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

Baby Shalini vs M/S Bajaj Allianz General Insurance Co ...
2023 Latest Caselaw 8163 Kant

Citation : 2023 Latest Caselaw 8163 Kant
Judgement Date : 23 November, 2023

Karnataka High Court

Baby Shalini vs M/S Bajaj Allianz General Insurance Co ... on 23 November, 2023

                                               -1-
                                                            NC: 2023:KHC:42243
                                                         MFA No. 7318 of 2015
                                                     C/W MFA No. 4231 of 2015



                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                         DATED THIS THE 23RD DAY OF NOVEMBER, 2023

                                            BEFORE
                        THE HON'BLE DR. JUSTICE CHILLAKUR SUMALATHA
                   MISCELLANEOUS FIRST APPEAL NO.7318 OF 2015(MV-I)
                                         C/W
                   MISCELLANEOUS FIRST APPEAL NO.4231 OF 2015(MV-I)


                   IN MFA NO. 7318 OF 2015:

                   BETWEEN:

                   BABY SHALINI,
                   D/O. GANGANNA
                   AGED ABOUT 7 YEARS
                   MINOR, REPRESENTED BY HER NATURAL
                   GUARDIAN, MOTHER SMT. SOWBHAGYA
                   W/O. GANGANNA, AGED ABOUT 30 YEARS
                   PRESENTLY R/AT NEAR WATER TANK
                   MARI SIDDAIAHNAPALYA,
                   HESARAGHATTA ROAD, T.B. CROSS
                   BENGALURU
                   PREVIOUS ADDRESS:
Digitally signed   KODIGO THIRUMALAPURA
by VINUTHA B S
                   BENGALURU NORTH TALUK,
Location: HIGH     BENGALURU.
COURT OF
KARNATAKA                                                         ...APPELLANT
                   (BY SRI. H.N. RAMESH, ADVOCATE)
                   AND:

                   1.    M/S BAJAJ ALLIANZ GENERAL INSURANCE CO. LTD.,
                         GROUND FLOOR, NO.31,
                         TBR TOWER, FIRST CROSS,
                         NEW MISSION ROAD,
                         NEAR BENGALURU STOCK EXCHANGE
                         BENGALURU - 560 027
                            -2-
                                        NC: 2023:KHC:42243
                                     MFA No. 7318 of 2015
                                 C/W MFA No. 4231 of 2015



2.   SRI. M. V. KEMPAIAH
     S/O VENKATEGOWDA
     MAJOR NO. 34, FIRST CROSS
     II MAIN, CHOWDESWARI NAGAR
     LAGGERE, L R RAMANNA LAYOUT
     BENGALURU - 560 058
                                           ...RESPONDENTS
(BY SRI. S. KRISHNA KISHORE, ADVOCATE FOR R1
 VIDE ORDER DATED 05.12.2017,
 NOTICE TO R2 IS DISPENSED WITH)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 7.2.2015
PASSED IN MVC NO.4510/2013 ON THE FILE OF THE JUDGE,
COURT OF SMALL CAUSES, 26TH ACMM, (SCCH-09),
BENGALURU, PARTLY ALLOWING THE CLAIM PETITION FOR
COMPENSATION     AND    SEEKING    ENHANCEMENT     OF
COMPENSATION.

IN MFA NO. 4231 OF 2015:

BETWEEN:

THE MANAGER
BAJAJ ALLIANZ GIC LTD,
GROUND FLOOR, NO.31,
TBR TOWER, FIRST CROSS,
NEW MISSION ROAD,
NEAR BENGALURU STOCK EXCHANGE,
BENGLAURU NORTH TALUK,
BENGLAURU,
REP BY ITS LEGAL MAGAER,
M/S BAJAJ ALLIANZ GIC LTD,
NO.1/2, GOLDEN HEIGHTS, 4TH FLOOR,
59TH C CROSS, 4TH M BLOCK,
RAJAJINAGAR, BANGALORE-10.
                                              ...APPELLANT
(BY SRI. PRADEEP B., ADVOCATE)
                           -3-
                                        NC: 2023:KHC:42243
                                    MFA No. 7318 of 2015
                                C/W MFA No. 4231 of 2015



