Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Girijama vs The Managing Director Ksrtc
2024 Latest Caselaw 19415 Kant

Citation : 2024 Latest Caselaw 19415 Kant
Judgement Date : 2 August, 2024

Karnataka High Court

Girijama vs The Managing Director Ksrtc on 2 August, 2024

Author: Pradeep Singh Yerur

Bench: Pradeep Singh Yerur

                                          -1-
                                                       NC: 2024:KHC:30712
                                                    MFA No. 3107 of 2021
                                                C/W MFA No. 4615 of 2021



                   IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                        DATED THIS THE 2ND DAY OF AUGUST, 2024
                                       BEFORE
                    THE HON'BLE MR JUSTICE PRADEEP SINGH YERUR
                   MISCELLANEOUS FIRST APPEAL NO.3107 OF 2021 (MV-D)
                                         C/W
                   MISCELLANEOUS FIRST APPEAL NO.4615 OF 2021(MV-D)

              IN MFA NO.3107/2021:
              BETWEEN:
              1.    GIRIJAMA
                    W/O.LATE RAMANNA @ RAMAIAH
                    AGED ABOUT 57 YEARS
                    [




              2.    KUMARASWAMY
                    S/O.LATE RAMANNA @ RAMAIAH
                    AGED ABOUT 34 YEARS

              3.    PRAKASHA
                    S/O.LATE RAMANNA @ RAMAIAH
                    AGED ABOUT 32 YEARS

              4.    R.VASANTHA
                    D/O.LATE RAMANNA @ RAMAIAH
                    AGED ABOUT 32 YEARS

Digitally           A-1 TO A-3 ARE R/AT
signed by B         KAMMATHMARIKUNTE VILLAGE
LAVANYA
                    HOTTEPPANAHALI POST
Location:
HIGH                CHALLAKERE TALUK-577 522
COURT OF
KARNATAKA           A-4 IS R/AT HIRIYUR TOWN
                                                          ...APPELLANTS
              (BY SRI N.R.RANGE GOWDA, ADVOCATE)

              AND:
              1.    THE MANAGING DIRECTOR, KSRTC
                    CHIKKABALLAPURA DIVISION
                    CHIKKABALLAPURA-562 101
                            -2-
                                        NC: 2024:KHC:30712
                                     MFA No. 3107 of 2021
                                 C/W MFA No. 4615 of 2021



2.   THE MANAGER
     INTERNAL SECURITY FUND
     KSRTC HEAD OFFICE
     KENGAL HANUMANTHAIAH ROAD
     SHANTHINAGAR
     BENGALURU-560 027
                                        ...RESPONDENTS
(BY SMT.B.P.RADHA, ADVOCATE)
     THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 173(1) OF MV ACT PRAYING TO MODIFY THE
JUDGMENT AND AWARD DATED 30.03.2021 PASSED IN MVC.
NO.405/2019 ON THE FILE OF THE SENIOR CIVIL JUDGE AND
MACT, CHALLAKERE.

IN MFA NO.4615/2021:
BETWEEN:
     THE DIVISIONAL CONTROLLER
     KSRTC MANDYA DIVISION
     MANDYA-571 401
     NOTICE THROUGH-
     DIVISIONAL CONTROLLER
     KSRTC RURAL DIVISION
     BANNIMANTAP
     MYSURU-570 015
     REP.BY ITS CHIEF LAW OFFICER
                                            ...APPELLANT
(BY SMT.B.P.RADHA, ADVOCATE)

AND:
1.   GIRIJAMMA
     W/O.LATE RAMANNA @ RAMAIAH
     AGED ABOUT 55 YEARS
     HOUSE WIFE
     [




2.   KUMARASWAMY
     S/O.LATE RAMANNA @ RAMAIAH
     AGED ABOUT 32 YEARS
     COOLIE
                           -3-
                                       NC: 2024:KHC:30712
                                    MFA No. 3107 of 2021
                                C/W MFA No. 4615 of 2021



3.   PRAKASHA
     S/O.LATE RAMANNA @ RAMAIAH
     AGED ABOUT 30 YEARS
     COOLIE

     A-1 TO A-3 ARE R/AT
     KAMMATHMARIKUNTE VILLAGE
     HOTTEPPANAHALI POST
     CHALLAKERE TALUK
     CHITRADURGA DISTRICT

4.   R.VASANTHA
     D/O.LATE RAMANNA @ RAMAIAH
     AGED ABOUT 30 YEARS
     HOUSE WIFE
     R/AT HIRIYUR TOWN
                                         ...RESPODNENTS
(BY SRI N.R.RANGE GOWDA, ADVOCATE)

     THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 173(1) OF MV ACT PRAYING TO SET ASIDE THE
JUDGMENT AND AWARD DATED 30.03.2021 PASSED IN MVC.
NO.405/2019 ON THE FILE OF THE SENIOR CIVIL JUDGE AND
MACT, CHALLAKERE.

    THESE APPEALS COMING ON FOR ADMISSION, THIS DAY,
JUDGMENT WAS DELIVERED THEREIN AS UNDER:

CORAM:   HON'BLE MR JUSTICE PRADEEP SINGH YERUR


                   ORAL JUDGMENT

MFA.No.3107/2021 is preferred by the appellants-

claimants and MFA.No.4615/2021 is preferred by the

Corporation challenging the judgment and award dated

30.03.2021 passed in MVC.No.405/2019 on the file of the

NC: 2024:KHC:30712

Senior Civil Judge and MACT, Challakere (for short 'the

tribunal'). This appeal preferred by the claimants is

founded on the premise of inadequate and meager

compensation awarded by the tribunal, whereas the

appeal preferred by the Corporation is seeking to set-aside

the judgment and award passed by the tribunal.

2. Parties to the appeal shall be referred to as per

their status before the tribunal.

3. The tribunal has awarded total compensation of

Rs.10,27,039/- with interest at 9% per annum and

directed respondent Nos.1 and 2 to deposit the

compensation.

4. It is the vehement contention of learned counsel

for claimants that the tribunal has committed an error and

illegality in not taking into consideration the materials

placed on record, both oral and documentary. The tribunal

has failed to assess the proper income for computation of

compensation. So also, the tribunal has awarded meager

NC: 2024:KHC:30712

compensation under different heads. Therefore, he seeks

to allow the appeal and consequently enhance the

compensation.

5. Per contra, learned counsel for Corporation

vehemently contends that the tribunal has committed a

gross error in awarding exorbitant compensation without

taking into consideration the materials placed on record,

both oral and documentary and so also, the evidence

adduced by the parties. She further contends that the

tribunal has failed to take into consideration the

contributory negligence of the deceased himself. While

crossing the road, he has not bothered to take precautions

and it is because of his negligence, the accident had

occurred. She further contends that the tribunal has

committed an error in deducting 1/3rd towards personal

and living expenses, whereas, it should have been 50% as

the claimants are not the dependants of the deceased and

they were all major, married and well settled. Thirdly, she

contends that the interest component awarded is

NC: 2024:KHC:30712

exorbitantly high and same has to be drastically reduced.

She also contends that as an interim measure, an ex

gratia amount of Rs.15,000/- has been paid, which has to

be deducted from the compensation. On these grounds,

she seeks to allow the appeal preferred by the Corporation

and consequently reduce the compensation.

6. Having heard learned counsel for the parties and

on perusal of the material on record, the occurrence of

accident, involvement of vehicle and death having

occurred due to the accident though disputed has been

proved and established by production of Exs.P1 to P12.

Therefore, the tribunal rightly attributed the negligence

against the driver of the KSRTC Bus.

7. Now coming to the aspect of age, avocation,

income and the multiplier to be adopted, it is seen that at

the time of recording of evidence, claimant No.1 has

stated that the deceased was aged between 55 and 60

years. In fact, the Post mortem report at Ex.P7 mentions

the age of the claimant as 50 years. However, the tribunal

NC: 2024:KHC:30712

has arrived at the age of the deceased at 56 years and

applied the multiplier at '9', whereas, learned counsel for

Corporation has filed an application under Order XLI Rule

27 read with Section 151 of CPC by producing copies of

Aadhar card and ration card belonging to the deceased,

which clearly depict that the deceased was aged about 70

years. Therefore, the question of taking the multiplier at

'9' may not arise. Hence, the multiplier would have to be

taken at '5'. The tribunal has taken the income at

Rs.10,000/- per month. However, the Legal Services

Authority chart prescribes the notional income of

Rs.12,500/- per month for the accident of the year 2018,

in the absence of any proof of income. Accordingly,

Rs.12,500/- is taken. The tribunal has rightly deducted

1/3rd towards personal and living expenses, which does

not call for interference and the same is retained. Under

the circumstances, the claimants would be entitled to

Rs.5,00,040/- (Rs.12,500 - 1/3rd = Rs.8,334/- x 12 x 5)

towards loss of dependency as against Rs.7,20,036/-

awarded by the tribunal.

NC: 2024:KHC:30712

8. The tribunal has awarded Rs.72,003/- towards

future prospects, which is 10% on amount awarded

towards loss of dependency of Rs.7,20,036/-. However, I

am in agreement with learned counsel for Corporation that

the question of awarding future prospects in this case

would not arise. Therefore, awarding of 10% towards

future prospects by the tribunal is erroneous and the same

is set-aside.

9. The deceased left behind four dependants i.e.,

wife and three children, who are majors. Though claimant

Nos.2 to 4 may not be entitled to loss of dependency, they

are entitled to loss of consortium. As held by the Hon'ble

Supreme Court in the case of National Insurance

Company Limited vs. Pranay Sethi and others

reported in (2017)16 SCC 680, each of the dependants

would be entitled to Rs.40,000/-. Therefore, the claimants

would be entitled to Rs.1,60,000/- (Rs.40,000/- x 3)

towards loss of consortium, which is rightly awarded by

NC: 2024:KHC:30712

the tribunal. However, as per the decision of the Hon'ble

Supreme Court in the case of Pranay Sethi as stated

supra, 10% escalation for one block period on the same is

to be awarded, which would be Rs.16,000/-. In all, the

claimants would be entitled to Rs.1,76,000/-

(Rs.1,60,000/- + 10%).

10. The tribunal awarded Rs.15,000/- towards

funeral expenses, which is on the lower side. However,

this Court deems it appropriate to award Rs.15,000/-

towards loss of estate and Rs.15,000/- towards funeral

expenses, in all Rs.30,000/-. However, as per the

aforesaid decision, 10% escalation for one block period on

the same is to be awarded under this head, which would

come to Rs.33,000/- (Rs.30,000/- + 10%).

11. In view of the above, the claimants would be

entitled to compensation of Rs.7,09,040/-. However, it is

submitted by learned counsel for Corporation that it has

paid a sum of Rs.15,000/- towards ex gratia amount as an

interim measure, which has to be deducted from the said

- 10 -

NC: 2024:KHC:30712

compensation amount Rs.7,09,040/-, which would be

Rs.6,94,040/-.

12. Learned counsel for Corporation relied on the

following two judgments passed by this Court in support of

her case:

i) MFA.Nos.3004/2019 C/w. 5589/2019 [Decided on

09.01.2020];

ii) MFA.Nos.6199/2019 C/w. 6728/2021 [Decided on

13.06.2022];

The Division Bench of this Court in

MFA.Nos.3004/2019 C/w. 5589/2019 stated supra, in

similar situation of pedestrian crossing on the National

Highway, has fastened 25% of contributory negligence as

against the deceased. This Court is in agreement with

learned counsel for Corporation that the deceased while

crossing the road ought to have taken proper care and

caution. Though FIR and chargesheet are laid against the

driver of the Bus, some amount of contributory negligence

has to be fastened as against the deceased for not taking

- 11 -

NC: 2024:KHC:30712

proper care and caution while crossing the road, which is a

National Highway. Under the circumstances, in the present

case also, this Court is of the opinion that 25%

contributory negligence requires to be fastened as against

the deceased. Accordingly, it is fastened.

13. Under the circumstances, the claimants would be

entitled to the reduced compensation amount of

Rs.5,20,530/- as against Rs.10,27,039/- awarded by the

tribunal, as mentioned in the table below:

Sl.             Head of compensation                  Amount of
No.                                                 compensation
                                                       awarded
1.     Loss of dependency                             5,00,040-00
2.     Loss of consortium                             1,76,000-00
3.     Loss of estate and Funeral expenses              33,000-00
                       Total                          7,09,040-00
       Less: Ex gratia amount paid by the               15,000-00
       Corporation
                       Total                             6,94,040-00
       Less: 25% contributory negligence                 1,73,510-00
       fastened as against the deceased
                      TOTAL                          5,20,530-00


14. I am in agreement with learned counsel for

Corporation that the interest component awarded by the

- 12 -

NC: 2024:KHC:30712

tribunal at 9% p.a. is on the higher side. The same is

reduced to 6% p.a.

15. Accordingly, I pass the following:

ORDER

i) The appeals are disposed off;

ii) The impugned judgment and award dated 30.03.2021 passed in MVC.No.405/2019 on the file of the Senior Civil Judge and MACT, Challakere, is modified;

iii) The appellants-claimants are entitled to the reduced compensation of Rs.5,20,530/- as against Rs.10,27,039/- awarded by the tribunal along with interest at 6% per annum from the date of petition till date of deposit;

iv) The balance compensation amount shall be deposited by the Corporation within a period of four weeks from the date of receipt of a copy of this judgment;

v) In case of excess amount having been deposited by the Corporation, the same shall be refunded to the Corporation, upon proper identification;

- 13 -

                                                      NC: 2024:KHC:30712






   vi)    The compensation amount shall be released in
          favour   of     the     claimants           as   per    the
          apportionment        made       by    the    tribunal   by

Electronic transfer to the claimants upon furnishing the required bank details/upon proper identification;

vii) All other terms and conditions stipulated by the tribunal shall stand intact;

Sd/-

(PRADEEP SINGH YERUR) JUDGE

LB

 
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