Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Manager vs Smt Sumithra
2023 Latest Caselaw 10393 Kant

Citation : 2023 Latest Caselaw 10393 Kant
Judgement Date : 13 December, 2023

Karnataka High Court

The Manager vs Smt Sumithra on 13 December, 2023

Author: H.T. Narendra Prasad

Bench: H.T. Narendra Prasad

                                             -1-
                                                          NC: 2023:KHC:45393
                                                       MFA No. 5677 of 2023
                                                   C/W MFA No. 3059 of 2023



                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                          DATED THIS THE 13TH DAY OF DECEMBER, 2023

                                           BEFORE
                        THE HON'BLE MR JUSTICE H.T. NARENDRA PRASAD
                   MISCELLANEOUS FIRST APPEAL NO. 5677 OF 2023(MV)
                                            C/W
                   MISCELLANEOUS FIRST APPEAL NO. 3059 OF 2023(MV)


                   IN MFA 5677/2023
                   BETWEEN:

                   1.    SUMITHRA
                         W/O KRISHNAPPA
                         NOW AGED ABOUT 57 YEARS

                   2.    GIRIDHARA
                         S/O KRISHNAPPA
                         NOW AGED ABOUT 40 YEARS

                   3.    SHIVAKUMARA K
                         S/O KRISHNAPPA
Digitally signed
by                       NOW AGED ABOUT 37 YEARS
DHANALAKSHMI
MURTHY
                   4.    JAGADISH K
Location: High
Court of                 S/O KRISHNAPPA
Karnataka                NOW AGED ABOUT 35 YEARS
                         ALL ARE R/AT NO.82
                         BASAVANAPURA VILLAGE
                         NELAMAKANAHALLI POST
                         MALAVALLI TALUK
                         MADYA DISTRICT-571430.
                                                               ...APPELLANTS
                   (BY SRI. RANGEGOWDA N R., ADVOCATE)
                            -2-
                                        NC: 2023:KHC:45393
                                     MFA No. 5677 of 2023
                                 C/W MFA No. 3059 of 2023



AND:

1.   SAGAR M
     S/O KESHAVAMURTHY
     AGED MAJOR
     R/AT NO. 28, HOSABADAVANE
     SIDDARTHA NAGAR
     MALAVALLI TOWN
     MANDYA-571430.

2.   ICICI LAMBARD GENERAL
     INSURANCE COMPANY LIMITED
     NO.45/1, 5TH FLOOR
     RESIDENCY ROAD CROSS
     LEO SHOPPING COMPLEX
     BANGALORE-560001
     REPRESENTED BY ITS MANAGER.
                                           ...RESPONDENTS
(BY SRI.B.C SHIVANNE GOWDA., ADVOCATE 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             27.12.2022
PASSED IN MVC NO.    603/2021    ON THE FILE OF THE XXI
ADDITIONAL SMALL CAUSES JUDGE AND ACMM, MEMBER,
MACT, BENGALURU (SCCH-23), W PARTLY ALLOWING THE
CLAIM    PETITION   FOR   COMPENSATION     AND     SEEKING
ENHANCEMENT OF COMPENSATION.



IN MFA 3059/2023
BETWEEN:


THE MANAGER
M/S ICICI LAMBARD GENERAL
INSURANCE COMPANY LIMITED
                           -3-
                                        NC: 2023:KHC:45393
                                     MFA No. 5677 of 2023
                                 C/W MFA No. 3059 of 2023



NO.45/1, 5TH FLOOR
RESIDENCY ROAD CROSS
LEO SHOPPING COMPLEX
BANGALORE.

NOW REP BY ITS MANAGER
M/S ICICI LOMBARD GIC LTD.,
REGIONAL OFFICE
THE ESTATE, 9TH FLOOR
DICKENSON ROAD
M.G.ROAD, BANGALORE-42.
                                              ...APPELLANT
(BY SRI. B.C. SHIVANNE GOWDA, ADVOCATE)

AND:


1.   SMT. SUMITHRA
     W/O KRISHNAPPA
     NOW AGED ABOUT 57 YEARS

2.   SRI. GIRIDHARA
     S/O KRISHNAPPA
     NOW AGED ABOUT 40 YEARS

3.   SRI. SHIVAKUMARA K
     S/O KRISHNAPPA
     NOW AGED ABOUT 37 YEARS

4.   SRI. JAGADISH K
     S/O KRISHNAPPA
     NOW AGED ABOUT 37 YEARS
     ALL ARE R/AT NO.82
     BASAVANAPURA VILLAGE
     NELAMAKANAHALLI POST
     MALAVALLI TALUK
     MADYA DISTRICT-571430.

5.   SAGAR M
     S/O KESHAVAMURTHY
     R/AT NO. 28, HOSABADAVANE
                                -4-
                                            NC: 2023:KHC:45393
                                         MFA No. 5677 of 2023
                                     C/W MFA No. 3059 of 2023



     SIDDARTHA NAGAR
     MALAVALLI TOWN
     MANDYA-571430.
                                       ...RESPONDENTS
(BY SRI. RANGEGOWDA N.R., ADVOCATE FOR R1 TO R4:
SRI. L. RAJA, ADVOCATE FOR R5)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED               27.12.2022
PASSED IN MVC NO.       603/2021     ON THE FILE OF THE XXI
ADDITIONAL SMALL CAUSES JUDGE AND ACMM, MEMBER,
MACT, BENGALURU (SCCH-23 AWARDING A COMPENSATION
OF RS.8,14000/- WITH INTEREST AT 6% P.A. FROM THE DATE
OF PETITION TILL ITS REALIZATION.

     THESE APPEALS, COMING ON FOR ORDERS, THIS DAY,
THE COURT DELIVERED THE FOLLOWING:

                         JUDGMENT

1. MFA 5677/2023 is filed by the claimants and MFA

3059/2023 is filed by the Insurance Company under

Section 173(1) of the Motor Vehicles Act, 1988

(hereinafter referred to as 'the Act', for short) being

aggrieved by the judgment and award dated 27.12.2022

passed by the MACT, Bengaluru in MVC 603/2021.

NC: 2023:KHC:45393

2. Facts giving rise to the filing of the appeals briefly

stated are that on 25.11.2020, when the deceased

Krishnappa was riding TVS Moped bearing registration

No.KA-11-S-6992 near M.Basavanapura Gate on Malavalli-

Maddur Road, Mandya, at that time, a Maruti Suzuki Eeco

Car bearing registration No.KA-11-N-4710 which was

being driven in a rash and negligent manner, dashed

against the TVS moped. As a result of the aforesaid

accident, the deceased sustained grievous injuries and

succumbed to the injuries.

3. The claimants filed a petition under Section 166 of

the Act seeking compensation for the death of the

deceased along with interest.

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

appeared through counsel and filed written statement

denying the averments made in the claim petition. The

respondent No.1 did not appear before the Tribunal inspite

of service of notice and hence was placed ex-parte.

NC: 2023:KHC:45393

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

Claims Tribunal framed the issues and thereafter recorded

the evidence. The claimants, in order to prove the case,

examined claimant No.2 as PW-1 and another witness as

PW-2 and got exhibited documents namely Ex.P1 to

Ex.P20. On behalf of 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 deceased sustained injuries and succumbed to

the injuries. The Tribunal further held that the claimants

are entitled to a compensation of Rs.8,14,000/- along with

interest at the rate of 6% p.a. and directed the Insurance

Company to deposit the compensation amount along with

interest. Being aggrieved, these appeals have been filed.

6. The learned counsel for the claimants has raised the

following contentions:

NC: 2023:KHC:45393

a) Firstly, the claimants claim that the deceased was

aged about 67 years at the time of the accident and he

was a Retired Government employee and drawing pension

of Rs.22,144/- per month. In view of the decision of the

Apex Court reported in 2019 ACJ 34 (SC), the claimants

are entitled to claim entire salary except deduction

towards income tax and profession tax. The Tribunal

considering the same has rightly taken the income at

Rs.22,144/- p.m.

b) Secondly, the claimants are entirely depending on

the income of the deceased. There are four claimants.

Contrary to the decision of the Apex Court in the case of

SARLA VERMA, the Tribunal has deducted 50% of the

income of the deceased towards personal expenses

instead of 1/3rd of the income.

c) Thirdly, as per the law laid down by the Hon'ble

Supreme Court in the case of NATIONAL INSURANCE

CO. LTD. -v- PRANAY SETHI AND OTHERS [AIR 2017

SC 5157], the claimants are entitled for Rs.15,000/-

NC: 2023:KHC:45393

towards 'loss of estate' and Rs.15,000/- towards 'funeral

expenses'.

d) Fourthly, as per the judgment of the Hon'ble

Supreme Court in the case of MAGMA GENERAL

INSURANCE CO. LTD. -V- NANU RAM [2018 ACJ

2782], each of the claimants are entitled for

compensation of Rs.40,000/- under the head of 'loss of

love and affection and consortium'.

e) Lastly, considering the age and avocation of the

deceased, the overall compensation awarded by the

Tribunal is on the lower side. Hence, he prays for

enhancement of compensation.

7. On the other hand, the learned counsel for the

Insurance Company has raised the following counter-

contentions:

a) Firstly, the claimant No.1, is the wife of the deceased

and claimant Nos.2 to 4 are major sons. Deceased was a

Retired Government employee and receiving monthly

pension and after his death, wife is getting the monthly

NC: 2023:KHC:45393

pension. Therefore, the claimants are entitled for

compensation only towards 'loss of estate'. But the

Tribunal has erred in awarding compensation towards 'loss

of dependency' by taking the monthly income of the

deceased at Rs.22,144/-.

b) Claimant No.1 is the only dependent and claimant

Nos.2 to 4 are major sons of the deceased. Therefore, the

Tribunal has rightly deducted 50% of the income of the

deceased towards personal expenses.

c) Thirdly, on appreciation of oral and documentary

evidence and considering the age and avocation of the

deceased, the overall compensation awarded by the

Tribunal is excessive. Hence, he prays for reduction of

compensation.

8. Heard the learned counsel for the parties and

perused the judgment and award of the Tribunal.

- 10 -

NC: 2023:KHC:45393

9. It is not in dispute that Krishnappa died in the road

traffic accident occurred on 25.1.2020 due to rash and

negligent driving of the offending vehicle by its driver.

10. The claimants claim that deceased was a Retired

Government employee and drawing monthly pension of

Rs.22,144/-. The Tribunal considering the evidence of the

claimants and materials available on record and also

relying on the judgment of the Apex Court reported in

2019 ACJ 34 (SC), has rightly taken the monthly income

of the deceased as Rs.22,144/- and also rightly held that

the claimants are entitled for 'loss of dependency'.

11. Since the claimants are wife and three major sons of

the deceased and they are entirely depending on the

income of the deceased, it is appropriate to deduct 1/3rd of

the income of the deceased towards personal expenses

and remaining amount has to be taken as his contribution

to the family instead of 50% deducted considered by the

Tribunal. The deceased was aged about 67 years at the

- 11 -

NC: 2023:KHC:45393

time of the accident and multiplier applicable to his age

group is '5'. Thus, the claimants are entitled to

compensation of Rs.8,85,760/- (Rs.22,144*12*5*2/3) on

account of 'loss of dependency'.

12. In addition, the claimants are entitled to

compensation of Rs.15,000/- on account of 'loss of estate'

and compensation of Rs.15,000/- on account of 'funeral

expenses'. Claimant No.1, wife of the deceased is entitled

for compensation of Rs.40,000/- under the head of 'loss of

spousal consortium'.

13. In view of the law laid down by the Supreme Court in

the case of 'MAGMA GENERAL INSURANCE' (supra),

claimant Nos.2 to 4, children of the deceased are entitled

for compensation of Rs.40,000/- each under the head of

'loss of parental consortium'.

14. The compensation of Rs.79,000/- awarded by the

Tribunal under the head of 'medical expenses' is as per the

- 12 -

NC: 2023:KHC:45393

medical bills produced by the claimants. The same is just

and reasonable.

15. Thus, the claimants are entitled to the following

compensation:

           Compensation under                  Amount in
             different Heads                     (Rs.)

        Loss of dependency                         885,760

        Funeral expenses                            15,000

        Loss of estate                              15,000

        Loss of spousal consortium                  40,000

        Loss of Parental consortium                120,000

        Medical expenses                            79,000

                         Total                  11,54,760




16. In the result, the following order is passed:

ORDER

a) The appeal filed by the claimants are allowed in

part and the appeal filed by the Insurance Company is

dismissed.

b) The judgment of the Claims Tribunal is modified.

- 13 -

NC: 2023:KHC:45393

c) The claimants are entitled to a total compensation of

Rs.11,54,760/- as against Rs.8,14,000/- awarded by the

Tribunal.

d) The Insurance Company is directed to deposit the

compensation amount along with 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.

e) The apportionment, deposit and release of amount

shall be made in terms of the award of the Tribunal.

f) In view of the order dated 23.8.2023 passed by this

Court, the claimants are not entitled for interest on the

enhanced compensation for the delayed period of 116

days in filing the appeal.

g) The amount in deposit is ordered to be transferred to

the Tribunal forthwith.

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter