANA HUBLI,
NOW REPRESENTED BY ITS
AUTHORIZED SIGNATORY, IFFCO-TOKIO GENERAL
INSUARANCE CO.,
CUSTOMER SERVICE CENTER, SHRI SHANTI TOWERS,
5TH FLOOR, 3RD MAIN,
141, EAST OF N.F.E.F., LAYOUT,
KASTURINAGAR, BANGALORE.560043
...APPELLANT
(BY SRI.S K KAYAKAMATH, ADVOCATE)
AND
1. SRI.PRAVEENKUMAR
S/O VIRUPAXAPPA SHETTAR,
AGE: 29 YEARS, OCC: LECTURER,
AND AGRICULTURITST,
R/O: BADAMI, TQ: BADAMI, DIST: BAGALKOT.
2. SRI.RAMZAN ABDULSAB JAMADAR
AGE: 29 YEARS, OCC: DRIVER,
R/O PENDARI GALLI,
COURT ROAD, RAMADURG,
TQ: RAMDURGA, DIST: BELGAUM,
(OWNER OF THE AUTO RICKSHAW BEARING
REGN.NO.KA-24/6753)
3. SRI.BASANAGOUDA S/O DUNDAPPAGOUDA PATIL
4
AGE: 61 YEARS, OCC: AGRICULTURE,
R/O: BUDANUR, TQ: RAMADURGA DIST: BELGAUM,
(OWNER OF HERO HONDA M/C,
BEARING REGN.NO.KA-28/E-2170)
...RESPONDENTS
(BY SRI.SHIVARAJ S BALLOLLI, ADVOCATE FOR R1,
SRI.B.S.KUKANAGOUDAR, ADVOCATE FOR R2,
SRI.R.K.KULKARNI, ADVOCATE FOR R3)
THIS MFA IS FILED U/S 173(1) OF MV ACT 1988,
AGAINST THE JUDGMENT AND AWARD DATED:18-01-2013
PASSED IN MVC NO.1371/2012 ON THE FILE OF SENIOR CIVIL
JUDGE AND MEMBER ADDL.MACT, RAMDURG, AWARDING THE
COMPENSATION OF RS.5,42,000/- WITH INTEREST AT THE
RATE OF 9% P.A., FROM THE DATE OF PETITION TILL
REALISATION.
IN MFA NO.21971 OF 2013
BETWEEN
THE MANAGER
IFFCO-TOKIO INSURANCE CO.LTD.,
NO.127A, BHAVANI ARCADE, III FLOOR, 306-308,
NEAR OLD BUS STAND,
OPP. BASAVA VANA, HUBLI, NOW REP.
BY ITS AUTHORIZED SIGNATORY,
IFFCO-TOKIO GENERAL INSURANCE COMPANY
CUSTOMER SERVICE CENTER, SHRI SHANTI TOWERS,
5TH FLOOR, 3RD MAIN, 141,
EAST OF N.G.E.F. LAYOUT,
KASTURINAGAR, BANGALORE-560043
...APPELLANT
(BY SRI.S K KAYAKAMATH, ADVOCATE)
AND
1. SRI.SOMAPPA S/O NAGAPPA SHIGIHALLI
AGE: 53 YEARS, OCC: PRIMARY SCHOOL TEACHER,
R/O: SANGAL, TQ: RAMADURGA,
DIST: BELGAUM.
5
2. SRI.RAMZAN ABDULSAB JAMADAR
AGE: 29 YEARS, OCC: DRIVER,
R/O: PENDARI GALLI,
COURT ROAD, RAMDURG
TQ: RAMDURGA, DIST: BELGAUM.
(OWNER OF THE AUTO RICKSHAW
BEARING REGN.NO.KA-24/6753)
3. SRI.BASANAGOUDA S/O DUNDAPPAGOUDA PATIL
AGE: 61 YEARS, OCC: AGRICULTURE,
R/O:BUDANUR, TQ: RAMADURGA,
DIST: BELGAUM
(OWNER OF HERO HONDA M/C
BEARING REGN NO.KA-28/E-2170)
...RESPONDENTS
(BY SRI.SHIVARAJ S BALLOLLI, ADVOCATE FOR R1,
SRI.B.S.KUKANAGOUDAR, ADVOCATE FOR R2,
SRI.R.K.KULKARNI, ADVOCATE FOR R3)
THIS MFA FILED U/S 173(1) OF MV ACT, 1988, AGAINST
THE JUDGMENT AND AWARD DATED:18-01-2013 PASSED IN
MVC NO.1368/2012 ON THE FILE OF SENIOR CIVIL JUDGE AND
MEMBER, ADDL. MACT, RAMDURG, AWARDING THE
COMPENSATION OF RS.3,60,000/- WITH INTEREST AT THE
RATE OF 9% P.A., FROM THE DATE OF PETITION TILL
REALISATION.
IN MFA.CROB NO.100142 OF 2017
BETWEEN
1. SMT. RATNAVVA W/O ANANTAGOUDA PATIL
AGE:26 YEARS OCC. HOUSEHOLD WORK
R/O SALAGALLI , TALUK. RAMDURG
DISTRICT.BELAGAVI
2. KUMAR SHRISHAIL S/O ANANTGOUDA PATIL
AGE:8 YEARS, OCC.STUDENT
R/O SALAGALLI, TALUK. RAMDURG
DISTRICT.BELAGAVI
3. KUMAR SHRIDHAR S/O ANANTHGOUDA PATIL
6
AGE:6 YEARS, OCC.STUDENT
R/O SALAGALLI , TALUK. RAMDURG
DISTRICT.BELAGAVI
NOTE CROSS OBJECTOR NO.2 AND 3 ARE MINORS
AND HENCE THEY ARE REPRESENTED BY THEIR
NATURAL MINOR GUARDIAN APPELLANT NO.1
4. SMT. BALAWWA W/O BASANAGOUDA PATIL
AGE:65 YEARS, OCC. HOUSEHOLD WORK
R/O SALAGALLI, TALUK. RAMDURG
DISTRICT.BELAGAVI
...CROSS OBJECTORS
(BY SRI.H M DHARIGOND, ADVOCATE)
AND
1. SRI. RAMZAN ABDULSAB JAMADAR
AGE:33 MAJOR, OCC. DRIVER
R/O PENDARGALLI COURT ROAD
RAMDURG, TQ. RAMDURG
DISTRICT. BELAGAVI
2. IFFCO-TOKO GENERAL INSURANCE COMPANY LTD,
127A, BHAVANI ARCADE
3RD FLOOR, 306-308, NEAR OLD BUS STAND
OPP. BASAVA VANA, NEW COTTON MARKET
HUBBALLI-DHARWAD, DHARWAD
...RESPONDENTS
(NOTICE TO R1-DISPENSED WITH,
SRI.S.K.KAYAKAMATH, ADVOCATE FOR R2)
THIS MFA CROSS OBJECTION IS FILED UNDER ORDER
41 RULE 22 OF CPC READ WITH SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 21.06.2016
PASSED IN MVC NO.2240/2012 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND ADDITIONAL MACT, RAMDURG, PARTLY
ALLOWING THE CLAIM PETITION FOR COMPENSATION AND
SEEKING ENHANCEMENT OF COMPENSATION.
THESE APPEALS AND CROSS OBJECTION COMING ON
FOR ADMISSION, THIS DAY, THE COURT, DELIVERED THE
FOLLOWING:
7
JUDGEMENT
MFA Nos.103678/2016, 21966/2013 and
21971/2013 is by the insurer.
2. MFA crob.No.100142/2017 is by the claimant.
3. An accident occurred on 24.12.2011 between a
Tomtom auto rickshaw and motorcycle. As a result of
this impact, the rider of the motor cycle was killed and
the pillion rider of the motorcycle suffered injuries. This
resulted in claim petitions being filed by the legal
representative of the rider of the motor cycle and also by
other inmates.
4. The Tribunal after analyzing the evidence has
recorded a finding that the accident did occur and the
driver of the Auto rickshaw was responsible for the
accident. The Tribunal thereafter proceeded to
determine the following compensation payable to the
victims.
IN MFA NO.103678/2016
Sl.No. Particulars Amount(Rs.) 1 Loss of dependency 7,65,000-00 2 Funeral expenses and transport 20,000-00 ion of dead body 3 Loss of Consortium to Ptr.NO.1 1,00,000-00 4 Loss of love and affection to the 1,50,000-00
5 Loss of Estate 1,00,000-00 6 Pain and sufferings 10,000-00 7 Medical Expenses 54,943-00 Total 11,99,943-00
IN MFA NO.21966/2013
Sl.No. Particulars Amount(Rs.) 1 Pain and sufferings 60,000-00 2 Medical expenses 1,54,000-00 3 Mental agony & depression 25,000-00 4 Loss of earning during laid up 30,000-00 period 5 Conveyance, attendant charges 45,000-00 and special diet 6 Future loss of earnings 1,53,000-00 7 Loss of amenities 75,000-00 Total 5,42,000-00
IN MFA 21971/2013
Sl.No. Particulars Amount(Rs.) 1 Pain and sufferings 50,000-00 2 Medical expenses 1,38,500-00 3 Mental agony & depression 15,000-00 4 Loss of earning during laid up 61,100-00
period 5 Conveyance, attendant charges 45,000-00 and special diet 6 Future loss of earnings - 7 Loss of amenities 50,000-00 Total 3,60,000-00
5. The learned counsel for the insurer contended that
the evidence on record, especially the Police record
indicated that the rider of the motorcycle was principally
responsible for the accident. He submitted that both the
rider as well as driver of the auto rickshaw were charge
sheeted and this by itself indicated that both of them had
contributed to the accident and as a consequence,
saddling of the liability only on the driver of the auto
rickshaw was incorrect.
6. Learned counsel for the legal representatives of the
deceased/rider contended that the amount awarded
towards loss of dependency by the Tribunal was incorrect
since notional income taken by the Tribunal was on the
lower side and future prospects had not been granted.
7. The Tribunal after analyzing the evidence has come
to the conclusion that the accident took place due to the
fault of the driver of the auto rickshaw and it was noticed
by the Tribunal that the owner of the auto rickshaw
though appeared in person did not contest the plea put
forth by the claimants. The Tribunal therefore took the
view that the driver of the Auto rickshaw was responsible
for the accident. The Tribunal also noticed that the
charge sheet was laid only against the driver of the auto
rickshaw.
8. The learned counsel for the insurer contended that
the statements made in the complaint and the criminal
proceedings by themselves indicated that both the riders
were responsible. He relied upon the assertion made by
the inmate of the auto rickshaw who had contended that
rider of the motorcycle was negligent.
9. In the present case, the IMV report has been
produced as Ex.P.6. This, indicates that the damage was
caused to both the auto rickshaw as well as the
motorcycle. The damage indicated therein would show
that the auto rickshaw had rammed into the motorcycle.
This is clear from the fact that the damage has occurred
to the motorcycle only on one side. If it was a case of
head on collusion, damage to the motorcycle would have
been different. Having regard to the damages suffered
by the driver of the auto rickshaw and the motorcycle
has indicated in the IMV report, the finding of the
Tribunal that the driver of the auto rickshaw cannot be
found fault with. I therefore, confirm the same.
10. As far as the quantum of compensation is
concerned, the Tribunal has taken the notional income of
the deceased at Rs.5,000/-. The accident is of the year
2011. There is admittedly no document to establish the
monthly income. It would be therefore proper to adopt
the notional income as determined by the Karnataka
State Legal Service Authority which would be a sum of
Rs.6,000/-, as the accident is of the year 2011.
11. As per the judgment rendered by the Hon'ble Apex
Court in the case of National Insurance Company
Limited V/s Pranay Sethi and others, reported in
(2017) 16 SCC 680, 40% of this Rs.6000/- would have
to be added as future prospectus. This would in turn
result in the income of the deceased to become
Rs.8,400/-. Out of the said sum, 25% would have to be
deducted towards personal expenses of the deceased
and this would result in the income of the deceased to be
Rs.6,300/-. As the deceased was aged 26 years, a
multiplier of 18 will have to be adopted. Consequently,
Rs.13,60,800/-(Rs.6,300x12x18) is awarded towards the
loss of dependency.
12. In addition, each of the claimants would be entitled
to a sum of Rs.40,000/- towards loss of consortium. In
other words the claimants in all will be entitled for
Rs.2,50,000/- towards loss of consortium.
13. The claimants are entitled for further sum of
Rs.30,000/- under the conventional heads.
14. The Tribunal has awarded a sum of Rs.54,943/-
towards medical expenses. The same being based on
the documentary evidence, they are affirmed.
15. Consequently, the claimants are entitled to the
following sums:
Sl.No. Particulars Amount(Rs.)
1 Loss of dependency 13,60,800-00
2 Loss of consortium 2,50,000-00
3 Under conventional head 30,000-00
4 Medical expenses 54943-00
Total 16,95,743-00
16. The enhanced compensation shall carry interest at
6% per annum from the date of petition till date of
release.
17. The Insurance company is directed to deposit the
enhanced compensation amount within 8 weeks.
18. The Amount in deposit shall be transmitted to the
Tribunal for disbursement.
19. As far as compensation awarded for the claimants
who are inmates in the Auto rickshaw are concerned, the
Tribunal has awarded Rs.3,60,000/- and 5,42,000/-
respectively. These sums are accepted by the claimants
and no appeals have been filed.
20. A perusal of the award of the Tribunal would
indicate that the claimants had suffered injuries in which
they incurred sum of Rs.1,38,000/- and Rs.1,53,968/-
towards medical expenses. This by itself indicates about
the magnitude and extent of the injuries that the
claimants have suffered. The Tribunal after taking into
consideration the injuries suffered and the disability
incurred as assessed by the medical practitioner has
determined the sum of Rs. 1,38,000/- and Rs.1,53,968/-
respectively. These sums are just and proper and this
determination of compensation by the Tribunal cannot be
said to be in any way improper.
21. I do not find any merit in these appeals. They are,
therefore, dismissed.
22. The Amount in deposit shall be transmitted to the
Tribunal for disbursement.
Sd/-
JUDGE
Hmb
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!