Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Harifa Begum W/O Late Buddesab @ ... vs Hussain Bhasya Patan S/O Ismailsab And ...
2023 Latest Caselaw 9658 Kant

Citation : 2023 Latest Caselaw 9658 Kant
Judgement Date : 7 December, 2023

Karnataka High Court

Harifa Begum W/O Late Buddesab @ ... vs Hussain Bhasya Patan S/O Ismailsab And ... on 7 December, 2023

Author: R.Devdas

Bench: R.Devdas

                                                 -1-
                                                   NC: 2023:KHC-K:9063-DB
                                                           MFA No. 200019 of 2019
                                                       C/W MFA No. 200628 of 2018



                                 IN THE HIGH COURT OF KARNATAKA,

                                        KALABURAGI BENCH

                             DATED THIS THE 7TH DAY OF DECEMBER, 2023

                                              PRESENT

                                 THE HON'BLE MR. JUSTICE R.DEVDAS
                                                 AND
                                 THE HON'BLE MR. JUSTICE C M JOSHI

                           MISCL. FIRST APPEAL NO. 200019 OF 2019 (MV-D)
                                                C/W
                              MISCL. FIRST APPEAL NO. 200628 OF 2018

                      MISCL. FIRST APPEAL NO. 200019 OF 2019 (MV-D)

                      BETWEEN:

                      1.   HARIFA BEGUM W/O LATE BUDDESAB @
                           RAJMOHAMMED,
                           AGE: 38 YEARS, OCC: HOUSEHOLD.

                      2.   MUKTUMBI W/O MAMMASAB,
                           AGE: 88 YEARS, OCC: NIL,
Digitally signed by
SOMANATH
PENTAPPA MITTE             BOTH ARE R/AT RAMPUR,
Location: HIGH             TQ: SHORAPUR, DIST: YADGIR,
COURT OF
KARNATAKA                  NOW R/AT NANDUR (K) VILLAGE,
                           TQ: & DIST: KALABURAGI-585105.

                                                                     ...APPELLANTS
                      (BY SRI. B. C. JAKA, ADVOCATE)

                      AND:

                      1.   HUSSAIN BHASYA PATAN S/O ISMAILSAB,
                           AGE: 53 YEARS, OCC: OWNER OF LEYLAND LORRY
                           BEARING ITS REG. NO. KA-28/B-4875,
                           R/AT HYDER COLONY, NEAR BAGAYAT GALLI,
                           M. ROAD, VIJAYAPUR-586101.
                           -2-
                            NC: 2023:KHC-K:9063-DB
                                 MFA No. 200019 of 2019
                             C/W MFA No. 200628 of 2018



2.   THE DIVISIONAL MANAGER,
     ORIENTAL INSURANCE CO. LTD., VIJAYAPRA,
     THROUGH ITS DIVISIONAL OFFICE,
     ORIENTAL INSURANCE CO. LTD., KALABURAGI,
     OPP. MINI VIDHANA SOUDHA,
     KALABURAGI-585102.

                                          ...RESPONDENTS
(BY SRI. SANJAY H. JOSHI, ADVOCATE FOR R2;
    NOTICE TO R1 IS DISPENSED WITH)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT,
PRAYING TO ALLOW THE APPEAL BY MODIFYING THE
IMPUGNED JUDGMENT AND AWARD DATED 02.11.2017
PASSED BY THE III ADDL.SENIOR CIVIL JUDGE AND MACT AT
KALABURAGI IN MVC NO.1062/2015 AND CONSEQUENTLY BE
PLEASED    TO    ENHANCE     THE   COMPENSATION    OF
RS.39,84,900/- WITH INTEREST @12% PER ANNUM FROM
THE DATE OF PETITION TILL ACTUAL REALIZATION.



MISCL. FIRST APPEAL NO. 200628 OF 2018

BETWEEN:



1.   THE DIVISIONAL MANAGER,
     ORIENTAL INSURANCE CO. LTD.,
     VIJAYAPRA, NOW REPRESENTED BY
     THE ORIENTAL INSURANCE CO. LTD.
     THE DIVISIONAL MANAGER,
     N.G.COMPLEX, 1ST FLOOR,
     OPP: MINI VIDHAN SOUDHA,
     MAIN ROAD, KALABURAGI-585102.

                                            ...APPELLANT
(BY SRI. SANJAY H. JOSHI, ADVOCATE)
                            -3-
                             NC: 2023:KHC-K:9063-DB
                                 MFA No. 200019 of 2019
                             C/W MFA No. 200628 of 2018



AND:

1.   HARIFA BEGUM
     W/O LATE BUDDESAB @ RAJMOHAMMED,
     AGE: 38 YEARS, OCC: HOUSEHOLD.
     R/O RAMPUR, TALUKA SHORAPUR,
     DIST: YADGIRI-585201.

2.   MULTUMBI W/O MAMMASAB,
     AGE: 88 YEARS, OCC: NIL,
     R/O RAMPUR, TALUKA SHORAPUR,
     DIST: YADGIR-585201.

     BOTH ARE RESIDING AT NANDUR (K) VILLAGE,
     TQ: & DIST: KALABURAGI-585105

3.   HUSSAIN BHASYA PATAN
     S/O ISMAILSAB,
     AGE: 53 YEARS, OCC: OWNER OF LORRY,
     LEYLAND LORRY BEARING NO. KA-28/B-4875,
     R/AT HYDER COLONY, NEAR BAGAYAT GALLI,
     M. ROAD, VIJAYAPUR-586101.


                                            ...RESPONDENTS
(BY SRI. B.C. JAKA, ADVOCATE FOR R1 & R2;
    R3 SERVED)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT,
PRAYING TO CALL FOR THE ENTIRE RECORDS OF IN
JUDGEMENT AND AWARD DATED: 02.11.2017, PASSED BY THE
III ADDITIONAL SENIOR CIVIL JUDGE AND MACT AT
KALABURGI IN MVC NO. 1062/2015, IN REGARD TO THE
ENTIRE LIABILITY OF RS. 10,15,100/- WITH INTEREST OF 6%
PER ANNUM BEING FIXED UPON THE APPELLANT AND SET
ASIDE AND REDUCE THE SAME.


     THESE APPEALS ARE, COMING ON FOR ADMISSION, THIS
DAY, C.M. JOSHI., DELIVERED THE FOLLOWING:
                                -4-
                                 NC: 2023:KHC-K:9063-DB
                                     MFA No. 200019 of 2019
                                 C/W MFA No. 200628 of 2018




                       JUDGMENT
     Being      aggrieved       by    the     judgment       in

MVC.No.1062/2015      dated     02.11.2017   by    learned   III

Additional Senior Civil Judge & MACT, Kalaburagi, whereby

the petition came to be partly allowed, the claimants are in

appeal in MFA No.200019/2019 and the respondent-

Insurance Company is in appeal in MFA No.200628/2018.

2. The parties are referred to as per their rank

before the Tribunal for the sake of convenience.

3. The petitioners are wife and mother of

deceased Buddesab @ Rajmohammed who succumbed to

the injuries sustained in road traffic accident dated

17.05.2015 involving the motorcycle bearing No.KA-28/S-

2220 and the Lorry bearing No.KA-28/B-4875 near Janata

Colony, Kalaburagi. It was contended that when the

deceased Buddesab @ Rajmohammed was a pillion rider of

the motorcycle, the lorry came from back side in high

speed in negligent manner and dashed to the motorcycle

NC: 2023:KHC-K:9063-DB

resulting in injuries and he succumbed to the injuries at

the spot. The petitioner contended that deceased was

working as Head cook in Dhaba of the rider of the

motorcycle and was earning Rs.20,000/- per month. It is

contended that the respondent No.1 being the owner and

respondent No.2 being the insurer of the Lorry, are liable

to pay the compensation to the petitioners.

4. On being issued with the notice by the Tribunal,

respondent No.1 and 2 appeared and filed their objection

statements. Both of them disputed the age, occupation

and income of the deceased and contended that the

compensation claimed is highly exorbitant imaginary and

untenable. The respondent No.1 contended that the driver

of the lorry possessed a valid and effective driving licence

as on the date of the accident and the Lorry was covered

by a valid insurance policy.

