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

Jacob S/O vs S S Jagadish S/O S G Shivashankaraiah
2024 Latest Caselaw 9382 Kant

Citation : 2024 Latest Caselaw 9382 Kant
Judgement Date : 1 April, 2024

Karnataka High Court

Jacob S/O vs S S Jagadish S/O S G Shivashankaraiah on 1 April, 2024

                                                 -1-
                                                             NC: 2024:KHC-D:5976
                                                        MFA No. 101813 of 2021
                                          C/W MFA No. 101810 of 2021, MFA No.
                                        101811 of 2021, MFA No. 101812 of 2021




                        IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                              DATED THIS THE 1ST DAY OF APRIL, 2024

                                              BEFORE
                          THE HON'BLE MR JUSTICE VIJAYKUMAR A.PATIL
                    MISCELLANEOUS FIRST APPEAL NO. 101813 OF 2021 (MV-I)
                                           C/W
                       MISCELLANEOUS FIRST APPEAL NO. 101810 OF 2021
                       MISCELLANEOUS FIRST APPEAL NO. 101811 OF 2021
                       MISCELLANEOUS FIRST APPEAL NO. 101812 OF 2021

                   IN MFA NO.101813/2021

                   BETWEEN:

                   SRI. SIDDOJIRAO SAVANTH S/O. NAGOJIRAO,
                   AGE: 47 YEARS, OCC: BUSINESS WORK,
                   R/O. HOSAMANE VILLAGE, TQ: BHADRAVATHI,
                   DIST: SHIVAMOGGA, NOW @ GANESH NAGAR,
                   4TH CROSS, RANEBENNUR, DIST: HAVERI.

                                                                    ...APPELLANT
                   (BY SRI. CHANDRASHEKHAR M. HOSAMANI, ADVOCATE)

Digitally signed   AND:
by ROHAN
HADIMANI T
Location: HIGH
COURT OF           1.   MR. S. S. JAGADISH
KARNATAKA
                        S/O. S. G. SHIVASHANKARAIAH,
                        AGE: 38 YEARS, OCC: TRANSPORT BUSINESS,
                        R/O. S.G.R.K.M.S.C.S ROAD, BHADRAVATHI,
                        DIST: SHIVAMOGGA-577201.

                   2.   THE DIVISIONAL MANAGER,
                        UNITED INDIA INSURANCE CO. LTD,
                        ENKAY COMPLEX, KESHWAPUR,
                        HUBBALLI-580023.

                                                                  ...RESPONDENTS
                   (BY SRI. C. V. ANGADI, ADV. FOR R2;
                       NOTICE TO R1 DISPENSED WITH)
                               -2-
                                         NC: 2024:KHC-D:5976
                                     MFA No. 101813 of 2021
                       C/W MFA No. 101810 of 2021, MFA No.
                     101811 of 2021, MFA No. 101812 of 2021


      THIS MISCELLANEOUS FIRST APPEAL IS FILED U/S.173(1) OF
THE MOTOR VEHICLES ACT, 1988 PRAYING TO ALLOW THIS APPEAL
BY ENHANCING THE COMPENSATION BY MODIFYING THE JUDGMENT
AND AWARD OF THE I ADDL. SENIOR CIVIL JUDGE AND ADDITIONAL
MACT, RANEBENNUR, DATED 14-09-2021 IN MVC NO.634/2019 IN
THE INTEREST OF JUSTICE AND EQUITY.

IN MFA NO.101810/2021

BETWEEN:

SRI. JACOB S/O. PUSHPA RAJ,
AGE: 22 YEARS, OCC: PRIVATE WORK,
R/O. RANGANTHA STREET, THALLIKATTE,
TQ: BHADRAVATHI, DIST: SHIVAMOGGA,
NOW AT VAGEESH NAGAR, 4TH CROSS,
RANEBENNUR, DIST: HAVERI.

                                                 ...APPELLANT
(BY SRI. CHANDRASHEKHAR M. HOSAMANI, ADVOCATE)

AND:

1.   MR. S. S. JAGADISH
     S/O. S. G. SHIVASHANKARAIAH,
     AGE: 38 YEARS, OCC: TRANSPORT BUSINESS,
     R/O. S.G.R.K.M.S.C.S ROAD, BHADRAVATHI,
     DIST: SHIVAMOGGA-577201.

2.   THE DIVISIONAL MANAGER,
     UNITED INDIA INSURANCE CO. LTD,
     ENKAY COMPLEX, KESHWAPUR,
     HUBBALLI-580023.

                                               ...RESPONDENTS
(BY SRI. C. V. ANGADI, ADV. FOR R2;
    NOTICE TO R1 DISPENSED WITH)

      THIS MISCELLANEOUS FIRST APPEAL IS FILED U/S.173(1) OF
THE MOTOR VEHICLES ACT, 1988 PRAYING TO ALLOW THIS APPEAL
BY ENHANCING THE COMPENSATION BY MODIFYING THE JUDGMENT
AND AWARD OF THE I ADDL. SENIOR CIVIL JUDGE AND ADDITIONAL
MACT, RANEBENNUR, DATED 14-09-2021 IN MVC NO.635/2019 IN
THE INTEREST OF JUSTICE AND EQUITY.
                               -3-
                                         NC: 2024:KHC-D:5976
                                     MFA No. 101813 of 2021
                       C/W MFA No. 101810 of 2021, MFA No.
                     101811 of 2021, MFA No. 101812 of 2021


IN MFA NO.101811/2021

BETWEEN:

KUMAR SHARATH S/O. MURUDESH,
AGE: 14 YEARS, OCC: STUDENT,
SINCE MINOR REPTD BY HIS MINOR
GUARDIAN I.E. HIS FATHER
SRI. MURUDESH S/O. CHANDRAPPA,
AGE: 32 YRS OCC: AGRICULTURE WORK,
R/O. DASARAKALLAHALLI VILLAGE,
TQ: BHADRAVATHI,
NOW AT GOURISHANKAR NAGAR,
4TH CROSS, RANEBENNUR DIST: HAVERI.

                                                 ...APPELLANT
(BY SRI. CHANDRASHEKHAR M. HOSAMANI, ADVOCATE)

AND:

1.   MR. S. S. JAGADISH
     S/O. S. G. SHIVASHANKARAIAH,
     AGE: 38 YEARS,
     OCC: TRANSPORT BUSINESS,
     R/O. S.G.R.K.M.S.C.S ROAD,
     BHADRAVATHI,
     DIST: SHIVAMOGGA-577201.

2.   THE DIVISIONAL MANAGER,
     UNITED INDIA INSURANCE CO. LTD,
     ENKAY COMPLEX, KESHWAPUR,
     HUBBALLI-580023.

                                             ...RESPONDENTS
(BY SRI. C. V. ANGADI, ADV. FOR R2;
    NOTICE TO R1 DISPENSED WITH)

      THIS MISCELLANEOUS FIRST APPEAL IS FILED U/S.173(1) OF
THE MOTOR VEHICLES ACT, 1988 PRAYING TO ALLOW THIS APPEAL
BY ENHANCING THE COMPENSATION BY MODIFYING THE JUDGMENT
AND AWARD OF THE I ADDL. SENIOR CIVIL JUDGE AND ADDITIONAL
MACT, RANEBENNUR, DATED 14-09-2021 IN MVC NO.637/2019 IN
THE INTEREST OF JUSTICE AND EQUITY.
                               -4-
                                         NC: 2024:KHC-D:5976
                                     MFA No. 101813 of 2021
                       C/W MFA No. 101810 of 2021, MFA No.
                     101811 of 2021, MFA No. 101812 of 2021


IN MFA NO.101812/2021

BETWEEN:

SRI. MURUDESH S/O. CHANDHRAPPA,
AGE: 32 YEARS, OCC: AGRICULTURE WORK,
R/O. DASARAKALLAHALLI VILLAGE,
TQ: BHADRAVATHI,
NOW @ GOURISHANKAR NAGAR,
4TH CROSS, RANEBENNUR DIST: HAVERI.

                                                 ...APPELLANT
(BY SRI. CHANDRASHEKHAR M. HOSAMANI, ADVOCATE)

AND:


1.   MR. S. S. JAGADISH
     S/O. S. G. SHIVASHANKARAIAH,
     AGE: 38 YEARS,
     OCC: TRANSPORT BUSINESS,
     R/O. S.G.R.K.M.S.C.S ROAD,
     BHADRAVATHI,
     DIST: SHIVAMOGGA-577201.

2.   THE DIVISIONAL MANAGER,
     UNITED INDIA INSURANCE CO. LTD,
     ENKAY COMPLEX, KESHWAPUR,
     HUBBALLI-580023.

                                             ...RESPONDENTS
(BY SRI. C. V. ANGADI, ADV. FOR R2;
    NOTICE TO R1 DISPENSED WITH)

      THIS MISCELLANEOUS FIRST APPEAL IS FILED U/S.173(1) OF
THE MOTOR VEHICLES ACT, 1988 PRAYING TO ALLOW THIS APPEAL
BY ENHANCING THE COMPENSATION BY MODIFYING THE JUDGMENT
AND AWARD OF THE I ADDL. SENIOR CIVIL JUDGE AND ADDITIONAL
MACT, RANEBENNUR, DATED 14-09-2021 IN MVC NO.636/2019 IN
THE INTEREST OF JUSTICE AND EQUITY.

     THESE APPEALS, COMING ON FOR ADMISSION, THIS DAY,
THE COURT DELIVERED THE FOLLOWING:
                                  -5-
                                                NC: 2024:KHC-D:5976
                                       MFA No. 101813 of 2021
                         C/W MFA No. 101810 of 2021, MFA No.
                       101811 of 2021, MFA No. 101812 of 2021


                            JUDGMENT

Though these appeals are listed for admission, with

the consent of learned counsel for the parties, they are

taken up for final disposal.

2. These appeals are filed by the injured/claimants

seeking enhancement of compensation, being aggrieved

by the common judgment and award dated 14.09.2021

passed in MVC.Nos.634, 635, 636 and 637 of 2019 by the

I Addl. Senior Civil Judge & Addl. MACT., Ranebennur (for

short, 'Tribunal').

3. Heard Sri.Chandrashekar M.Hosamani, learned

counsel appearing for the appellants/claimants and

Sri.C.V.Angadi, learned counsel appearing for the

respondent No.2/Insurance Company.

4. Learned counsel appearing for the

appellants/claimants submits that the Tribunal has

committed grave error in awarding meager compensation

to the injured/claimants without properly appreciating the

injuries suffered by them. He submits that the award of

NC: 2024:KHC-D:5976

C/W MFA No. 101810 of 2021, MFA No. 101811 of 2021, MFA No. 101812 of 2021

compensation by the Tribunal under the heads of pain and

suffering, loss of amenities and loss of income during laid-

up-period are on lower side. Hence, he seeks to reassess

the same properly by allowing the appeals.

5. Per contra, learned counsel appearing for the

respondent No.2/Insurance Company supports the

impugned judgment and award of the Tribunal and

submits that the appellants/claimants have suffered very

simple injuries in the road accident and taking note of the

evidence available on record, the Tribunal has rightly

assessed the compensation and awarded just and fair

compensation to each of them, which do not call for any

interference. Thus, he seeks to dismiss the appeals.

6. I have heard the arguments of the learned

counsel appearing for the appellants/claimants and

learned counsel appearing for the respondent

No.2/Insurance Company. Meticulously perused the

material available on record.

NC: 2024:KHC-D:5976

C/W MFA No. 101810 of 2021, MFA No. 101811 of 2021, MFA No. 101812 of 2021

7. It is not in dispute that the appellants/claimants

were traveling in a private bus bearing registration No.KA-

14/B-1053 and the said bus met with an accident on

16.12.2018. Resultantly, the appellants/claimants

sustained grievous injuries. The evidence available on

record indicates that the appellants sustained fractural

injuries and considering the same, the Tribunal has

awarded compensation of Rs.2,72,600/- in

MVC.No.634/2019, Rs.3,93,440/- in MVC.No.635/2019,

Rs.3,20,300/- in MVC.No.636/2019 and Rs.1,00,000/- in

MVC.No.637/2019. This Court after perusal of the oral

testimony of PW1 to PW5 and on close scrutiny of the

documentary evidence available on record, is of the

considered view that the Tribunal is justified in awarding

the aforesaid amounts in respective cases, however, in

each of the case, this Court is of the considered view that

the appellants are entitled for some enhanced

compensation.

NC: 2024:KHC-D:5976

C/W MFA No. 101810 of 2021, MFA No. 101811 of 2021, MFA No. 101812 of 2021

8. Instead of enhancing the compensation on each

of the heads by making necessary calculations, it would be

just and appropriate to award an additional sum of

Rs.50,000/- as additional global compensation in all the

aforesaid MVCs cases.

9. Thus, the claimants shall be entitled to total

compensation as under:

(i) Rs.3,22,600/- in MFA.No.101813/2021

(MVC.No.634/2019) as against Rs.2,72,600/-

awarded by the Tribunal.

(ii) Rs.4,43,440/- in MFA.No.101810/2021

(MVC.No.635/2019) as against Rs.3,93,440/-

awarded by the Tribunal.

(iii) Rs.3,70,300/- in MFA.No.101812/2021

(MVC.No.636/2019) as against Rs.3,20,300/-

awarded by the Tribunal.

(iv) Rs.1,50,000/- in MFA.No.101811/2021

(MVC.No.637/2019) as against Rs.1,00,000/-

awarded by the Tribunal.

NC: 2024:KHC-D:5976

C/W MFA No. 101810 of 2021, MFA No. 101811 of 2021, MFA No. 101812 of 2021

10. In the result, this Court proceeds to pass the

following:

ORDER

a) Appeals are allowed in part.

b) The impugned judgment and award of the Tribunal is modified to an extent that the claimants are entitled to compensation as under:

• Rs.3,22,600/- in MFA.No.101813/2021 (MVC.No.634/2019) as against Rs.2,72,600/- awarded by the Tribunal.

• Rs.4,43,440/- in MFA.No.101810/2021 (MVC.No.635/2019) as against Rs.3,93,440/- awarded by the Tribunal.

• Rs.3,70,300/- in MFA.No.101812/2021 (MVC.No.636/2019) as against Rs.3,20,300/- awarded by the Tribunal.

• Rs.1,50,000/- in MFA.No.101811/2021 (MVC.No.637/2019) as against Rs.1,00,000/- awarded by the Tribunal.

c) The enhanced compensation in all the cases shall carry interest at the rate of 6% per annum from the date of petition till the date of payment.

d) The Insurance Company in all the cases shall deposit the enhanced compensation amount with accrued

- 10 -

NC: 2024:KHC-D:5976

C/W MFA No. 101810 of 2021, MFA No. 101811 of 2021, MFA No. 101812 of 2021

interest before the Tribunal within a period of six weeks from the date of receipt of certified copy of this judgment.

e) On such deposit, the same shall be released in favour of the appellant/claimant.

f) Registry to transmit the records, if any, to the Tribunal forthwith.

g) Draw modified award accordingly.

Sd/-

JUDGE

RH Ct-an

 
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