Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

C N Rangaswamy vs Shanmugam
2023 Latest Caselaw 10837 Kant

Citation : 2023 Latest Caselaw 10837 Kant
Judgement Date : 18 December, 2023

Karnataka High Court

C N Rangaswamy vs Shanmugam on 18 December, 2023

                                             -1-
                                                          NC: 2023:KHC:46242
                                                       MFA No. 6414 of 2019
                                                   C/W MFA No. 2095 of 2018




                     IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                       DATED THIS THE 18TH DAY OF DECEMBER, 2023
                                         BEFORE
                      THE HON'BLE SMT. JUSTICE LALITHA KANNEGANTI
                     MISCELLANEOUS FIRST APPEAL NO. 6414 OF 2019 (MV-D)
                                           C/W
                     MISCELLANEOUS FIRST APPEAL NO. 2095 OF 2018 (MV-D)

                IN MFA NO. 6414 / 2019

                BETWEEN:

                1.     C.N. RANGASWAMY
                       S/O NARASIGOWDA
                       AGED ABOUT 50 YEARS

                2.     SMT MANI @ MANIYAMMA
                       W/O RAMASWAMY
                       AGED ABOUT 45 YEARS

                3.     KAVYA C R
                       D/O C N RAMASWAMY
                       AGED ABOUT 29 YEARS
                       ALL ARE R/ AT
Digitally
signed by JAI          CHINNANAHALLI VILLAGE
JYOTHI J               BADDIKERE POST
Location:
HIGH COURT             NUGGEHALLI HOBLI
OF                     CHANNARAYAPATNA TALUK
KARNATAKA
                       HASANA DIST.
                                                               ...APPELLANTS
                (BY SRI MUSHTAQ AHMED.,ADVOCATE)
                AND:

                1.     SHANMUGAM
                       S/O MANIVALU
                       AGED ABOUT 45 YEARS
                       R/AT NO.228, RAMANNA GARDEN
                       NEW MUSLIM COLONY
                           -2-
                                         NC: 2023:KHC:46242
                                      MFA No. 6414 of 2019
                                  C/W MFA No. 2095 of 2018



     BENGALURU -27

2.   SRIRAM GENERAL INSURANCE CO LTD
     ISSUING OFFICE 10003
     E-RIICO INDUSTRIAL AREA
     SITAPURA, JAIRPUR
     RAJASTAN-302022
     REP BY ITS MANAGER
                                       ...RESPONDENTS
(NOTICE TO R-1 IS DISPENSED WITH V.O.D 21.03.2023., BY
SRI B.PRADEEP.,ADVOCATE FOR R-2)


     THIS MFA IS FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED29.11.2017 PASSED IN MVC
NO.162/2014 ON THE FILE OF THE SENIOR CIVIL JUDGE AND
MACT-XV, KUNIGAL, PARTLY ALLOWING THE CLAIM PETITION
FOR COMPENSATION AND SEEKING ENHANCEMENT OF
COMPENSATION.


IN 2095 OF 2018 (MV-D)

BETWEEN:

     THE MANAGER
     SHRI RAM GIC LTD.,
     E-8, EPIP, RAICO
     INDUSTRIAL AREA, SITAPURA
     JAIPURA , RAJASTAN 302 022
     NOW REP BY
     THE LEGAL MANAGER
     SRHIRAM GENERAL INS CO LTD
     NO.5/4, 3RD FLOOR, S V ARCADE
     BELEKALHALLI MAIN ROAD
     OPP BANNERGHATTA ROAD,
     LIMB POST, BANGALORE -76

                                               ...APPELLANT
(BY SRI B.PRADEEP.,ADVOCATE)
                           -3-
                                       NC: 2023:KHC:46242
                                    MFA No. 6414 of 2019
                                C/W MFA No. 2095 of 2018



AND:

1.   C.N. RANGASWAMY
     S/O NARASIGOWDA @ SANNATHIMMEGOWDA
     AGED ABOUT 50 YEARS

2.   SMT MANI @ MANIYAMMA
     W/O RANGASWAMY
     AGED ABOUT 44 YEARS

3.   KAVYA C R
     D/O C N RAMASWAMY
     AGED ABOUT 29 YEARS
     ALL ARE R/ AT
     CHINNANAHALLI VILLAGE
     BADDIKERE POST
     NUGGEHALLI HOBLI
     CHANNARAYAPATNA TALUK
     HASSAN DIST.- 573 211

4.   SHANMUGAM
     S/O MANIVALU
     AGED ABOUT 45 YEARS
     R/AT NO.228, RAMANNA GARDEN
     NEW MUSLIM COLONY
     BENGALURU -27

                                         ...RESPONDENTS
(BY SRI., MUSTAQ AHMED., ADVOCATE FOR R-1 TO R-3.,
NOTICE TO R-4 IS DISPENSED WITH V.O.D 14.08.2019)


     THIS MFA IS FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED29.11.2017 PASSED IN MVC
NO.162/2014 ON THE FILE OF THE SENIOR CIVIL JUDGE AND
MACT-XV, KUNIGAL, PARTLY ALLOWING THE CLAIM PETITION
FOR COMPENSATION AND SEEKING ENHANCEMENT OF
COMPENSATION.

     THESE APPEALS, ARE COMING ON FOR ORDERS, THIS
DAY, THE COURT DELIVERED THE FOLLOWING:
                             -4-
                                         NC: 2023:KHC:46242
                                      MFA No. 6414 of 2019
                                  C/W MFA No. 2095 of 2018



                       JUDGMENT

Aggrieved by the award passed in MVC.No.162/2014

dated 29.11.2017 on the file of the Senior Civil Judge and

MACT-XV at Kunigal. Both the claimant as well as the

insurance company are before this court. The appeal filed

by the claimant is MFA.No.6414/2019 and the appeal filed

by the insurance company is MFA.No.2095/2018.

2. The claim petition was filed by the claimants

seeking compensation of an amount of Rs.25,00,000/- for

the death of the deceased who is the son and brother of

the claimants. According to the claimants, the deceased

was working as a waiter and earning an amount of

Rs.9,000/- as salary and Rs.15,000/- per month as tips.

The court below as there was no evidence had considered

the salary at Rs.9,000/- and deducted 1/3rd and granted

an amount of Rs.12,96,000/- towards loss of dependency.

Towards love and affection an amount of Rs.30,000/- was

granted, towards loss of estate an amount of Rs.20,000/-

NC: 2023:KHC:46242

was granted and towards funeral expenses an amount of

Rs.15,000/-. Altogether a compensation of an amount of

Rs.13,61,000/- was granted by the Tribunal.

3. Learned counsel for the claimant submits that

when it is case of the claimant that he is earning an

amount of Rs.24,000/- totally, the court below ought not

to have taken Rs.9,000/- as salary. It is submitted that

the court below had failed to take 40% future prospects

and the compensation awarded by the Tribunal was not

reasonable.

4. Learned counsel for the insurance company

submits that the court below, ought to have taken

Rs.8,000/- as income, as this is an accident of the year

2013. He submits that the court below had deducted 1/3rd

instead of ½ as it is case of bachelor and granted

compensation which is on the higher side.

NC: 2023:KHC:46242

5. Having heard the learned counsel on either

side, perused the entire material on record. According to

the claimant, the deceased was earning an amount of

Rs.9,000/- as salary and an amount of Rs.15,000/- as

tips. Nothing was placed on record. Considering this, the

court below had taken Rs.9,000/- income which is on

higher side. This is accident of 2013, this court is inclined

to take Rs.8,000/- as salary. As rightly pointed out by the

learned counsel for the claimant that they are entitled for

40% future prospects i.e., Rs.3,200/-. Rs.8,000/- +

Rs.3,200/- = Rs.11,200/-. 50% has to deducted towards

the personal expenses. His contribution to the family

would be Rs.5,600/- x 12 x 18 = Rs.12,09,600/- under

the head of loss of dependency. Towards consortium

for the both parents, this court is granting an amount of

Rs.88,000/- and towards Funeral expenses this court is

granting an amount of Rs.33,000/-. Altogether the

claimant is entitled for compensation of an amount of

Rs.13,30,600/-.

NC: 2023:KHC:46242

6. The claimants are entitled for compensation

under the following heads:

Sl. Description of Items Compensation Awarded No.

1. Loss of Dependency Rs. 12,09,600/-

2. Consortium Rs. 88,000/-

3. Funeral Expenes Rs. 33,000/-

Total Rs. 13,30,600/-

7. Accordingly, the appeal filed by the Insurance

Company i.e., MFA.No.2095/2018 is Allowed-in-part by

reducing the compensation amount from an amount of

Rs.13,61,000/- to Rs.13,30,600/- and the appeal filed

by the Claimant i.e., MFA.No.6414/2019 is Dismissed.

(a) The amount in deposit shall be forthwith transferred to the Tribunal.

(b) The Registry is directed to return the Trial Court Record to the Tribunal along with

NC: 2023:KHC:46242

the certified copy of the order passed by this court forthwith without any delay.

(c) The respondent - insurance company shall deposit the amount within a period of eight weeks from the date of receipt of copy of the judgment. On such deposit, the claimant is entitled to withdraw the entire amount without furnishing any security.

(d) No Costs.

Pending miscellaneous petitions, if any, shall stand

closed.

SD/-

JUDGE

TS

 
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