Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shriram Gen.Ins.Co.Ltd vs Shivalingappa
2023 Latest Caselaw 10852 Kant

Citation : 2023 Latest Caselaw 10852 Kant
Judgement Date : 18 December, 2023

Karnataka High Court

Shriram Gen.Ins.Co.Ltd vs Shivalingappa on 18 December, 2023

Author: Hanchate Sanjeevkumar

Bench: Hanchate Sanjeevkumar

                                      -1-
                                            NC: 2023:KHC-D:14808
                                              MFA No. 24425 of 2013
                                          C/W MFA No. 24424 of 2013
                                              MFA No. 24426 of 2013
                                        MFA.CROB No. 100137 of 2014
                                        MFA.CROB No. 100062 of 2015




                      IN THE HIGH COURT OF KARNATAKA,
                              DHARWAD BENCH

                 DATED THIS THE 18TH DAY OF DECEMBER, 2023

                                    BEFORE

             THE HON'BLE MR JUSTICE HANCHATE SANJEEVKUMAR

            MISCELLANEOUS FIRST APPEAL NO.24425/2013(MV-D)
                                 C/W
            MISCELLANEOUS FIRST APPEAL NO.24424/2013(MV-D)
            MISCELLANEOUS FIRST APPEAL NO.24426/2013(MV-D)
                  MFA CROSS OBJ NO.100137/2014(MV-D)
                  MFA CROSS OBJ NO.100062/2015(MV-D)

            IN MFA.NO.24425/2013:

            BETWEEN:

            SHRIRAM GEN. INS. CO. LTD.,
            10003-E, E-8, EPIP, RIICO,
            SITAPUR, JAIPUR-RAJASTAN - 302 022,
            REPRESENTED BY ITS
Digitally   AUTHORIZED SIGNATORY.
signed by                                               ...APPELLANT
BHARATHI
HM          (BY SRI NAGARAJ C. KOLLOORI, ADVOCATE)

            AND:

            1.   SMT. DODDAVVA
                 W/O. NAGAPPA KALLESHANAVAR,
                 AGE: 23 YEARS,
                 OCC: HOUSEHOLD WORK,

            2.   SUNANDA
                 D/O. NAGAPPA KALLESHANAVAR,
                 AGE: 5 YEARS, OCC: NILL,
                           -2-
                                NC: 2023:KHC-D:14808
                                  MFA No. 24425 of 2013
                              C/W MFA No. 24424 of 2013
                                  MFA No. 24426 of 2013
                            MFA.CROB No. 100137 of 2014
                            MFA.CROB No. 100062 of 2015


3.   SRI GANGAPPA
     S/O. KALLAPPA KALLESHANAVAR,
     AGE: 45 YEARS, OCC: COOLIE,

4.   SMT. FAKKIRAVVA
     W/O GANGAPPA KALLESHANAVAR,
     AGE: 40 YEARS,
     OCC: HOUSEHOLD WORK,

     (RESPONDENT NO.2 BEING MINOR
     R/BY RESPONDENT NO.1 MOTHER AS
     MINOR GUARDIAN).

5.   SRI ALLASAB
     S/O. HUSENSAB VALIKAR,
     AGE: MAJOR, OCC: BUSINESS,
     R/O: H.NO.34 A, HIREKOPPA,
     TQ AND DIST: GADAG.
                                         ...RESPONDENTS
(BY SMT. SHAILA BELLIKATTI, ADVOCATE FOR R1 TO R4;
R2 MINOR R/BY R1;
APPEAL AGAINST R5 ABATED)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MOTOR
VEHICLES ACT, 1988, PRAYING TO SET ASIDE THE JUDGMENT
AND AWARD DATED 28TH MARCH 2013 PASSED BY THE
PRESIDING OFFICER FAST TRACK COURT OF ADDL. MACT,
SAUNDATTI IN MVC NO.2444/2011 AND ETC.,

IN MFA.NO.24424/2013:

BETWEEN:

SHRIRAM GEN. INS. CO. LTD.,
E-8, EPIP, RIICO,
SITAPUR, JAIPUR-RAJASTAN - 302 022,
REPRESENTED BY ITS
AUTHORIZED SIGNATORY.
                                            ...APPELLANT
(BY SRI NAGARAJ C. KOLLOORI, ADVOCATE)
                            -3-
                                 NC: 2023:KHC-D:14808
                                  MFA No. 24425 of 2013
                              C/W MFA No. 24424 of 2013
                                  MFA No. 24426 of 2013
                            MFA.CROB No. 100137 of 2014
                            MFA.CROB No. 100062 of 2015


AND:

1.   SRI SHIVALINGAPPA
     S/O. NINGAPPA HURALI,
     AGE: 44 YEARS, OCC: COOLIE,

2.   SMT. KALLAVVA
     W/O. SHIVALINGAPPA HURALI,
     AGE: 40 YEARS,
     OCC: HOUSEHOLD WORK,
     BOTH ARE R/O: GORAGUDDI,
     TQ: SAUNDATTI, DIST: BELAGAVI.