5. The respondent No.2 contended that three

persons were proceeding on the motorcycle bearing

Reg.No.KA-28/S-2220 and while the rider overtook the

NC: 2023:KHC-K:9063-DB

Lorry, the accident occurred and as such there was

negligence on the part of the rider also. Hence, they

contended that the owner and insurer of the motorcycle

are also necessary parties to the petition. Inter-alia, it

was alleged that the rider of the motorcycle was not

having a driving licence and as such charge sheet was filed

against the rider of the motorcycle also. The insurance

company has also contended that there were violations of

the terms and conditions of the policy issued in favour of

the Lorry owner.

6. On the basis of the above contentions, the

Tribunal framed appropriate issues and the petitioner No.2

was examined as PW1 and Ex.P1 to Ex.P7 were marked.

A witness was examined as PW2. Respondents have

neither examined any witness nor produced any

documentary evidence.

7. After the hearing the arguments, the Tribunal

held that the respondent No.2 is liable to pay the

compensation of Rs.10,15,100/- to the petitioners.

NC: 2023:KHC-K:9063-DB

8. Being aggrieved by the said judgment, the

petitioners have approached this court contending that the

compensation awarded is meager, inadequate and needs

to be reassessed. The insurance company has approached

this Court in appeal contending that the Tribunal has not

appreciated about the contributory negligence of the rider

of the motorcycle and that the owner and insurer of the

motorcycle were also necessary parties to the petitions.

9. In both the appeals were noticed to the

respondent No.1-owner of the Lorry was dispensed with.

10. The Trial Court records have been secured and

the arguments by both the sides were heard.

11. The learned counsel appearing for the insurance

company in MFA No.200628/2018 contended that the

motorcycle on which the deceased was traveling was

driven in a rash and negligent manner and as such charge

sheet was laid against him also. There were two pillion

riders on the motorcycle and therefore the contributory

NC: 2023:KHC-K:9063-DB

negligence should have been considered by the Tribunal.

Regarding the quantum of the compensation, he has

defended the conclusions reached by the Tribunal and

sought for dismissal of the appeal by the petitions.

12. Per contra, the learned counsel appearing for

the claimants contended that the Tribunal erred in

assessing the income of the deceased and adequate

compensation was not assessed by it. He contends that it

is a case of composite negligence and the deceased had no

role to play in the actionable negligence in commission of

the accident. Therefore, there was no need for arraying

the owner and insurer of the motorcycle as party to the

petition.

13. Evidently, the fact that the accident occurred

involving the lorry and the motorcycle and the death of the

deceased Buddesab @ Rajmohammed in the said accident

is not in dispute. So also the fact that the deceased was

one of the pillion riders of the motorcycle is not in dispute.

Hence, it is clear that the deceased had no role to play in

NC: 2023:KHC-K:9063-DB

the actionable negligence resulting in the accident. The

full bench decision of this Court in the case of Ganesh Vs.

Sayed Munned Ahmed1 and in the case of K.S.R.T.C. Vs.

Arun @ Arvind and others2 emphatically lay down that, in

case of composite negligence, claimant is at liberty to

claim compensation against any one of the tortfeasors.

Both these decisions are reiterated and confirmed by the

Apex Court in Khenyei Vs. New India Assurance Co. ltd.

and others3, wherein it was held as below:

22. What emerges from the aforesaid discussion is as follows:

22.1. In the case of composite negligence, the plaintiff/claimant is entitled to sue both or any one of the joint tortfeasors and to recover the entire compensation as liability of joint tortfeasors is joint and several.

22.2. In the case of composite negligence, apportionment of compensation between two tortfeasors vis-à-vis the plaintiff/claimant is not permissible. He can recover at his option whole damages from any of them.

22.3. In case all the joint tortfeasors have been impleaded and evidence is sufficient, it is open to the court/Tribunal to determine inter se extent of composite negligence of the drivers.

However, determination of the extent of

ILR.1999.Kar.403

AIR.2004.Kar.26

(2015)9 SCC 273

- 10 -

NC: 2023:KHC-K:9063-DB

negligence between the joint tortfeasors is only for the purpose of their inter se liability so that one may recover the sum from the other after making whole of the payment to the plaintiff/claimant to the extent it has satisfied the liability of the other. In case both of them have been impleaded and the apportionment/extent of their negligence has been determined by the court/Tribunal, in the main case one joint tortfeasor can recover the amount from the other in the execution proceedings.

22.4. It would not be appropriate for the court/Tribunal to determine the extent of composite negligence of the drivers of two vehicles in the absence of impleadment of other joint tortfeasors. In such a case, impleaded joint tortfeasor should be left, in case he so desires, to sue the other joint tortfeasor in independent proceedings after passing of the decree or award."

14. In view of the above decisions, the petitioners

were not required to array the owner and insurer of the

motorcycle as party as they were at liberty to claim the

compensation against any one of the tortfeasors. If at all

the respondent No.1 and 2 claimed that there was

contributory negligence, nothing prevented them from

invoking the provisions of Order 1 Rule 10 of CPC. In that

view of the matter, the appeal filed by the insurance

company is devoid of any merits and as such it has to be

dismissed.

- 11 -

NC: 2023:KHC-K:9063-DB

15. Coming to the quantum of the compensation

amount, the Tribunal has awarded the compensation

under the head of loss of dependency by taking the

notional income of the deceased at Rs.7,000/- per month.

The petitioner did not prove the income of the deceased

Buddesab to be Rs.20,000/- per month. Though PW2-the

owner of the Dhaba was examined, there was no

acceptable cogent evidence to prove the salary paid by

him to the deceased. Therefore, the Tribunal was justified

in holding that the notional income has to be considered.

16. The guidelines issued by the KSLSA for

settlement of the disputes before Lok-Adalath prescribed a

notional income of Rs.8,000/- per month for the year

2015. In umpteen numbers of decisions, this Court has

held that the guidelines issued by KSLSA are in general

conformity with the wages fixed under the Minimum

Wages Act. Therefore, the notional income has to be

considered at Rs.8,000/- per month. The fact that the

deceased was aged 40 years and that the petitioners were

- 12 -

NC: 2023:KHC-K:9063-DB

the only dependents is not in dispute. By adding 25% of

the notional income as future prospects, the effective

multiplicand would be Rs.10,000/-. Therefore, the loss of

dependency is calculated as Rs.10,000/- x 12 x 15 x 2/3 =

Rs.12,00,000/-, by adopting personal expenses at 1/3 rd of

the income.

17. In view of the decision of the Apex Court in the

case of Pranay Sethi, petitioners are also entitled for a

sum of Rs.40,000/- under loss of consortium, a sum of

Rs.15,000/- each under the head of funeral expenses and

loss of estate. By adding 10% at every interval of three

years, they are entitled for Rs.48,400/-, Rs.18,150/- and

Rs.18,150/- under the above conventional heads. Hence,

the petitioners are entitled for compensation of

Rs.12,84,700/- under the different heads are as below:

1 Loss of dependency Rs.12,00,000/- 2 Loss of consortium Rs.48,400/- 3 Funeral expenses Rs.18,150/-

4. Loss of estate Rs.18,150/-

                     Total                     Rs.12,84,700/-
                              - 13 -
                                NC: 2023:KHC-K:9063-DB





18. In the result, the appeal filed by the petitioners

deserves to be allowed in part. Hence, the following:

ORDER

i) Appeal filed by the insurance company

in MFA No.200628/2018 is dismissed.

ii) The appeal filed by the petitioners in

MFA No.200019/2019 is allowed in

part.

iii) The petitioners are entitled for a sum

of Rs.2,69,600/- in addition to the

compensation awarded by the Tribunal

along with interest at the rate of 6%

per annum from the date of petition till

its deposit before the Tribunal.

     iv)    The     respondent        No.2-insurance

            company is directed to deposit the

            compensation within a period of six

            weeks from the date of judgment.
                                - 14 -
                                  NC: 2023:KHC-K:9063-DB






      v)    The    other     terms      and   conditions

            regarding      apportionment      and   fixed

            deposit as ordered by the Tribunal

            remain unaltered.




                                           Sd/-
                                          JUDGE




                                           Sd/-
                                          JUDGE



SMP

 

 
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