Citation : 2022 Latest Caselaw 1648 Kant
Judgement Date : 3 February, 2022
IN THE HIGH COURT OF KARNATAKA
DHARWAD BENCH
DATED THIS THE 3RD DAY OF FEBRUARY, 2022
BEFORE
THE HON'BLE MR.JUSTICE S.VISHWAJITH SHETTY
MISCELLANEOUS FIRST APPEAL No.100940/2021 (MV)
C/W.
MISCELLANEOUS FIRST APPEAL No.100943/2021 (MV)
BETWEEN:
THE DIVISIONAL MANAGER
LIBERTY GENERAL INSURANCE LTD.,
EARSTWHILE LIBERTY VIDEOCON
GENERAL INSURANCE CO. LTD.,
V A KALABURGI SQUARE,
1ST FLOOR, DESAI CROSS, DESHPANDE NAGAR,
HUBBALLI. NOW REPRESENTED BY
ITS AUTHORIZED SIGNATORY
...APPELLANT
(COMMON)
(BY MS. ANUSHA SANGAMI FOR SRI S. K. KAYAKMATH, ADVOCATE)
AND:
1. SRI. SANTOSH
S/O BEEMAPPA KODIHALLI
AGE. 30 YEARS, OCC. OWNER CUM DRIVER,
R/O. KURUBARAGERI, TQ. RANEBENNUR,
DIST. HAVERI.
2. RI. MAHANTAYYA S/O SIDDALINGAYYA MATHAD
AGE:MAJOR, OCC: OWNER OF JCB
BEARING REGISTRATION NO.KA-27/N-1536
R/O. CHALAGERI, TQ. RANEBENNUR,
DIST. HAVERI.
... RESPONDENTS
(IN MFA NO.100940/2021)
2
1. SRI. HANUMANTH S/O.MAILAPPA KICHADI
AGE. 22 YEARS, OCC: CLEANER
R/O. KURUBARAGERI,
TQ.RANEBENNUR, DIST. HAVERI
2. SRI.MAHANTAYYA
S/O. SIDDALINGAYYA MATHAD
AGE. MAJOR, OCC. OWNER OF
JCB BEARING REGISTRATION NO.KA-27/N-1536
R/O. CHALAGERI, TQ. RANEBENNUR
DIST. HAVERI 581 115.
... RESPONDENTS
(IN MFA NO.100943/2021)
(BY SRI.T. R. PATIL AND SRI. S. M. JAVALI, ADVOCATES FOR R1;
R2 - SERVED)
---
MFA NO.100940/2021 IS FILED U/S.173(1) OF MOTOR VEHICLES ACT, 1988, AGAINST THE JUDGMENT AND AWARD DATED 18.12.2020 PASSED IN MVC NO.828/2017 ON THE FILE OF THE I ADDITIONAL SENIOR CIVIL JUDGE AND ADDITIONAL MOTOR ACCIDENT CLAIMS TRIBUNAL, RANEBENNUR, AWARDING COMPENSATION OF `4,73,852/- WITH INTEREST AT 7% P.A. FROM THE DATE OF CLAIM PETITION TILL THE DATE OF PAYMENT
MFA NO.100943/2021 IS FILED U/S.173(1) OF MOTOR VEHICLES ACT, 1988, AGAINST THE JUDGMENT AND AWARD DATED 18.12.2020 PASSED IN MVC NO.830/2017 ON THE FILE OF THE I ADDITIONAL SENIOR CIVIL JUDGE AND ADDITIONAL MOTOR ACCIDENT CLAIMS TRIBUNAL, RANEBENNUR, AWARDING COMPENSATION OF `3,84,231/- WITH INTEREST AT 7% P.A. FROM THE DATE OF PETITION TILL THE DATE OF PAYMENT.
THESE APPEALS COMING ON FOR ADMISSION THIS DAY, THE COURT DELIVERED THE FOLLOWING:
COMMON JUDGMENT
These two appeals are preferred by the Insurer
of the offending vehicle bearing registration No.KA-
27/N-1536 challenging the quantum of compensation
awarded by the I Addl. Senior Civil Judge and AMACT,
Ranebennur (hereinafter referred to as 'the Tribunal',
for brevity), in MVC Nos.828/2017 and 830/2017 and
therefore, both the appeals are heard together and
disposed of by a common judgment.
2. Though these appeals are listed for
admission, with the consent of learned advocates
appearing on both sides, the same are taken up for
final disposal.
3. The parties to these appeals are referred to
by their rankings assigned to them before the
Tribunal for the sake of convenience.
4. The brief facts of the case as revealed from
the records are:
On 24.03.2017, the claimants before the
Tribunal were traveling in a Xenon pick-up vehicle
bearing registration No.KA-27/B-5718 on Harihar-
Ranebennur road. When the said vehicle reached
near Chalageri Divider road, the offending JCB
bearing registration No.KA-27/N-1536, which was
driven by its driver in a rash and negligent manner,
dashed against the pick up vehicle in which the
claimants were traveling and as a result, the accident
had occurred and claimants were injured in the said
accident. Immediately thereafter, the claimants were
shifted to a Government Hospital and thereafter to a
Private Hospital, wherein they were admitted as
inpatients and treated for their injuries. It is in this
background, they had filed claim petitions under
Section 166 of Motor Vehicle Act, claiming
compensation from the owner and Insurer of the
offending vehicle and the said claim petitions were
partly allowed by the Tribunal awarding a
compensation of `4,73,852/- and `3,84,231/- to the
claimants in MVC No.828/201 and 830/2017
respectively, with interest at 7% p.a. from the date
of petition till the date of payment. Being aggrieved
by the quantum of compensation awarded, the
Insurer of the offending vehicle has preferred these
two appeals.