3.   SRI ALLASAB S/O. HUSENSAB VALIKAR,
     AGE: MAJOR, OCC: BUSINESS,
     R/O: H.NO.34 A, HIREKOPPA,
     TQ AND DIST: GADAG.
                                         ...RESPONDENTS
(BY SMT. SHAILA BELLIKATTI, ADVOCATE FOR R1 AND R2;
APPEAL AGAINST R3 ABATED)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MOTOR
VEHICLES ACT, 1988, PRAYING TO SET ASIDE THE JUDGMENT
AND AWARD DATED 28TH MARCH 2013 PASSED BY THE
PRESIDING OFFICER FAST TRACK COURT OF ADDL. MACT,
SAUNDATTI IN MVC NO.2446/2011 AND ETC.,

IN MFA.NO.24426/2013:

BETWEEN:

SHRIRAM GEN. INS. CO. LTD.,
10003-E, E-8, EPIP, RIICO,
SITAPUR, JAIPUR-RAJASTAN - 302 022,
REPRESENTED BY ITS
AUTHORIZED SIGNATORY.
                                            ...APPELLANT
(BY SRI NAGARAJ C. KOLLOORI, ADVOCATE)
                            -4-
                                  NC: 2023:KHC-D:14808
                                   MFA No. 24425 of 2013
                               C/W MFA No. 24424 of 2013
                                   MFA No. 24426 of 2013
                             MFA.CROB No. 100137 of 2014
                             MFA.CROB No. 100062 of 2015


AND:

1.   SMT. MALLAVVA
     W/O. YALLAPPA GOURI,
     AGE: 40 YEARS, OCC: COOLIE,

2.   SRI KALLAPPA
     S/O YALLAPPA GOURI,
     AGE: 16 YEARS,
     OCC: HOUSEHOLD WORK,

     (RESPONDENT NO.2 BEING MINOR REP. BY
     RESPONDENT NO.1 MOTHER
     AS MINOR GUARDIAN)

     BOTH ARE R/O: GORAGUDDI,
     TQ: SAUNDATTI, DIST: BELAGAVI.

3.   SRI ALLASAB
     S/O. HUSENSAB VALIKAR,
     AGE: MAJOR,
     OCC: BUSINESS,
     R/O: H.NO.34 A, HIREKOPPA,
     TQ AND DIST: GADAG.
                                         ...RESPONDENTS
(BY SMT. SHAILA BELLIKATTI, ADVOCATE FOR R1 - R2;
APPEAL AGAINST R3 ABATED)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MOTOR
VEHICLES ACT, 1988, PRAYING TO SET ASIDE THE JUDGMENT
AND AWARD DATED 28TH MARCH 2013 PASSED BY THE
PRESIDING OFFICER FAST TRACK COURT OF ADDL. MACT,
SAUNDATTI IN MVC NO.2445/2011 AND ETC.,
IN MFA.CROB. NO.100137/2014:

BETWEEN:

1.   SMT. MALLAVVA
     W/O YALLAPPA GOURI,
     AGE: 41 YEARS,
                            -5-
                                 NC: 2023:KHC-D:14808
                                   MFA No. 24425 of 2013
                               C/W MFA No. 24424 of 2013
                                   MFA No. 24426 of 2013
                             MFA.CROB No. 100137 of 2014
                             MFA.CROB No. 100062 of 2015


     OCC: HOUSE HOLD WORK,
     R/O: GORAGUDDI,
     TQ: SAUNDATTI,
     DIST: BELAGAVI

2.   KALLAPPA S/O. YALLAPPA GOURI,
     AGE: 18 YEARS, OCC: STUDENT.
     R/O: GORAGUDDI,
     TQ: SAUNDATTI,
     DIST: BELAGAVI.

                                     ...CROSS OBJECTORS
(BY SMT. SHAILA BELLIKATTI, ADVOCATE)

AND:

1.   ALLASAB
     S/O. HUSENSAB VALIKAR,
     AGE: MAJOR, OCC: BUSINESS,
     R/O: H.NO.34 A, HIREKOPPA,
     TQ AND DIST: GADAG.

2.   SHRIRAM GENERAL
     INSURANCE COMPANY LTD.,
     10003-E, E-8, EPIP, RIICO,
     INDUSTRIAL AREA,
     SITAPUR, JAIPUR-RAJASTAN - 302 022.
                                        ...RESPONDENTS
(BY SRI NAGARAJ C. KOLLORI, ADVOCATE FOR R2;
APPEAL AGAINST R1 IS ABATED)

     THIS CROSS OBJECTION IN MFA NO.24426/2013 IS
FILED UNDER ORDER XLI RULE 22(1) OF CIVIL PROCEDURE
CODE, PRAYING TO MODIFY THE JUDGMENT AND AWARD BY
ENHANCING COMPENSATION IN MVC NO.2445/2011 DATED
28.03.2013 ON THE FILE OF PRESIDING OFFICER FAST TRACK
COURT AND ADDL. MACT, SAUNDATTI AND ETC.,
                            -6-
                                 NC: 2023:KHC-D:14808
                                   MFA No. 24425 of 2013
                               C/W MFA No. 24424 of 2013
                                   MFA No. 24426 of 2013
                             MFA.CROB No. 100137 of 2014
                             MFA.CROB No. 100062 of 2015


IN MFA.CROB. NO.100062/2015:

BETWEEN:

1.   SHIVALINGAPPA S/O. NINGAPPA HURALI,
     AGE: 46 YEARS, OCC: COOLIE,
     R/O: GORAGUDDI, TQ: SAUNDATTI,
     DIST: BELAGAVI

2.  SMT. KALLAVVA W/O. SHIVALINGAPPA HURALI,
    AGE: 42 YEARS, OCC: HOUSEHOLD WORK.
    R/O: GORAGUDDI, TQ: SAUNDATTI,
    DIST: BELAGAVI.
                                     ...CROSS OBJECTORS
(BY SMT. SHAILA BELLIKATTI, ADVOCATE)

AND:

1.   ALLASAB S/O. HUSENSAB VALIKAR,
     AGE: MAJOR, OCC: BUSINESS,
     R/O: H.NO.34 A, HIREKOPPA,
     TALUK AND DIST: GADAG.

2.   SHRIRAM GENERAL
     INSURANCE COMPANY LTD.,
     10003-E, E-8, EPIP, RIICO,
     INDUSTRIAL AREA,
     SITAPUR, JAIPUR-RAJASTAN - 302 022.
                                        ...RESPONDENTS
(BY SRI NAGARAJ C. KOLLORI, ADVOCATE FOR R2;
APPEAL AGAINST R1 IS ABATED)

     THIS CROSS OBJECTION IN MFA NO.24424/2013 IS
FILED UNDER ORDER XLI RULE 22(1) OF CIVIL PROCEDURE
CODE, PRAYING TO MODIFY THE JUDGMENT AND AWARD BY
ENHANCING COMPENSATION IN MVC NO.2446/2011 DATED
28.03.2013 ON THE FILE OF PRESIDING OFFICER FAST TRACK
COURT AND ADDL. MACT, SAUNDATTI AND ETC.,
                                   -7-
                                        NC: 2023:KHC-D:14808
                                         MFA No. 24425 of 2013
                                     C/W MFA No. 24424 of 2013
                                         MFA No. 24426 of 2013
                                   MFA.CROB No. 100137 of 2014
                                   MFA.CROB No. 100062 of 2015


    THESE APPEALS AND               CROBS, COMING ON FOR
ADMISSION,  THIS  DAY,               THE  COURT  DELIVERED
THE FOLLOWING:

                          JUDGMENT

MFA No.24425/2013, MFA No.24424/2013 and MFA

No.24426/2013 are filed by the insurance company

challenging 50% of the rash and negligence attributed on

the part of the driver of the lorry bearing No.KA-26/7478.

2. MFA Crob.No.100137/2014 and MFA

Crob.No.100062/2015 are filed by the claimants for

seeking enhancement of compensation as well as

questioning 50% of negligence attributed on the part of

the deceased.

3. Heard the arguments and perused the material

placed on record.

4. In this case, the factum of accident, death of

deceased in the said accident and coverage of insurance

are not in dispute. The question before the court is how

NC: 2023:KHC-D:14808

much contributory negligence is between the rider of the

motorcycle and the driver of the lorry is to be considered.

5. The learned counsel for the insurance company

submitted that the lorry was parked on the left side of the

road and therefore, the deceased while riding motorcycle

along with two pillion riders has dashed hind portion of the

lorry and died in the accident. Hence, submitted that the

driver of the lorry was not rash and negligent in driving

the lorry and therefore, he is not responsible for the

accident. Therefore, submitted that the deceased while

riding motorcycle was rash and hit the lorry. Therefore,

fastening contributory negligence at 50% on the part of

the driver of the lorry is not correct. Therefore, prays to

allow the appeals by setting aside the judgment and award

passed by the Tribunal.

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

claimants-cross objectors submitted that the lorry was

parked on the middle of the road without having any

NC: 2023:KHC-D:14808

precautionary measures like switch on the indicators,

signals and without putting stones around the lorry and

accident is caused at midnight 11.45 p.m. Therefore, the

driver of the lorry was completely rash and negligent.

Hence, submitted that fastening 50% of rash and

negligence on the part of the deceased is not correct.

Therefore, prays to allow the cross objections and enhance

the quantum of compensation.

7. The accident is between lorry and motorcycle. The

lorry was parked on the left side of the road and deceased

was riding the motorcycle along with two pillion riders and

dashed hind portion of the lorry. Upon considering the

documentary evidence, complaint, FIR, Spot panchanama,

it is proved that the lorry was parked at the left side of the

road. But, without taking any precautionary

measurements like putting signals and indicators or

putting stone around the lorry where it was parked.

Therefore, the tribunal has held that the driver of the lorry

- 10 -

NC: 2023:KHC-D:14808

has contributed 50% negligence while parking the lorry.

The accident is caused at midnight 11.45 p.m. mid night.

Even though, the lorry was parked at the left side of the

road, the driver ought to have put stone around the lorry

and switch on the indicator so as to caution other vehicles.

But, without doing so, parking of the lorry without

indicators or signals or putting stone around the lorry is

amounting to negligence on the part of the driver of the

lorry. Therefore, the tribunal is correct in holding both

deceased who is rider of the motorcycle and driver of the

lorry are equally responsible for accident at 50:50%.

Therefore, the tribunal is correct in holding the rash and

negligence on both rider of the motorcycle and driver of

the lorry and needs no interference by this Court.

Therefore, the appeals filed by the insurance company are

liable to be dismissed.

- 11 -

NC: 2023:KHC-D:14808

MFA Crob.No.100137/2014 in MFA No.24426/2013 (MVC No.2445/2011)

8. The learned counsel for the appellant-insurance

company submitted that in the claim petition itself, the

income of the deceased is stated as Rs.5,000/- p.m.

Therefore, the same is to be taken into consideration. But,

the accident is caused in the year 2011 and minimum

wage of Rs.6,000/- per month is based on the minimum

wage for sustaining life and therefore, what would be the

minimum wage is to be taken as notional income of the

deceased. Hence, Rs.6,000/- p.m. income is taken into

consideration.

9. In the present case, the deceased was 18 years old.

The tribunal has committed error in choosing multiplier

considering the age of the parent as 45 years. But, the

multiplier has to be adopted according to the age of the

deceased. Therefore, considering the age of the deceased,

the appropriate applicable multiplier is 18.

- 12 -

NC: 2023:KHC-D:14808

10. In view of the decision of the Hon'ble Apex Court in

case of National Insurance Company Limited vs.

Pranay Sethi and others, reported in (2017) 16

Supreme Court Cases 680, 40% of the income is to be

added towards loss of future prospects in life. Since, the

deceased is bachelor, 50% of income is to be deducted

towards personal and living expenses. Therefore loss of

dependency is re-assessed and quantified at as

Rs.6,000/-+2,400/-(40% of Rs.6,000/-)X50%X18X12

= Rs.9,07,200/-.

11. In view of the decision of the Hon'ble Supreme Court

in the case of Magma General Insurance Co. Limited

v. Nanu Ram & Others, reported in 2018 ACJ 2782 and

in the case of Pranay Sethi supra, the claimants are

entitled to Rs.40,000/- each under the head 'loss of

consortium', along with 10% escalation. Accordingly,

Rs.88,000/- (Rs.40,000 x 2 + 10%) is awarded under

- 13 -

NC: 2023:KHC-D:14808

the head 'loss of consortium including loss of love and

affection'.

12. Further, a compensation of Rs.15,000/- each is

awarded under the head 'loss of estate' and 'funeral and

transportation' respectively, along with 10% escalation.

Therefore under these heads Rs.33,000/- (Rs.15,000 x 2

+ 10%) is awarded.

13. Thus, the claimants would be entitled for

compensation under various heads as under:

      Sl.             Heads.                    Amount in (Rs.)
      No.
      1.    Towards loss of dependency              09,07,200-00

      2.    Towards loss of consortium                88,000-00

      3.    Towards loss of estate and                33,000-00
            transportation of dead body
            & funeral expenses.

