Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lokesh. M. K vs Sri. Venugopal. T. P
2022 Latest Caselaw 9691 Kant

Citation : 2022 Latest Caselaw 9691 Kant
Judgement Date : 27 June, 2022

Karnataka High Court
Lokesh. M. K vs Sri. Venugopal. T. P on 27 June, 2022
Bench: H T Prasad
                       1




IN THE HIGH COURT OF KARNATAKA AT BENGALURU

      DATED THIS THE 27TH DAY OF JUNE 2022

                    BEFORE

THE HON'BLE MR. JUSTICE H. T. NARENDRA PRASAD

          MFA No.6650 OF 2019(MV)

BETWEEN

LOKESH. M. K.
S/O KARIYAPPA
AGED ABOUT 31 YERFS
R/AT MENAGANAHALLI VILLAGE
HALLE MYSORE HOBLI
HOLENARSIPURA TALUK
HASSN DISTRICT.
PRESENT ADDRESS
C/O RANGAIAH
CHANNPATANA HOUSING
BOARD HASSAN.

                                    ...APPELLANT

(BY SRI.RAVI KUMAR M B., ADV.)

AND

1.    SRI. VENUGOPAL. T. P.
      S/O PARASHURAMASHETTY
      R/AT # 6-1 TELUGARA ROAD
      VIRAJPET
      KODAGU DISTRICT-571 254.
                          2




2.   UNITED INDIA INSURANCE
     COMPANY LIMITED
     VENKATESHWARA BUILDING
     SBI BANK OPP MAIN BRANCH
     HASSAN
     REP. BY ITS MANAGER
                                    ...RESPONDENTS

(BY SMT. MANJULA N TEJASWI, ADV. FOR R2:
NOTICE TO R1 IS DISPENSED WITH)

     THIS MFA IS FILED UNDER SECTION 173(1) OF
MV ACT AGAINST THE JUDGMENT AND AWARD DATED
23.01.2019 PASSED IN MVC NO. 1474/2017 ON THE
FILE OF THE II ADDITIONAL SENIOR CIVIL JUDGE,
MACT, HASSAN, PARTLY ALLOWING THE CLAIM
PETITION FOR COMPENSATION AND SEEKING
ENHANCEMENT OF COMPENSATION.

     THIS MFA COMING ON FOR ADMISSION THIS
DAY, THE COURT DELIVERED THE FOLLOWING:


                    JUDGMENT

This appeal under Section 173(1) of Motor

Vehicles Act, 1988 (hereinafter referred to as 'the

Act') has been filed by the claimant being aggrieved

by the judgment dated 23.5.2019 passed by MACT,

Hassan in MVC 1474/2017.

2. Facts giving rise to the filing of the appeal

briefly stated are that on 22.4.2017 when the

claimant was proceeding on motorcycle bearing

registration No.KA-13-H-3930 from Kushalnagar to

Gudde Husur, near Rama Saw Mill, Bychanahalli, at

that time, jeep bearing registration No.KL-11-P-7065

being driven by its driver at a high speed and in a

rash and negligent manner, dashed to the vehicle of

the claimant. As a result of the aforesaid accident,

the claimant sustained grievous injuries and was

hospitalized.

3. The claimant filed a petition under Section

166 of the Act seeking compensation. It was pleaded

that he spent huge amount towards medical

expenses, conveyance, etc. It was further pleaded

that the accident occurred purely on account of the

rash and negligent driving of the offending vehicle by

its driver.

4. On service of notice, the respondent No.2

appeared through counsel and filed written statement

in which the averments made in the petition were

denied.

The respondent No.1 did not appear before the

Tribunal inspite of service of notice and was placed

ex-parte.

5. On the basis of the pleadings of the parties,

the Claims Tribunal framed the issues and thereafter

recorded the evidence. The claimant himself was

examined as PW-1 and Dr.Shriranga was examined as

PW-3 and got exhibited documents namely Ex.P1 to

Ex.P15. On behalf of the respondents, neither any

witness was examined nor any document was

produced. The Claims Tribunal, by the impugned

judgment, inter alia, held that the accident took place

on account of rash and negligent driving of the

offending vehicle by its driver, as a result of which,

the claimant sustained injuries. The Tribunal further

held that the claimant is entitled to a compensation of

Rs.325,360/- along with interest at the rate of 8%

p.a. and directed the Insurance Company to deposit

the compensation amount along with interest. Being

aggrieved, this appeal has been filed.

6. The learned counsel for the claimant has

raised the following contentions:

Firstly, even though the claimant claims that he

was a JCB driver and earning Rs.40,000/- per month,

but the Tribunal has taken the notional income as

merely as Rs.9,000/- per month.

Secondly, PW-3, the doctor has stated in his

evidence that the claimant has suffered disability of

12% to whole body. Due to the accident, the claimant

has sustained grievous injuries. He was treated as

inpatient for a period of 22 days. Even after discharge

from the hospital, he was not in a position to

discharge his regular work. He has suffered lot of pain

during treatment. Considering the same, the

compensation granted by the Tribunal under the

heads of 'loss of amenities', 'pain and sufferings' and

other heads are on the lower side. Hence, he sought

for allowing the appeal.

7. On the other hand, the learned counsel for

the Insurance Company has raised following counter

contentions:

Firstly, even though the claimant claims that he

was earning Rs.40,000/- per month, he has not

produced any documents to establish his income.

Therefore, the Tribunal has rightly assessed the

income of the claimant notionally.

Secondly, PW-3, the doctor has stated in his

evidence that the claimant has suffered disability of

12% to whole body. The Tribunal considering the

injuries sustained by the claimant, has rightly

assessed the whole body disability at 10%.

Thirdly, considering the injuries sustained by the

claimant and considering the age and avocation of the

claimant, the overall compensation awarded by the

Tribunal is just and reasonable compensation.

Fourthly, the interest awarded by the Tribunal at

8% p.a. on the compensation amount is on the higher

side. Hence, he sought for dismissal of the appeal.

8. Heard the learned counsel for the parties

and perused the judgment and award of the Tribunal.

9. It is not in dispute that the claimant has

sustained injuries in the road traffic accident occurred

due to rash and negligent driving of the offending

vehicle by its driver.

The claimant claims that he was earning

Rs.40,000/- per month. He has not produced any

documents to prove his income. Therefore, the

notional income has to be assessed as per the

guidelines issued by the Karnataka State Legal

Services Authority. Since the accident has taken

place in the year 2017, the notional income has to be

taken at Rs.11,000/- p.m.

As per wound certificate, the claimant has

sustained fracture right tibia, lacerated wound over

right wrist, tendor injury of right little finger. PW-3,

the doctor has stated in his evidence that the claimant

has suffered disability of 12% to whole body.

Therefore, taking into consideration the deposition of

the doctor, PW-2 and injuries mentioned in the

wound certificate, the Tribunal has rightly taken the

whole body disability at 12%. The claimant is aged

about 31 years at the time of the accident and

multiplier applicable to his age group is '16'. Thus,

the claimant is entitled for compensation of

Rs.253,440/- (Rs.11,000*12*16*12%) on account of

'loss of future income'.

The nature of injuries suggests that the claimant

must have been under rest and treatment for a period

of 3 months. Therefore, the claimant is entitled for

compensation of Rs.33,000/- (Rs.11,000*3 months)

under the head 'loss of income during laid up period'.

The claimant was treated as inpatient for more

than 22 days in the hospital and thereafter, has

received further treatment. Due to the accident, the

claimant has suffered grievous injuries and also

undergone surgery. He has suffered lot of pain during

treatment and he has to suffer with the disability

stated by the doctor throughout his life. Considering

the same, I am inclined to enhance the compensation

awarded by the Tribunal under the head of 'loss of

amenities' from Rs.30,000/- to Rs.40,000/- and

under the head of 'pain and sufferings' from

Rs.45,000/- to Rs.50,000/-.

Considering the nature of injuries, the

compensation awarded by the Tribunal under other

heads is just and reasonable.

10. Thus, the claimant is entitled to the

following compensation:

As awarded As awarded Compensation under by the by this different Heads Tribunal Court (Rs.) (Rs.) Pain and sufferings 45,000 50,000 Medical and incidental 25,000 25,000 expenses Loss of income during 18,000 33,000 laid up period Loss of amenities 30,000 40,000 Loss of future income 207,360 253,440 Total 325,360 401,440

11. In the result, the appeal is allowed in

part. The judgment of the Claims Tribunal is modified.

The claimant is entitled to a total compensation

of Rs.401,440/-.

The Insurance Company is directed to deposit

the compensation amount along with interest @ 8%

p.a. (enhanced amount shall carry interest at 6%

p.a.) from the date of filing of the claim petition till

the date of realization, within a period of six weeks

from the date of receipt of copy of this judgment.

Sd/-

JUDGE

DM

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter