Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

J.B.Muttamma W/O. Bharmappa vs Raghu Ram Reddy S/O. G Naga Reddy
2023 Latest Caselaw 8080 Kant

Citation : 2023 Latest Caselaw 8080 Kant
Judgement Date : 22 November, 2023

Karnataka High Court

J.B.Muttamma W/O. Bharmappa vs Raghu Ram Reddy S/O. G Naga Reddy on 22 November, 2023

Author: Hanchate Sanjeevkumar

Bench: Hanchate Sanjeevkumar

                                            -1-
                                                  NC: 2023:KHC-D:13714
                                                 MFA No. 24118 of 2013
                                       C/W MFA.CROB No. 100132 of 2014



                        IN THE HIGH COURT OF KARNATAKA,
                                DHARWAD BENCH

                   DATED THIS THE 22ND DAY OF NOVEMBER, 2023

                                       BEFORE

                 THE HON'BLE MR JUSTICE HANCHATE SANJEEVKUMAR

                 MISCELLANEOUS FIRST APPEAL NO.24118/2013 C/W

                      MFA CROSS OBJ NO.100132/2014 (MV-D)

            IN MFA.NO.24118/2013:

            BETWEEN:

            NEW INDIA ASSURANCE CO., LTD.,
            BY ITS BRANCH MANAGER,(NEAREST BRANCH),
            STATION ROAD, HOSPET,
            HEREIN REPRESENTED BY
            NEW INDIA ASSURANCE CO., LTD.,
            REGIONAL OFFICE,
            MOTOR THIRD PARTY HUB OFFICE,
            SRINATH COMPLEX, 2ND FLOOR,
            NEW COTTON, MARKET, HUBBALLI,
            R/BY ITS AUTHORISED SIGNATORY.
                                                             ...APPELLANT
            (BY SRI R. R. MANE, ADVOCATE)
Digitally
signed by   AND:
SUJATA
SUBHASH
PAMMAR      1.   SMT. J.B.MUTTAMMA
                 W/O. BHARMAPPA,
                 AGE: 44 YEARS,
                 OCC: SINECURE.

            2.   J. BHARMAPPA
                 S/O. LATE JAMBANNA,
                 AGE ABOUT 57 YEARS.

                 BOTH R/O: NEAR GURU BHAVAN,
                 OPP. ITI COLLEGE, HOSPET,
                 TQ: HOSPET,
                 DIST: BALLARI.
                             -2-
                                   NC: 2023:KHC-D:13714
                                   MFA No. 24118 of 2013
                         C/W MFA.CROB No. 100132 of 2014



3.   RAGHU RAM REDDY S/O. G. NAGA REDDY,
     AGE: 27 YEARS,
     RIDER/OWNER OF HERO
     HONDA BEARING NO.KA 34/W-143,
     R/O: SIDDAMANAHALLI VILLAGE,
     TQ AND DIST: BALLARI.

4.   HANUMANTHAPPA @ HANUMAPPA
     S/O. BHEEMAPPA,
     AGE: 41 YEARS,
     DRIVER/OWNER OF LORRY BEARING
     NO. KA 28/A-61,
     R/O: GINIGERI VILLGE,
     TQ AND DIST: KOPPAL.

5.   THE GENERAL MANAGER,
     RELIANCE GENERAL INSURANCE CO., LTD.,
     OPP: OLD KSRTC BUS STAND,
     BALLARI.
                                             ...RESPONDENTS
(BY SRI HANUMANTHAREDDY SAHUKAR,
ADVOCATE FOR R1 AND R2;
SRI GODE NAGARAJ, ADVOCATE FOR R3;
SRI Y. LAXMIKANTH REDDY, ADVOCATE FOR R4;
SRI NAGARAJ S. KOLLOORI, ADVOCATE FOR R5)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MOTOR
VEHICLES ACT, 1988, PRAYING TO SET ASIDE THE JUDGMENT AND
AWARD DATED 21.02.2013 PASSED BY THE COURT OF THE
PRINCIPAL SENIOR CIVIL JUDGE AND J.M.F.C., HOSPET, IN MVC
NO.1474/2011 AND ETC.,

IN MFA.CROB.NO.100132/2014

BETWEEN:


1.   SMT. J.B.MUTTAMMA
     W/O. BHAMAPPA,
     AGE: 44 YEARS,
     OCC: SENECURE.

2.   SRI J. BHAMAPPA
     S/O. LATE JAMBANNA,
     AGE: 57 YEARS, OCC: NIL.
     BOTH R/O: NEAR GURU BHAVAN,
                              -3-
                                   NC: 2023:KHC-D:13714
                                    MFA No. 24118 of 2013
                          C/W MFA.CROB No. 100132 of 2014



     OPP. ITI COLLEGE, HOSPET,
     TQ: HOSPET, DIST: BALLARI.

                                      ...CROSS OBJECTORS
(BY SRI HANUMANTHREDDY SAHUKAR, ADVOCATE)

AND:

1.   SRI RAGHU RAM REDDY
     S/O. G. NAGA REDDY,
     AGE: 27 YEARS,
     RIDER/OWNER OF HERO
     HONDA BEARING NO.KA - 34/W-143,
     R/O: SIDDAMANAHALLI VILLAGE,
     TQ AND DIST: BALLARI.

2.   THE BRANCH MANAGER,
     THE NEW INDIA ASSURANCE CO., LTD.,
     STATION ROAD, HOPSET,
     DIST: BALLARI.

3.   SRI HANUMANTHAPPA @ HANUMANTHAPPA
     S/O. BHEEMAPPA, AGE: 41 YEARS,
     DRIVER/OWNER OF LORRY BEARING REGN.
     NO.KA 28/A-61, R/O: GINIGERI VILLGE,
     TQ AND DIST: KOPPAL.

4.   THE GENERAL MANAGER,
     RELIANCE GENERAL INSURANCE CO., LTD.,
     OPP: OLD KSRTC BUS STAND,
     BALLARI.
                                             ...RESPONDENTS
(BY R.R.MANE, ADVOCATE FOR R2;
SRI NAGARAJ C. KOLLORI, ADVOCATE FOR R4;
NOTICE TO R1 AND R3 ARE DISPENSED WITH)

      THIS CROSS OBJECTION IN MFA NO.24118/2013 IS FILED
UNDER ORDER 41 RULE 22 OF C.P.CODE, 1908, AGAINST THE
JUDGMENT AND AWARD DATED 21.02.2013, PASSED IN MVC
NO.1474/2011 ON THE FILE OF THE PRL. SENIOR CIVIL JUDGE AND
JMFC., HOSPET, PARTLY ALLOWING THE CLAIM PETITION FOR
COMPENSATION AND SEEKING ENHANCEMENT OF COMPENSATION.

     THESE CROSS OBJECTION AND APPEAL, COMING ON FOR
ADMISSION, THIS DAY, THE COURT DELIVERED THE FOLLOWING:
                             -4-
                                  NC: 2023:KHC-D:13714
                                   MFA No. 24118 of 2013
                         C/W MFA.CROB No. 100132 of 2014



                        JUDGMENT

MFA.No.24118/2013 is filed by the Insurance

Company challenging the judgment and award dated

21.02.2013 passed in MVC.No.1474/2011 by the Prl.

Senior Civil Judge & JMFC-cum-Member, MACT-IV, Hospet,

for awarding compensation on the ground that the

compensation granted in lieu of availment of loan ought

not to have been granted and therefore, prays to reduce

the quantum of compensation.

MFA.Crob.100132/2014 is filed by the claimants

challenging the aforesaid judgment and award for seeking

enhancement of compensation.

2. The factum of accident, death of the deceased

and coverage of insurance of lorry bearing Reg.No.KA-

28/A-61 and motor cycle bearing No.KA-34/W-143 are not

disputed.

NC: 2023:KHC-D:13714

C/W MFA.CROB No. 100132 of 2014

3. Heard the arguments from both sides and

perused the records.

4. It is the brief case of the claimants that on

21.07.2021 at about 9.45 pm when the deceased was

proceeding as a pillion rider in motor cycle bearing

reg.No.KA-35-L-4327 and one Masthan was riding the said

motor cycle and the said motor cycle was hit by another

Hero Honda Karizma bike bearing No.KA-34/W-143, due to

which, deceased fell on the road and at that spur of

moment, lorry bearing Reg.No.KA-28/A-61 came with high

speed and ran over the deceased. As a result, deceased

died on the spot. Therefore, the claimants have filed the

claim petition and the Tribunal has awarded compensation

holding that the owner and insurer of lorry bearing

Reg.No.KA-28/A-61 and owner and insurer of Hero Honda

Karizma bike bearing No.KA-34/W-143 are jointly and

severally shall satisfy the award amount equally (50/50)

to the claimants. The Tribunal has also awarded

compensation of Rs.4,00,000/- on the reason that just

NC: 2023:KHC-D:13714

C/W MFA.CROB No. 100132 of 2014

before three months from the date of accident, the

deceased had availed loan of Rs.4,00,000/- from the Bank.

Therefore, for reimbursement of the said loan,

compensation is awarded.

5. The Tribunal has determined the compensation

of Rs.4,32,000/- under the head loss of dependency as

well as on other heads and also awarded compensation of

Rs.4,00,000/- as the deceased had availed loan of

Rs.4,00,000/- from the State Bank of India for establishing

mobile shop and service center and therefore, within three

months from availment of loan, the deceased died. Hence,

compensation of Rs.4,00,000/- is awarded on account of

availment of loan.