                                      Total:        10,28,200-00
                             - 14 -
                                     NC: 2023:KHC-D:14808







14.   Therefore,    the   claimants      are   entitled   for

compensation of Rs.10,28,200-00 along with interest at

the rate of 6% p.a. from the date of filing of the petition

till realization, as against Rs.4,60,000-00 awarded by the

tribunal. The insurance company is directed to deposit the

compensation within eight weeks from the date of receipt

of a certified copy of this judgment.

MFA Crob.No.100062/2015 in MFA No.24424/2013 (MVC No.2446/2011)

15. The deceased was aged 45 years as on the date of

accident. The accident is of the year 2011. Hence notional

income is to be taken at Rs.6,000/- as recognized by the

Karnataka State Legal Services Authority and appropriate

multiplier is 14.

16. In view of the decision of the Hon'ble Apex Court in

case of National Insurance Company Limited vs.

Pranay Sethi and others, reported in (2017) 16

Supreme Court Cases 680, 25% of the income is to be

- 15 -

NC: 2023:KHC-D:14808

added towards loss of future prospects in life. Since, the

deceased is bachelor, There are two legal representatives.

Hence, 1/3 amount is to be deducted towards personal

and living expenses. Therefore loss of dependency is

re-assessed and quantified at as

Rs.6,000/-+1500/-(25% of Rs.6,000/-)X2/3X14X12

= Rs.8,40,000/-.

17. In view of the decision of the Hon'ble Supreme Court

in the case of Magma General Insurance Co. Limited

v. Nanu Ram & Others, reported in 2018 ACJ 2782 and

in the case of Pranay Sethi supra, the claimants are

entitled to Rs.40,000/- each under the head 'loss of

consortium', along with 10% escalation. Accordingly,

Rs.88,000/- (Rs.40,000 x 2 + 10%) is awarded under

the head 'loss of consortium including loss of love and

affection'.

18. Further, a compensation of Rs.15,000/- each is

awarded under the head 'loss of estate' and 'funeral and

- 16 -

NC: 2023:KHC-D:14808

transportation' respectively, along with 10% escalation.

Therefore under these heads Rs.33,000/- (Rs.15,000 x 2

+ 10%) is awarded.

19. Thus, the claimants would be entitled for

compensation under various heads as under:

      Sl.              Heads.                       Amount in (Rs.)
      No.
      1.    Towards loss of dependency                  8,40,000-00

      2.    Towards loss of consortium                    88,000-00

      3.    Towards loss of estate and                    33,000-00
            transportation of dead body
            & funeral expenses.
            (15,000 x 2 + 10%)
                                  Total:                9,61,000-00




20.   Therefore,     the   claimants          are     entitled    for

compensation of Rs.9,61,000-00 along with interest at

the rate of 6% p.a. from the date of filing of the petition

till realization, as against Rs.3,37,500-00 awarded by the

tribunal. The insurance company is directed to deposit the

- 17 -

NC: 2023:KHC-D:14808

compensation within eight weeks from the date of receipt

of a certified copy of this judgment. The claimants are not

entitled for interest for the delayed period of 155 days in

filing the appeal.

21. In the result, I proceed to pass the following:

ORDER

i) The appeals filed by the insurance

company are dismissed.

ii) The appeals filed by the claimants-

cross objectors are allowed in part.

iii) The common judgment and award

passed in MVC Nos.2446/2011 and MVC

Nos.2445/2011 dated 28.03.2013 by the

Presiding Officer, Fast Track Court and Addl.

MACT., Saundatti stands modified.

- 18 -

                                   NC: 2023:KHC-D:14808







      iv)    The     claimants          in    MFA     Crob.

No.100137/2014            are      entitled     for   total

compensation of Rs.10,28,200-00 along with

interest at the rate of 6% p.a. from the date of

petition till its realization.

      v)     The     claimants          in    MFA     Crob.

No.100062/2015            are      entitled     for   total

compensation of Rs.9,61,000-00 along with

interest at the rate of 6% p.a. from the date of

petition till its realization.

vi) The claimants in MFA Crob No.

100062/2015 are not entitled for interest for the

delayed period of 155 days in filing the appeal.

vii) The insurance company shall deposit

50% of the compensation amount within a

period of eight weeks from the date of receipt of

a copy of this judgment.

- 19 -

NC: 2023:KHC-D:14808

viii) Send back the trial Court records

along with a copy of this judgment.

ix) Amount in deposit is ordered to be

transmitted to the tribunal along with copy of

this order to tribunal.

             x)    No order as to costs.


             xi)   Draw award accordingly.




                                            SD/-
                                           JUDGE


HMB

 

 
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