Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dashrat S/O Bhimappa @ Bhimasi Bellubi vs Parushuram And Ors
2024 Latest Caselaw 9584 Kant

Citation : 2024 Latest Caselaw 9584 Kant
Judgement Date : 2 April, 2024

Karnataka High Court

Dashrat S/O Bhimappa @ Bhimasi Bellubi vs Parushuram And Ors on 2 April, 2024

                                        -1-
                                               NC: 2024:KHC-K:2764
                                               MFA No. 201874 of 2019
                                           C/W MFA No. 201873 of 2019



                       IN THE HIGH COURT OF KARNATAKA,

                               KALABURAGI BENCH

                      DATED THIS THE 2ND DAY OF APRIL, 2024

                                      BEFORE

                  THE HON'BLE DR. JUSTICE CHILLAKUR SUMALATHA

                  MISCL. FIRST APPEAL NO. 201874 OF 2019 (MV-I)
                                       C/W
                     MISCL. FIRST APPEAL NO. 201873 OF 2019


             IN MFA 201874 OF 2019

             BETWEEN:

                  BHOJU S/O KHEERU PAWAR,
                  AGE: 33 YEARS, OCC: DRIVER,
                  R/O.BANJARA NAGAR,
                  TQ & DIST: VIJAYAPURA-586 101.
                                                           ...APPELLANT

             (BY SRI KOUJALAGI CHANDRAKANT LAXMAN, ADVOCATE)
Digitally
signed by
SACHIN       AND:
Location:
HIGH COURT
OF
KARNATAKA    1.   PARUSHURAM S/O JAPU RATHOD,
                  AGE: 43 YEARS, OCC: BUSINESS,
                  R/O.KESARAL L.T.NO.2,
                  TORAVI, TQ & DIST: VIJAYAPURA-586 101.

             2.   CHIDANAND S/O APPASAHEB JUMANAL,
                  AGE: 43 YEARS, OCC: BUSINESS,
                  R/O. TIKOTA, TQ: VIJAYAPURA,
                  DIST: VIJAYAPURA-586 101.

             3.   THE MANAGER LEGAL,
                  SHRIRAM GENERAL INSURANCE CO. LTD.,
                            -2-
                                 NC: 2024:KHC-K:2764
                                  MFA No. 201874 of 2019
                              C/W MFA No. 201873 of 2019



     S-5, 2ND FLOOR, MONARCH CHAMBERS,
     INFRONTARY ROAD, BANGALURU-01.

4.   THE BRANCH MANAGER,
     NATIONAL INSURANCE CO. LTD.,
     PORWAL BUILDING, 1ST FLOOR,
     BEHIND S.S. TEMPLE, VIJAYAPUR,
     DIST: VIJAYAPUR-586 101.
                                          ...RESPONDENTS

(BY SMT. SANGEETA BHADRASHETTY, ADVOCATE FOR R-3;
SRI AJAY JAWALI, ADVOCATE FOR SRI SHARANABASAPPA M.
PATIL, ADVOCATE FOR R-4; NOTICE TO R-1 SERVED V/O
DATED 06.09.2022, NOTICE TO R-2 IS HELD SUFFICENT)

     THIS MFA IS FILED U/S 173(1) OF MV ACT, PRAYING TO
MODIFY THE JUDGMENT AND AWARD DATED 07.08.2019
PASSED IN MVC NO.440/2016 ON THE FILE OF THE COURT OF
THE IV ADDL. DIST. AND SESSIONS JUDGE AND MEMBER OF
MACT NO.XIII, VIJAYAPUR AT VIJAYAPUR AND ALLOW THIS
APPEAL TO GRANT THE COMPENSATION OF AMOUNT BY
RS.8,12,800/- ONLY AS CLAIMED BY THE APPELLANT BEFORE
THIS HON'BLE COURT IN THE INTEREST OF JUSTICE AND
EQUITY.

