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

Smt Mangala B M vs The Managing Director
2023 Latest Caselaw 10545 Kant

Citation : 2023 Latest Caselaw 10545 Kant
Judgement Date : 14 December, 2023

Karnataka High Court

Smt Mangala B M vs The Managing Director on 14 December, 2023

                                                  -1-
                                                            NC: 2023:KHC:45725-DB
                                                                  MFA No.136/2022
                                                            C/W MFA No.4025/2020
                                                                MFA No.4174/ 2020
                                                                  MFA No.235/2022

                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                          DATED THIS THE 14TH DAY OF DECEMBER, 2023

                                            PRESENT

                            THE HON'BLE MRS. JUSTICE K.S.MUDAGAL
                                               AND
                            THE HON'BLE MR. JUSTICE K. V. ARAVIND


                    MISCELLANEOUS FIRST APPEAL No.136/2022 (MV-D)
                                         C/w
                    MISCELLANEOUS FIRST APPEAL No.4025/2020 (MV-D)
                    MISCELLANEOUS FIRST APPEAL No.4174/2020 (MV-I)
                     MISCELLANEOUS FIRST APPEAL No.235/2022 (MV-I)

                   MFA No.136/2022:

                   BETWEEN:

                   1.    SMT. MANGALA B. M.,
                         W/O NAGENDRA C.,
                         AGED ABOUT 28 YEARS,
                         R/AT 137/3, PONNI APARTMENT,
                         3RD MAIN, GRUHALAKSHMI LAYOUT,
                         KAMALANAGARA, BENGALURU 560 097.
Digitally signed
by PRABHU          2.    SRI NAGENDRA,
KUMARA                   S/O CHANDRASHEKAR,
NAIKA                    AGED ABOUT 36 YEARS,
Location: High
Court of                 R/AT NO 137/3, PONNI APARTMENT,
Karnataka                3RD MAIN, GRUHALAKSHMI LAYOUT,
                         KAMALANAGARA, BENGALURU 560097.      ...APPELLANTS

                   (BY SRI ANANTHARAMA C., ADVOCATE)
                   AND:

                   1.    THE MANAGING DIRECTOR,
                         KSRTC, DOUBLE ROAD,
                         SHANTHINAGAR,
                         BENGALURU 560 026                  ....RESPONDENT

                   (BY SRI. RAJASHEKAR S., ADVOCATE)
                              -2-
                                          NC: 2023:KHC:45725-DB
                                                MFA No.136/2022
                                          C/W MFA No.4025/2020
                                              MFA No.4174/ 2020
                                                MFA No.235/2022

     THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 173(1) OF MV ACT AGAINST THE JUDGMENT AND AWARD
DATED 12.02.2020 PASSED IN MVC NO. 5358/2017  ON THE FILE
OF THE X ADDITIONAL JUDGE, COURT OF SMALL CAUSES, MOTOR
ACCIDENTS CLAIMS TRIBUNAL, BENGALURU (SCCH-16), PARTLY
ALLOWING THE CLAIM PETITION FOR COMPENSATION AND SEEKING
ENHANCEMENT OF COMPENSATION.

MFA No.4025/2020:
BETWEEN:

1.   THE MANAGING DIRECTOR,
     KSRTC, DOUBLE ROAD,
     SHANTHINAGAR,
     BENGALURU 560 026
     REP. BY CHIEF LAW OFFICER                  ...APPELLANT

(BY SRI. RAJASHEKAR S., ADVOCATE)

AND:

1.   SMT. MANGALA B. M.,
     W/O NAGENDRA C.,
     AGED ABOUT 28 YEARS,
     R/AT 137/3, PONNI APARTMENT,
     3RD MAIN, GRUHALAKSHMI LAYOUT,
     KAMALANAGARA,
     BENGALURU 560097.

2.   SRI NAGENDRA,
     S/O CHANDRASHEKAR,
     AGED ABOUT 36 YEARS,
     R/AT NO 137/3,
     PONNI APARTMENT,
     3RD MAIN, GRUHALAKSHMI LAYOUT,
     KAMALANAGARA,
     BENGALURU 560097.
                                             ...RESPONDENTS
(BY SRI. ANANTHARAMA C., ADVOCATE)
      THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 173(1) OF MV ACT AGAINST THE JUDGMENT AND AWARD
DATED 12.02.2020 PASSED IN MVC NO. 5358/2017     ON THE FILE
OF THE X ADDITIONAL JUDGE, COURT OF SMALL CAUSES, MOTOR
ACCIDENTS CLAIMS TRIBUNAL, BENGALURU (SCCH-16), AWARDING
COMPENSATION OF Rs.2,50,000/- WITH INTEREST AT 9 PERCENT
P.A. FROM THE DATE OF PETITION TILL REALIZATION.
                              -3-
                                           NC: 2023:KHC:45725-DB
                                                 MFA No.136/2022
                                           C/W MFA No.4025/2020
                                               MFA No.4174/ 2020
                                                 MFA No.235/2022

MFA No.4174/2020:

BETWEEN:

1.   THE MANAGING DIRECTOR,
     KSRTC, DOUBLE ROAD,
     SHANTHINAGAR,
     BENGALURU 560027,
     REP. BY CHIEF LAW OFFICER
     SRI N. NAGARAJU                             ...APPELLANT

(BY SRI. RAJASHEKAR S., ADVOCATE)
AND:

1.   SMT. MANGALA B. M.,
     W/O NAGENDRA C.,
     AGED ABOUT 28 YEARS,
     R/AT 137/3, PONNI APARTMENT,
     3RD MAIN, GRUHALAKSHMI LAYOUT,
     KAMALANAGARA,
     BENGALURU 560 097                         ...RESPONDENT

(BY SRI. ANANTHARAMA C., ADVOCATE)
     THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 173(1) OF MV ACT AGAINST THE JUDGMENT AND AWARD
DATED 12.02.2020 PASSED IN MVC NO. 5357/2017      ON THE FILE
OF THE X ADDITIONAL JUDGE, COURT OF SMALL CAUSES, MOTOR
ACCIDENTS CLAIMS TRIBUNAL, BENGALURU (SCCH-16), AWARDING
COMPENSATION OF Rs.11,74,500/- WITH INTEREST AT THE RATE OF
9 PERCENT P.A. (EXCLUDING FUTURE MEDICAL EXPENSES OF Rs.
30,000/-) FROM THE DATE OF PETITION TILL REALIZATION.

MFA No.235/2022:

BETWEEN:

1.   MANGALA B. M.,
     W/O NAGENDRA C.,
     AGED ABOUT 28 YEARS,
     R/AT 137/3, PONNI APARTMENT,
     3RD MAIN, GRUHALAKSHMI LAYOUT,
     KAMALANAGARA, BENGALURU 560097.
                                                  ...APPELLANT
(BY SRI ANANTHARAMA C., ADVOCATE)
                               -4-
                                           NC: 2023:KHC:45725-DB
                                                 MFA No.136/2022
                                           C/W MFA No.4025/2020
                                               MFA No.4174/ 2020
                                                 MFA No.235/2022

AND:

1.   THE MANAGING DIRECTOR,
     KSRTC, DOUBLE ROAD,
     SHANTHINAGAR,
     BENGALURU 560 026,
                                                ...RESPONDENT
(BY SRI RAJASHEKAR S., ADVOCATE)
     THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 173(1) OF MV ACT AGAINST THE JUDGMENT AND AWARD
DATED 12.02.2020 PASSED IN MVC NO. 5357/2017  ON THE FILE
OF THE X ADDITIONAL JUDGE, COURT OF SMALL CAUSES, MOTOR
ACCIDENTS CLAIMS TRIBUNAL, BENGALURU (SCCH-16), PARTLY
ALLOWING THE CLAIM PETITION FOR COMPENSATION AND SEEKING
ENHANCEMENT OF COMPENSATION.

     THESE MISCELLANEOUS FIRST APPEALS COMING ON FOR
FURTHER HEARING THIS DAY, K.S. MUDAGAL J., DELIVERED THE
FOLLOWING:

                        JUDGMENT

The above appeals are filed challenging the common

judgment and awards dated 12.02.2020 in MVC No.5357/2017

and MVC No.5358/2017 passed by the Court of Small Causes

and MACT, Bengaluru (SCCH-16). The details of appellant and

claimant and against which award they have filed the appeals

are as per the table below:

MFA No.136/2022 Claimants/ MVC No.5358/2017 Mangala B M & Nagendra MFA No.4025/2020 KSRTC MVC No.5358/2017

MFA No.4174/2020 KSRTC MVC No.5357/2017

MFA No.235/2022 Claimant/ MVC No.5357/2017 Mangala B M

NC: 2023:KHC:45725-DB

2. Mangala B.M. was the sole claimant in MVC

No.5357/2017. Mangala B. M. and her husband-Nagendra

were claimants in MVC No.5358/2017.

3. On 24.12.2016 at 8.50 a.m., when the claimants in

MVC No.5358/2017 were traveling on motorcycle bearing

No.KA-17-EG-2451 near Kamalammana Gundi within the limits

of Malleshwaram Traffic Police Station, the KSRTC Bus bearing

No.KA-06-F-679 hit the said motor cycle and caused the

accident. In the accident, Smt. Mangala B. M., suffered

grievous injuries. At that time, she was pregnant and she

suffered intra-uterine death of fetus in spontaneous abortion.

She filed MVC No.5357/2017 claiming compensation of Rs.40

lakhs for the personal injuries suffered by her. Herself and her

husband filed MVC No.5358/2017 claiming compensation of

Rs.30 lakhs for the fetus' death. They contended that the

accident occurred due to actionable negligence on the part of

the driver of the bus and due to loss of their unborn child, they

have suffered damages.

4. So far as MVC No.5357/2017, the claimant

contended that she suffered grievous injuries, hospitalized for

51 days in Fortis hospital and she suffered permanent physical

NC: 2023:KHC:45725-DB

disability and consequently loss of future earnings. The

claimants contended that the respondent being the owner of

the bus is liable to compensate the damages.

5. The respondent contested the petition denying the

actionable negligence on the part of the driver of the bus. It

was contended that the accident occurred due to negligence of

the rider of the motor cycle itself. Further, respondent denied

the fetus' death, the injuries suffered by claimant - Mangala,

her permanent physical disability, her age, occupation, income

and its liability to pay the compensation.

6. The Tribunal on consolidating both the cases

recorded the common evidence. In support of their claim on

behalf of claimants, PWs.1 to 5 were examined and Exs.P1 to

P36 were marked. Driver of the offending bus was examined

as RW.1 and on behalf of respondent, Ex.R1 - the certified copy

of the judgment in criminal case regarding the acquittal of

RW.1 was produced.

7. The Tribunal on hearing both side by impugned

award held that the accident occurred due to actionable

negligence on the part of the driver of the bus. The Tribunal

further held that the medical evidence adduced by the claimant

NC: 2023:KHC:45725-DB

proved that Mangala was pregnant and due to the accident,

there was abortion/fetus death. The Tribunal relying on the

judgment of the Hon'ble Supreme Court in the case of National

Insurance Company Limited Vs. Kusuma and Another1

awarded compensation of Rs.2,50,000/- in MVC No.5358/2017

for the fetal death.

8. In MVC No.5357/2017, the Tribunal relying on the

oral evidence, medical documents produced by the claimant

and her occupation etc., assessed her permanent physical

disability at 24% to the whole body and awarded compensation

of Rs.11,74,305/- rounded off to Rs.11,74,500/- on different

heads as per the table below:

           Sl.           Particulars             Compensation
           No.                                   Amount in Rs.
           1.    Pain and sufferings              Rs.1,00,000/-
           2.    Attendant charges, extra         Rs. 52,000/-
                 nutritious     food      and
                 conveyance expenses
           3.    Loss of income during laid-      Rs.    17,500/-
                 up period
           4.    Medical expenses                 Rs.6,64,805/-
           5.    Loss of future income due                   Nil
                 to permanent disability
           6.    Physical disablement             Rs.2,50,000/-
           7.    Loss of future amenities and     Rs. 60,000/-
                 happiness
           8.    Future medical expenses          Rs.    30,000/-
                           TOTAL                 Rs.11,74,305/-
                        ROUNDED OFF              Rs.11,74,500/-





    (2011) 13 SCC 306

                                                  NC: 2023:KHC:45725-DB





In both the cases, interest at 9% p.a. was awarded on the

compensation from the date of petition till realization.

9. Both the claimants and KSRTC have preferred the

above appeals. The claimants challenged the finding of the

Tribunal with regard to assessment of disability of the injured

and the compensation awarded on all the heads. Similarly,

KSRTC challenges the quantum of compensation awarded in

both the cases.

Submissions of Sri. Rajashekar S., learned counsel for KSRTC:

10(i) The medical records show that the fetus was below

five months, even in the judgment relied on by the Tribunal,

the compensation of Rs.1,80,000/- was awarded for the fetus

death. In the latest judgment of the Hon'ble Supreme Court,

the compensation of Rs.1 lakh to each of the parents was

awarded on account of fetus death. Therefore, the

compensation awarded in MVC No.5358/2017 is unsustainable.

(ii) So far as MVC No.5357/2017, there was no proof of

the actual income of the injured, her evidence that she was

working as a teacher and earning salary of Rs.17,500/- p.m.,

was not substantiated by examining the authors of Ex.P19 -

appointment letter, Exs.P20 & P21 - the attendance registers

and Ex.P22 - letter of VLS International School.

NC: 2023:KHC:45725-DB

(iii) PW.4 was not a salary drawing officer nor was he

concerned with the appointment or payment of salary. He

himself admitted that he does not know anything about the

documents produced by him. Therefore, the Tribunal

committed error in accepting that she was working as teacher

and earning Rs.17,500/- p.m.

(iv) The compensation awarded on the heads of medical

expenses, pain and sufferings, future amenities etc. are on

higher side. The Tribunal was not justified in awarding

compensation of physical disablement. Therefore, he seeks

reduction of compensation awarded in both cases.

11. In support of his submissions, he relied on the

judgment in Shiv Kumar and Others Vs. Gainda Lal and

Others2

Submissions of Sri. Anantharama C., learned counsel for the claimants:

12. The compensation awarded for the fetus' death is

on the lower side as the said child was first child of the couple.

So far as MVC No.5357/2017, though as per the Doctor the

permanent physical disability of the victim was 36%, the

Tribunal without assigning any reasons reduced the same to

(2022)14 SCC 342

- 10 -

NC: 2023:KHC:45725-DB

24%, which is unjustifiable one. The injured claimant was

B.Sc. and B.Ed. graduate and was working as a teacher.

Having regard to the permanent disablement of the injured, the

Tribunal ought to have awarded the compensation on the head

of loss of future earnings. The compensation awarded on other

heads is on the lower side. The Tribunal was not justified in

deducting the insurance reimbursement regarding medical

expenses. Therefore, the appeals of the insurer are liable to be

dismissed and the appeal of the claimants shall be allowed

enhancing the compensation.

13. In support of his submissions, he relied on the

judgment in Kusuma's case referred to supra.

14. On consideration of the submissions of both parties

and on examination of the records, the questions that arise for

consideration are:

1. Whether the compensation awarded in MVC No.5358/2017 is just one?

2. Whether the compensation awarded in MVC No.5357/2017 is just one?

Analysis Reg. MVC No.5358/2017:

15. The occurrence of the accident, PW.2 - Mangala the

pillion rider suffering grievous injuries, abortion of her fetus

- 11 -

NC: 2023:KHC:45725-DB

and fetal death are not in dispute. The evidence of PW.2 - the

injured that soon after the accident she was admitted into

Fortis hospital and was treated as in-patient till 19.01.2017 was

not impeached. Ex.P30 - discharge summary issued by Fortis

hospital shows that at the time of admission, PW.2 was five

months pregnant. The said document also shows that she had

IInd trimester miscarriage (expelled foetus spontaneously).

Therefore, it can be inferred that fetus was aged about five

months. There was no dispute with regard to the claimants

being the parents of the fetus. The father was examined as

PW.1. Reading of paragraph No.2 of the judgment in

Kusuma's case referred to supra relied on by the learned

counsel for the claimants shows that in that case, age of the

fetus was 30 weeks that means around 7 months. In the

present case, the fetus was aged about 5 months.

16. In the similar circumstance, in the latest judgment

of the Hon'ble Supreme Court in Shiv Kumar's case referred

to supra relied on by the learned counsel for KSRTC, a sum of

Rs.1 lakh to each of the parents was awarded by the Hon'ble

Supreme Court. Even in the judgment relied on by the trial

Court, compensation of Rs.1,80,000/- was awarded in the case

of death of fetus of 30 weeks. The Tribunal without any

- 12 -

NC: 2023:KHC:45725-DB

plausible reasons, enhanced the compensation from

Rs.1,80,000/- to Rs.2,50,000/-.

17. In the light of aforesaid facts and circumstances of

the case, it is just and appropriate to award the compensation

of Rs.1,00,000/- to each of the parents following the latest

judgment of the Hon'ble Supreme Court in the case of Shiv

Kumar's case referred to supra. Award in MVC No.5358/2017

needs to be modified accordingly.

Reg. MVC No.5357/2017:

18. In this case the claimant contended that she

suffered grievous injuries and she was treated for 51 days in

Fortis hospital as in-patient. She lost her fetus also. To prove

the injuries suffered by her and about her permanent physical

disability, she relied on the evidence of herself and PW.5. The

evidence of PW.5, Ex.P15 - wound certificate, Exs.P16 and P17

- discharge summaries show that the victim suffered the

following injuries:

"Crush laceration-right upper limb, right side of chest, back with right pneumothorax, degloving injury with nerve injuries, injury over major part of the right upper limb, fracture under scapula, intra uterine death of fetus and spontaneous abortion."

- 13 -

NC: 2023:KHC:45725-DB

19. PW.5 - the Doctor, who treated her being the

Orthopedic Surgeon at Bowring and Lady Curzon Hospital,

Bangalore was competent to give evidence with regard to the

fracture suffered by her and her permanent physical disability

on that count. As per his evidence, she had suffered

dislocation of multiple ribs. His evidence shows that wound

debridement was done for her injuries several times under

general Anesthesia. PW.5 further deposed that the patient had

pain and inability to use her right upper limb for activities of

daily living. He further deposed about her inability to carry out

over head activities and inability to use right upper limb for

writing over black board. He assessed her permanent physical

disability at 36%. In the cross-examination of PW.5, nothing

was elicited to impeach his evidence regarding 36% disability.

According to him, the fractures were mal-united. Considering

the above documents, age and occupation of the claimant, it is

appropriate to assess the disability of the victim at 36% as

spoken by PW.5.

20. The claimant contended that she was serving as

Assistant Teacher in VLS International School and getting

salary of Rs.18,000/- per month. To prove the said contention,

she relied on the evidence of herself and PW.4 and Exs.P19 to

- 14 -

NC: 2023:KHC:45725-DB

P22, appointment letter, attendance registers and letter issued

by the school relating to her employment respectively. It is no

doubt true that PW.4 was neither salary drawing officer nor

employer. He claims to be the Transport Manager in VLS

International School. It is no doubt true that he admitted in

the cross-examination that he does not know the contents of

the documents produced by him, but his evidence that she was

working in that school was not impeached.

21. Learned counsel for the appellant placed before us

B.Sc. and B.Ed. certificates of the claimant and marks cards

relating to all semesters of the said course, which show that

claimant had performed well in her academics. Under the

circumstance, it can be gathered that atleast she was qualified

to be appointed as Teacher. Even assuming that there is no

proof of employment, her salary as Teacher can atleast

notionally be assessed at Rs.15,000/- per month. At the time

of the accident, she was aged 25 years. Her disability is more

than 30%. Therefore, future prospects has to be added to the

income of the claimant at 40% as held by Hon'ble Supreme

Court in the case of Pranay Sethi's case referred to supra.

Therefore, her monthly income comes to Rs.15,000/- +

Rs.6,000/- = Rs.21,000/-. She has to be awarded loss of

- 15 -

NC: 2023:KHC:45725-DB

future income at 36% of Rs.21,000/- which comes to

Rs.21,000/- x 36/100 = Rs.7,560/- p.m. For her age, the

applicable multiplier is 18. Therefore, the compensation

payable on the head loss of future earnings comes to

Rs.7,560/-x12x18=16,32,960/-. The Tribunal committed error

in not awarding any compensation on the head of loss of future

earnings.

22. The claimant suffered abortion due to the accident.

Further, she had suffered multiple rib fractures, fracture under

her scapula and fracture of right upper limb. She was treated

as in-patient for 51 days. Wound debridement was done to her

on several occasions under general Anesthesia. Considering all

the aforesaid facts and circumstances and more particularly

Exs.P16 and P17 - discharge summaries, Ex.P25 - photos, the

compensation awarded on the head of pain and suffering is just

and reasonable.

23. Having regard to the period of hospitalization,

nature of injuries and treatment underwent, the compensation

of Rs.52,000/- awarded on the head of food, attendant charges

and conveyance expenses needs to be maintained.

- 16 -

NC: 2023:KHC:45725-DB

24. Regarding disability of the claimant, Tribunal should

have awarded compensation on the head of loss of income

during laid up period atleast for four months, which comes to

Rs.15,000/-x 4 = Rs.60,000/-.

25. The Tribunal based on the medical records

produced by the claimant accepted that she had incurred

medical expenses of Rs.11,20,431/-. That was based on

medical bills - Ex.P23. However, the Tribunal relying on Ex.P18

deducted Rs.3,86,011/- on the ground that the same was

reimbursed to the claimant under the medical insurance policy

taken by her. The Hon'ble Supreme Court in Sebastiani

Lakra and Others Vs National Insurance Company

Limited and Another3 has held that the benefits accrued to

the parties by way of reimbursement under medical insurance

etc., is on account of the contributions made by them and they

are contractual benefits accrued to the parties. Therefore, it

was held that deduction shall not be given for such

reimbursement in the compensation to be awarded under the

head of medical expenses. Therefore, Tribunal committed error

in deducting the medical expenses for the amount

compensated by the insurer under the medical insurance

(2019) 17 SCC 465

- 17 -

NC: 2023:KHC:45725-DB

policy. As per Ex.P.18 - letter issued by Fortis Hospitals, total

bill was Rs.11,20,431/- out of that, discount of Rs.1,04,032/-

was given to the claimant. Therefore, the medical expenses

incurred by the claimant was Rs.10,16,399/-. Therefore,

Tribunal should have awarded compensation of Rs.10,16,399/-

on the head of medical expenses.

26. The evidence of PW.2-the injured claimant, PW.5 -

Doctor, other medical records and photographs show that

claimant suffered multiple scars and contractures on her right

upper back, scapular area of right arm. She has constricted

movement of her right arm. The medical evidence shows that

atleast for about four months, she was not able to attend to her

daily routine and she could not enjoy the amenities like any

other normal person. Therefore, the compensation awarded on

the head of loss of amenities needs to be enhanced from

Rs.60,000/- to Rs.1,00,000/-.

27. On awarding compensation on the heads of loss of

future income and amenities, there is no need to award

compensation again on physical disablement.

28. Though PW.5 deposed that claimant had to undergo

future surgeries and she needed future medical expenses, no

- 18 -

NC: 2023:KHC:45725-DB

records were produced regarding the same. Therefore, the

claimant is not entitled to any compensation on the head future

medical expenses.

29. In the light of the aforesaid discussions, the just

compensation payable to the claimant in this case is as follows;

       Sl.           Particulars           Compensation
       No.                                 Amount in Rs.
       1.    Pain and sufferings            Rs.1,00,000/-
       2.    Attendant charges, diet and    Rs. 52,000/-
             conveyance           during
             hospitalisation
       3.    Loss of income during laid-    Rs.    60,000/-
             up period

       4.    Medical expenses              Rs.10,16,399/-
       5.    Loss of future income due     Rs.16,32,960/-
             to permanent disability
       6.    Loss of amenities             Rs. 1,00,000/-
                       TOTAL               Rs.29,61,359/-
                    Rounded off to         Rs.29,61,400/-


30. The Tribunal without assigning any cogent reason,

just by referring to the judgment of the Hon'ble Supreme Court

reported in 2013 AIR SCW 5375 awarded interest on the

compensation at 9% per annum. As per Section 149(1) of the

Motor Vehicles Act, 1988 interest payable on the compensation

is by virtue of any enactment relating to interests. The laws

applicable to payment of interest are Interest Act, 1978 and

Section 34 of CPC. Interest Act governs rate of interest in

contractual transactions. The parties to such contracts are

- 19 -

NC: 2023:KHC:45725-DB

required to prove the rate of interest. This matter does not

arise out of contract. Therefore, Section 34 of CPC is

applicable. As per the said provision, interest becomes payable

at 6% per annum or bank lending rates. No evidence was

adduced regarding bank lending rates. Therefore, the award

with regard to interest also needs to be modified granting

interest at 6% per annum.

31. In the light of above discussion, MFA No.136/2022

has to be dismissed and other appeals deserve to be allowed in

part. Hence, the following;


                               ORDER

     i)      MFA No.136/2022 is dismissed.

     ii)     MFA Nos.4025/2020, 4174/2020 and 235/2022 are

             partly allowed.

(iii) The award in MVC No.5358/2017 is modified as follows:

a) The claimants are entitled to compensation of Rs.2,00,000/- with interest thereon at 6% per annum from the date of petition till its realization.

(iv) The award in MVC No.5357/2017 is modified as follows:

- 20 -

NC: 2023:KHC:45725-DB

a) The claimant is entitled to compensation of Rs.29,61,400/- with interest thereon at 6% per annum from the date of petition till its realization.

v) The respondent in the claim petition shall deposit the aforesaid compensation on adjusting the amount already deposited, if any, before the Tribunal within eight weeks from the date of receipt of copy of this judgment.

vi) The award with regard to apportionment and investment is maintained.

vii) The Registry shall transmit the amount in deposit, if any, and the TCRs to the Tribunal forthwith.

Sd/-

JUDGE

Sd/-

JUDGE Page Nos.1 to 15 - VBS Page Nos.16 to 22 - MV

 
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