5. Learned counsel for the appellant Insurer
submits that the disability to the whole body
assessed by the Tribunal compared to the disability
to the particular limb assessed by the doctor - PW3
is on the higher side. She submits that the
compensation awarded on other heads is also on the
higher side, which requires to be reduced. She also
submits that the rate of interest awarded by the
Tribunal is on the higher side. Accordingly, she
prays to allow the appeals.
6. I have carefully considered the rival
arguments addressed on behalf of the Insurer and
also perused the material on record.
7. The only question that arises for
consideration in these appeals is the correctness of
quantum of compensation awarded to the claimants
by the Tribunal. The accident is of the year 2017 and
therefore, the notional income of the claimants has
been rightly taken into consideration at `10,250/-,
which is in compliance of the income chart
maintained by the Karnataka State Legal Service
Authority for the purpose of disposal of the motor
vehicle accident cases before the Lok Adalath. Even
the multiplier applied having regard to the age of the
claimants is correct.
8. In respect of the claimant in MVC
No.828/2017 is concerned, the doctor had assessed
the disability of the claimant at 35% to the right
upper limb. However, the Tribunal had considered
the whole body disability at 20% for awarding
compensation. The material on record would go to
show that the claimant had suffered fracture of 2 n d ,
4 t h and 5 t h ribs on right side and fracture of right
scapula. Under the circumstances, the Tribunal was
not justified in taking into consideration the whole
body disability at 20% and in my considered view,
the whole body disability ought to have been taken
into consideration at 12%. The proper multiplier
applicable is 17. In the said event, the claimant
would be entitled for a compensation of ` 2,50,920/-
(`10,250 x 12 x 17 x 12%) as against the amount of
`4,18,200/- awarded towards 'loss of future income
due to disability'. Towards 'pain and suffering',
having regard to the number of fractures, the
claimant is entitled for a compensation of ` 40,000/-
as against `25,000/- awarded by the Tribunal. The
compensation awarded towards 'medical expenses'
remains unaltered. Towards 'incidental expenses',
the claimant is entitled for a sum of ` 7,500/- as
against `1,500/- awarded by the Tribunal. Towards
'loss of income during laid up period', the claimant is
entitled for a sum of ` 20,500/- as against `10,250/-
awarded by the Tribunal. Towards 'loss of amenities
in future life', the claimant is entitled for a
compensation of ` 30,000/-. Therefore, in all the
claimant is entitled for a sum of ` 3,67,822/- as
against `4,73,852/- awarded by the Tribunal.
9. In respect of the claimant in MVC
No.830/2017 is concerned, he had suffered fracture
of left clavicle and left scapula in the accident in
question. The doctor had assessed the disability of
the claimant at 30.6% to the left upper limb and the
Tribunal had considered the whole body disability at
15%. In my considered view, having regard to the
nature of injuries, the whole body disability ought to
have been considered at 10% by the Tribunal. The
proper multiplier applicable would be 18. In the said
event, towards 'loss of future income due to
disability', the claimant would be entitled for a
compensation of ` 2,21,400/- (`10,250x12x18x10%)
as against a sum of `3,32,100/- awarded by the
Tribunal. Towards 'pain and suffering', having regard
to the number of fractures, the claimant is entitled
for a compensation of ` 40,000/-, as against
`25,000/- awarded by the Tribunal. The
compensation awarded towards 'medical expenses'
remains unaltered. Towards 'incidental expenses' the
claimant is entitled for a sum of ` 7,500/- as against
`1,500/- awarded by the Tribunal. Towards 'loss of
income during laid up period', the claimant is entitled
for a sum of ` 20,500/- as against `10,250/-
awarded by the Tribunal. Towards 'loss of amenities
in future life', the claimant is entitled for a
compensation of ` 30,000/-. Therefore, in all the
claimant is entitled for a sum of ` 3,34,781/- as
against a sum of `3,84,231/- awarded by the
Tribunal.
10. Accordingly, the following:
ORDER
The appeals filed by the Insurer are allowed in
part.
The claimant in MVC No.828/2017 is entitled for
a compensation of `3,67,822/- as against `4,73,852/-
awarded by the Tribunal. The claimant in MVC
No.830/2017 is entitled for a compensation of
`3,34,781/- as against `3,84,231/- awarded by the
Tribunal.
The compensation awarded shall carry interest
at 6% p.a. from the date of petition till realization.
The amount in deposit in these two appeals shall
be transferred to the Tribunal for the purpose of
disbursement and the Insurer is directed to deposit
the balance amount of compensation with interest,
within a period of six weeks from the date of receipt
of certified copy of this order.
The order passed by the Tribunal insofar as it
relates to deposit and disbursement, etc., remains
unaltered.
Sd/-
JUDGE
gab
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!