Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri H P Jagadish vs H P Shivakumar
2023 Latest Caselaw 9434 Kant

Citation : 2023 Latest Caselaw 9434 Kant
Judgement Date : 6 December, 2023

Karnataka High Court

Sri H P Jagadish vs H P Shivakumar on 6 December, 2023

                                                          -1-
                                                                          NC: 2023:KHC:44298
                                                                         MFA No. 7587 of 2014
                                                                     C/W MFA No. 7412 of 2014




                                  IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                                    DATED THIS THE 6TH DAY OF DECEMBER, 2023

                                                     BEFORE
                             THE HON'BLE MR JUSTICE T.G. SHIVASHANKARE GOWDA
                                            MFA NO. 7587 OF 2014 C/W
                                           MFA NO. 7412 OF 2014 (MV-I)

                             IN MFA NO. 7587 OF 2014

                             BETWEEN:

                             SRI H P JAGADISH
                             S/O LATE PARAMESHWARAIAH
                             AGED ABOUT 33 YEARS
                             R/O SHARANAM NIVASA, NO.1465
                             PARK ROAD, NORTHERN EXTENSION
                             HASSAN-573 201                                ...APPELLANT

                             (BY SRI. SAMPATH KUMAR A.V., ADV. FOR
                                 SRI. PRATHEEP K C., ADV.)

                             AND:

                             1.      H P SHIVAKUMAR
                                     S/O LATE PARAMESHWARAIAH
                                     AGED ABOUT 37 YEARS
                                     R/O NO.1465, PARK ROAD
Digitally signed by MALA K           HASSAN-573 201
N
Location: HIGH COURT OF
KARNATAKA                    2.      ORIENTAL INSURANCE COMPANY LTD
                                     DIVISIONAL OFFICE, S.S.COMPLEX
                                     SUBHASH SQUARE, HASSAN-573 201
                                                                        ...RESPONDENTS
                             (BY SRI. LAKSHMINARASAPPA, ADV. FOR
                                 SRI. A M VENKATESH FOR R2., ADV.;
                                 VIDE ORDER DATED 09.10.2015
                                 NOTICE TO R1 DISPENSED WITH)

                             IN MFA NO. 7412 OF 2014

                             BETWEEN:

                             M/S. ORIENTAL INSURANCE COMPANY LIMITED
                               -2-
                                             NC: 2023:KHC:44298
                                            MFA No. 7587 of 2014
                                        C/W MFA No. 7412 of 2014




DIVISIONAL OFFICE, S.S.COMPLEX
SUBHASH SQUARE, HASSAN-573 201
REP. BY ITS DIVISIONAL MANAGER                 ...APPELLANT

(BY SRI. LAKSHMINARASAPPA, ADV. FOR
    SRI. A M VENKATESH FOR R2., ADV.)

AND:

1.     SRI H P JAGADISH
       S/O LATE PARAMESHWARAIAH
       AGED ABOUT 33 YEARS

2.     H P SHIVAKUMAR
       S/O LATE PARAMESHWARAIAH
       AGED ABOUT 37 YEARS

       BOTH ARE R/O SHARANAM NIVASA
       NO.1465, PARK ROAD
       NORTHERN EXTENSION
       HASSAN-573 201                       ...RESPONDENTS

(BY SRI.SAMPATH KUMAR A.V., ADV. FOR
    SRI. A. M. VENKATESH, ADV. FOR R1;
    R2 SERVED)

      THESE MFAs ARE FILED UNDER SECTION 173(1) OF MV
ACT AGAINST THE JUDGMENT AND AWARD DATED
13.08.2014 PASSED IN MVC NO.1868/2012 ON THE FILE OF
THE II ADDITIONAL DISTRICT AND SESSIONS JUDGE,
ADDITIONAL MACT, HASSAN, PARTLY ALLOWING THE CLAIM
PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT
OF COMPENSATION. AND AWARDING A COMPENSATION OF
RS.2,52,065/- WITH INTERST AT 6% P.A. FROM THE DATE OF
PETITION TILL THE DATE OF PAYMENT IN MFA NO.7412 OF
2014.