IN MFA 201873 OF 2019

BETWEEN:

     DASHRAT S/O BHIMAPPA @
     BHIMASI BELLUBI,
     AGE: 43 YEARS,
     OCC: AGRICULTURE,
     R/O.HALLADGENNUR,
     TQ: BASAVANA BAGHEWADI,
     DIST: VIJAYAPURA-586101
     NOW RESIDING AT IBRAHIMPURPETH,
     VIJAYAPUR.
                                         ...APPELLANT
(BY SRI KOUJALAGI CHANDRAKANT LAXMAN, ADVOCATE)
                            -3-
                                 NC: 2024:KHC-K:2764
                                  MFA No. 201874 of 2019
                              C/W MFA No. 201873 of 2019



AND:

1.   PARUSHURAM S/O JAPU RATHOD,
     AGE: 43 YEARS, OCC: BUSINESS,
     R/O.KESARAL L.T.NO.2,
     TORAVI, TQ & DIST: VIJAYAPURA-586 101.

2.   CHIDANAND S/O APPASAHEB JUMANAL,
     AGE: 43 YEARS, OCC: BUSINESS,
     R/O. TIKOTA, TQ: VIJAYAPURA,
     DIST: VIJAYAPURA-586 101.

3.   THE MANAGER LEGAL,
     SHRIRAM GENERAL INSURANCE CO. LTD.,
     S-5, 2ND FLOOR, MONARCH CHAMBERS,
     INFRONTARY ROAD, BANGALURU-01.

4.   THE BRANCH MANAGER,
     NATIONAL INSURANCE CO. LTD.,
     PORWAL BUILDING,
     1ST FLOOR, BEHIND S.S. TEMPLE,
     VIJAYAPUR, DIST: VIJAYAPUR-586 101.
                                           ...RESPONDENTS

(BY SMT. SANGEETA BHADRASHETTY, ADVOCATE FOR R-3;
SRI AJAY JAWALI, ADVOCATE FOR SRI SHARANABASAPPA M.
PATIL, ADVOCATE FOR R-4; NOTICE TO R-1 & R-2 SERVED)

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


                       JUDGMENT

Heard Sri Koujalagi Chandrakanth Laxman, learned

counsel for the appellants as well as Smt.Sangeeta

Bhadrashetty, learned counsel for respondent No.3 and

Sri Ajay Jawali, learned counsel who is representing

NC: 2024:KHC-K:2764

Sri Sharanabasappa M.Patil, learned counsel on record for

respondent No.4.

2. Challenge in both the appeals is the common

order that is rendered by the Motor Accident Claims

Tribunal-13, Vijayapur in M.V.C.No.439/2016 and

M.V.C.No.440/2016 dated 07.08.2019. While claimant in

M.V.C.No.439/2016 preferred M.F.A.No.201873/2019, the

claimant in M.V.C.No.440/2016 preferred

M.F.A.No.201874/2019. The grievance in both the appeals

is that the amount awarded as compensation through the

impugned order is unjustifiable and that a higher sum

ought to have been awarded as compensation.

3. On this day, making his submission

Sri Koujalagi Chandrakant Laxman submits that both the

appellants sustained grievous injuries during the course of

the same accident and became permanently disabled.

Learned counsel states that both of them were earning

more than Rs.15,000/- per month as Labourers, but the

Tribunal assessing their income as Rs.250/- per day which

NC: 2024:KHC-K:2764

comes to Rs.7,500/- per month, calculated the loss of

earnings due to disability which is unjustifiable. On the

other hand, Smt.Sangeeta Bhadrashetty submits that the

amount awarded as compensation under all heads by the

Tribunal is highly justifiable and therefore, the awards

needs no interference.

4. Admittedly, the accident occurred in the year

2015. As rightly contended, the Karnataka State Legal

Services Authority is taking the notional income as

Rs.8,000/- per month in respect of the claims that are laid

with regard to the accident that occurred in the year 2015

and is resolving the disputes. Having considered the said

fact, this Court considers desirable to take the notional

income of both the appellants as Rs.8,000/- per month.

5. So for as the claimant in M.V.C.No.439/2016 is

concerned, he sustained fracture of right wrist and fracture

of left wrist which are grievous in nature. It is not in

dispute that he took treatment as inpatient for a period of

six days. This Court does not find any reason to interfere

NC: 2024:KHC-K:2764

with the finding given by the Tribunal that the disability to

be assessed in respect of whole body is 13.5%. Therefore,

taking the notional income of the claimant in

M.V.C.No.439/2016 which is corresponding to

M.F.A.No.201873/2019 as Rs.8,000/- per month, the loss

of earning power due to disability would be as under :-

Monthly income                             Rs.8,000/-
On adding 25% towards future prospects    Rs.10,000/-
Annual income                           Rs.1,20,000/-
On applying multiplier '14'            Rs.16,80,000/-

Loss of earnings due to disability of Rs.2,26,800/- 13.5%

Thus, the amount of compensation which the

appellant in M.F.A.No.201873/2019 is entitled to under

different heads would be as under :-

 Sl.                                        Compensation awarded by
                 Heads
No.                                        Tribunal        This Court
1.     Loss of earnings due to            Rs.1,70,000/-   Rs.2,26,800/-
       disability
2.     Loss of income during               Rs.30,000/-          Rs.30,000/-
       laid-up period
3.     Medical expenses                     Rs.22,000/-         Rs.22,000/-
4.     Pain and suffering for two         Rs.1,00,000/-       Rs.1,00,000/-
       grievous injuries
5.     Nourishment                       Rs.12,000/-            Rs.12,000/-
6.     Conveyance                         Rs.5,000/-             Rs.5,000/-
                            Total     Rs.3,39,000/-          Rs.3,95,800/-

                                         NC: 2024:KHC-K:2764





6. Coming to the claimant in M.V.C.No.440/2016,

it is not in dispute that he sustained fracture of left tibia

and fibula and that he took treatment as inpatient for 12

days. Also it is not in dispute that he was aged about 32

years by the date of accident. Taking into consideration

the notional income as Rs.8,000/- per month and adding

40% towards future prospects, the loss of earnings due to

disability would be as under :-

Monthly income                             Rs.8,000/-
On adding 40% towards future prospects    Rs.11,200/-
Annual income                           Rs.1,34,400/-
On applying multiplier '16'            Rs.21,50,400/-

Loss of earnings due to disability of Rs.2,90,304/- 13.5%

Thus, the appellant in M.F.A.No.201874/2019 is

entitled to the compensation under the following heads :

 Sl.                               Compensation awarded by
               Heads
No.                                Tribunal       This Court
1.     Loss of earning due        Rs.1,94,400/-  Rs.2,90,304/-
       to           permanent
       disability
2.     Loss      of    income          Rs.30,000/-      Rs.30,000/-
       during laid-up period
3.     Medical expenses             Rs.45,800/-         Rs.45,800/-
4.     Pain and suffering           Rs.50,000/-         Rs.50,000/-
5.     Nourishment                  Rs.12,000/-         Rs.12,000/-
6.     Conveyance                    Rs.5,000/-          Rs.5,000/-
                         Total   Rs.3,37,200/-       Rs.4,33,104/-

                                          NC: 2024:KHC-K:2764





7. This Court does not find any other grounds

expect in respect of enhancement of amount to the extent

indicated to interfere with the impugned order. Thus, the

following :

ORDER

i) Both the appeals are allowed in part.

ii) The amount awarded as compensation by the Motor Accident Claims Tribunal-13, Vijayapur through orders in M.V.C.No.439/2016 dated 07.08.2019 is enhanced from Rs.3,39,000/-

to Rs.3,95,800/-.

iii) The amount awarded as compensation by the Motor Accident Claims Tribunal-13, Vijayapur through orders in M.V.C.No.440/2016 dated 07.08.2019 is enhanced from Rs.3,37,200/- to Rs.4,33,104/-.

iv) The enhanced amount shall carry interest at the rate of 6% per annum from the date of petition till the date of deposit.

v) The respondent Nos.3 and 4 are directed to deposit their respective shares as ordered by the Tribunal within a period of eight weeks

NC: 2024:KHC-K:2764

from the date of receipt of copy of this judgment.

vi) On such deposit, both the appellants are entitled to withdraw the entire amount.

Sd/-

JUDGE

SN

 
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