Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Divisional Manager vs Santosh S/O Somappa Kamatar
2024 Latest Caselaw 9782 Kant

Citation : 2024 Latest Caselaw 9782 Kant
Judgement Date : 4 April, 2024

Karnataka High Court

The Divisional Manager vs Santosh S/O Somappa Kamatar on 4 April, 2024

                                                 -1-
                                                             NC: 2024:KHC-D:6160
                                                        MFA No. 100746 of 2021
                                                    C/W MFA No. 100353 of 2021



                        IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                              DATED THIS THE 4TH DAY OF APRIL, 2024

                                              BEFORE
                          THE HON'BLE MR JUSTICE VIJAYKUMAR A.PATIL
                    MISCELLANEOUS FIRST APPEAL NO. 100746 OF 2021 (MV-I)
                                           C/W
                       MISCELLANEOUS FIRST APPEAL NO. 100353 OF 2021

                   IN MFA NO.100746/2021

                   BETWEEN:

                   SHRI. SANTOSH S/O. SOMAPPA KAMATAR,
                   AGE: 39 YEARS, OCC: ADVOCATE AND AGRICULTURE,
                   R/O. TIMMAPUR VILLAGE, TQ: DHARWAD,
                   DIST: DHARWAD, PIN: 580009.
                                                                    ...APPELLANT
                   (BY SRI. SHIVASAI M. PATIL, ADVOCATE)

                   AND:

                   1.   SMT. MAHABOOBI W/O. RASHEED SHAIKH,
                        AGE: 48 YEARS, OCC: BUSINESS,
                        R/O. 47, A/3, HEENA MANJIL.
                        CHINDAMBER NAGAR, DHARWAD-580009.
Digitally signed
by JAGADISH T R    2.   THE DIVISIONAL MANAGER,
Location: HIGH          THE NEW INDIA ASSURANCE CO. LTD,
COURT OF                MOTOR TP CLAIMS HUB, 2ND FLOOR,
KARNATAKA               SRINATH COMPLEX, NEW COTTON
                        MARKET, HUBBALLI-580029.
                                                                 ...RESPONDENTS
                   (BY SRI. M. Y. KATAGI, ADV. FOR R2;
                       NOTICE TO R1 DISPENSED WITH)

                        THIS MFA IS FILED U/S.173 (1) OF MOTOR VEHICLES ACT,
                   1988, AGAINST THE JUDGMENT AND AWARD DATED 30.11.2020
                   PASSED IN MVC NO.439/2018 ON THE FILE OF THE IV ADDITIONAL
                   SENIOR CIVIL JUDGE AND ADDITIONAL MOTOR ACCIDENT CLAIMS
                   TRIBUNAL, DHARWAD, ALLOWING THE CLAIM PETITION FILED
                   UNDER SECTION 166(1) OF MOTOR VEHICLES ACT.
                               -2-
                                            NC: 2024:KHC-D:6160
                                       MFA No. 100746 of 2021
                                   C/W MFA No. 100353 of 2021



IN MFA NO.100353/2021

BETWEEN:

THE DIVISIONAL MANAGER,
THE NEW INDIA ASSURANCE COMPANY LTD,
MOTOR TP CLAIMS HUB, 2ND FLOOR,
SRINATH COMPLEX,
NEW COTTON MARKET,
HUBBALLI-560029,
NOW REPRESENTED BY
DULY CONSTITUTED ATTORNEY (S),
NEW INDIA ASSURANCE COMPANY
LTD, HUBBALLI.

                                                   ...APPELLANT
(BY SRI. M. Y. KATAGI, ADVOCATE)

AND:

1.   SANTOSH S/O. SOMAPPA KAMATAR,
     AGE: 39 YEARS, OCC: ADVOCATE
     AND AGRICULTURE,
     R/O. THIMMAPUR VILLAGE,
     TQ AND DIST. DHARWAD.

2.   SMT. MAHABOOBI W/O. RASHEED SHAIKH,
     AGE: 48 YEARS, OCC: BUSINESS,
     R/O. 47, A-3, HEENA MANJIL,
     CHIDAMBAR NAGAR, DHARWAD.
                                                ...RESPONDENTS
(BY SRI. SHIVASAI M. PATIL, ADV. FOR R1;
    NOTICE TO R2 DISPENSED WITH)

      THIS MFA IS FILED U/S.173(1) OF MOTOR VEHICLES ACT,
1988, AGAINST THE JUDGMENT AND AWARD DATED 30.11.2020
PASSED IN MVC NO.439/2018 ON THE FILE OF THE IV ADDITIONAL
SENIOR CIVIL JUDGE AND ADDITIONAL MOTOR ACCIDENT CLAIMS
TRIBUNAL,     DHARWAD,      AWARDING    COMPENSATION      OF
RS.10,93,911/- WITH INTEREST AT 8 PERCENT P.A. FROM THE DATE
OF PETITION TILL ITS REALISATION.

     THESE APPEALS, COMING ON FOR FINAL HEARING, THIS DAY,
THE COURT DELIVERED THE FOLLOWING:
                                     -3-
                                               NC: 2024:KHC-D:6160
                                          MFA No. 100746 of 2021
                                      C/W MFA No. 100353 of 2021




                              JUDGMENT

MFA No.100746/2021 is filed by the claimant/injured

seeking enhancement of compensation and

MFA.No.100353/2021 is filed by the Insurance Company,

being aggrieved by the judgment and award dated

30.11.2020 passed in MVC.No.439/2018 by the IV Addl.

Senior Civil Judge & Addl. MACT., Dharwad (for short,

'Tribunal').

2. Heard Sri.M.Y.Katagi, learned counsel appearing

for the Insurance Company and Sri.Shivasai M.Patil, learned

counsel appearing for the claimant and.

3. Learned counsel Sri.M.Y.Katagi appearing for the

Insurance Company submits that the Tribunal has committed

grave error in awarding compensation under the head of loss

of future income as the injured is an Advocate by profession

and still he is continuing with his profession and his income

has substantially increased, hence, he cannot be awarded

compensation under the head of loss of future income. He

seeks to set aside the impugned judgment and award of the

NC: 2024:KHC-D:6160

Tribunal to the aforesaid extent. He further submits that the

award of compensation on the other heads is just and proper

and does not call for enhancement. Thus, he seeks to allow

the appeal filed by the Insurance Company and dismiss the

appeal filed by the claimant.

4. Per contra, Sri.Shivasai M.Patil, learned counsel

appearing for the claimant supports the impugned judgment

and award of the Tribunal and submits that the

claimant/injured is an Advocate, however, he had other

source of income through agricultural activities which he is

not able to carry on the same, due to the accident in

question. He submits that claimant has sustained grievous

injuries and fracture and taken treatment in the hospital,

hence, he submits that the same is to be taken into account

and award appropriate compensation under the head of loss

of future income. Thus, he seeks to enhance the

compensation by allowing the appeal filed by the claimant.

5. I have heard the learned counsel appearing for

the Insurance Company and the learned counsel appearing

NC: 2024:KHC-D:6160

for the claimant/injured. Perused the material available on

record.

6. It is not in dispute that the claimant is an

advocate by profession, practicing in a Court at Dharwad and

he has filed the claim petition under Section 166 of the Motor

Vehicles Act, 1988 seeking compensation for the injuries

sustained by him in a road accident dated 06.04.2018.

Admittedly, even after the accident, the claimant/injured is

continuing with his avocation/profession. Hence, this Court is

of the considered view that the claimant would not be

entitled to compensation under the head of loss of future

income. However, taking note of the loss and damage

caused to the claimant due to the accident, this Court

reassesses the award of compensation on other heads and

would award an additional sum of Rs.50,000/- under the

head of 'loss of amenities' and additional sum of Rs.10,000/-

under the head of 'attendant charges, extra diet and

conveyance'.

NC: 2024:KHC-D:6160

7. The claimant is entitled to Rs.1,00,000/- under

the head of 'loss of income during laid-up-period' as against

Rs.40,000/- awarded by the Tribunal.

8. The claimant/injured is also entitled to

Rs.1,00,000/- under the head of 'future medical expenses'.

9. Insofar as award of compensation under the other

heads, is concerned, the same is unaltered. Thus, in all, the

claimant shall be entitled to modified compensation under

the following heads:

                   HEADS                          AMOUNT
                                                  (in Rs.)
Pain and suffering                                   50,000/-
Loss of amenities                                       60,000/-
Loss of income during laid-up-period                  1,00,000/-
Attendant charges, extra diet and                       30,000/-
conveyance
Medical expenses                                   1,09,911/-
Future medical expenses                            1,00,000/-
                  Total                           4,49,911/-


     Thus,     the    claimant    shall   be   entitled    to      total

compensation of Rs.4,49,911/- as against Rs.10,93,911/-

awarded by the learned Tribunal.

NC: 2024:KHC-D:6160

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

following:

ORDER

a) Both the appeals are allowed in part.

b) The impugned judgment and award of the Tribunal is modified to an extent that the claimant would be entitled to total compensation of Rs.4,49,911/- as against Rs.10,93,911/- awarded by the Tribunal.

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

d) The Insurance Company shall deposit the enhanced compensation amount with accrued 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 claimant/injured.

f) Registry to transmit the records and the amount in deposit in MFA.No.100353/2021, if any, to the Tribunal forthwith and the excess

NC: 2024:KHC-D:6160

amount, if any, after re-assessment shall be refunded to the Insurance Company.

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter