Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Parwati W/O. Laxman Gadiwaddar vs Hafizabi W/O. Babasab Dafedar
2023 Latest Caselaw 11223 Kant

Citation : 2023 Latest Caselaw 11223 Kant
Judgement Date : 20 December, 2023

Karnataka High Court

Parwati W/O. Laxman Gadiwaddar vs Hafizabi W/O. Babasab Dafedar on 20 December, 2023

Author: Hanchate Sanjeevkumar

Bench: Hanchate Sanjeevkumar

                                         -1-
                                                NC: 2023:KHC-D:14941
                                                    MFA No. 22404 of 2012
                                                C/W MFA No. 22403 of 2012



                 IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                    DATED THIS THE 20TH DAY OF DECEMBER, 2023

                                       BEFORE

                  THE HON'BLE MR JUSTICE HANCHATE SANJEEVKUMAR

             MISCELLANEOUS FIRST APPEAL NO. 22404 OF 2012 (MV-I)
                                   C/W
             MISCELLANEOUS FIRST APPEAL NO. 22403 OF 2012 (MV-I)

            IN MFA.NO.22404/2012

            BETWEEN

            SMT. PARWATI
            W/O. LAXMAN GADIWADDAR,
            AGE: 48 YEARS, OCC: TAILORING, NOW NIL,
            R/O: NANDEMMA NAGAR, BAILHONGAL,
            DIST: BELAGAVI.
                                                              ...APPELLANT
            (BY SRI HANAMANT R. LATUR, ADVOCATE)

            AND

            1.   SMT. HAFIZABI
                 W/O. BABASAB DAFEDAR,
Digitally
signed by        AGE: 50 YEARS, OCC: BUSINESS,
BHARATHI         R/O: LAXMI CHAWL, OLD DANDELI,
HM
                 TQ: DANDELI, DIST: CANARA NORTH KARNATAKA.


            2.   THE DIVISIONAL MANAGER,
                 NATIONAL INSURANCE CO. LTD.,
                 RAMDEV GALLI, BELAGAVI.
                                                            ...RESPONDENTS
            (BY SRI S.S.KOLIWAD, ADVOCATE FOR R2;
            NOTICE TO R1 IS DISPENSED WITH)

                   THIS MFA IS FILED U/SEC.173(1) OF MV ACT, AGAINST THE
            JUDGMENT    AND   AWARD    DTD:04-10-2011    PASSED   IN   MVC
                              -2-
                                     NC: 2023:KHC-D:14941
                                       MFA No. 22404 of 2012
                                   C/W MFA No. 22403 of 2012



NO.195/2010 ON THE FILE OF SENIOR CIVIL JUDGE AND ADDL.
MACT, BAILHONGAL, PARTLY ALLOWING THE CLAIM PETITION FOR
COMPENSATION AND SEEKING ENHANCEMENT OF COMPENSATION.

IN MFA.NO.22403/2012

BETWEEN

SHRI LAXMAN
S/O. YALLAPPA GADIWADDAR,
AGE: 54 YEARS, OCC: POLICE CONSTABLE,
(BELAGAVI STATION),
R/O: NANDEMMA NAGAR, BAILHONGAL,
DIST: BELAGAVI.
                                                 ...APPELLANT
(BY SRI HANAMANT R. LATUR, ADVOCATE)

AND

1.   SMT. HAFIZABI
     W/O. BABASAB DAFEDAR,
     AGE: 50 YEARS, OCC: BUSINESS,
     R/O: LAXMI CHAWL, OLD DANDELI,
     TQ: DANDELI,
     DIST: CANARA NORTH KARNATAKA.


2.   THE DIVISIONAL MANAGER,
     NATIONAL INSURANCE CO., LTD.,
     RAMDEV GALLI, BELAGAVI.
                                               ...RESPONDENTS

(BY SMT SHARMILA PATIL, ADVOCATE FOR R2;
NOTICE TO R1 IS DISPENSED WITH)

      THIS MFA IS FILED U/SEC.173(1) OF MV ACT, AGAINST THE
JUDGMENT    AND   AWARD    DTD:04-10-2011   PASSED   IN   MVC
NO.194/2010 ON THE FILE OF SENIOR CIVIL JUDGE AND ADDL.
MACT, BAILHONGAL, PARTLY ALLOWING THE CLAIM PETITION FOR
COMPENSATION AND SEEKING ENHANCEMENT OF COMPENSATION.
                                 -3-
                                      NC: 2023:KHC-D:14941
                                          MFA No. 22404 of 2012
                                      C/W MFA No. 22403 of 2012



     THESE APPEALS HAVING BEEN HEARD AND RESERVED FOR
JUDGMENT ON 07.11.2023, COMING ON FOR PRONOUNCEMENT OF
JUDGMENT        THIS   DAY     THE     COURT    DELIVERED   THE
FOLLOWING JUDGMENT.


                             JUDGMENT

This appeal is filed by the claimant challenging the

judgment and award dated 04.10.2011 passed by the

tribunal, in MVC Nos.194/2010 and 195/2010 seeking

enhancement of compensation.

2. Heard the arguments and perused the material

placed before the Court.

3. The occurrence of accident, injuries sustained

by the claimant, coverage of insurance are not in dispute

in this case.

In MFA.No.22404/2012 (MVC.No.195/2010):

4. In the present case, from the medical evidence

on record, it is proved that the claimant had suffered the

following injuries.

"Avulsion injuries over left forearm from elbow of dorsal aspect, expanding muscles,

NC: 2023:KHC-D:14941

swelling and deformities of left forearm and undergone for skin grafting and plastic surgery"

5. The tribunal has awarded compensation under

various heads as under:

   Sl.              Heads.              Amount in
   No.                                    (Rs.)
   1. Pain and suffering                 20,000/-
   2. Attendant     and     conveyance    3,000/-
       charges
   3. Nourishment charges                   500/-
   4. Loss of income during treatment    12,000/-
       period.
   5. Loss of amenities and future       12,000/-
       unhappiness
                                 Total: 47,500/-



6. Considering the nature of injuries sustained,

compensation awarded by tribunal is lesser side.

Therefore, the same is required to be enhanced by

modifying the judgment and award.

7. Considering the injuries sustained, a

compensation of Rs.50,000/- towards pain and suffering,

Rs.30,000/- towards loss of amenities are awarded. The

compensation awarded towards medical expenses and

NC: 2023:KHC-D:14941

hospital charges of Rs.10,000/- is as per the actual bills

and receipts produced; therefore, the same is kept intact.

Further, Rs.10,000/- towards incidental expenses like

food, nourishment, traveling, attendant charges, etc., and

Rs.16,500/- towards loss of income during laid up period

for a period of two months, is awarded.

8. The Tribunal has not awarded compensation

towards loss of future income due to disability. Ex.P.51 is

the disability certificate, in which, it is stated that the

claimant has suffered 45% of physical disability towards

left upper limb. The same can be considered as 15% as

functional disability. The accident is of the year 2010.

Therefore, the notional income would be Rs.5,500/- pm.

The claimant was aged 46 years, therefore, the

appropriate multiplier applicable is 13. Hence,

compensation under the head loss of future income due to

disability is hereby re-assessed and quantified as

Rs.1,28,700/- (Rs.5,500/- x 15% x 13 x 12).

NC: 2023:KHC-D:14941

9. Thus, the claimant is entitled for total

compensation under various heads as under:

    Sl.             Heads.               Amount in
    No.                                    (Rs.)
    1. Towards injuries, pain and          50,000/-
        suffering.
    2. Towards medical expenses.           10,000/-
    3. Towards loss of amenities.          30,000/-
    4. Towards loss of income during       16,500/-
        laid up period and medical
        treatment period.
    5. Towards incidental charges like     10,000/-
        attendant charges, food,

nourishment, conveyance, etc.,.

6. Towards loss of future earning 1,28,700/- capacity.

Total: 2,45,200/-

10. Therefore, the claimant is entitled for total

compensation of Rs.2,45,200/- along with interest at the

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

realization, as against Rs.47,200/- 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.

NC: 2023:KHC-D:14941

In MFA.No.22403/2012 (MVC.No.194/2010):

11. In the present case, from the medical evidence

on record, it is proved that the claimant had suffered the

following injuries:

"Sustained fracture of lower end of tibia and fibula, amputation of left great toe"

12. The tribunal has awarded compensation under

various heads as under:

    Sl.              Heads.              Amount in
    No.                                    (Rs.)
    1. Pain and suffering                  75,000/-
    2. Attendant     and    conveyance     12,000/-
        charges
    3. Nourishment charges                  2,000/-
    4. Medicine and future treatment        6,600/-
        charges
    5. Loss of E.L. credit                 66,400/-
    6. Loss of amenities and future        50,000/-
        unhappiness
                                 Total: 2,12,000/-



13. Considering the nature of injuries sustained,

compensation awarded by tribunal is lesser side.

Therefore, the same is required to be enhanced by

modifying the judgment and award.

NC: 2023:KHC-D:14941

14. The compensation of Rs.75,000/- awarded by

the Tribunal towards pain and suffering is found to be

correct and hence, it is kept in tact, Rs.75,000/- towards

loss of amenities are awarded. The compensation awarded

towards medical expenses and hospital charges of

Rs.10,000/- is as per the actual bills and receipts

produced; therefore, the same is kept intact. Further,

Rs.25,000/- towards incidental expenses like food,

nourishment, traveling, attendant charges, etc.

15. The claimant is a police constable and he has

been terminated from service. The claimant has continued

in the same service by maintaining the same salary.

Therefore, the Tribunal is correct in not granting

compensation under the head loss of future income due to

disability. The compensation of Rs.66,400/- is awarded by

the Tribunal under the head loss of earned leave credit

and it is kept in tact.

16. Thus, the claimant is entitled for total

compensation under various heads as under:

NC: 2023:KHC-D:14941

Sl. Heads. Amount in No. (Rs.)

1. Towards injuries, pain and 75,000/- suffering.

2. Towards medical expenses 10,000/-

3. Towards loss of amenities and 75,000/- future unhappiness

4. Towards incidental charges like 25,000/-

attendant charges, food, nourishment, conveyance, etc.

5. Loss of E.L.Credit 66,400/-

Total: 2,51,400/-

17. Therefore, the claimant is entitled for total

compensation of Rs.2,51,400/- along with interest at the

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

realization, as against Rs.2,12,000/- 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.

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

ORDER

I. MFA.No.22404/2012 and MFA.No.22403/2012

filed by the claimants are allowed-in-part.

- 10 -

NC: 2023:KHC-D:14941

II. The judgment and award dated 04.10.2011

passed by the Senior Civil Judge & Addl. MACT,

Bailhongal, in MVC Nos.195/2010 and 194/2010

stands modified.

III. The claimant in MFA.No.22404/2012 is entitled

for total compensation of Rs.2,45,200/- along

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

date of filing of the petition till realization, as

against Rs.47,200/- awarded by the Tribunal.

IV. The claimant in MFA.No.22403/2012 is entitled

for total compensation of Rs.2,51,400/- along

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

date of filing of the petition till realization, as

against Rs.2,12,000/- awarded by the Tribunal.

V. The claimants are not entitled for interest for

the delayed period of 147 days in filing these

appeals.

VI. The Insurance Company shall deposit the

amount within a period of eight weeks from the

date of receipt of a copy of this judgment.

- 11 -

NC: 2023:KHC-D:14941

VII. Send back the trial Court records along with a

copy of this judgment.

VIII. No order as to costs.

IX.    Draw award accordingly.




                                               SD/-
                                              JUDGE




PB
 

 
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