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

Ku. Lahari vs M/S. Reliance General Insurance Co. Ltd
2023 Latest Caselaw 9276 Kant

Citation : 2023 Latest Caselaw 9276 Kant
Judgement Date : 5 December, 2023

Karnataka High Court

Ku. Lahari vs M/S. Reliance General Insurance Co. Ltd on 5 December, 2023

                                              -1-
                                                           NC: 2023:KHC:43903
                                                        MFA No. 2716 of 2014
                                                    C/W MFA No. 2714 of 2014
                                                        MFA No. 2715 of 2014


                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                          DATED THIS THE 5TH DAY OF DECEMBER, 2023

                                           BEFORE
                        THE HON'BLE DR. JUSTICE CHILLAKUR SUMALATHA
                   MISCELLANEOUS FIRST APPEAL NO.2716 OF 2014(MV-I)
                                         C/W
                   MISCELLANEOUS FIRST APPEAL NO.2714 OF 2014(MV-I)
                   MISCELLANEOUS FIRST APPEAL NO.2715 OF 2014(MV-I)

                   IN MFA NO.2716 OF 2014:
                   BETWEEN:
                   KU. LAHARI,
                   D/O. LAKSHMINARAYANA,
                   AGED ABOUT 5 YEARS
                   R/A No.84, 4TH CROSS, 12TH MAIN, 3RD FLOOR
                   KODIGEHALLI, BANGALORE.
                   AND ALSO AT NO.202, HANABE VILLAGE AND POST
                   DODDABALLAPURA TALUK, BANGALORE RURAL DISTRICT.
                   APPELLANT IS MINOR AND HENCE SHE IS REPRESENTED
                   BY HER FATHER AND NATURAL GUARDIAN,
                   SRI. LAKSHMINARAYANA
                                                              ...APPELLANT
                   (BY SRI. K. V. SHYAMAPRASADA, ADVOCATE)
Digitally signed
by VINUTHA B S
Location: HIGH     AND:
COURT OF
KARNATAKA
                   1.    M/S. RELIANCE GENERAL INSURANCE CO. LTD.,
                         NO.28, 5TH FLOOR, CENTENARY BUILDING
                         M. G. ROAD,BANGALORE-560 001.
                         REPRESENTED BY ITS MANAGER
                   2.    KAMALAKSHA GOWDA P.
                         S/O DHARANAPPA GOWDA,MAJOR,
                         NO.19/3, 3RD CROSS, LAKKASANDRA
                         NEAR GOVT LIBRARY,BANGALORE-560003.
                                                             ...RESPONDENTS
                   (BY SRI. B. PRADEEP, ADVOCATE FOR R1;
                   R2-SERVICE HELD SUFFICIENT AND UNREPRESENTED,
                   VIDE ORDER DATED 25/07/2019)
                           -2-
                                       NC: 2023:KHC:43903
                                    MFA No. 2716 of 2014
                                C/W MFA No. 2714 of 2014
                                    MFA No. 2715 of 2014



     THIS MFA FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED 17.06.2013 PASSED IN MVC
NO.6350/2011 ON THE FILE OF I ADDL. SCJ & MACT,
BANGALORE (SCCH-11), DISMISSING THE CLAIM PETITION
FOR COMPENSATION.

IN MFA NO.2714 OF 2014:
BETWEEN:

LAKSHMINARAYAN,
S/O SRIPATHAIAH,
AGED 37 YEARS,
R/A NO.84, 4TH CROSS, 12TH MAIN, 3RD FLOOR,
KODIGEHALLI, BANGALORE.
AND ALSO AT NO.202, HANABE VILLAGE AND POST,
DODDABALLAPURA TALUK,
BANGALORE RURAL DISTRICT-561 203.
                                            ...APPELLANT
(BY SRI. K. V. SHYAMAPRASADA, ADVOCATE)

AND:

1.   M/S. RELIANCE GENERAL INSURANCE CO. LTD
     NO.28, 5TH FLOOR, CENTENARY BUILDING,
     M.G.ROAD, BANGALORE- 560 001.
     REPRESENTED BY ITS MANAGER
2.   KAMALAKSHA GOWDA P.
     S/O. DHARANAPPA GOWDA, MAJOR,
     NO.19/3, 3RD CROSS, LAKKASANDRA,
     NEAR GOVT. LIBRARY, BANGALORE-560 003.
                                         ...RESPONDENTS
(BY SRI. B. PRADEEP,ADVOCATE FOR R1;
R-2 IS SERVED AND UNREPRESENTED,
VIDE ORDER DATED 25/07/2019)

