Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Venkateshappa @ Venkateshaiah vs S Sneha
2023 Latest Caselaw 11010 Kant

Citation : 2023 Latest Caselaw 11010 Kant
Judgement Date : 19 December, 2023

Karnataka High Court

Venkateshappa @ Venkateshaiah vs S Sneha on 19 December, 2023

                                             -1-
                                                          NC: 2023:KHC:46398
                                                         MFA No. 83 of 2019
                                                   C/W MFA No. 4653 of 2017



                     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                       DATED THIS THE 19TH DAY OF DECEMBER, 2023

                                         BEFORE
                     THE HON'BLE SMT. JUSTICE LALITHA KANNEGANTI
                MISCELLANEOUS FIRST APPEAL NO. 83 OF 2019 (MV-D)
                                             C/W
                MISCELLANEOUS FIRST APPEAL NO.4653 OF 2017(MV-D)


                IN MFA NO.83/2019
                BETWEEN:

                1.    VENKATESHAPPA
                      @ VENKATESHAIAH,
                      S/O ERANNA,
                      AGED ABOUT 45 YEARS.

                2.    SOUBHAGYAMMA,
                      W/O VENKATESHAPPA
                      @ VENKATESHAIAH,
Digitally             AGED ABOUT 44 YEARS.
signed by JAI
JYOTHI J
Location:       3.    NATARAJU V.,
HIGH COURT
OF                    S/O VENKATESHAPPA
KARNATAKA
                      @ VENKATESHAIAH,
                      AGED ABOUT 21 YEARS.

                      ALL ARE RESIDING AT
                      SHAMBONAHALLI,
                      KURMA KOTE,
                      C.N. DURGA HOBLI,
                      KORATAGERE TALUK - 572 132.
                                                               ...APPELLANTS
                (BY SRI. SHANTHARAJ K., ADVOCATE)
                               -2-
                                           NC: 2023:KHC:46398
                                          MFA No. 83 of 2019
                                    C/W MFA No. 4653 of 2017



AND:

1.   S. SNEHA,
     W/O NARASIMHARAJU,
     AGED MAJOR,
     R/AT NO.92, 1ST CROSS,
     NEAR ANJANEYA TEMPLE,
     MALLASANDRA
     BENGALURU - 560 055.

2.   SRIRAM GENERAL INSURANCE
     COMPANY LIMITED,
     BY ITS MANAGER,
     H.O.3.E-8 RIICO,
     INDUSTRIAL AREA,
     SITAPURA, JAIPUR,
     RAJASTHAN - 302 022.
                                              ...RESPONDENTS
(BY SRI. B. PRADEEP, ADVOCATE FOR R2;
    VIDE ORDER DATED 20.09.2019, NOTICE TO
    R1 IS DISPENSED WITH)

       THIS MFA IS FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED 06.02.2017 PASSED IN MVC
NO.140/2014 ON THE FILE OF THE SENIOR CIVIL JUDGE &
MACT XIII AT MADHUGIRI, PARTLY ALLOWING THE CLAIM
PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT
OF COMPENSATION.

IN MFA NO.4653/2017
BETWEEN:

     SHRIRAM GENERAL INSURANCE
     COMPANY LIMITED,
     H.O.3., E-8 RIICO
                             -3-
                                         NC: 2023:KHC:46398
                                        MFA No. 83 of 2019
                                  C/W MFA No. 4653 of 2017



     INDUSTRIAL AREA,
     SITAPURA, JAIPUR,
     RAJASTHAN - 302 022.

     NOW REPRESENTED BY
     ITS MANAGER,
     M/S SHRIRAM GENERAL INSURANCE
     COMPANY LTD.,
     NO.5/4, 3RD FLOOR, S.V. ARCADE,
     BILAKAHALLI MAIN ROAD,
     OFF BG ROAD,
     IIM POST,
     BANGALORE - 560 076.
                                               ...APPELLANT
(BY SRI. B. PRADEEP, ADVOCATE)

AND:

1.   VENKATESHAPPA
     @ VENKATESHAIAH,
     S/O ERANNA,
     AGED ABOUT 43 YEARS.

2.   SOUBHAGYAMMA,
     W/O VENKATESHAPPA
     @ VENKATESHAIAH,
     AGED ABOUT 42 YEARS.

3.   NATARAJU V.,
     S/O VENKATESHAPPA
     @ VENKATESHAIAH,
     AGED ABOUT 19 YEARS.

     ALL ARE RESIDING AT
     SHAMBONAHALLI,
     KURAMA KOTE,
                               -4-
                                           NC: 2023:KHC:46398
                                          MFA No. 83 of 2019
                                    C/W MFA No. 4653 of 2017



     C.N. DURGA HOBLI,
     KORATAGERE TALUK - 572 129.