     THESE APPEALS, COMING ON FOR HEARING, THIS DAY,
THE COURT DELIVERED THE FOLLOWING:

                       JUDGMENT

In these two appeals, both the petitioner as well

as the Insurance Company have challenged the

NC: 2023:KHC:44298

judgment and award dated 13.08.2014 passed by the

learned II Additional District and Sessions Judge and

Additional MACT, Hassan ('the Tribunal for brevity) in

M.V.C.No.1868/2012.

2. For the sake of convenience, the parties shall

be referred to as per their status before the Tribunal.

3. Brief facts of the case are, on 22.04.2011 at

about 10.30 p.m., the petitioner being the pillion rider

in motor bike bearing No.KA-13/K-5388 ridden by his

brother near Meridian Hotel met with an accident and

sustained injuries. After taking treatment at Mangala

Hospital, Hassan and Tejaswini Hospital, Mangalore, he

has approached the Tribunal for grant of compensation

of Rs.15 lakhs with 9% interest. Claim was opposed

by the owner and Insurance Company of the motor

bike. After taking the evidence, the Tribunal passed

the impugned judgment awarding compensation of

Rs.2,52,065/- with 6% interest to be paid by both

owner and insurer of the motor cycle. Pleading

NC: 2023:KHC:44298

inadequacy and seeking enhancement, the petitioner

has filed M.F.A.No.7587/2014 whereas, challenging the

liability, the Insurance Company has filed

M.F.A.No.7412/2014 on various grounds.

4. Heard the arguments of Sri.A.V.Sampath

Kumar, learned counsel for the petitioner and

Sri.Lakshminarasappa, learned Counsel for Insurance

Company.

5. It is the contention of the learned counsel for

the petitioner that the petitioner has proved the

accident, rider of the motor cycle has pleaded guilty

after the charge sheet. The petitioner has suffered

fracture of both bones of right leg and fracture of 4th

metatarsal of right leg. The Tribunal has not awarded

any compensation for loss of amenities and discomfort,

not properly assessed the loss of future income and

sought for enhancement.

NC: 2023:KHC:44298

6. Per contra, learned counsel for the Insurance

Company has contended that the alleged accident took

place on 22.04.2011 whereas complaint to the Police

was filed on 30.04.2011. There is 9 days' delay in

filing the complaint. Both the petitioner and the owner

of the motor cycle are the brothers and they are

residing in the same house. There is no medical

evidence to show that on 22.04.2011, the petitioner

was admitted to Mangala Hospital, Hassan. The Police

intimation sent to the Police from Mangala Hospital was

reached only on 30.04.2011. There is no material to

show that at Mangala Hospital, there is any report

about the accident and the injury sustained by the

petitioner is on account of alleged accident. There is a

collusion between the petitioner and his own brother in

connivance with the Police, all the records have been

concocted for the sake of compensation by playing

fraud against the court and sought for exoneration on

the part of the Insurance Company.

NC: 2023:KHC:44298

7. I have given my anxious consideration to the

arguments addressed on behalf of both parties and

also perused the materials on record.

8. The material on record did point out that on

22.04.2011 at about 10.30 p.m., the petitioner and

first respondent being the brothers were travelling in

motor cycle bearing No.KA-13/K-5388. The rider did

not notice the road hump, due to which, the petitioner

fell down and sustained injuries. Ex.P6 is the Police

intimation, which is signed by Dr.Abdul Basheer,

Surgeon at Mangala Hospital, Hassan. The case sheet

pertains to Mangala Hospital is made available before

the Court as per Ex.P16.

9. It is pertinent to note, Ex.P16 carries only

discharge summary, there is no reference of

admission, or history of the accident, no MLC was

registered and information about who has brought the

petitioner to the hospital. Ex.P6 is the Police

intimation, which refers the details of the accident and

NC: 2023:KHC:44298

it was stated to be dispatched from Mangala hospital

on 23.04.2011, but it carries endorsement from the

Police on 30.04.2011. It is interesting to note that the

complaint was filed on 30.04.2011. It is further

interesting to note that the Investigating Officer has

seized the motor cycle between 3.30 p.m. and 04.00

p.m. under Ex.P4/mahazar. Whereas the IMV

Inspector goes to the Police Station premises and

inspected the motor cycle at 1.15 p.m. even prior to

seizure. It is not the case that rider himself took the

motor cycle to the IMV Inspector. This goes to show

that before seizure itself, the inspection is conducted

on the motor cycle. This demonstrates that Ex.R3 as

well as Ex.P10 are concocted.

10. After investigation, final report is filed in

C.C.No.813/2011 and the first respondent has

accepted his guilt and paid the fine. Ex.P12 is the case

sheet pertains to Tejasvini Hospital, Mangalore. In the

treatment records, there is no mention that the

petitioner has sustained injury in the road traffic

NC: 2023:KHC:44298

accident. The accident took place within the limits of

Hassan town where the Traffic Police Station is located

within a distance of 1 kilometer. Though the Police

intimation was despatched on 23.04.2011, it reaches

the Police Station after 8 days for travelling 1

kilometer. It is interesting to note that Police

intimation, wound certificate and case sheet everything

is managed by Dr.Abdul Basheer, the Orthopedic

Surgeon. No other staff of Mangala hospital is involved

in doing clerical activities. These are the activities

which go to explain that after 8 days of the accident,

complaint has been lodged; PW-2/Abdul Basheer

admits in his cross-examination that at Mangala

Hospital, no MLC was registered.

11. If there was an accident of this nature, why

MLC was not registered, finds no explanation. Hence,

everything is preplanned and documents have been

manipulated. Therefore, the Insurance Company is

able to demonstrate the fraud played by petitioner and

respondent No.1 for the sake of compensation.

NC: 2023:KHC:44298

12. It is not necessary to dismiss the claim as the

wound certificate did point out that the petitioner has

suffered fracture of right Tibia and Fibula, fracture of

4th metatarsal of right leg and he has suffered

disability. The Tribunal has assessed the disability at

10%, but it has taken income at Rs.6,000/-. The

income is of the year 2011, hence, minimum income

shall be taken at Rs.6,500/- per month. Accordingly,

loss of future earning has to be calculated. The

petitioner is aged 31 years, the applicable multiplier is

'16'. Then the loss of income due to disability will be:

Rs.6,500/- + Rs.2,600/- (40%) = Rs.9,100/- x 12 x 16

x 10% = Rs.1,74,720/-. No compensation awarded

towards loss of amenities and discomfort. It has to be

assessed at Rs.30,000/-. The Tribunal awarded

compensation for the laid-up period at Rs.3,000/-, but

it shall be minimum of 4 months and it has to be

Rs.26,000/-. Rest of the compensation awarded by

the Tribunal is kept intact. The petitioner is entitled to

compensation as under:

- 10 -

                                                NC: 2023:KHC:44298






  Sl. No.             Particulars                  Rs.

     1      Pain and sufferings                   30,000/-

     2      Medical expenses                      95,865/-

     3      Loss     of    earning    during      26,000/-
            treatment
     4      Loss of future earning capacity     1,74,720/-

     5      Loss    of    amenities and           30,000/-
            discomfort
     6      Conveyance, nourishment and            8,000/-
            attendant charges
                         Total                 3,64,585/-



In total, petitioner is entitled to Rs.3,64,585/-

as against Rs.2,52,065/- awarded by the Tribunal,

thereby enhancement of Rs.1,12,520/-, which is the

just compensation to which the petitioner is entitled.

13. As regards liability is concerned, in view of

the above discussion, the Insurance Company cannot

be fastened to pay compensation for the fraud played

by the petitioner and the respondent No.1 alone has to

pay compensation. Hence, both the appeals merit

consideration. In the result, the following;

ORDER

(i) Both appeals are allowed in part;

- 11 -

NC: 2023:KHC:44298

(ii) The impugned judgment and award stands modified;

(iii) The petitioner is entitled to total compensation of Rs.3,64,585/- with interest @ 6% per annum from the date of petition till deposit;

(iv) The liability fastened on the Insurance Company to pay the compensation is set aside.

(v) The 1st respondent alone is held liable to satisfy the entire award amount within a period of eight weeks from the date of receipt of a certified copy of this judgment.

(vi) Insurance Company is entitled to receive back the amount it has deposited.

Sd/-

JUDGE

KNM CT:HS

 
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