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

Siddaiah vs Divisional Controller
2024 Latest Caselaw 19506 Kant

Citation : 2024 Latest Caselaw 19506 Kant
Judgement Date : 5 August, 2024

Karnataka High Court

Siddaiah vs Divisional Controller on 5 August, 2024

Author: Pradeep Singh Yerur

Bench: Pradeep Singh Yerur

                                       -1-
                                                    NC: 2024:KHC:30969
                                                 MFA No. 2857 of 2022
                                             C/W MFA No. 6126 of 2021
                                                 MFA No. 6127 of 2021
                                                       AND 3 OTHERS


               IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                    DATED THIS THE 5TH DAY OF AUGUST, 2024
                                    BEFORE

                THE HON'BLE MR JUSTICE PRADEEP SINGH YERUR

               MISCELLANEOUS FIRST APPEAL NO. 2857 OF 2022 (MV-I)
                                      C/W
               MISCELLANEOUS FIRST APPEAL NO. 6126 OF 2021 (MV-D)
               MISCELLANEOUS FIRST APPEAL NO. 6127 OF 2021 (MV-I),
               MISCELLANEOUS FIRST APPEAL NO. 6137 OF 2021 (MV-I),
               MISCELLANEOUS FIRST APPEAL NO. 2853 OF 2022 (MV-I),
               MISCELLANEOUS FIRST APPEAL NO. 2876 OF 2022 (MV-D)

             IN MFA NO.2857/2022:
             BETWEEN:

                 DIVISIONAL CONTROLLER
                 K.S.R.T.C
                 CHICKMAGALURU DIVISION
                 CHICKMAGALURU - 577 101

                 (OWNER OF KSRTC BUS
                 BEARING NO.KA-18/F-0794)
Digitally        REPRESENTED BY
signed by B      ITS CHIEF LAW OFFICER
LAVANYA                                                ... APPELLANT
Location:   (BY SRI. DABALI FAKKIRAPPA SHIDRAMAPPA.,ADVOCATE)
HIGH
COURT OF    AND:
KARNATAKA       RAVIKUMARA
                 S/O SIDDAIAH
                 AGED ABOUT 38 YEARS
                 R/AT RANGANAKOPPALU VILLAGE
                 MADIHALLI HOBLI
                 BELUR TALUK
                 HASSAN DISTRICT - 573 115
                            -2-
                                        NC: 2024:KHC:30969
                                     MFA No. 2857 of 2022
                                 C/W MFA No. 6126 of 2021
                                     MFA No. 6127 of 2021
                                           AND 3 OTHERS


     PRESENTLY R/AT
     C/O LAKSHMIPRASAD
     DYAVAMMA BADAVANE
     HASSAN CITY
     HASSAN - 573 201
                                            ...RESPONDENT
(BY SRI. CHETHAN B.,ADVOCATE)

      THIS MFA IS FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED 29.09.2021 PASSED IN MVC
NO. 1525/2019 ON THE FILE OF THE PRL. SENIOR CIVIL
JUDGE AND CJM AND MEMBER, ADDITIONAL MACT, HASSAN,
AWARDING     COMPENSATION      OF   RS.10,01,250/- WITH
INTEREST AT 6 PERCENT P.A. FROM THE DATE OF PETITION
TILL THE DATE OF THE AWARD AMOUNT, WITH A PRAYER TO
SET ASIDE/MODIFY THE SAID JUDGMENT AND AWARD.

IN MFA NO. 6126 OF 2021:
BETWEEN:

1.   SIDDAIAH
     S/O.LATE SANNAIAH
     AGED ABOUT 62 YEARS

2.   RAVIKUMARA
     S/O SIDDAIAH
     AGED ABOUT 37 YEARS
     BOTH ARE R/AT
     RANGANAKOPPALU VILLAGE
     MADIHALLI HOBLI
     BELUR TALUK- 573 201
     HASSAN DISTRICT
     PRESENTLY R/AT
     C/O LAKSHMIPRASAD
     DYAVAMMA BADAVANE
     HASSAN CITY
     HASSAN - 573 201
                                            ... APPELLANTS
(BY SRI. CHETHAN B.,ADVOCATE)
                           -3-
                                       NC: 2024:KHC:30969
                                    MFA No. 2857 of 2022
                                C/W MFA No. 6126 of 2021
                                    MFA No. 6127 of 2021
                                          AND 3 OTHERS


AND:

   DIVISIONAL CONTROLLER
   K.S.R.T.C
   CHICKMAGALURU DIVISION - 577 101
   CHICKMAGALURU
                                         ... RESPONDENT
(BY SRI. DABALI FAKKIRAPPA SHIDRAMAPPA.,ADVOCATE)

     THIS MFA IS FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED 29.09.2021 PASSED IN MVC
NO. 1527/2019 ON THE FILE OF THE PRL. SENIOR CIVIL
JUDGE AND CJM AND MEMBER, ADDITIONAL MACT, HASSAN,
PARTLY ALLOWING THE CLAIM PETITION, WITH A PRAYER TO
ENHANCE THE COMPENSATION.


IN MFA NO.6127 OF 2021:

BETWEEN:
   RAVIKUMARA
   S/O SIDDAIAH
   AGED ABOUT 35 YEARS
   R/AT RANGANAKOPPALU VILLAGE
   MADIHALLI HOBLI
   BELUR TALUK
   HASSAN DISTRICT - 573 201
   PRESENTLY R/AT
   C/O LAKSHMIPRASAD
   DYAVAMMA BADAVANE
   HASSAN CITY
   HASSAN - 573 201
                                            ... APPELLANT
(BY SRI. CHETHAN B.,ADVOCATE)

AND:


   DIVISIONAL CONTROLLER
   K.S.R.T.C
                            -4-
                                        NC: 2024:KHC:30969
                                     MFA No. 2857 of 2022
                                 C/W MFA No. 6126 of 2021
                                     MFA No. 6127 of 2021
                                           AND 3 OTHERS


   CHICKMAGALURU DIVISION - 573 201
   CHICKMAGALURU
                                         ... RESPONDENT
(BY SRI. DABALI FAKKIRAPPA SHIDRAMAPPA.,ADVOCATE)

     THIS MFA IS FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED 29.09.2021 PASSED IN MVC
NO. 1525/2019 ON THE FILE OF THE PRL. SENIOR CIVIL
JUDGE AND CJM AND MEMBER, ADDITIONAL MACT, HASSAN,
PARTLY ALLOWING THE CLAIM PETITION, WITH A PRAYER FOR
ENHANCMENT OF COMPENSATION.

IN MFA NO.6137 OF 2021:

BETWEEN:

   SIDDAIAH
   S/O.LATE SANNAIAH
   AGED ABOUT 60 YEARS
   R/AT RANGANAKOPPALU VILLAGE
   MADIHALLI HOBLI
   BELUR TALUK
   HASSAN DISTRICT - 573 201
   PRESENTLY R/AT
   C/O LAKSHMIPRASAD
   DYAVAMMA BADAVANE
   HASSAN CITY - 573 201
   HASSAN
                                             ... APPELLANT
(BY SRI. CHETHAN B.,ADVOCATE)
AND:

   DIVISIONAL CONTROLLER
   K.S.R.T.C
   CHICKMAGALURU DIVISION - 573 201
   CHICKMAGALURU
                                         ... RESPONDENT
(BY SRI. DABALI FAKKIRAPPA SHIDRAMAPPA.,ADVOCATE)
                           -5-
                                       NC: 2024:KHC:30969
                                    MFA No. 2857 of 2022
                                C/W MFA No. 6126 of 2021
                                    MFA No. 6127 of 2021
                                          AND 3 OTHERS


     THIS MFA IS FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED 29.09.2021 PASSED IN MVC
NO. 1526/2019 ON THE FILE OF THE PRL. SENIOR CIVIL
JUDGE AND CJM AND MEMBER, ADDITIONAL MACT, HASSAN,
PARTLY ALLOWING THE CLAIM PETITION, WITH A PAYER FOR
ENHANCMENT OF COMPENSATION.

IN MFA NO. 2853 OF 2022
BETWEEN:

   DIVISIONAL CONTROLLER
   K.S.R.T.C
   CHICKMAGALURU DIVISION
   CHICKMAGALURU - 577 101
   (OWNER OF KSRTC BUS
   BEARING NO.KA-18/F-0794)
   REPRESENTED BY
   ITS CHIEF LAW OFFICER
                                            ... APPELLANT
(BY SRI. DABALI FAKKIRAPPA SHIDRAMAPPA.,ADVOCATE)
AND:

   SIDDAIAH
   S/O.LATE SANNAIAH
   AGED ABOUT 63 YEARS
   R/AT RANGANAKOPPALU VILLAGE
   MADIHALLI HOBLI
   BELUR TALUK
   HASSAN DISTRICT - 573 115
   PRESENTLY R/AT
   C/O LAKSHMIPRASAD
   DYAVAMMA BADAVANE
   HASSAN CITY
   HASSAN - 573 201
                                          ... RESPONDENT
(BY SRI. CHETHAN B.,ADVOCATE)
                            -6-
                                        NC: 2024:KHC:30969
                                     MFA No. 2857 of 2022
                                 C/W MFA No. 6126 of 2021
                                     MFA No. 6127 of 2021
                                           AND 3 OTHERS


     THIS MFA IS FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED 29.09.2021 PASSED IN MVC
NO. 1526/2019 ON THE FILE OF THE PRL. SENIOR CIVIL
JUDGE AND CJM AND MEMBER, ADDITIONAL MACT, HASSAN,
AWARDING COMPENSATION OF RS.5,54,900/- WITH INTEREST
AT 6 PERCENT P.A. FROM THE DATE OF PETITION TILL THE
DATE OF THE AWARD AMOUNT, WITH A PRAYER TO SET
ASIDE/MODIFY THE SAID JUDGMENT AND AWARD.

IN MFA NO.2876 OF 2022:
BETWEEN:

     DIVISIONAL CONTROLLER
     K.S.R.T.C
     CHICKMAGALURU DIVISION
     CHICKMAGALURU - 577 101
     (OWNER OF KSRTC BUS
     BEARING NO.KA-18/F-0794)
     REPRESENTED BY
     ITS CHIEF LAW OFFICER
                                             ... APPELLANT
(BY SRI. DABALI FAKKIRAPPA SHIDRAMAPPA.,ADVOCATE)
AND:

1.   SIDDAIAH
     S/O.LATE SANNAIAH
     AGED ABOUT 63 YEARS

2.   RAVIKUMARA
     S/O SIDDAIAH
     AGED ABOUT 35 YEARS
     BOTH ARE R/AT
     RANGANAKOPPALU VILLAGE
     MADIHALLI HOBLI
     BELUR TALUK
     HASSAN DISTRICT - 573 115
     PRESENTLY R/AT
     C/O LAKSHMIPRASAD
     DYAVAMMA BADAVANE
                               -7-
                                           NC: 2024:KHC:30969
                                        MFA No. 2857 of 2022
                                    C/W MFA No. 6126 of 2021
                                        MFA No. 6127 of 2021
                                              AND 3 OTHERS


    HASSAN CITY
    HASSAN - 573 201
                                             ... RESPONDENTS
(BY SRI. CHETHAN B., ADVOCATE)

      THIS MFA IS FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED 29.09.2021 PASSED IN MVC
NO. 1527/2019 ON THE FILE OF THE PRL. SENIOR CIVIL
JUDGE AND CJM AND MEMBER, ADDITIONAL MACT, HASSAN,
AWARDING     COMPENSATION      OF   RS.14,58,800/- WITH
INTEREST AT 6 PERCENT P.A. FROM THE DATE OF PETITION
TILL THE DATE OF THE AWARD AMOUNT, WITH A PRAYER TO
SET ASIDE/MODIFY THE SAID JUDGMENT AND AWARD.

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

CORAM:    HON'BLE MR JUSTICE PRADEEP SINGH YERUR


                     ORAL JUDGMENT

These appeals are arising out of the common

accident but separate Judgment & Award dated 29th

September 2021 passed by the Tribunal in MVC

No.1525/2019, MVC No.1526/2019 and MVC

No.1527/2019.

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

their status before the Tribunal.

NC: 2024:KHC:30969

AND 3 OTHERS

3. Brief facts of the case are as under:

On 11.5.2019 at about 5.45 p.m., one Sri

Ravikumar was driving an auto bearing Registration

No.KA-46/6538 alongwith inmates viz., Lakshmamma

(mother of Ravikumar), Siddaiah (father of Ravikumar)

and others. When the auto reached near Deveeramma

temple Arch situated near Hagare on Hassan - Belur road,

one KSRTC bus bearing registration No.KA-18 /F0794

came from the opposite direction in a rash and negligent

manner and dashed against the autorickshaw, as a result

Smt. Lakshmamma died on the spot and Sri Siddaiah and

Sri Ravikumar sustained injuries. In view of the accident,

dependents of the deceased Lakshmamma filed claim

petition in MVC No.1527/2019 and Ravikumar and

Siddaiah filed claim petitions in MVC Nos.1525/2019 and

MVC 1526/2019 seeking compensation against the

Corporation. The claim petitions came to be allowed

awarding compensation to the claimants. Aggrieved by

the judgment & award passed by the Tribunal, the

NC: 2024:KHC:30969

AND 3 OTHERS

claimants as well as the Corporation filed these appeals

before this Court.

4. For the sake of convenience, these matters shall

be dealt with in three batches.

I. In MFA 6126/2021 and MFA 2876/2022:

(CASE OF DEATH OF LAKSHMAMMA):

5. These two appeals - MFA Nos.6126/2021 and

2876/2022 are preferred by the claimants and the

Karnataka State Road Transport Corporation

('Corporation' for short) respectively challenging the

common judgment and award dated 29th September 2021

passed in MVC No.1527/2019 on the file of the Prl. Senior

Civil Judge & CJM and Member, Addl. M.A.C.T, Hassan (for

short 'the Tribunal'). Claimants are aggrieved by the

inadequate compensation, whereas the Corporation is

aggrieved by the exhorbitant compensation awarded by

the Tribunal.

- 10 -

NC: 2024:KHC:30969

AND 3 OTHERS

6. The Tribunal has awarded total compensation of

Rs.14,58,800/- alongwith interest at 6% per annum and

directed the Corporation to deposit the amount alongwith

interest within 30 days from the date of judgment.

7. It is the vehement contention of learned counsel

for the claimants in these two cases that the impugned

judgment and award passed by the Tribunal is

unsustainable in law and the Tribunal has grossly erred in

not appreciating the materials placed on record, both oral

and documentary, thereby leading to miscarriage of justice

to the claimants. It is further contended that the Tribunal

has committed an error in not awarding just and

reasonable compensation and the income of the deceased

assessed by the Tribunal is on the lower side. The

compensation awarded under different heads is not in

accordance with the material placed on record and the

same requires to be enhanced. Therefore, he seeks to

allow the appeal and consequently enhance the

compensation.

- 11 -

NC: 2024:KHC:30969

AND 3 OTHERS

8. Learned counsel for the claimants relies on the

judgment of the Coordinate Bench of this Court in the case

of The Regional Manager -vs- Sri Krishne Gowda and

others in M.F.A. No.216/2022 decided on 15th July2022 to

contend that for a married person, one-third of income

shall be deducted towards personal and living expenses.

9. Per contra, learned counsel representing the

Corporation vehemently contends the Tribunal has

committed a gross error in fastening the liability

exclusively on the driver of the bus without implicating the

driver of the autorickshaw who was also equally

responsible for occurrence and causation of the accident.

It is further contended that the Tribunal has committed a

serious error in assessing the age of the deceased as 50

years relying upon Ex.P7/post-mortem report, whereas the

deceased was aged 61 years as on date of occurrence of

accident. To substantiate the same, learned counsel has

filed an application - I.A. No.1/2023 in MFA No.2876/2022

before this Court Order XL1 Rule 27 of CPC for production

- 12 -

NC: 2024:KHC:30969

AND 3 OTHERS

of documents, in which he has relied upon the Aadhar

card, which clearly depicts age of the deceased as 61

years as on the date of accident.

10. It is further contention of learned counsel for the

Corporation that the Tribunal has committed an error in

assessing the income of the deceased at Rs.12,000/- per

month, which is not substantiated and there is no

justification for assessing the income at Rs.12,000/- per

month for a lady aged more than 60 years. The Tribunal

has committed an error in deducting one-third of income

towards personal and living expenses of the deceased

without taking into consideration the fact that 1st claimant

is none other than the husband of the deceased and 2nd

claimant is a son, who is married & settled and living

independently. The Tribunal has erroneously added 10%

of income towards future prospects without taking into

consideration the fact that where the age of deceased is

more than 60 years, claimants would not be entitled to

future prospects. The compensation awarded under all the

- 13 -

NC: 2024:KHC:30969

AND 3 OTHERS

heads is on the higher side and hence same requires to be

reduced. On these grounds, learned counsel seeks to

modify the impugned judgment and award.

11. Learned counsel for the Corporation relies on the

judgment of this Court in the case of New India

Assurance Co., Ltd., -vs- Sri David T and another

reported in ILR 2012 Kar 2859 to contend that 50% of

income is to be deducted towards personal and living

expenses.