6. The learned counsel for the appellant-Insurance

Company submitted that the claimants are entitled for

compensation under the head loss of dependency and

other conventional heads only, but the appellant-

Insurance Company is not entitled to satisfy towards

NC: 2023:KHC-D:13714

C/W MFA.CROB No. 100132 of 2014

repayment of loan of Rs.4,00,000/- and this is

impermissible.

7. The Tribunal has awarded compensation of

Rs.4,00,000/- to the claimants, on the reason that the

deceased had availed loan of Rs.4,00,000/- for

establishing mobile shop and service center before his

death, for which, he is not permissible. He might have

availed loan, but whether the said loan is still lying in the

account of deceased or whether the mobile shop and

service center is established and how many quantities of

mobiles are in the shop, there is no evidence. Even if the

mobile shop is established, the material objects of the

shop are still with the claimants. Therefore, the Insurance

Company cannot be burdened with repayment of loan on

the reason that the deceased had availed loan before his

death. But, the Tribunal without any cogent reason has

awarded compensation of Rs.4,00,000/-, which is not

correct as it is not permissible. But the claimants are

entitled for compensation under the heads loss of

NC: 2023:KHC-D:13714

C/W MFA.CROB No. 100132 of 2014

dependency, loss of consortium including loss of love and

affection and other conventional heads.

8. The Tribunal has considered the income of the

deceased at Rs.4,000/- p.m., notionally and has not added

loss of future prospects in life. Therefore, the

compensation amount is to be re-determined. The

accident is of the year 2011. Therefore, notional income of

Rs.6,000/- p.m., is to be considered. 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. As the deceased is a bachelor,

50% of income is to be deducted towards personal and

living expenses. The deceased was aged 22 years as on

the date of the accident, hence, the appropriate multiplier

applicable is 18. Therefore, compensation under the head

loss of dependency is re-assessed and quantified as

follows:

NC: 2023:KHC-D:13714

C/W MFA.CROB No. 100132 of 2014

Rs.6,000 + Rs.2,400/- x 50% x 18 x 12= Rs.9,07,200/-

Accordingly, compensation of Rs.9,07,200/- is

awarded under the head loss of dependency.

9. In view of the decision of the Hon'ble Supreme

Court in the case of Magma General Insurance Co.,

Limited Vs. Nanu Ram & Others, reported in 2018 ACJ

2782 and in the case of Pranay Sethi (stated supra),

the claimants are entitled to Rs.40,000/- each under the

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

Accordingly, Rs.88,000/- (Rs.40,000 x 2 + 10%) is

awarded under the head 'loss of consortium including loss

of love and affection'.

10. Further compensation of Rs.16,500/-

(Rs.15,000/- x 10%) is awarded with 10% escalation

under the head 'loss of estate'.

11. Further compensation of Rs.16,500/-

(Rs.15,000/- x 10%) is awarded with 10% escalation

- 10 -

NC: 2023:KHC-D:13714

C/W MFA.CROB No. 100132 of 2014

under the head 'transportation of dead body and funeral

expenses'.

12. Thus, the appellants/claimants are entitled for

total compensation under various heads as under:

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

     1.     Loss of dependency
                                                     9,07,200/-


2. Loss of consortium including loss 88,000/-

of love and affection

3. Loss of estate 16,500/-

4. Transportation of dead body and 16,500/-

funeral expenses

Total: 10,28,200/-

13. Therefore, the appellants/claimants are entitled

for total compensation of Rs.10,28,200/- as against the

compensation amount awarded by the Tribunal along with

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

the petition till realization.

- 11 -

NC: 2023:KHC-D:13714

C/W MFA.CROB No. 100132 of 2014

14. Accordingly, I proceed to pass the following:

ORDER

i. MFA.No.24118/2013 filed by the Insurance

Company is allowed-in-part.

MFA.No.100132/2014 filed by the

claimants is allowed-in-part.

ii. The impugned judgment and award dated

21.02.2013 passed in MVC.No.1474/2011

by the Prl. Senior Civil Judge & JMFC-cum-

Member, MACT-IV, Hospet, is hereby

modified.

iii. The appellants/claimants are entitled for

total compensation of Rs.10,28,200/- as

against the compensation amount

awarded by the Tribunal along with

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

date of filing of the petition till realization.

iv.    No order as to costs.
                               - 12 -
                                       NC: 2023:KHC-D:13714

                           C/W MFA.CROB No. 100132 of 2014



       v.     Excess amount, if any, deposited by the

Insurance Company shall be refunded to

the Insurance Company.

vi. The other findings and observations of the

Tribunal are kept open.

vii. Draw award accordingly.

SD/-

JUDGE

PB

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter