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

The Divisional Controller vs Devendramma W/O Late Ramanna
2023 Latest Caselaw 9153 Kant

Citation : 2023 Latest Caselaw 9153 Kant
Judgement Date : 4 December, 2023

Karnataka High Court

The Divisional Controller vs Devendramma W/O Late Ramanna on 4 December, 2023

Author: Hanchate Sanjeevkumar

Bench: Hanchate Sanjeevkumar

                                          -1-
                                                NC: 2023:KHC-D:14100
                                                MFA No. 23391 of 2011
                                      C/W MFA.CROB No. 100021 of 2018



                           IN THE HIGH COURT OF KARNATAKA
                                   DHARWAD BENCH

                       DATED THIS THE 04TH DAY OF DECEMBER, 2023

                                        BEFORE

                   THE HON'BLE MR JUSTICE HANCHATE SANJEEVKUMAR

                   MISCELLANEOUS FIRST APPEAL NO.23391/2011 (MV-D)
                                        C/W
                           MFA CROB NO.100021/2018 (MV-D)

            IN MFA NO.23391/2011:

            BETWEEN:

            THE DIVISIONAL CONTROLLER,
            KSRTC, DIVISION OFFICE,
            SIRGUPPA ROAD, BALLARI,
            REPRESENTED AT PRESENT
            BY ITS CHIEF LAW OFFICER,
            CENTRAL OFFICE, SAREGE SADAN,
            KALABURAGI.
                                                              ...APPELLANT
            (BY MISS. VAISHALI K. KALADAGI, ADVOCATE)

            AND:

            1.   SMT. DEVENDRAMMA W/O. LATE RAMANNA,
Digitally
signed by        AGE: 56 YEARS, OCC:COOLIE.
BHARATHI
HM
            2.   MINOR SIDDAPPA S/O. LATE RAMANNA,
                 AGE: 17 YEARS, STUDENT.
                 REPT. BY HIS NATURAL GUARDIAN MOTHER
                 RESPONDENT NO.1.

            3.   MINOR RENUKAMMA D/O. LATE RAMANNA,
                 AGE: 15 YEARS, STUDENT.
                 REPT. BY HER NATURAL GUARDIAN MOTHER
                 RESPONDENT NO.1.

                 ALL ARE R/O: GOREBAL VILLAGE,
                 TQ: SINDHANUR, DIST: RAICHUR.
                                                      ...RESPONDENTS
            (BY SRI HANUMANTHAREDDY SAHUKAR, ADVOCATE.)
                             -2-
                                  NC: 2023:KHC-D:14100
                                   MFA No. 23391 of 2011
                         C/W MFA.CROB No. 100021 of 2018




     THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 173(1) OF MOTOR VEHICLES ACT, 1988, PRAYING TO SET
ASIDE/QUASH THE JUDGMENT AND AWARD DATED 11.04.2011
BEFORE THE XI MOTOR ACCIDENT CLAIMS TRIBUNAL, AT BALLARI,
IN MVC NO.1362/2010 AND ETC.,




IN MFA CROB NO.100021/2018:

BETWEEN:

1.   SMT. DEVENDRAMMA W/O. LATE RAMANNA,
     AGE: 63 YEARS, OCC:COOLIE.

2.   SRI SIDDAPPA S/O. LATE RAMANNA,
     AGE: 24 YEARS, OCC:STUDENT.

3.   KUMARI RENUKAMMA D/O. LATE RAMANNA,
     AGE: 22 YEARS, OCC: STUDENT.

     ALL ARE R/O: GOREBAL VILLAGE,
     TQ: SINDHANUR , DIST: RAICHUR-584 128.
                                          ...CROSS OBJECTORS
(BY HANUMANTHREDDY SAHUKAR, ADVOCATE)

AND:

1.   SRI YELAGURDAPPA S/O. HANUMAPPA,
     AGE: MAJOR, OCC: DRIVER OF KSRTC
     BUS NO.KA-34/F-790, SIRUGUPPA DEPOT,
     R/O: RAMTHAL VILLAGE, TQ: HUNUGUNDA,
     DIST: BAGALKOTE - 587 118.

2.   THE DIVISIONAL CONTROLLER
     KSRTC DIVISION OFFICE, SIRUGUPPA ROAD,
     BALLARI - 583 101.
                                              ...RESPONDENTS
(BY MISS. VAISAHLI K. KALADAGI, ADVOCATE FOR R2;
R1 - SERVICE OF NOTICE DISPENSED WITH.)
                                     -3-
                                          NC: 2023:KHC-D:14100
                                        MFA No. 23391 of 2011
                              C/W MFA.CROB No. 100021 of 2018



     THIS CROSS OBJECTION IN MF NO.23391/2011 IS FILED
UNDER ORDER 41 RULE 22 OF C.P.C., PRAYING TO MODIFY THE
JUDGMENT AND AWARD DATED 11.04.2011, IN MVC NO.1362/2010,
PASSED BY THE II ADDL. SENIOR CIVIL JUDGE AND MACT-XI,
BALLARI, BY ENHANCING THE COMPENSATION AND ALLOW THE
CLAIM PETITION AND ETC.,.

     THESE CROSS OBJECTION AND APPEAL COMING ON FOR
FINAL HEARING THIS DAY, THE COURT DELIVERED THE
FOLLOWING:


                             JUDGMENT

The appeal in MFA No.23391/2011 is filed by the

KSRTC challenging the judgment and award dated

11.04.2011, in MVC No.1362/2010, passed by the II Addl.

Senior Civil Judge and MACT-XI, Ballari, praying to reduce

the quantum of compensation, whereas MFA CROB

No.100021/2018 is filed by the claimants seeking

enhancement of compensation.

2. The factum of accident, death of the deceased

in the accident, coverage of insurance are not in dispute in

this case.

3. Heard the arguments and perused the records.

4. In the present case the stepmother of the

claimants died in the accident. The deceased was aged 40

NC: 2023:KHC-D:14100

C/W MFA.CROB No. 100021 of 2018

years old at the time of accident. Therefore the

appropriate applicable multiplier is 15. The accident is

caused in the year 2010. Therefore, in the absence of

proof of income, notional income would be Rs.5,500/- per

month as recognized by the Karnataka State Legal Service

Authority. 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. There are

three claimants. Hence, 1/3rd of the income is to be

deducted towards personal and living expenses. Therefore,

loss of dependency is hereby re-assessed and quantified

as Rs.9,24,000/- (Rs.5,500 + 40% minus 1/3rd x 12 x 15).

5. 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

NC: 2023:KHC-D:14100

C/W MFA.CROB No. 100021 of 2018

'loss of consortium', along with 10% escalation.

Accordingly, Rs.1,32,000/- (Rs.40,000 x 3 + 10%) is

awarded under the head 'loss of consortium including loss

of love and affection'.

6. 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.

7. Thus, the claimants would be entitled for

compensation under various heads as under:

        Sl.                 Heads.                 Amount in
        No.                                          (Rs.)
        1.     Towards loss of dependency           9,24,000
               (Rs.5,500 + 40% minus 1/3rd x
               12 x 15).
        2.     Towards loss of consortium              1,32,000
               (40,000 x 3 +10%)
        3.     Towards loss of estate and               33,000
               transportation of dead body &
               funeral expenses.
               (15,000 x 2 + 10%)
                                          Total:      10,89,000

                                      NC: 2023:KHC-D:14100

                          C/W MFA.CROB No. 100021 of 2018



8. Therefore, the claimants are entitled for total

compensation of Rs.10,89,000/- along with interest at the

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

realization, as against Rs.3,90,000/- awarded by the

tribunal. The appellant KSRTC is directed to deposit the

compensation within eight weeks from the date of receipt

of a certified copy of this judgment.

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

ORDER

i) The appeal in MFA No.23391/2011

filed by the KSRTC is dismissed.

ii) The cross objection MFA CROB

No.100021/2018 filed by the claimants is

allowed in part.

iii) The judgment and award dated

11.04.2011, in MVC No.1362/2010, passed by

the II Addl. Senior Civil Judge and MACT-XI,

Ballari, stands modified.

NC: 2023:KHC-D:14100

C/W MFA.CROB No. 100021 of 2018

iv) The claimants are entitled for total

compensation of Rs.10,89,000/- along with

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

filing of the petition till realization, as against

Rs.3,90,000/- awarded by the tribunal.

v) The claimants are not entitled for

interest for the delayed period of 1644 days in

filing the cross objection.

vi) The appellant KSRTC shall deposit

the compensation amount within a period of

eight weeks from the date of receipt of a copy

of this judgment.

vii) Send back the trial Court records

along with a copy of this judgment.

viii) The amount in deposit shall be

transmitted to the tribunal.

     ix)    No order as to costs.

                                      NC: 2023:KHC-D:14100

                             C/W MFA.CROB No. 100021 of 2018



              x)     Draw award accordingly.




                                                SD/-
                                               JUDGE

MRK

CT-ASC
 

 
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