Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hanumantraya S/O Chandray And Ors vs Sri Sandeep Ellur S/O Basavaraj Ellur ...
2024 Latest Caselaw 9820 Kant

Citation : 2024 Latest Caselaw 9820 Kant
Judgement Date : 4 April, 2024

Karnataka High Court

Hanumantraya S/O Chandray And Ors vs Sri Sandeep Ellur S/O Basavaraj Ellur ... on 4 April, 2024

                                        -1-
                                              NC: 2024:KHC-K:2821
                                              MFA No. 200735 of 2021
                                          C/W MFA No. 200762 of 2021



                        IN THE HIGH COURT OF KARNATAKA,

                               KALABURAGI BENCH

                      DATED THIS THE 4TH DAY OF APRIL, 2024

                                     BEFORE
                  THE HON'BLE DR. JUSTICE CHILLAKUR SUMALATHA


                  MISCL. FIRST APPEAL NO. 200735 OF 2021 (MV-D)
                                       C/W
                     MISCL. FIRST APPEAL NO. 200762 OF 2021


             IN MFA NO.200735 OF 2021

             BETWEEN:

             1.   HANUMANTRAYA S/O CHANDRAY,
                  AGE: 62 YEARS, OCC: COOLIE,

             2.   MANASHAMMA W/O HANMANTRAYA,
                  AGE: 60 YEARS, OCC: HOUSEHOLD,

Digitally
             3.   BHAIRAPPA S/O HANMANTRAYA,
signed by
SACHIN
                  AGE: 28 YEARS, OCC: COOLIE,
Location:
HIGH COURT
OF
KARNATAKA
             4.   MAREMMA D/O HANANTARAYA
                  AGE: 26 YEARS, OCC: HOUSEHOLD,

             5.   NAGARAJ S/O HANMANTARAYA,
                  AGE: 22 YEARS, OCC: STUDENT,

                  ALL ARE R/O.NO.49, GOURAMPET,
                  DEVADURGA, DIST: RAICHUR,
                  NOW RESIDING AT C/O. MALLIKARJUN REDDY,
                  DINNI VILLAGE, TQ AND DIST: RAICHUR-584 101.

                                                         ...APPELLANTS
             (BY SRI BASAVARAJ R.MATH, ADVOCATE)
                             -2-
                                  NC: 2024:KHC-K:2821
                                  MFA No. 200735 of 2021
                              C/W MFA No. 200762 of 2021



AND:

1.   SRI SANDEEP ELLUR
     S/O BASAVARAJ ELLUR,
     AGE: 41 YEARS,
     OCC: BUSINESS,
     OWNER OF THE
     MINI LORRY BEARING
     REG.NO.KA-36/M-1691,
     R/O.MPL NO.6-1-60,
     VASAVI NAGAR,
     RAICHUR-584 101.

2.   THE MANAGER,
     NEW INDIA ASSURANCE CO. LTD.,
     P.B.NO.355,
     OPP.RDCC BANK LTD.,
     GUNJ CIRCLE,
     RAICHUR-584 101.
                                         ...RESPONDENTS
(BY SRI SUDARSHAN M. ADVOCATE FOR R-2;
V/O DTD.14.09.2021 NOTICE TO R-1 IS DISPENSED WITH)

     THIS MFA IS FILED U/S 173(1) OF MV ACT, PRAYING TO
MODIFY THE IMPUGNED JUDGMENT AND AWARD DATED
01.07.2019 PASSED BY THE II ADDL. SENIOR CIVIL JUDGE
AND JMFC AND MACT AT RAICHUR IN MVC NO.7/2015 IN THE
INTEREST OF JUSTICE AND EQUITY.


IN MFA NO.200762 OF 2021

BETWEEN:

1.   SHAKEENA BEE
     W/O MAHIMODA @ MAHIMUD,
     AGE: 29 YEARS, OCC: HOUSEHOLD.

2.   MAHIBOOB BEE
     D/O MOHIMODA @ MAHIMUD,
     AGE: 9 YEARS, OCC: MINOR,
                             -3-
                                  NC: 2024:KHC-K:2821
                                  MFA No. 200735 of 2021
                              C/W MFA No. 200762 of 2021



3.   DAVID IBRAHIM
     S/O MAHIMODA @ MAHIMUD,
     AGE: 7 YEARS, OCC: MINOR,

     THE APPELLANTS NO.2 AND 3 ARE MINORS,
     THE NEXT FRIEND AND GUARDIAN OF
     THEIR NATURAL MOTHER I.E., APPELLANT NO.1

4.   IMAN SAB S/O RASOOL SAB,
     AGE: 56 YEARS,
     OCC: AGRICULTURE,

5.   KHASIM BEE W/O IMAM SAB,
     AGE : 54 YEARS, OCC: HOUSEHOLD,

6.   SHAKNABI D/O IMAM SAB,
     AGE: 22 YEARS, OCC: STUDENT,

7.   KAMAL SAB S/O IMAM SAB,
     AGE: 21 YEARS, OCC: STUDENT,

8.   BABU S/O IMAM SAB,
     AGE: 20 YEARS, OCC: STUDENT,

     ALL ARE R/O NO.3A,
     GOURAMPET, DEVADURGA,
     DIST: RAICHUR-584 139.
                                            ...APPELLANTS
(BY SRI BASAVARAJ R.MATH, ADVOCATE)

AND:

1.   SRI SANDEEP ELLUR
     S/O BASAVARAJ ELLUR,
     AGE: 41 YEARS,
     OCC: BUSINESS,
     OWNER OF THE
     MINI LORRY BEARING
     REG.NO.KA-36/M-1691,
     R/O. MPL NO.6-1-60,
     VASAVI NAGAR,
     RAICHUR-584 101.
                             -4-
                                  NC: 2024:KHC-K:2821
                                  MFA No. 200735 of 2021
                              C/W MFA No. 200762 of 2021



2.   THE MANAGER,
     NEW INDIA ASSURANCE CO. LTD.,
     P.B. NO. 355,
     OPP. RDCC BANK LTD.,
     GUNJ CIRCLE, RAICHUR-584 101.

                                            ...RESPONDENTS
(BY SRI SUDARSHAN M., ADVOCATE FOR R-2;
V/O DTD.14.09.2021 NOTICE TO R-1 IS DISPENSED WITH)

     THIS MFA IS FILED U/S 173(1) OF MV ACT, PRAYING TO
MODIFY THE IMPUGNED JUDGMENT AND AWARD DATED
01.07.2019 PASSED BY THE II ADDL. SENIOR CIVIL JUDGE
AND JMFC AND MACT AT RAICHUR IN MVC NO.6/2015 IN THE
INTEREST OF JUSTICE AND EQUITY.

     THESE APPEALS ARE COMING ON FOR ADMISSION THIS
DAY, THE COURT DELIVERED THE FOLLOWING:


                        JUDGMENT

Heard Sri Basavaraj R.Math, learned counsel for the

appellants in both the appeals as well as Sri Sudarshan M.,

learned counsel who is appearing for respondent No.2.

2. Challenge in M.F.A.No.200762/2021 is the order

that is rendered by the Motor Accident Claims Tribunal,

Raichur in M.V.C.No.6/2015 (common order) dated

01.07.2019. Challenge in M.F.A.No.200735/2021 is the

order rendered by the same Court through the same

common order however in M.V.C.No.7/2015.

NC: 2024:KHC-K:2821

3. The claimants in both the cases are before this

Court seeking for enhancement of compensation.

4. The limited grievance of the appellants in both

the appeals is with regard to the notional income taken in

respect of the deceased and non adding of future

prospects. Sri Sudarshan M., though stated that just

amount is awarded as compensation yet did not dispute

the fact that the Tribunal erred in failure to add future

prospects. The submission made by Sri Sudarshan M., is

also that the Tribunal had deducted 1/5th of the amount

towards personal and living expenses by considering the

siblings of the deceased - Mahimud as the dependants, but

as the parents are alive they cannot be considered to be

the dependants and thus 1/4th of the amount is required to

be deducted towards personal and living expenses of the

deceased-Mahimud regarding whose death M.V.C.No.6/2015.

This Court considers justification in the submission thus

made.

NC: 2024:KHC-K:2821

5. Sri Basavaraj R.Math submits that deceased-

Mahimud in respect whom claim is made through

M.V.C.No.6/2015 was earning Rs.15,000/- per month

through agriculture and labour work whereas the deceased

Shivappa in respect of whose death a case is filed in

M.V.C.No.7/2015 was earning the same amount i.e.,

Rs.15,000/- per month as mason. However, in both the

cases no substantive proof is produced with regard to the

actual occupation and earnings as on the date of accident.

Therefore, considering the fact that even the Karnataka

State Legal Services Authority is taking the notional

income in respect of the accidents that occur in the year

2014, as Rs.7,500/- per month, this Court considers

desirable to employ the said figure for arriving at just sum

under the head 'loss of dependency'.

6. So for as M.V.C.No.6/2015 is concerned, the

dependants are admittedly the wife, a minor daughter, a

minor son and parents of the deceased-Mahimud. As

rightly contended, the other appellants i.e., the appellant

NC: 2024:KHC-K:2821

Nos.6 to 8 cannot be considered to be the dependants of

the deceased as they being the siblings of the deceased

Mahimud and as their parents are still alive. Therefore, as

dependents are five in number, 1/4th of the income of the

deceased has to be deducted towards the personal and

living expenses which he would have incurred for himself

had he been alive. The deceased Mahimud as per the

contents of Ex.P.5 was aged about 24 years by the date of

accident. Thus, the appropriate multiplier to be applied is

'18' as per the decision of the Hon'ble Apex Court in the

Case of Sarla Verma (Smt.) and others vs. Delhi

Transport Corporation and another1. Also, as per the

decision of the Hon'ble Apex Court in the case of National

Insurance Company Limited vs. Pranay Sethi and

others2, 40% of the actual earnings has to be added

towards future prospects. Also 1/4th of the income has to

be deducted towards personal and living expenses which

the deceased- Mahimud would have incurred for himself

(2009) 6 SCC 121

(2017) 16 SCC 680

NC: 2024:KHC-K:2821

had he been alive. Thus, the loss of dependency, if

calculated would be as under :-

Notional income                                 Rs.7,500/-
On adding 40% towards future prospects         Rs.10,500/-
Annual income                                Rs.1,26,000/-
On deduction of 1/4th towards personal         Rs.94,500/-
and living expenses
On applying multiplier '18'                 Rs.17,01,000/-


Thus, the loss of dependency comes to Rs.17,01,000/-.

7. Together with the said amount, the appellants

are entitled to Rs.15,000/- towards 'loss of estate' and

Rs.15,000/- towards 'funeral expenses'. That apart, the

first appellant being the wife of the deceased Mahimud is

entitled to Rs.40,000/- towards 'spousal consortium',

appellant Nos.2 and 3 the minor children of the deceased

Mahimud are entitled to Rs.40,000/- towards 'loss of

parental consortium', appellant Nos.4 and 5 the parents of

the deceased are entitled to Rs.40,000/- towards 'loss of

filial consortium'. Thus, the compensation which the

NC: 2024:KHC-K:2821

appellants in M.F.A.No.200762/2021 pertaining to

M.V.C.No.6/2015 are entitled to is as under :-

 Sl.                                    Compensation awarded by
                Heads
No.                                      Tribunal      This Court
1.     Loss of dependency             Rs.12,09,600/- Rs.17,01,000/-
2.     Funeral expenses                  Rs.15,000/-    Rs.15,000/-
3.     Loss of estate                    Rs.15,000/-    Rs.15,000/-
4.     Loss    of    love    and         Rs.20,000/-              --
       affection
5.     Consortium                          Rs.40,000/-               --
6.     Loss      of      spousal                    --      Rs.40,000/-
       consortium in respect
       of appellant No.1
7.     Loss      of     parental                    --      Rs.40,000/-
       consortium in respect
       of appellant Nos.2 and

8.     Loss         of      filial                          Rs.40,000/-
       consortium in respect
       of appellant Nos.4 and

                            Total      Rs.12,99,600/-     Rs.18,51,000/-



8. Coming to the entitlement of the claimants in

M.F.A.No.200735/2021 which pertains to M.V.C.No.7/2015,

the claimants are the parents and major siblings of the

deceased Shivappa. As per the contents of Ex.P.9 the

deceased was aged about 27 years by the date of

accident. Thus, the appropriate multiplier to be applied is

'17' as per the decision of the Hon'ble Apex Court in the

- 10 -

NC: 2024:KHC-K:2821

Case of Sarla Verma (supra). Admittedly, the deceased

died in the capacity of bachelor. Therefore, 50% of the

income of the deceased has to be deducted towards the

personal and living expenses which the deceased would

have incurred for himself had he been alive. Thus, the loss

of dependency if calculated would be as under :-

Notional income                                         Rs.7,500/-
On adding 40% towards future prospects                Rs.10,500/-
Annual income                                        Rs.1,26,000/-
On deduction of 50% towards personal                  Rs.63,000/-
and living expenses
On applying multiplier '17'                      Rs.10,71,000/-


     Thus,     the    'loss   of       dependency'     comes    to

Rs.10,71,000/-.


9. Together with the said amount, the appellants

in M.F.A.No.200735/2017 pertaining to M.V.C.No.7/2015

are also entitled to Rs.15,000/- towards 'loss of estate',

Rs.15,000/- towards 'funeral expenses' and Rs.40,000/-

towards 'loss of consortium'. Thus, the entitlement of the

appellants under different heads would be as under :-

- 11 -

                                               NC: 2024:KHC-K:2821





 Sl.                                    Compensation awarded by
                 Heads
No.                                    Tribunal       This Court
1.      Loss of dependency           Rs.7,14,000/-   Rs.10,71,000/-
2.      Loss of estate                  Rs.15,000/-           Rs.15,000/-
3.      Loss    of   love    and        Rs.20,000/-                    --
        affection
4.      Funeral expenses                Rs.15,000/-           Rs.15,000/-
5.      Loss of consortium                         --         Rs.40,000/-
                            Total    Rs.7,64,000/-       Rs.11,41,000/-


10. In the light of the foregoing discussion, the

following :

ORDER

i) Both the appeals are allowed in part.


       ii)     The amount awarded as compensation by
               the   Motor      Accident        Claims   Tribunal,
               Raichur          through            orders         in
               M.V.C.No.7/2015           dated     01.07.2019     is
               enhanced         from          Rs.7,64,000/-       to
               Rs.11,41,000/-.

       iii)    The amount awarded as compensation by
               the   Motor      Accident        Claims   Tribunal,
               Raichur          through            orders         in
               M.V.C.No.6/2015           dated     01.07.2019     is
               enhanced        from           Rs.12,99,600/-      to
               Rs.18,51,000/-.
                                   - 12 -
                                           NC: 2024:KHC-K:2821





       iv)    The enhanced amount shall carry interest

at the rate of 6% per annum from the date of petition till the date of deposit. However in both the appeals the appellants are not entitled for any interest for the period of delay of 520 days as per order dated 14.09.2021.

v) The second respondent is directed to deposit the enhanced amount within a period of eight weeks from the date of receipt of copy of this judgment.

vi) Apportionment made in both the appeals remain undisturbed.

Learned counsel Sri Sudarshan M., granted time for

one week to file Vakalath in both the appeals.

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