    THIS MFA FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED 17.6.2013 PASSED IN
MVC NO.6348/2011 ON THE FILE OF THE I ADDL. SCJ AND
MACT, BANGALORE DISMISSING THE CLAIM PETITION FOR
COMPENSATION.
                           -3-
                                        NC: 2023:KHC:43903
                                    MFA No. 2716 of 2014
                                C/W MFA No. 2714 of 2014
                                    MFA No. 2715 of 2014


IN MFA NO.2715 OF 2014:
BETWEEN:

SMT. YASHODA,
W/O LAKSHMINARAYAN,
AGED ABOUT 29 YEARS
R/AT NO.84, 4TH CROSS, 12TH MAIN,
3RD FLOOR, KODIGEHALLI, BANGALORE.
PERMANENT ADDRESS,
TALUK OFFICE ROAD, DODDABALLAPUR.
                                              ...APPELLANT
(BY SRI. K. V. SHYAMAPRASADA, ADVOCATE)

AND:

1.   M/S. RELIANCE GENERAL INSURANCE CO. LTD.,
     NO.28, 5TH FLOOR, CENTENARY BUILDING
     M. G. ROAD, BANGALORE-560 001.
     REPRESENTED BY ITS MANAGER
2.   KAMALAKSHA GOWDA P.,
     S/O DHARANAPPA GOWDA
     MAJOR, NO.19/3, 3RD CROSS, LAKKASANDRA
     NEAR GOVT LIBRARY, BANGALORE-560 003
                                         ...RESPONDENTS
(BY SRI. B. PRADEEP, ADVOCATE FOR R1;
R-2 IS SERVED AND UNREPRESENTED,
VIDE ORDER DATED 25/07/2019)

     THIS MFA FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED 17.06.2013 PASSED IN
MVC NO.6349/2011 ON THE FILE OF I ADDL. SCJ & MACT,
BANGALORE (SCCH-11), DISMISSING THE CLAIM PETITION
FOR COMPENSATION.

     THESE APPEALS, COMING ON            FOR   DICTATING
JUDGMENT, THIS DAY, THE COURT            DELIVERED THE
FOLLOWING:
                                     -4-
                                                        NC: 2023:KHC:43903
                                               MFA No. 2716 of 2014
                                           C/W MFA No. 2714 of 2014
                                               MFA No. 2715 of 2014


                       COMMON JUDGMENT

Challenge in all the three appeals is the common award

that was passed by the Motor Accidents Claims Tribunal,

Bengaluru in MVC Nos.6348/2011, 6349/2011 and

6350/2011 dated 17.06.2013.

2. Heard Sri.K.V.Shyamaprasad, learned counsel for

the appellants in all the three appeals and also

Sri.B.Pradeep, learned counsel who appeared for respondent

No.1 in all the three matters. Despite of service of notice,

none represented respondent No.2 in all the three matters.

3. In relation to the same accident, three claim

applications were filed before the Tribunal concerned

claiming compensation. The matrix of the case as could be

perceived through the material available on record as

projected by the appellants before the Tribunal is that on

25.05.2011 at about 6.40 p.m. while the appellant in MFA

No.2714/2014 was driving the motor cycle bearing

registration No.KA-43-K-4013 with his wife i.e., the appellant

in MFA No.2715/2014 and the appellant in

NC: 2023:KHC:43903

MFA No.2716/2014 who is a minor child were present on the

motor cycle as pillion riders and while the motor cycle was

being driven slowly and carefully on NH-7 and when it

reached near Guvalakanahalli gate, an Innova car bearing

registration No.KA-01-AA-2052 which was proceeding ahead

of the motor cycle being driven by its driver came to halt

suddenly when the driver applied sudden brake. The rider of

the motor cycle therefore, lost control and hit the car and

due to the said impact, the persons present on the motor

cycle fell down and sustained injuries.

4. Respondent No.1-Insurance company resisted the

claim denying the manner of happening of accident as

projected by the appellants and consequently the liability.

5. The Tribunal which dealt with all the three

matters, framed issues, collected evidence and subjecting

the said evidence to scrutiny i.e., the evidence of Pws.1 to 4,

Exs.P1 to P5 and P7 and also the evidence of Rw.1 came to a

conclusion that the appellants failed to prove that the

accident occurred due to the rash and negligent driving of

NC: 2023:KHC:43903

the driver of the Innova car which is involved in the accident

and thereby dismissed all the three claim petitions.

Aggrieved by the findings given, the present appeals are

preferred.

6. Sri.K.V.Shyamaprasada, learned counsel arguing

for appellants submitted that when the driver of the vehicle

proceeding ahead applies sudden brake that too while

moving at a high speed and thereby stalls the movement of

the vehicle, the immediate vehicle moving in the same

direction would not be in a position to control the speed and

the unexpected stoppage of the forgoing vehicle would result

in its hit by the vehicle behind and the same thing happened

in the present case also. Learned counsel states that without

there being any reason for applying such sudden brake, the

vehicle was stopped by applying brake. Learned counsel also

argued that the manner of happening of the accident was

spoken to by Pws.1 and 2 and their evidence is corroborated

by the contents of FIR and charge sheet whose certified

copies were filed and marked but neither the documentary

evidence nor the oral evidence were taken into

NC: 2023:KHC:43903

consideration. Learned counsel also states that the contents

of the charge sheet filed carries more value than the sketch

which is marked as Ex.P4. Learned counsel also states that

even the contents of Ex.P4 supports the contents of the

charge sheet. Learned counsel states that basing on mere

assumptions and presumptions, all the three claim petitions

were dismissed and therefore, the present appeals are

preferred.

7. The submission made by Sri.B.Pradeep, learned

counsel appearing for respondent No.1 on the other hand is

that the rider of the motor cycle was not holding valid and

effective driving license by the date of accident and he was

only holding a learners license in driving. Learned counsel

submits that had the rider of the motor cycle had got

sufficient expertise in driving the vehicle, he would have

taken care to stop his vehicle or to avoid collusion. Learned

counsel further states that the accident solely occurred due

to the negligence of the rider of the motor cycle and thus the

Tribunal is justified in dismissing the claim applications.

NC: 2023:KHC:43903

8. A perusal of the impugned award goes to show

that the Tribunal placed much reliance on Ex.P3-spot

panchanama, Ex.P4-sketch and Ex.P5-MVI report. However,

those documents does not reveal that the rider of the motor

cycle was at fault or that he was proceeding at a high speed

and in a rash and negligent manner as observed by the

Tribunal at paragraph 13 of the impugned order. Even the

investigating officer who investigated the case has not given

any finding to the effect that the rider of the motor cycle was

riding the motor cycle at a high speed and in a rash and

negligent manner. Therefore, without any substantive

evidence on record the Tribunal ought not to have given a

finding to an effect that the rider of the motor cycle was

riding the motor cycle at a high speed and in a rash and

negligent manner. At paragraph 14 of the impugned order

the Tribunal discussed about the license which the rider of

the motor cycle was holding. Admittedly, the rider of the

motor cycle has not produced his driving license. What he

has produced is only the LLR. Possessing an LLR, the rider of

the motor cycle was riding the motor cycle with his wife and

NC: 2023:KHC:43903

child as pillion riders. In case the rider of the motor cycle

had got sufficient expertise and experience, such collusion

would not have happened. Thus by all the material that is

available on record in the form of evidence, it is clear that

both the drivers i.e., the rider of the motor cycle and the

driver of the Innova car which is involved in the accident

have contributed to the accident to occur. Having regard to

the manner in which the accident occurred, it can safely be

held that the fault on part of both the drivers is equal.

9. Therefore, this Court is of the view that the

Tribunal, taking into consideration the contributory

negligence on the part of the rider of the motor cycle as

50%, ought to have dealt with the amount which the

claimants are entitled to as compensation and would have

ordered the respondents therein to pay 50%, of the amount

which they are liable to pay to the claimants.

10. Therefore, this Court considers desirable to allow

the appeal giving findings to that effect.

- 10 -

NC: 2023:KHC:43903

11. Hence, all the three appeals are allowed. The

common order that is rendered by the Motor Accidents

Claims Tribunal, Bengaluru in MVC Nos.6348/2011,

6349/2011 and 6350/2011 dated 17.06.2013 is set aside.

Fixing contributory negligence as 50% on the part of the

rider of the motor cycle and holding that the respondents are

at liability to pay 50% of the compensation which the

claimants are entitled to, all the three matters are remanded

back to the Motor Accidents Claims Tribunal, Bengaluru for

giving findings with regard to the extent of amount which the

claimants are entitled to and pass orders accordingly.

Sd/-

JUDGE

NS CT:TSM

 
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