Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prakash S/O Bheemu vs Divisional And Anr
2021 Latest Caselaw 2360 Kant

Citation : 2021 Latest Caselaw 2360 Kant
Judgement Date : 24 June, 2021

Karnataka High Court
Prakash S/O Bheemu vs Divisional And Anr on 24 June, 2021
Author: Ashok S. Kinagi
                               1




         IN THE HIGH COURT OF KARNATAKA
                  KALABURAGI BENCH

      DATED THIS THE 24TH DAY OF JUNE, 2021

                         BEFORE

     THE HON'BLE MR.JUSTICE ASHOK S. KINAGI

              MFA No.201365/2018 (MV)
Between:

Prakash
s/o Bheemu
age : 20 years, Occ : Coolie
r/o.Vishwaspur, Thanagundi
Tq. And District Yadgir                ... Appellant

(By Sriyuths Sanganabasava B Patil for
    Veerangouda Malipatil, Advocates)

And:
1. Divisional Engineer Telecom BSNL
Staff Quarters, Rayapur
Dharwad 580 001

2. United India Insurance company. Co. Ltd.
Dr. Jawali Complex, Super Market
Kalaburagi 585 101
Through its Divisional Manager     ... Respondents

(By Sri Ameet Kumar Deshpande - Adv. For R1;
  Sri Shivanand Patil - Adv. For R2)

      This Miscellaneous First Appeal is filed under Section
173(1) of the MV Act praying to modify the judgment and
award dated 5.4.2018 in MVC No.146/2016 passed by the
Senior Civil Judge and MACT-II at Yadgir.
                            2




      This appeal coming on for admission this day, the
Court delivered the following:-


                     JUDGMENT

The claimant being aggrieved by the judgment

and award dated 05.03.2018 passed by the Senior

Civil Judge and MACT II, Yadgir (hereinafter referred

to as 'the Claims Tribunal') in MVC No.146/2016 has

filed the appeal under Section 173(1) of the Motor

Vehicles Act, 1988 (for short 'the MV Act') seeking for

enhancement of compensation.

2. For the sake of convenience, parties are

referred to as per their ranking before the Claims

Tribunal.

3. Facts giving rise to the filing of this appeal

briefly stated are that on 14.4.2016 at about 11.30

p.m, when the claimant and others were travelling in

a Tractor No.KA-33-TA-3937 and trolley No.4711, on

SP Office main road, near Mudnal cross; at that time,

the Tempo Traveller bearing Registration No.KA-25-N-

7048 came from behind, being driven by its driver in a

high speed and rash and negligent manner and

without blowing horn, dashed against the Trolley in

which the claimant and others were travelling and

caused the accident. On account of it, the claimant

sustained grievous injuries. Hence, he filed a claim

petition under Section 166 of the Act claiming

compensation.

3.1. The respondents being the owner and

insurer of the Tempo Traveller appeared and only

respondent No.1-insurer filed written statement

denying the averments made in the claim petition,

denied the age, occupation and earning of the

claimant. Further, it was contended that the driver of

the tempo traveller was not holding a valid and

effective driving licence at the time of accident

hence, prayed to dismiss the claim petition.

3.2. The Tribunal on the basis of the pleadings

framed issues.

3.3. The claimant in order to prove the claim,

examined himself as PW2 and in order prove the

disability examined the doctor as PW4 and got marked

documents.

The respondents have neither examined any

witnesses nor any documents were marked.

3.4. The tribunal after recording the evidence of

the parties and after considering the material on

record has recorded a finding that on 14.4.2016 at

about 11.30 p.m, when the claimant and others were

travelling in a Tractor No.KA-33-TA-3937 and trolley

No.4711, on SP Office main road, near Mudnal cross;

at that time, the Tempo Traveler bearing Registration

No.KA-25-N-7048 came from behind, being driven by

its driver in a high speed and rash and negligent

manner and without blowing horn, dashed against the

Trolley in which the claimant and others were

travelling and caused the accident. On account of it,

the claimant sustained grievous injuries. It further

held that the claimant is entitled for compensation and

consequently allowed the claim petition in part and

awarded a compensation of Rs.1,75,000/- with

interest at 6% p.a. from the date of petition till

realisation and further held that the respondent Nos.1

and 2 being the owner and insurer of the Tempo

Traveller -offending vehicle are jointly and severally

liable to pay the aforesaid compensation to the

claimant and that respondent No.2-insuer to deposit

the compensation amount. The claimant being

dissatisfied with the compensation amount awarded

by the Tribunal has filed this appeal.

4. Heard the learned counsel for the claimant

and the learned counsel for the respondents.

5. Learned counsel for the claimant submits that

the tribunal has awarded a meagre compensation

under different heads. He submits that the claimant

has sustained grievous injuries. He further submits

that the Tribunal has taken the notional income of the

claimant at Rs.7,000/- which is on the lower side. He

further submits that in the absence of income proof,

the Tribunal ought to have taken the notional income

as per the chart issued by the KSLSA. As per the

chart the notional income would be Rs.8,750/-.

Hence, he prays to allow the appeal.

6. Per contra, learned counsel for the

respondent No.2-insurer supports the impugned

judgment and award passed by the Tribunal and

further submits that the compensation awarded by the

Tribunal is just and proper and does not call for any

interference and hence prayed to dismiss the appeal.

7. Heard and perused the records and

considered the submissions of the learned counsels for

the parties.

8. The point that arises for consideration in this

appeal is with regard to the quantum of

compensation.

9. The date, time, place and the manner in

which the accident took place are not in dispute. A

criminal case was registered against the driver of the

offending vehicle. In order to prove that the accident

was occurred due to the rash and negligent driving of

the offending vehicle, the claimant has produced the

police papers marked as exhibits P1 to P5. From the

perusal of the aforesaid documents, it disclose that

the accident was occurred due to the rash and

negligent driving of the driver of the offending vehicle.

10. Insofar as the disability is concerned, the

claimant has produced wound certificate marked as

exhibit P13. From the perusal of Ex.P13, it is clear

that the claimant has sustained grievous injury.

Further, the claimant has also produced the disability

certificate-Ex.P15 issued by the doctor-PW4. On the

basis of the evidence of PW4 and Ex.P15, the Tribunal

has assessed the disability of the claimant to the

extent of 6% to the whole body for the purpose of

determination of the compensation. The disability

assessed by the Tribunal is just and proper.

11. Insofar as the quantum of compensation is

concerned, the accident is of the year 2016. The

claimant has not produced income proof. In the

absence of any income proof, this Court has taken the

notional income as per the chart of the KSLSA i.e.

Rs.8750/-. The claimant was aged about 18 years as

on the date of accident and therefore, the multiplier

applies to the age group of 15 to 25 is '18'.

Therefore, the claimant is entitled to compensation of

Rs.1,13,400/- (8,750 x 12 x 18 x 6%) under the head

of 'loss of future income on account of permanent

disability'.

Considering the nature of injuries sustained by

the claimant, this Court reassess the compensation

under the following heads :-

Rs.

1. Injury pain and suffering                : 40,000
2. Medical expenses                         : 38,229
3. Loss of income due to permanent
     Physical disability           :1,13,400

4. Food and nourishment                 :     5,000
5. Attendant charges                 :        1,500
6. Conveyance charges                   :     2,000
7. Loss of amenities                : 25,000

8. loss of income during laid
      Up period                     :        8,750
                                    -------------
                       total       : 2,33,879
                                   -------------





Thus, in all the claimant is entitled for a total

compensation of Rs.2,33,879/- as against the

compensation of Rs.1,54,000/- awarded by the

Tribunal. The enhanced compensation to which the

claimant is entitled would be Rs.79,879/- with interest

at 6% p.a. from the date of petition till realisation.

12. In view of the above discussion, the

following order is passed :

ORDER

1. The appeal is allowed in part;

2. The impugned judgment and award passed by the Tribunal is modified;

3. The claimant/appellant is entitled to an enhanced compensation of Rs.79,879/- with interest at 6% p.a. from the date of petition till realisation in addition to the compensation awarded by the Tribunal.

4. The respondent No.2-insurer is directed to deposit the enhanced compensation amount

along with accrued interest within a period of eight weeks from the date of receipt of a copy of this judgment.

Sd/-

JUDGE

rs

 
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 Newsletter