AND:

1.   BABY SHALINI
     D/O GANGANNA,
     NOW AGED ABOUT 7 YEARS,
     MINOR REP BY HER NATURAL GUARDIAN,
     MOTHER SMT. SOWBHAGYA,
     W/O GANGANNA,
     NOW AGED AOBUT 30 YEARS,
     R/AT NEAR WATER TANK,
     MARI SIDDAIAHNAPALYA,
     HESARAGHATTA ROAD,
     T B TOWERS, BEGNALURU-52,
     PREVIOUS ADDRESS,
     KODIGO THIRUMALAPURA,
     BANGALORE NORTH TALUK,
     BANGALURU-41

2.   M. V. KEMPAIAH,
     S/O VENKATEGOWDA,
     MAJOR, NO.34, I CROSS,
     II MAIN, CHODESHWARANAGARA,
     LAGGERE, L.R. RAMANNA LAYOUT,
     BENGALURU-58.
                                           ...RESPONDENTS
(BY SRI. H.N. RAMESH, ADVOCATE FOR R1
 NOTICE TO R2 IS DISPENSED WITH,
 VIDE ORDER DATED 02.07.2015)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 7.2.2015
PASSED IN MVC NO.4510/2013 ON THE FILE OF THE JUDGE,
COURT OF SMALL CAUSES, 26TH A CMM, (SCCH-09), MACT,
BENGALURU, AWARDING A COMPENSATION OF RS.5,17,000/-
WITH INTEREST @ 6% P.A FROM THE DATE OF PETITION TILL
THE REALIZATION.

     THESE APPEALS, COMING ON FOR HEARING, THIS DAY,
THE COURT DELIVERED THE FOLLOWING:
                               -4-
                                              NC: 2023:KHC:42243
                                         MFA No. 7318 of 2015
                                     C/W MFA No. 4231 of 2015




                        JUDGMENT

Heard Sri.H.N.Ramesh, learned counsel for the

appellant and Sri.B.Pradeep, learned counsel who is

representing respondent No.1 in MFA No.7318/2015.

Being cross appeal, Sri.B.Pradeep argued on behalf of the

appellant in MFA No.4231/2015 and Sri.H.N.Ramesh,

learned counsel appeared for respondent No.1-claimant.

2. MFA No.7318/2015 is filed by the claimant

seeking for enhancement of compensation. On the ground

that the amount awarded as compensation by the Motor

Accident Claims Tribunal is excessive and exorbitant, the

insurance company preferred MFA No.4231/2015.

3. The facts of the case if narrated in a narrower

compass as could be perceived through the claim

application are that on 22.06.2013 at about 1.30 p.m.,

while the claimant as a pedestrian was moving near

Hesaraghatta road, one Innova car bearing registration

No.KA-41-M-4499 which was coming from Tirumalapura

NC: 2023:KHC:42243

towards T.B.Cross in a rash and negligent manner and

without following traffic rules dashed against the claimant

due to which she fell down and sustained severe injuries

all over her body. The claimant was immediately shifted to

Sapthagiri hospital. First aid was provided there and

thereafter she was shifted to Columbia Asia hospital,

Yeshwanthpur. At the said hospital, she took treatment for

the grievous injuries sustained by her. The claimant

underwent surgery and she was treated as inpatient from

22.06.2013 to 16.07.2013. Though discharged, she was

taking follow up treatment.

4. Prior to the accident, the claimant was hale and

healthy and due to the accident, the claimant was unable

to move her hand freely and there was loss of memory.

The claimant is not in a position to talk properly and the

injuries sustained by her caused permanent disability. The

claimant needs help of a caretaker and due to the injuries

the future of the claimant is put to dark. The family

members of the claimant are undergoing deep mental

NC: 2023:KHC:42243

shock, agony, suffering and untold hardship. A case was

registered against the driver of the Innova car which is

involved in the accident. Thus the respondent No.1 being

the insurer of the Innova car which is involved in the

accident and respondent No.2 being its owner are jointly

and severely liable to compensate the claimant to the

extent of Rs.15 lakhs.

5. The insurance company i.e., the respondent

No.1 in MFA No.7318/2015 who preferred the appeal i.e.,

MFA No.4231/2015 filed his counter before the Tribunal

denying all the material averments in the claim petition

including the aspects of negligence and liability. The

insurance company contended that the owner of the

vehicle had willfully entrusted the vehicle to a person who

did not had valid and effective driving license and thus had

committed breach of terms of conditions and policy and

therefore, he is not liable to pay any compensation.

Insurance company also stated that the amount claimed

as compensation is excessive, exorbitant and is against

NC: 2023:KHC:42243

the principles of computation of damages. A plea was also

taken that the claimant had contributed to the cause of

accident. Ultimately the insurance company sought the

Tribunal to dismiss the claim petition.

6. Subjecting the evidence of Pws.1 and 2 and

Ex.P1 to P21 to scrutiny, the learned judge of the Motor

Accident Claims Tribunal came to a conclusion that the

claimant is entitled to a sum of Rs.5,17,000/- as

compensation and accordingly, ordered the insurer and

insured to pay the same with interest at the rate of 6%

p.a. from the date of petition till its realization.

7. Arguing in respect of the merits of the matter,

learned counsel appearing for claimant contended that the

claimant who is a girl aged about 5 years by the date of

accident had suffered multiple injuries. Then learned

counsel states that the claimant took treatment for more

than 21 days for the grievous injuries sustained by her

and thus awarding a meager sum of Rs.5,17,000/- as

NC: 2023:KHC:42243

compensation is unjustifiable. Learned counsel submits

that the Tribunal failed to consider the evidence of Pw.2 in

justified manner. Learned counsel states that the claimant

sustained head injury and other injuries due to which she

lost her memory to some extent. Learned counsel further

states that the claimant sustained fracture of mandible

and therefore, she was unable to take food properly.

Learned counsel further contends that the claimant lost

her future prospects in life and further there is

disfigurement which aspects were not at all considered by

the Tribunal while awarding compensation. Learned

counsel ultimately seeks the Court to allow the appeal filed

by the claimant and thereby to enhance the compensation

to Rs.15 lakhs.

8. Vehemently opposing the submission thus is

made by the learned counsel appearing for the claimant

before this Court, learned counsel appearing for the

insurance company who preferred appeal vide MFA

No.4231/2015 states that the Tribunal had awarded

NC: 2023:KHC:42243

excess amount as compensation. Learned counsel states

that without taking into consideration the actual medical

expenditure incurred, the Tribunal had awarded a sum of

Rs.3,77,000/- towards medical expenses. Learned counsel

submits that the Tribunal while arriving at such decision

had taken into consideration even the advance amount

paid which ought not to have done so. Learned counsel

also states that the amount according to the documentary

evidence produced by the claimant that was incurred

towards medical expenditure is only Rs.2,54,829/-.

Intervening the submission, learned counsel for the

claimant submits that the claimant took treatment at

Sapthagiri hospital also and incurred expenditure. Having

considered the submissions thus made, the point that

emerges for consideration before this Court is:

Whether the amount that is awarded by the Tribunal towards compensation is justifiable and if not what would be the amount that can be awarded as justifiable compensation?

- 10 -

NC: 2023:KHC:42243

9. As per the contents of Ex.P9-medical certificate

which was issued by Columbia Asia hospital the claimant

sustained multiple lacerated wounds i.e., wound on left

hand, wound on face, wound on forehead with multiple

abrasions, laceration on left frontal region and also

multiple abrasions over forehead. The claimant also

sustained diffused traumatic brain injury, traumatic sub-

arachnoid hemorrhage, fracture of right mandible and

other lacerated wounds. As per the contents of Ex.P9, the

head injury and the fracture of mandible are grievous in

nature.

10. To establish the genuineness of medical bills

and the plea taken with regard to the injuries sustained,

the claimant produced evidence of Pw.2. It is the evidence

of Pw.2 that he is working as Assistant Surgeon at

Columbia Asia Hospital, Yeshwanthpur, Bengalulru and the

claimant who was aged about 5 years was brought to the

hospital on 22.06.2013. Pw.2 stated that on examination

it was found that the injured sustained multiple lacerated

- 11 -

NC: 2023:KHC:42243

wounds on left hand, face, forehead with multiple

abrasions , left frontal lacerations multiple abrasions over

forehead, head injury with diffused traumatic brain injury,

traumatic hemorrhage and undisplaced fracture of right

parasymphysical right mandible, Haemongiona right lobe,

Mild cerebral oedma with mild extradural haemorrage.

Pw.2 stated that the abrasions and lacerations were simple

in nature. However, the injuries sustained over head were

grievous in nature. The patient took treatment between

23.06.2013 and 16.07.2013. She was intubated and

ventilated for a period of 48 hrs and was treated

conservatively. Later she was brought for follow up

treatment by her mother and at that time she complained

headache on and off with weakness of right upper and

lower limb, unable to play like other children, study as

before and mild loss of memory. Pw.2 further stated that

on examination he found hyper pigmented thick scar mark

over left forehead and eyebrow, over the mandible,

tenderness present at the fracture side. On clinical

examination he found the disability as 10%. The

- 12 -

NC: 2023:KHC:42243

neuropsychological profile assessment was done which has

shown the disability as 10% upper whole body.

11. Pw.2 was subjected to extensive cross

examination by the learned counsel who appeared for the

insurance company. Pw.2 during the course of cross

examination admitted that as per Alimco manual no

disability is provided for mandible fracture. However he

stated that he followed book written by Dr.Bhagi for

assessment of disability. So far as mandible fracture is

concerned, Pw.2 stated that the injured was treated

conservatively for the said injury and she did not

underwent any operation. He also admitted that in the

discharge summary there was no reference of the fracture

of mandible. Pw.2 stated that he has not referred the

injured to the Neuro Psychologist for assessment of

disability. He admitted that there is a chart for assessment

of Neuro Psychological disability.

12. Thus by all the evidence produced both oral and

documentary, the claimant could establish that she

- 13 -

NC: 2023:KHC:42243

sustained multiple simple injuries and head injury which is

grievous in nature and also fracture of mandible which is

grievous in nature. As rightly submitted by Sri.B.Pradeep,

learned counsel who appeared for the insurance company,

as per the contents of the final bill which was issued by

Columbia Asia hospital, the petitioner incurred a sum of

Rs.2,54,829/- only towards medical expenses. Though

learned counsel for the claimant argued that the appellant

also took treatment at Sapthagiri hospital and incurred

expenditure, no proof is produced to that effect. Hence,

this Court considers desirable to reduce the amount that is

awarded as compensation towards medical expenses from

a sum of Rs.3,77,000/- to Rs.2,54,829/-.

13. However, this Court is of the view that the

amount awarded towards compensation under the head

pain and suffering i.e., sum of Rs.30,000/- is too meager.

This Court is also of the view that the amount awarded

towards attendant charges, nutritious expenses and

transportation charges of Rs.10,000/- is on lower side. So

- 14 -

NC: 2023:KHC:42243

far as loss of earning capacity and loss of amenities in life

is concerned an amount of Rupees one lakh is awarded

and the said figure needs no interference. Stating that in a

similarly situated case, the Hon'ble Apex Court has

enhanced the compensation, the learned counsel for the

claimant relied upon the decision of the Hon'ble Apex

Court in the case between Kum.Michael vs. Regional

Manager, Oriental Insurance Company Ltd., and Anr.

reported in 2013 AIR SCW 2747. In the said case the

appellant who was aged about 8 years had suffered injury

to his right leg which is grievous in nature and took

treatment conservatively. Analyzing the situation, the

Apex Court at paragraph 10 of the judgment held as

follows.

10. "Dehors the evidence of P.W.I considering the age at which the appellant suffered a dreadful accident in which the appellant suffered a severe injury in his right leg which has virtually created a deformity in the said leg, for the rest of his life the appellant has to suffer with the disability. The age of the appellant was, therefore a very relevant factor while determining the compensation payable as the sufferance of such physical disaster, that too on his right

- 15 -

NC: 2023:KHC:42243

leg cannot be measured in terms of money precisely but yet having regard to the present day living conditions and the extent to which the aspirations of the appellant came to be demolished by suffering a permanent disability for no fault of his, it becomes the responsibility of the respondent to adequately compensate whatever sufferings undergone by the appellant at that time and immediately after the accident as well as the mental agony that is being suffered by the appellant life long."

14. The Hon'ble Apex Court opined that a sum of

Rs.2,80,000/- is required to be awarded towards pain and

suffering and permanent disability and Rs.20,000/-

towards medical expenses, conveyance, food and

attendant charges.

15. In the case on hand by the evidence of Pw.2 it

is clear that the claimant who is a girl aged about 5 years

by the date of accident had sustained several lacerated

wounds and abrasions over face and forehead apart from

two grievous injuries. Therefore, having considered the

nature of injuries which ultimately resulted in disfiguration,

this Court considers desirable to enhance the

- 16 -

NC: 2023:KHC:42243

compensation under the head pain and suffering from

Rs.30,000/- to Rupees one lakh. By the evidence of Pw.2

and the material available on record, it is clear that the

claimant took treatment as inpatient from 23.03.2013 to

16.07.2013. Having regard to the nature of injuries

sustained, it can safely be held that injured would not

have been in a position to lead normal life atleast for a

period of 6 months.

16. Though the learned counsel appearing for the

insurance company contended that there was no break in

the academic career of the injured, even if the said

contention is taken to be true, the girl aged about 5 years

would have attended the school with great difficulty.

Therefore, this Court considers desirable to award a sum

of Rs.50,000/- towards attendant charges, extra

nourishment and transportation charges.

17. Thus the compensation which the claimant is

entitled to under different heads is as under:

- 17 -

                                           NC: 2023:KHC:42243






Sl.             Description                Amount
No
 1        Pain and sufferings              Rs.1,50,000
 2        Attendant charges, extra
          nourishment           and         Rs.50,000
          transportation charges
 3        Medical expenses                Rs.2,54,829
 4        Loss of earning capacity,
          loss of amenities and            Rs.1,00,000
          happiness
         Total Compensation               Rs.5,54,829

 18.      Hence, the following:

                         ORDER

 (i)      MFA No.7318/2015 is allowed in part.


 (ii)     The amount awarded as compensation is

enhanced from Rs.5,17,000/- to Rs.5,54,829/-.

(iii) The appeal filed by the insurance company i.e., MFA No.4231/2017 stands dismissed.

(iv) The award of the Tribunal in all other aspects holds good.

(v) Both the appeals are accordingly, disposed of.

(vi) The enhanced amount shall carry interest at the rate of 6% p.a. from the date of claim petition till the date of realization.

- 18 -

NC: 2023:KHC:42243

(vii) The amount if any deposited by the insurance company and still remains with this Court shall be transferred to the account of the concerned Tribunal.

Sd/-

JUDGE

NS

 
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