4.   S. SNEHA,
     W/O NARASIMHARAJU,
     R/AT NO.92, 1ST CROSS,
     NEAR ANJANEYA TEMPLE,
     MALLASANDRA
     BENGALURU - 560 001.
                                              ...RESPONDENTS
(BY SRI. SHANTHARAJ K., ADVOCATE FOR R1 TO R3;
    R4 - SERVED AND UNREPRESENTED)

      THIS MFA IS FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED 06.02.2017 PASSED IN MVC
NO.140/2014 ON THE FILE OF THE ADDITIONAL SENIOR CIVIL
JUDGE & MACT XIII, MADHUGIRI, AWARDING COMPENSATION
OF RS.11,52,440/- WITH INTEREST AT 6% PER ANNUM FROM
THE DATE OF FILING OF THE PETITION TO TILL THE DATE OF
DEPOSIT.

      THESE APPEALS, COMING ON FOR FINAL HEARING, THIS

DAY, THE COURT DELIVERED THE FOLLOWING:


                        JUDGMENT

Aggrieved by the award passed in

M.V.C.No.140/2014 dated 06.02.2017, both the Insurance

Company as well as the claimants are before this Court.

Insurance Company's appeal is MFA No.4653/2017 and

NC: 2023:KHC:46398

the claimants' appeal is MFA No.83/2019. The claim

petition was filed seeking compensation of an amount of

Rs.10,00,000/- for the death of the deceased in the

accident.

2. The case of the claimants is that on 06.11.2013

at about 7.30 p.m, the deceased was traveling in a bus

and the driver of the bus drove at high speed and in a rash

and negligent manner, dashed against the trailer loaded

with coconut crop. As a result, the deceased fell down and

died at the spot. According to the claimants, the

deceased was 19 years, working as a tailor in a garment

factory, earning an amount of Rs.6,506/- per month and

utilizing the same for the maintenance of her family,

consisting of herself and the claimants.

3. Before the Court below in support of their case,

claimants have examined PW.1 and PW.2, Ex.P1 to Ex.P8

were marked. As per Ex.P7, the appointment letter, the

deceased was offered an amount of Rs.6,000/- per

month. The Court below has considered her salary at

NC: 2023:KHC:46398

Rs.6,510/- per month and had granted compensation

under the following heads:

                  Heads                       Compensation
                                                Awarded

 1.   Loss of dependency                    Rs.     9,37,440/-

 2.   Loss of love and care of              Rs.     1,00,000/-

      (Rs.50,000 x 2)

      Loss of love and affection to
 3.                                         Rs.          50,000/-
      petitioner No.3

 4.   Loss of estate                        Rs.          40,000/-

 5.   Funeral Expenses                      Rs.          25,000/-


                                  TOTAL Rs.       11,52, 440/-



4. Learned counsel appearing for the claimants

submits that though it is stated that Rs.6,510/- as per the

appointment letter, the Court ought not to have taken the

said amount. He submits that this Court ought to take her

income at Rs.8,000/- as per the chart prepared by the

High Court Legal Services Committee (hereinafter referred

to as 'Committee' for short). He has relied on the

judgment of the Division Bench of this Court in

NC: 2023:KHC:46398

MFA.No.1863/2017 in the case of RAMUMURTHY AND

OTHERS Vs. R.G. PRASHANTH AND ANOTHER dated

23.07.2020. It is further submitted that in that case, both

the claimants in the claim petition have stated that the

earnings of the deceased was an amount of Rs.6,000/-

and in their evidence, it is stated Rs.12,000/- . The Court

had observed that there is no evidence for Rs.6,000/- or

Rs.12,000/-. In those circumstances, the Court had taken

the income at Rs.8,500/- as per the chart prepared by the

Committee. As this is an accident of the year 2013, it is

submitted by the learned counsel that this Court ought to

have take the income at Rs.8,000/- per month as per the

chart prepared by the Committee and as per the judgment

of the Division Bench of this Court. It is submitted that

the judgment of the Division Bench is binding on this Court

and this Court has to take the chart prepared by the

Committee. Coming to the future prospects, learned

counsel submits that the Court below should not have

taken 40% as a future prospects, the Court ought to take

50%, even as per the judgment of the Hon'ble Apex Court

NC: 2023:KHC:46398

this should not be followed in a routine manner, each case

has to be followed based on the circumstances of the case.

It is further submitted that the compensation that was

awarded by the Tribunal on all the heads is not just and

reasonable.

5. Learned counsel appearing for the respondent-

Insurance Company submits that the Court below had

taken the income as per the case of the claimants and now

the parties cannot go beyond their pleadings and cannot

claim the amount as per the chart prepared by the

Committee. It is further submitted that instead of 50%,

the Court has deducted 1/3rd as the deceased was

unmarried. It is further submitted that the compensation

that was awarded by the Tribunal is just and reasonable.

