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

Razia And Anr vs The Divisional Controller
2024 Latest Caselaw 19379 Kant

Citation : 2024 Latest Caselaw 19379 Kant
Judgement Date : 2 August, 2024

Karnataka High Court

Razia And Anr vs The Divisional Controller on 2 August, 2024

Author: S. Sunil Dutt Yadav

Bench: S. Sunil Dutt Yadav

                                              -1-
                                                       NC: 2024:KHC-K:5602-DB
                                                    MFA No. 200996 of 2022
                                                C/W MFA No. 201209 of 2021


                              IN THE HIGH COURT OF KARNATAKA

                                     KALABURAGI BENCH

                          DATED THIS THE 2ND DAY OF AUGUST, 2024

                                          PRESENT

                        THE HON'BLE MR. JUSTICE S.SUNIL DUTT YADAV
                                             AND
                    THE HON'BLE MR. JUSTICE RAMACHANDRA D. HUDDAR

                        MISC. FIRST APPEAL NO.200996 OF 2022 (MV-I)
                                            C/W
                        MISC. FIRST APPEAL NO.201209 OF 2021 (MV-D)


                   IN M.F.A NO.200996/2022:

                   BETWEEN:

                   1.   RAZIA
                        W/O SAYYED ALI SHAIKH,
                        AGE: 42 YEARS, OCC: HOUSEHOLD,
                        R/O NITYANAND SHAKTI APARTMENT,
                        B-104, MAHANAGAR PALIKA ROAD,
Digitally signed        OPP: RAJIV GANDHI HIGH SCHOOL,
by SHILPA R             NILEGAON NALASOPARA WEST,
TENIHALLI
Location: HIGH          DISTRICT: THANE - 401 209.
COURT OF
KARNATAKA          2.   SAIFALI
                        S/O SAYYED ALI SHAIKH,
                        AGE: 26 YEARS,OCC: SERVICE,
                        R/O NITYANAND SHAKTI APARTMENT,
                        B-104, MAHANAGAR PALIKA ROAD,
                        OPP: RAJIV GANDHI HIGH SCHOOL,
                        NILEGAON NALASOPARA WEST,
                        DISTRICT: THANE - 401 209.

                                                                ...APPELLANTS
                   (BY SRI B. K. HIREMATH, ADVOCATE)
                            -2-
                                  NC: 2024:KHC-K:5602-DB
                                 MFA No. 200996 of 2022
                             C/W MFA No. 201209 of 2021




AND:

THE DIVISIONAL CONTROLLER
NEKRTC, ATHANI ROAD,
VIJAYAPURA- 586 108.
                                       ...RESPONDENT
(BY SMT. SANGEETA BHADRASHETTY, ADVOCATE)

     THIS MFA IS FILED UNDER SECTION 173(1) OF THE
MOTOR VEHICLE ACT, PRAYING TO SET ASIDE THE JUDGMENT
AND AWARD PASSED BY THE MOTOR ACCIDENT CLAIMS
TRIBUNAL NO.V AT VIJAYAPURA IN MVC NO.527/2019 DATED
09.12.2020 AND ENHANCE THE COMPENSATION AMOUNT AS
PRAYED FOR, HOLDING BOTH THE RESPONDENTS LIABLE TO
PAY THE ENHANCED COMPENSATION TO THE APPELLANTS, IN
THE INTEREST OF JUSTICE.

IN M.F.A NO.201209/2021:

BETWEEN:

THE DIVISIONAL CONTROLLER
NEKRTC, ATHANI ROAD,
VIJAYAPUR,
NOW REPRESENTED BY
CHIEF LAW OFFICER,
NEKRTC, CENTRAL OFFICES,
SARIGE SADANA,
KALABURAGI - 585 102.
                                            ...APPELLANT
(BY SMT. SANGEETA BHADRASHETTY, ADVOCATE)

AND:

1.   RAZIA
     W/O SAYYED ALI SHAIKH,
     AGE: 41 YEARS,
     OCC: HOUSEHOLD WORK,
     R/O NITYANAND SHAKTI APARTMENT,
     B-104, MAHANAGAR PALIKA ROAD,
     OPP: RAJIV GANDHI HIGH SCHOOL,
     NILEGAON NALASOPARA WEST,
                              -3-
                                      NC: 2024:KHC-K:5602-DB
                                    MFA No. 200996 of 2022
                                C/W MFA No. 201209 of 2021


      DISTRICT: THANE - 401 203.

2.    SAIFALI
      S/O SAYYED ALI SHAIKH,
      AGE: 25 YEARS,
      OCC: SERVICE,
      R/O NITYANAND SHAKTI APARTMENT,
      B-104, MAHANAGAR PALIKA ROAD,
      OPP: RAJIV GANDHI HIGH SCHOOL,
      NILEGAON NALASOPARA WEST,
      DISTRICT: THANE - 401 203.
                                             ...RESPONDENTS
(BY SRI B. K. HIREMATH, ADVOCATE)

     THIS MFA IS FILED UNDER SECTION 173(1) OF THE
MOTOR VEHICLE ACT, PRAYING TO ALLOW THIS APPEAL BY
SETTING ASIDE THE IMPUGNED JUDGMENT AND AWARD IN
MVC NO.527/2019, DATED 09.12.2020, BY THE PRL. SENIOR
CIVIL JUDGE AND CJM AND MOTOR ACCIDENT CLAIMS
TRIBUNAL NO.V, AT VIJAYAPURA, IN THE INTEREST OF
JUSTICE.

     THESE APPEALS HAVING BEEN RESERVED FOR
JUDGMENT, COMING ON FOR PRONOUNCEMENT THIS DAY,
RAMACHANDRA D. HUDDAR J., DELIVERED/PRONOUNCED
THE FOLLOWING:

CORAM:     HON'BLE MR. JUSTICE S. SUNIL DUTT YADAV
           AND
           HON'BLE MR. JUSTICE RAMACHANDRA D. HUDDAR

                      CAV JUDGMENT

(PER: HON'BLE MR. JUSTICE RAMACHANDRA D. HUDDAR)

These two appeals arise out of a single judgment

passed in MVC No.527/2019 dated 09.12.2020 by the

Principal Civil Judge and CJM and Motor Accident Claims

Tribunal No.V, Vijayapur (for short 'Tribunal').

NC: 2024:KHC-K:5602-DB

2. Though these appeals are at the stage of

admission, with the consent of learned counsel appearing

for both the parties, they are taken up for final disposal.

3. MFA No.200996/2022 is filed by the claimants

seeking enhancement of the compensation so awarded by

the Tribunal alleging that, the compensation so awarded is

on lower side. MFA No.201209/2021 is filed by the

respondent before the Tribunal i.e., the Divisional

Controller, NEKRTC Athani Road, Vijayapur, through its

Chief Law Officer, challenging the liability as well as

quantum of compensation.

4. Heard the learned counsel for the

appellants/claimants and respondent/NEKRTC in both

these matters at length.

5. The material on record would disclose that on

09.01.2019 at about 7.30 p.m., in front of Apex Hospital

road near Solapur railway station deceased Sayyed Ali

Shaikh was moving by walk towards railway station to go

NC: 2024:KHC-K:5602-DB

to Nalasopara, Thane. At that time, driver of a bus

bearing registration No.KA-28/F-2033 owned by

respondent - NEKRTC by driving his bus in a rash and in

negligent manner endangering human life, dashed against

the said Sayyed Ali Shaikh. He sustained grievous injuries

on his person. Immediately, he was shifted to

Government Hospital, Solapur, but, the doctor declared

him as "died on the spot". To that effect, a complaint was

registered in Crime No.30/2019 by Solapur Sadar Bazar

Police Station. The claimant No.1 is the wife of the

deceased and claimant No.2 is his son, who were fully

depending upon the income of the deceased. At the time

of his death, the deceased was aged 55 years and was

working in a private company, drawing salary of

Rs.20,000/- per month. As the bread winner in the family

died in the accident, the claimants prayed to award

compensation of Rs.34,00,000/- with interest at the rate

of 18% per annum from the date of the accident.

NC: 2024:KHC-K:5602-DB

6. Upon service of notice, respondent - NEKRTC

appeared before the Tribunal and opposed the claim

petition denying the entire assertions made in the petition.

The very accident alleging rash and negligent driving of

the bus, age of the deceased, his income etc. are stoutly

denied by the respondent.

7. Based upon the rival pleadings of both the

parties, the learned Tribunal framed in all four issues.

Both the parties have laid their respective evidence both

oral and documentary. On hearing the arguments and on

evaluation of the evidence, the learned Tribunal has

refused to accept the line of defence taken up by the

respondent and proceeded to assess the compensation of

Rs.12,14,000/- (Rupees Twelve Lakhs Fourteen Thousand

only) under all the relevant heads, to be paid by the

respondent with interest at the rate of 6% per annum

from the date of petition till its realization.

8. Being aggrieved by the same, as stated above,

the claimants are seeking enhancement of compensation

NC: 2024:KHC-K:5602-DB

and the respondent - NEKRTC has challenged fastening of

liability to pay the compensation and according to the

respondent, the compensation so awarded by the Tribunal

is on higher side. This Court would take up the claimants

appeal first.

9. Having heard the arguments of learned counsel

for the appellants/claimants as well as learned counsel for

the respondent/NEKRTC and on perusal of the reasons

assigned by the Tribunal on issue Nos.1 to 4, the learned

Tribunal during the course of discussion from paragraph

No.10 to 26 has considered threadbare the nature of the

avocation of the deceased, dependency pleaded by the

claimants, income of the deceased and other aspects by

keeping in mind the judgment of the Apex Court, has

awarded the compensation in a sum of Rs.12,14,000/- in

all. The claimants are challenging inadequacy of the

compensation to be awarded, the Tribunal while

considering the income of the deceased has taken his

income at Rs.13,000/-per month. But, in view of the chart

NC: 2024:KHC-K:5602-DB

issued by the Karnataka State Legal Services Authority,

the notional income ought to have been reckoned at

Rs.13,250/- per month. As the deceased was aged 55

years, as per the judgment of the Apex Court in the case

of Sarla Verma vs. Delhi Transport Corporation

reported in 2009 ACJ 1298, the proper multiplier that is

applicable is '11'. In view of the judgment of the Apex

Court in the case of National Insurance Company

Limited vs. Pranay Sethi reported in AIR 2017 SC

5157 with regard to the future prospects, 10% of the

notional income is to be added to the monthly income of

the deceased. That means, Rs.13,250+Rs.1,325 being

10% of Rs.13,250. Thus, the total income of the deceased

is to be reckoned at Rs.14,575/-. As the deceased was a

married man, 1/3rd of his income is to be deducted

towards his personal expenses as per the law laid down in

the aforesaid judgment of the Apex Court. Thus, the total

loss of dependency including the future prospects is to be

calculated as Rs.14,575x12x11x2/3, which comes to

Rs.12,82,600/-.

NC: 2024:KHC-K:5602-DB

10. The learned Tribunal has not considered the

loss of consortium to both the claimants. As per the

judgment of the Apex Court stated supra, both the

claimants are entitled for consortium at the rate of

Rs.40,000/- each, but, the learned Tribunal has just

calculated Rs.40,000/-, which is incorrect. So far as the

compensation towards funeral expenses and loss of estate

is concerned, the Tribunal has rightly arrived at

Rs.15,000/- each, which in our opinion is correct. Thus,

the claimants are entitled for compensation as under:

 Sl.                                             Compensation
                Different Heads
No.                                                  Amount

 1.     Loss of consortium (40,000x2)                    Rs.80,000/-

 2.     Funeral expenses                                 Rs.15,000/-

 3.     Loss of estate                                   Rs.15,000/-

        Loss of dependency including                Rs.12,82,600/-
 4.     future prospects
        (14,575x12x11x2/3)

                                     Total          Rs.13,92,600/-

           Less compensation awarded                Rs.12,14,000/-
                      by the Tribunal

               Enhanced compensation                 Rs.1,78,600/-
                                 - 10 -
                                           NC: 2024:KHC-K:5602-DB






     11.    Thus,    the   claimants     are   held   entitled   for

enhanced compensation of Rs.1,78,600/-.               Accordingly,

the claimants' appeal is to be allowed in part holding that,

in addition to the compensation so awarded by the

Tribunal, the claimants are entitled for enhanced

compensation of Rs.1,78,600/-. However, as there would

be no delay in payment of future prospects, the claimants

are not entitled for interest on the future prospects.

12. Now with regard to the connected appeal in

MFA No.201209/2021 filed by the respondent -NEKRTC is

concerned, on perusal of the records placed on record by

both the side, it can be stated that, because of rash and

negligent driving of the bus by its driver, the said accident

has taken place in which the deceased succumbed to the

injuries, who was a pedestrian at the time of the accident.

For the tortious act of the servant, the master is liable.

Because of the tortious act of the driver, now the NEKRTC

being the master/owner of the NEKRTC bus is liable to pay

the compensation.

- 11 -

NC: 2024:KHC-K:5602-DB

13. Though the learned counsel for the respondent

- NEKRTC relied upon the evidence of PW.1 and RW.1 to

absolve from the liability to pay the compensation and

made available the depositions of PW.1 and RW.1. But,

PW.1 is consistent about rash and negligent driving of the

bus by its driver, so also the income being earned by the

deceased. RW.1 has justified in his evidence about his

driving and fastening negligence on the part of the

deceased. But, in view of the documentary evidence

produced by the claimants as well as the respondent,

when the bus was moving on a straight road, the driver of

the bus though anticipated a pedestrian on the road

dashed against him though had sufficient space on the

road towards his right side. It is a busy locality where the

bus was plying at that time, then the driver of the bus

ought to have been more cautious in driving the bus. But,

in this case, it is not so as per evidence brought on record

by the claimants. Even there is no evidence placed on

record by the respondent-NEKRTC with regard to the

- 12 -

NC: 2024:KHC-K:5602-DB

income of the deceased, his age etc. In the absence of

concrete evidence form the side of the respondent-

NEKRTC, it cannot be sated that, the respondent is able to

prove the defence so set up in the objection statement.

Therefore, if all these factual features coupled with the

findings of the Tribunal based upon the evidence led by

the parties and on appreciation of the evidence, has

concluded that, the claimants are entailed for the

compensation. The only mistake that has been committed

by the Tribunal is that, taking the notional income as the

basis for calculating the compensation. Except the same,

the learned Tribunal has not committed any legal or

factual error in awarding the compensation. Therefore,

there is no merit in the appeal filed by the NEKRTC,

Vijayapur and it is liable to be dismissed.

14. So far as the apportionment of the

compensation as ordered by the Tribunal is concerned, the

same is just and proper and requires no interference by

this Court. Accordingly, we pass the following.

- 13 -

NC: 2024:KHC-K:5602-DB

ORDER

a) MFA No.200996/2022 is allowed in part with

costs.

b) The claimants/appellants are held entitled for

enhanced compensation Rs.1,78,600/- in

addition to the award passed by the Tribunal

at Rs.12,14,000/- together with interest at the

rate of 6% per annum from the date of claim

petition till its realization.

c) The respondent/NEKRTC to deposit the

compensation amount within four weeks from

the date of this order.

d) The appeal filed by the NEKRTC in MFA

No.201209/2021 is dismissed.

e) There shall be modified award in the above

terms.

- 14 -

NC: 2024:KHC-K:5602-DB

f) In view of the appeal filed by NEKRTC being

dismissed, the amount in deposit is ordered to

be transmitted to the Tribunal for

disbursement in favour of the claimants.

Sd/-

(S. SUNIL DUTT YADAV) JUDGE

Sd/-

(RAMACHANDRA D. HUDDAR) JUDGE

SRT List No.: 1 Sl No.:59 CT:BN

 
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