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

The Reliance General Insurance Company ... vs Radhamma
2024 Latest Caselaw 9973 Kant

Citation : 2024 Latest Caselaw 9973 Kant
Judgement Date : 5 April, 2024

Karnataka High Court

The Reliance General Insurance Company ... vs Radhamma on 5 April, 2024

                                                    -1-
                                                                 NC: 2024:KHC:14301
                                                              MFA No. 4872 of 2018
                                                          C/W MFA No. 6860 of 2018



                            IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                                 DATED THIS THE 5TH DAY OF APRIL, 2024

                                                  BEFORE
                               THE HON'BLE MR JUSTICE VENKATESH NAIK T
                           MISCELLANEOUS FIRST APPEAL NO.4872 OF 2018(MV-D)
                                                   C/W
                           MISCELLANEOUS FIRST APPEAL NO.6860 OF 2018(MV-D)


                      IN M.F.A. NO.4872 OF 2018


                      BETWEEN:
                         THE RELIANCE GENERAL INSURANCE COMPANY LTD.,
                         1ST FLOOR, MAGANOOR BASAPPA
                         COMMERCIAL COMPLEX, P.B.ROAD
                         CHITRADURGA

                            ALSO AT RELIANCE GENERAL INSURANCE COMPANY
                            LIMITED.,
                            EAST WING, 5TH FLOOR, NO.28
                            CENTENARY BUILDING, M.G.ROAD
                            BENGALURU-01
                            NOW REPRESENTED BY MANAGER LEGAL.
                                                                      ...APPELLANT
Digitally signed by         (BY SRI ASHOK N. PATIL, ADVOCATE)
MOUNESHWARAPPA
NAGARATHNA
Location: HIGH
COURT OF
                      AND:
KARNATAKA
                      1. RADHAMMA
                         W/O LATE DEVARAJU
                         AGED ABOUT 26 YEARS

                      2.    MAHESH
                            S/O LATE DEVARAJA
                            AGED ABOUT 6 YEARS

                      3.    MAHANTESH
                            S/O LATE DEVARAJA
                            AGED ABOUT 4 YEARS
                              -2-
                                             NC: 2024:KHC:14301
                                       MFA No. 4872 of 2018
                                   C/W MFA No. 6860 of 2018



4.   MARUTHI
     S/O LATE DEVARAJA
     AGED ABOUT 2 YEARS, MINOR

     THE RESPONDENT NOS. 2 TO 4
     ARE MINOR, REPRESENTEED BY THEIR
     NATURAL MOTHER 1ST RESPONDENT
     AS THEIR NATURAL GURARDIAN.

5.   BASAVARAJA
     S/O LATE SHANTHAPPA
     AGED ABOUT 21 YEARS

6.   BHARATHAMMA
     D/O LATE SHANTHAPPA
     AGED ABOUT 23 YEARS

7.   ASHARANI
     D/O LATE SHANTHAPPA
     AGED ABOUT 24 YEARS

8.   VANAJAKSHI
     W/O LATE SHANTHAPPA
     AGED ABOUT 56 YEARS

     ALL ARE R/O MARAGATTA VILLAGE
     CHITRADURGA TALUKA AND DISTRICT - 577 501.

9.   ZAKIR PASHA
     S/O SYED JAFFAR
     MAJOR,
     R/O BASAVESHWARA BEEDI
     TARIKERE
     CHIKKAMAGALURU DISTRICT-577 101.
                                                 ...RESPONDENTS
     (BY SRI R. SHASHIDHARA, ADVOCATE, FOR R1-R8;
         R-2 TO R-4 ARE MINORS REP. BY R-1;
         V/O DATED: 06/07/2018 NOTICE TO R-9 DISPENSED WITH)

      THIS MFA FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED 23.02.2018           PASSED IN M.V.C.
                                   ST
NO.630/2017 ON THE FILE OF THE I        ADDITIONAL SENIOR CIVIL
JUDGE AND ADDITIONAL MACT-IV, CHITRADURGA,           AWARDING
                             -3-
                                         NC: 2024:KHC:14301
                                      MFA No. 4872 of 2018
                                  C/W MFA No. 6860 of 2018



COMPENSATION OF RS.16,30,880/- WITH INTEREST AT 6% P.A.
FROM THE DATE OF PETITION TILL THE DATE OF REALIZATION.


IN M.F.A. NO.6860 OF 2018

BETWEEN:

1.   RADHAMMA
     W/O LATE DEVARAJA
     AGED ABOUT 26 YEARS
     HOUSEHOLD WORK

2.   MAHESH
     S/O LATE DEVARAJA
     AGED ABOUT 6 YEARS

3.   MAHANTESH
     S/O LATE DEVARAJA
     AGED ABOUT 4 YEARS

4.   MARUTHI
     S/O LATE DEVARAJA
     AGED ABOUT 2 YEARS

     THE RESPONDENT NOS. 2 TO 4
     ARE MINORS, REPRESENTEED BY THEIR
     NATURAL MOTHER 1ST RESPONDENT
     AS THEIR NATURAL GURARDIAN.

5.   BASAVARAJA
     S/O LATE SHANTHAPPA
     AGED ABOUT 21 YEARS

6.   BHARATHAMMA
     D/O LATE SHANTHAPPA
     AGED ABOUT 23 YEARS

7.   ASHARANI
     D/O LATE SHANTHAPPA
     AGED ABOUT 24 YEARS

8.   VANAJAKSHI
     W/O LATE SHANTHAPPA
                              -4-
                                             NC: 2024:KHC:14301
                                       MFA No. 4872 of 2018
                                   C/W MFA No. 6860 of 2018



    AGED ABOUT 56 YEARS
    ALL ARE R/O MARAGATTA VILLAGE
    CHITRADURGA TALUKA AND DISTRICT - 577 501.

                                                   ...APPELLANTS
    (BY SRI R. SHASHIDHARA, ADVOCATE)

AND:

    ZAKIR PASHA
    S/O SYED JAFFAR
    MAJOR, OWNER OF EICHER LORRY
    BEARING NO.KA-13/B-0388
    R/O BASAVESWARA BEEDI
    TARIKERE TALUK-577 228
    CHIKKAMAGALUR DISTRICT.

    THE RELIANCE GENERAL INSURANCE COMPANY LTD.,
    1ST FLOOR, MAGANOOR BASAPPA
    COMMERCIAL COMPLEX, P.B.ROAD
    CHITRADURGA

    ALSO AT RELIANCE GENERAL INSURANCE COMPANY
    LIMITED.,
    EAST WING, 5TH FLOOR, NO.28
    CENTENARY BUILDING, M.G.ROAD
    BENGALURU-01
    NOW REPRESENTED BY MANAGER LEGAL.
                                           ...RESPONDENTS
    (BY SRI R. ASHOK N. PATIL, ADVOCATE FOR R-2;
        V/O DATED: 19/08/2019,
        NOTICE TO R-1 IS DISPENSED WITH)

       THIS MFA FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED 23.02.2018           PASSED IN M.V.C.
                                   ST
NO.630/2017 ON THE FILE OF THE I        ADDITIONAL SENIOR CIVIL
JUDGE AND ADDITIONAL MACT-IV, CHITRADURGA,           AWARDING
COMPENSATION OF RS.16,30,880/- WITH INTEREST AT 6% P.A.
FROM THE DATE OF PETITION TILL THE DATE OF REALIZATION.
                                     -5-
                                                       NC: 2024:KHC:14301
                                                MFA No. 4872 of 2018
                                            C/W MFA No. 6860 of 2018



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

                              JUDGMENT

MFA No.4872/2018 is filed by the Insurer and MFA

No.6860/2018 is filed by the claimants aggrieved by the judgment

and award dated 23.02.2018 passed in MVC No.630/2017 on the file

of MACT, I Addl. Senior Civil Judge and Addl. MACT-IV, Chitradurga,

whereby, the tribunal granted compensation of Rs.16,30,880/-.

2. For the sake of convenience, the parties are referred as they

are referred to in the claim petition before the tribunal.

3. The claim petition was filed seeking compensation of

Rs.40.00 lakhs on account of death of one Devaraja in a road traffic

accident that took place on 04.05.2017 at about 3.30 p.m. near

K. Ballikatte village. It is the case of the claimants that on the day of

the incident, deceased Devaraja was traveling in a tanker tractor

bearing registration No.KA-16/TA-7238 after filling up the water at

K. Ballikatte village to deliver the same to Ramachandrappa areca

garden land. When he was proceeding in between K. Ballikatte- Adi

Chunchanagiri Tank on National High Way-IV road, Chitradurga

Taluk, at that time, the driver of the lorry bearing registration

No. KA-13/B-0388 drove the same from Davanagere side towards

Chitradurga in a rash and negligent manner and dashed to the

NC: 2024:KHC:14301

tanker-tractor in which deceased was traveling. Hence, deceased

Devaraja sustained injuries and died on the spot. The claimants

contend that the deceased was hale and healthy and earning

Rs.15,000/- per month and he was doing agriculture work and

getting income of Rs.3.00 lakh per annum. Due to the accident, the

claimants have lost the sole bread earner of the family. They incurred

huge expenses towards transportation of dead body and funeral

expenses. Hence, the claimants filed a claim petition under section

166 of M.V. Act on the ground that claimant No.1 is the wife,

claimant Nos.2 to 4 are the children, claimant No.5 is the brother,

claimant Nos.6 and 7 are sisters and claimant No.8 is the mother of

deceased Devaraja on account of death of Devaraja and thus sought

for enhancement of compensation.

4. The appellant in MFA No.4872/2008-Insurance company

contended that claimant No.5 is the brother, claimant Nos.6 and 7

are sisters of deceased Davaraja and they are major and working

independently and as such they are not dependants on deceased

Devaraja. Hence, claimant Nos.5, 6 and 7 are not entitled for any

compensation. Secondly, the tribunal has awarded a sum of

Rs.2,60,000/- under conventional heads, which is high and exorbitant

and infact, the tribunal ought to have awarded Rs.2,30,000/- under

the said head. Learned counsel for the appellant Insurance company

NC: 2024:KHC:14301

contended that no documents have been produced by claimant Nos.5

to 7 to show that they were depending on deceased Devaraja.

5. As there is no dispute with regard to death of deceased

Devaraja in a road traffic accident that occurred on 04.05.2017 due

to rash and negligent driving by the driver of the lorry bearing

registration No.KA-13/B-0388 and liability on the insurer of the lorry,

the only point that arises for consideration of this Court is:-

"Whether the quantum of compensation awarded

by the tribunal is just and reasonable or does it call for

enhancement or reduction?

6. After hearing the learned counsel appearing for the parties

and perusing the judgment and award, it appears that the appellant-

Insurance company in MFA No.4878/2018 has taken up the

contention that claimant Nos.5 to 7 are not dependants and

therefore, the tribunal ought to have deducted 1/5th income of the

deceased towards 'loss of dependency', but the tribunal has deducted

1/4th personal income of the deceased towards 'loss of dependency'.

7. From the perusal of the evidence of PW.1, she has

categorically stated that petitioner Nos.5 to 7 are also residing with

deceased Devaraja and they are unmarried brother and sisters of

deceased Devaraja. PW.1 specifically denied the suggestion that

NC: 2024:KHC:14301

claimant Nos.5 to 7 were not depending on deceased Devaraja.

Except their denial, respondent Insurance company has not placed

any material. The appellant-Insurance company has also not placed

any material to show that claimant Nos.6 and 7 are married sisters of

deceased Devaraja. In the absence of such material particulars, it can

be presumed that claimant Nos.6 and 7 are unmarried sisters of

deceased and they were depending on deceased Devaraja. More

importantly, the father of deceased Devaraja is no more. Hence, in

village folk, normally ladies are not managers to perform all the

rituals in the family. Therefore, in the absence of father, deceased

Devaraja was to be considered as the head of the family. Obviously,

the unmarried sisters are considered to be dependant on the income

of their elder brother in the family. Hence, there is no merit in the

contention of learned counsel for the Insurance company. So far as

claimant No.5 is concerned, he is major brother of deceased

Devaraja. At the time of accident, he was aged about 20 years.

Hence, major brother cannot be held as dependant on the income of

deceased elder brother.

8. So far as grant of compensation by the tribunal, it is not just

and reasonable and it is on the lower side and hence, it requires to be

enhanced. The claimants in support of their contention to show that

the deceased was working as a driver of the tanker-tractor and was

earning Rs.15,000/- p.m., have examined first claimant- wife of

NC: 2024:KHC:14301

deceased as PW.1. The very fact that when the deceased was driving

the tanker- tractor on National Highway 4, the accident occurred due

to rash and negligent driving by the driver of the offending lorry and

as a result, deceased Devaraja succumbed to the injures on the spot.

Further, from the perusal of the evidence of PW.1 on record, it

establishes that at the time of the accident, deceased was aged about

30 years. Therefore, the appropriate multiplier that would be

applicable is '17'. In the absence of any proof of salary, etc., the

income of the deceased is to taken at the rate of Rs.11,000/- p.m..

The claimants are wife, three children, mother and two unmarried

sisters. Therefore, 1/5th of his income has to be deducted towards his

'personal expenses' and 4/5th of his income has to be taken towards

his family contribution and the multiplier applicable to his age group

is '17'. Therefore, the 'loss of dependency' works out to

Rs.11,000/- +40%x12x17x1/5th=Rs.25,13,280/- and it is awarded

against Rs.13,70,880/- by the tribunal.

9. In view of the law laid down by the Supreme Court in

the case of MAGMA GENERAL INSURANCE COMPANAY

LIMITED Vs. NANU RAM ALIAS CHUHRU RAM AND

OTHERS reported in 2018 ACJ 2782 (SC), claimant No.1,

wife of the deceased is entitled for a compensation of

Rs.40,000/- under the head of 'loss of spousal consortium'

- 10 -

NC: 2024:KHC:14301

and claimants No. 2 to 4- children are entitled for a

compensation of Rs.40,000/- each under the head 'loss of

parental consortium'. Further, claimant No.8-mother of

deceased Devaraja is entitled for a compensation of

Rs.40,000/- under the head 'loss of love and affection'. In

all, the claimants are entitled for a sum of Rs.2,00,000/- as

against Rs.1,80,000/- awarded by the Tribunal.

10. The tribunal has awarded compensation of

Rs.15,000/- under the head 'Loss of estate' and Rs.15,000/-

under the head 'transportation and Funeral expenses'

which is just and reasonable, hence, no interference is called

for in this regard.

11. The tribunal has awarded a compensation of

Rs.50,000/- towards 'loss of life expectancy', which is

reasonable, hence, no interference is called for in this regard.

- 11 -

NC: 2024:KHC:14301

12. Thus, the claimants are entitled for the following

compensation:-

    Compensation under                      Amount in Rs.
        different Heads
Loss of dependency                             25,13,280/-
Loss of consortium, love and                    2,00,000/-
affection
Loss of estate                                    15,000/-
Transportation and funeral                        15,000/-
expenses
Loss of life expectancy                           50,000/-
                     TOTAL                    27,93,280/-
Compensation awarded by the
Tribunal                                      16,30,880/-
                     BALANCE                  11,62,400/-

12. The claimants are entitled to a total compensation of

Rs.27,93,280/- as against Rs.11,62,400/- awarded by the

tribunal.

Accordingly, I pass the following:

ORDER

1. Crl.A.No.4872/2018 filed by the appellant-Insurance is

allowed-in-part.

2. Crl.A.No.6860/2018 filed by the claimants is allowed-

in-part.

- 12 -

NC: 2024:KHC:14301

3. The judgment and award dated 23.02.2018 passed by

I Addl. Senior Civil Judge and Addl. MACT-IV,

Chitradurga in MVC No.630/2017 is modified to the

extent stated hereinabove.

4. The claimants are entitled for an additional enhanced

compensation of Rs.11,62,400/- with interest at 6%

p.a. from the date of filing of the claim petition till the

date of its realization.

5. The Insurance Company Limited shall deposit the

enhanced compensation with interest at 6% p.a.

within a period of eight weeks from the date of receipt

of copy of the judgment.

6. So far as claimant No.5-Basavaraja-brother of

deceased Devaraja is concerned, he is not entitled for

any compensation under the head 'loss of consortium'

and out of the total compensation amount, the tribunal

has granted 7% compensation in favour of claimant

No.5. Now under the changed circumstances and in

view of the discussions made above, such 7% of total

compensation shall also be paid to claimant No.8-

- 13 -

                                                 NC: 2024:KHC:14301





          mother     of    deceased       Devaraja   as   enhanced

          compensation.


7. The amount in deposit by the Insurance company

before this Court shall be transmitted to the tribunal

within a week.

6. Draw the modified award accordingly.

7. Registry to transmit a copy of this judgment to the

concerned Tribunal, along with its records.

8. No order as to costs.

Sd/-

JUDGE

MN

 
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