6. Having heard the learned counsel on either side,

perused the entire material on record.

7. Firstly, the contention of the learned counsel for

the appellants that in light of the judgment of the Division

Bench of this Court, this Court has to consider the income

NC: 2023:KHC:46398

as per the chart prepared by the Committee. There is no

dispute about the fact that any order passed by the

Division Bench is binding on a Senior Judge, what is

binding in the judgment is that the ratio laid down by the

Court, each and every passing expression or observations

made in a particular facts and circumstances of that case

is not a binding precedent. In that case, the Division

Bench, taking into consideration the particular facts and

circumstances of the case where they claimed, as per the

petition, Rs.6,000/- and, when it comes to the evidence,

they have stated the income as Rs.12,000/- and Division

Bench has come to the conclusion that there is no

evidence for Rs.6,000/- or for Rs.12,000/-. Hence, had

taken the income at Rs.8,500/- per month as per the chart

prepared by the Committee. The Division Bench has not

laid down any ratio that in every case, the Court has to

follow the chart prepared by the Committee, it all

depends upon the facts and circumstances of the case.

Then coming to the facts of this case, there is evidence on

record to show, i.e. Ex.P7, the appointment letter wherein

- 10 -

NC: 2023:KHC:46398

produced by them, saying that it is the income of the

claimant. Nothing is placed on record to show that,

contrary to that, they had taken any other pleadings or

given any other evidence. In such circumstances, this

Court can not consider the chart prepared by the

Committee and the Court has to look at the pleadings of

the parties. Hence, this Court is taking the income at

Rs.6,510/-.

8. Then coming to the contention of the learned

counsel for the appellants that the Court below had

considered 40%, it should not be considered on the head

of future prospects, it should be 50%. This Court has

been following consistently based on the Judgment of the

Hon'ble Apex Court that is 40% in case of unsecured

appointment and 50% in case of a secured appointment.

Then, the future prospects comes to Rs.2,600/-+Rs.6,510/-

= Rs.9,100/-, towards personal expenses, 50% has to be

deducted as she was unmarried, it comes to Rs.4,555/-,

- 11 -

NC: 2023:KHC:46398

then the loss of dependency will come to (Rs.4,555/- x

12 x 18) Rs.9,83,880/-.

9. Even as per the judgment in the case of

MAGMA GENERAL INSURANCE CO. LIMITED V. NANU

RAM & OTHERS1, both the parents are entitled for

compensation towards loss of consortium further

considering the 10% hike as observed in the case of

NATIONAL INSURANCE CO. LTD. VS. PRANAY

SETHI², it comes to Rs.96,000/- and an amount of

Rs.36,000/- is granted towards funeral expenses.

7. In the light of law laid down by the Hon'ble

Supreme Court in the case of V.MEKALA vs. M.MALATHI

AND ANOTHER³, the claimant is entitled for an amount

of Rs.10,000/- towards legal expenses. All together,

the claimants are entitled for compensation of an amount

of Rs.13,15,880/-

2018 ACJ 2782

(2017) 16 SCC 680

(2014) 11 SCC 178

- 12 -

NC: 2023:KHC:46398

8. The claimants are therefore, entitled to the

compensation under the following heads:

Compensation Heads Awarded

1. Loss of dependency Rs. 9,83,880/-

2. Loss of love and care of Rs. 1,00,000/-

(Rs.50,000 x 2)

Loss of love and affection to

3. Rs. 50,000/-

petitioner No.3

4. Loss of estate Rs. 40,000/-

5. Funeral Expenses Rs. 36,000/-

6. Loss of consortium Rs. 96,000/-

7 Legal expenses Rs. 10,000/-

                                   TOTAL Rs.           13,15,880/-




      9.    Accordingly,      MFA.No.83/2019          filed   by   the

claimants    is   allowed-in-part,          by       enhancing     the

compensation from an amount of                   Rs.11,52,440/- to

Rs.13,15,880/-      setting    aside     the     award    passed     in

M.V.C.No.140/2014 dated 06.02.2017.

- 13 -

NC: 2023:KHC:46398

10. In the light of the above discussion,

MFA.No.4653/2017 filed by the Insurance Company is

dismissed.

i. The enhanced amount shall carry interest at 6%

p.a. from the date of petition till the date of

realization.

ii. 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.

iii. Registry is directed to return the Trial Court

Records to the Tribunal, along with certified

copy of the order passed by this Court forthwith

without any delay.

    iv.    No costs.
                             - 14 -
                                            NC: 2023:KHC:46398






Pending miscellaneous petitions, if any, shall

stand closed.

SD/-

JUDGE

KTY

CT:SNN

 
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