Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Shanthi @ Vishranthamma vs Mrs. K. Soranam
2024 Latest Caselaw 9927 Kant

Citation : 2024 Latest Caselaw 9927 Kant
Judgement Date : 5 April, 2024

Karnataka High Court

Smt. Shanthi @ Vishranthamma vs Mrs. K. Soranam on 5 April, 2024

Author: Jyoti Mulimani

Bench: Jyoti Mulimani

                                                   -1-
                                                                NC: 2024:KHC:14160
                                                            MFA No. 5332 of 2015




                           IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                               DATED THIS THE 5TH DAY OF APRIL, 2024

                                                BEFORE
                              THE HON'BLE MS. JUSTICE JYOTI MULIMANI
                      MISCELLANEOUS FIRST APPEAL NO.5332 OF 2015(MV-I)

                      BETWEEN:

                      MR. P.S.VENUGOPAL
                      S/O P.SUNDAR,
                      AGED ABOUT 35 YEARS,
                      RESIDING AT NO. 109, 6TH CROSS,
                      NEAR YELLAMMA TEMPLE,
                      MANJUNATH NAGAR,
                      BANGALORE NORTH,
                      MARATHAHALLI COLONY,
                      BANGALORE-560 037.
                                                                      ...APPELLANT
                      (BY SRI. K.V.NAIK., ADVOCATE FOR
                          SRI. VIJAYAKUMAR.G.BAGOJI., ADVOCATE)

                      AND:

Digitally signed by
                      1.    MRS. K.SORANAM
PREMCHANDRA M R             W/O M.NAGARAJ,
Location: HIGH
COURT OF                    AGED MAJOR,
KARNATAKA                   RESIDING AT MUNIYAPPA
                            RESIDENCY APARTMENT,
                             NO. 203, 4TH CROSS, KODIGEHALLI,
                            ARTILLERY ROAD,
                            BANGALORE-560 008.

                      2.    ICICI LOMBARD GENERAL
                            INSURANCE COMPANY LTD.,
                            REGIONAL OFFICE AT:
                            RAJALAKSHMI ARCADE,
                            NO. 228/15, 22ND CROSS,
                             -2-
                                            NC: 2024:KHC:14160
                                       MFA No. 5332 of 2015




     JAYANAGAR 3RD BLOCK,
     BANGALORE-560 011.

3.   SRI. THIMMEGOWDA
     S/O SANNEGOWDA,
     RESIDING AT NO. 108,
     SAGAR LAYOUT,
     DEVARAJ CHIKKANNAHALLI,
     BANGALORE-560 076.
     ALSO RESIDING AT 25,
     MALLEGHATTA CHOANAHALLI,
     MANDYA-571 401.

4.   UNIVERSAL SAMPO GENERAL
     INSURANCE CO. LTD.,
     REGIONAL AT NO. 217/A, 3RD FLOOR,
     KVY SAMART OPPOSITE TO SAILS FACTORY,
     3RD MAIN, OUTER RING ROAD,
     KASTURI NAGAR,
     BANGALORE-560 043.
                                        ...RESPONDENTS

(R1-SERVED AND UNREPRESENTED;
  BY SRI. P.S.JAGADISH., ADVOCATE FOR R2;
     SRI. C.R.VENKATARAM., ADVOCATE FOR R3;
     SRI. B.PRADEEP., ADVOCATE FOR R4)

      THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 173(1) OF THE MOTOR VEHICLES ACT, 1988,
AGAINST THE JUDGMENT AND AWARD DATED:30.01.2015
PASSED IN MVC NO.6683/2013 ON THE FILE OF THE XIX
ADDITIONAL   SMALL   CAUSES       JUDGE,   MACT,   XLI   ACMM,
BENGALURU.

      THIS MISCELLANEOUS FIRST APPEAL IS COMING ON FOR
ADMISSION,   THIS    DAY,   THE     COURT    DELIVERED     THE
FOLLOWING:
                                -3-
                                               NC: 2024:KHC:14160
                                           MFA No. 5332 of 2015




                          JUDGMENT

Sri.K.V.Naik., learned counsel on behalf of

Sri.Vijayakumar G.Bagoji., for the appellant, Sri.P.S.Jagadish.,

learned counsel for respondent No.2 and Sri.B.Pradeep.,

learned counsel for respondent No.4 have appeared in person.

There is no representation on behalf of respondent No.3,

either personally or through video conferencing.

2. Notice to respondents was ordered on 10.06.2016.

A perusal of the office note depicts that respondent No.1 is

served and unrepresented. He has neither engaged the services

of an advocate nor conducted the case as a party in person.

3. Though the appeal is listed today for admission, it is

heard finally.

4. The claimant has preferred the captioned appeal

seeking enhancement of the compensation.

5. Learned counsel for the respective parties have

urged several contentions. Heard, the contentions urged on

behalf of the respective parties and perused the appeal papers

and also the records with utmost care.

NC: 2024:KHC:14160

6. The point that would arise for consideration is

whether the Claimant is entitled for enhanced compensation.

7. The Claimant's appeal is one for enhancement of

compensation and modification of the judgment. The grounds

urged in the present appeal are mainly relating to the meager

compensation awarded under different heads by the Tribunal.

The Claimant has suffered pain and agony owing to the injuries

sustained in the accident in question. Hence, this Court deems

it appropriate to award Rs.40,000/- (Rupees Forty Thousand

only) towards pain and agony as against Rs.10,000/- (Rupees

Ten Thousand only) awarded by the Tribunal.

The amount of Rs.2,73,000/- (Rupees Two Lakhs Seventy

Three Thousand only) towards Medical expenses awarded by

the Tribunal remains intact.

This Court deems it appropriate to award Rs.24,000/-

(Rupees Twenty Four Thousand only) towards loss of income as

against Rs.12,000/- (Rupees Twelve Thousand only) awarded

by the Tribunal.

In the absence of any proof of income, the chart prepared

by the Legal Service Authority must be taken into

NC: 2024:KHC:14160

consideration. As per the chart, if the accident is occurred in

the year 2013, the salary of the injured must be taken as

Rs.8,000/- (Rupees Eight Thousand only) per month. The age

of the claimant was 33 years as on the date of accident, hence

the multiplier 16 is to be adopted.

At the time of calculation, learned counsel for the

claimant and Insurance Company jointly submits that the

disability may be assessed at 10%. Hence, the amount towards

loss of future earning capacity due to disability is calculated as

under:

Rs.8,000/- X 12 X 16 X 10/100 = Rs.1,53,600/-.

It is noticed that the Tribunal not awarded compensation

towards Loss of amenities and Food and nourishment. Hence,

this Court deems it appropriate to award Rs.20,000/- (Rupees

Twenty Thousand only) towards Loss of amenities and

Rs.10,000/- (Rupees Ten Thousand only) towards Food and

nourishment.

8. Accordingly, this Court re-determines the

compensation as under:-

NC: 2024:KHC:14160

1. Pain and agony 10,000 + 30,000 Rs.40,000/-

2. Medical Expenses 2,73,000 Rs.2,73,000/-

3. Loss of income 8,000 x 3 Rs.24,000/-

4. Loss of disability 1,53,600 Rs.1,53,600/-

5. Loss of amenities 20,000 Rs.20,000/-

6. Food and nourishment 10,000 Rs.10,000/-

                                             Total:     Rs.5,20,600/-

      (Less) Compensation awarded by the               -Rs.4,10,200/-
                                          Tribunal:
       Enhanced compensation awarded by                 Rs.1,10,400/-
                                         this Court:



        9.    Hence, the following:

                                   ORDER

               1.   The   Miscellaneous        First   appeal   is

         allowed    and   the    Judgment      dated:30.01.2015

passed by the Court of the MACT, Bangalore

(SCCH-17) in M.V.C No.6683/2013 is modified to

the extent stated hereinabove.

2. The claimant is entitled for the enhanced

compensation of Rs.1,10,400/- (Rupees One Lakh

Ten Thousand Four Hundred only) with interest at

NC: 2024:KHC:14160

the rate of 6% per annum from the date of the

claim petition till the date of realization.

3. Respondents 1 & 2 are directed to

deposit the 75% of the enhanced compensation

and respondents 3 & 4 are directed to deposit the

25% of the enhanced compensation along with 6%

interest within a period of two months from the

date of receipt of the certified copy of this

Judgment.

4. The Registry to draw the modified award

accordingly.

5. Office is directed to transmit the original

records to the concerned Tribunal forthwith.

Sd/-

JUDGE

MRP

 
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