12. Having heard learned counsel for the claimants

and learned counsel for the Corporation, it is seen that

though the occurrence of accident, involvement of two

vehicles, death having occurred due to occurrence of the

accident are disputed, same have been proved and

established by production of Ex.P1 to Ex.P7. Ex.P1 to

Ex.P5 are the police records, which clearly depict

registration of the FIR and filing of the charge sheet

against driver of the KSRTC bus and same have not been

- 14 -

NC: 2024:KHC:30969

AND 3 OTHERS

challenged or controverted. Therefore, negligence is

rightly attributed against driver of the KSRTC bus.

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

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

absence of proof of income, the tribunal has taken the

income of the deceased to be Rs.12,000/- per month,

whereas the Legal Services Authority Chart prescribes the

notional income of Rs.14,000/- per month for the accident

of the year 2019. Under the circumstances, the income

requires to be taken as Rs.14,000/- per month rather

than Rs.12,000/-.

14. The Tribunal has deducted one-third of the

amount towards personal and living expenses, which is

seriously objected to by the learned counsel for the

Corporation by contending that 50% ought to have been

deducted. I am afraid the same cannot be acceded to for

the reason that the Hon'ble Supreme Court in the case of

Sarla Verma and others -vs- Delhi Transport

Corporation and another reported in AIR 2009 SC 3104

- 15 -

NC: 2024:KHC:30969

AND 3 OTHERS

has held that for a married person, one-third of income

shall be deducted towards personal and living expenses.

Hence, the contention of learned counsel for the

Corporation is negatived.

15. The Tribunal has taken the age of the deceased

Lakshmamma as 50 years relying upon Ex.P7 - post-

mortem report and accordingly added 10% of income as

future prospects. On appreciation of the subsequent

document - Aadhar card produced alongwith I.A.

No.1/2023, this Court is of the opinion that the deceased

was aged 61 years. Accordingly, the age of the deceased

is taken as 61 years. I am also in agreement with the

learned counsel for the Corporation that addition of 10%

of income towards future prospects in this case is

unwarranted as the deceased was aged 61 years. The

Tribunal adopted the multiplier of '13' on the basis of age

of the deceased to be 50 years, but this Court as stated

above appreciating the subsequent document produced,

has taken the age of the deceased to be 61 years and

- 16 -

NC: 2024:KHC:30969

AND 3 OTHERS

hence, the multiplier would be 7. Under the circumstances,

the loss of dependency in this case would be Rs.14,000 x

12 x 7 = Rs.11,76,000/- as against Rs.13,72,800/-

awarded by the Tribunal.

16. The Tribunal awarded Rs.88,000/- towards loss

of consortium; Rs.16,500/- towards loss of estate; and

Rs.16,500/- towards funeral expenses. The compensation

awarded under the said heads is just and proper and the

same does not call for interference. I deem it appropriate

to retain the same.

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

entitled to total compensation of Rs.12,97,000/-.

However, an interim compensation of Rs.35,000/- has

been paid by the Corporation, which is admitted and same

requires to be deducted. Hence, total compensation liable

to be paid to the claimants would be Rs.12,62,000/-, as

mentioned in the table below:

- 17 -

                                                 NC: 2024:KHC:30969



                                                    AND 3 OTHERS


Sl.            Head of compensation                 Amount of
No.                                               compensation
                                                     awarded

1          Loss of dependency                   Rs.11,76,000-00

2          Loss of consortium                   Rs.     88,000-00

3          Loss of estate                       Rs.     16,500-00

4          Funeral expenses                     Rs.     16,500-00

           Total                                Rs. 12,97,000-00

           Less: Interim compensation           Rs.      35,000-00

                                                Rs. 12,62,000-00



18. Accordingly, I pass the following:

ORDER

i) The appeals are disposed off.

ii) The impugned Judgment & Award dated 29th September 2021 passed by the Tribunal in MVC No.1527/2019, is modified.


    iii)     The claimants would be entitled to reduced
             compensation           of          Rs.12,62,000/-
             (Rs.12,97,000 minus Rs.35,000)           as against
             Rs.14,58,800/-        (Rs.14,93,800          minus

Rs.35,000) awarded by the Tribunal alongwith

- 18 -

NC: 2024:KHC:30969

AND 3 OTHERS

interest at 6% per annum from the date of petition till the date of deposit.

iv) The compensation amount shall be released in favour of the claimants as per the terms of the tribunal by electronic transfer to the claimants upon furnishing the required bank details/upon proper identification.

v) All other terms and conditions stipulated by the Tribunal shall stand intact.

vi) The Registry is directed to transmit the original records, if any to the jurisdictional Tribunal forthwith.

II. In MFA Nos.6127/2021 and 2857/2022:

(CASE OF INJURY TO RAVIKUMARA)

19. These two appeals - MFA Nos.6127/2021 and

2857/2022 are preferred by the claimant/Ravikumara and

the Corporation respectively challenging the common

judgment and award dated 29th September 2021 passed

in MVC 1525/2019 on the file of the Prl. Senior Civil Judge

& CJM and Member, Addl. MACT, Hassan.

- 19 -

NC: 2024:KHC:30969

AND 3 OTHERS

20. MFA No.6127/2021 is preferred by the claimant

on the premise of inadequate and meager compensation

awarded by the Tribunal, so also fixing 25% contributory

negligence against the claimant. Whereas, MFA

No.2857/2022 is preferred by the Corporation on the

ground that the impugned judgment and award passed by

the Tribunal is perverse, arbitrary, illegal and erroneously

fastened liability against the Corporation and thereby

seeking to set aside the same.

21. The Tribunal has awarded total compensation of

Rs.13,35,000/- and fastened 25% contributory negligence

on the claimant and as such deducted 25% (Rs.3,35,750)

from the total compensation payable to the claimant and

directed the Corporation to deposit Rs.10,01,250/-

(Rs.13,35,000 minus Rs.3,35,750/-) alongwith with

interest at 6% per annum within 30 days from the date of

the judgment.

- 20 -

NC: 2024:KHC:30969

AND 3 OTHERS

22. It is the vehement contention of learned counsel

for the claimant that the Tribunal has committed an error

in not taking into consideration the material placed on

record, both oral and documentary in the proper

perspective and awarded inadequate compensation. The

income of the claimant assessed by the Tribunal is on the

lower side and further 40% of income ought to have been

added towards future prospects. The Tribunal has rightly

taken the disability at 55% rather than 18% as contended

by the Corporation. The Tribunal has committed gross

error in fastening 25% contributory negligence against the

claimant, who was driving the autorickshaw, for not

possessing valid driving licence to drive the autorickshaw.

It is also contended that the compensation awarded under

different heads is not in accordance with the material on

record. Therefore, he seeks to allow the appeal and

consequently enhance the compensation.

- 21 -

NC: 2024:KHC:30969

AND 3 OTHERS

23. Per contra, learned counsel - Sri F.S. Dabali

representing the Corporation contends that the driver of

the autorickshaw was admittedly not possessing a valid

and effective driving licence and he was not having

knowledge/skill of driving passenger auto and despite the

same, he drove the autorickshaw and caused the accident

and hence entire negligence is to be attributed on the

driver of the autorickshaw. He further contends that the

Tribunal has committed a serious error in taking the

disability to the whole body at 55%, whereas the

doctor/PW.2 in his evidence has stated physical disability

of 41% to the left lower limb and 25% to the right lower

limb and combined disability of 55%. Therefore, the

Tribunal ought to have taken the whole body disability at

18% instead of 55%. He further contends that the

Tribunal has ignored the evidence of doctor, who has

stated that the fractures have been united. He also

contends that the Tribunal has awarded exhorbitant

compensation under all the heads and same requires to be

- 22 -

NC: 2024:KHC:30969

AND 3 OTHERS

drastically reduced. On these grounds, learned counsel

seeks to modify/set aside the impugned judgment and

award.

24. Having heard learned counsels for both the

parties, it would not be necessary to once again advert

with regard to occurrence of the accident and negligence

aspect as it is already dealt in the preceding paragraphs.

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

income, multiplier and disability, it is seen that as per

Ex.P4/wound certificate, age of the claimant is 35 years,

whereas in his evidence, he has stated his age to be 42

years as on 7.1.2021. The Tribunal has rightly taken the

age of the claimant as per his evidence. Therefore, age of

the claimant would be 40 years as on the date of the

accident i.e., 11.5.2019 and the appropriate multiplier

would be '15', which is rightfully adopted by the Tribunal

and the same does not call for interference.

- 23 -

NC: 2024:KHC:30969

AND 3 OTHERS

26. In the absence of proof of income, the tribunal

has taken the income of the claimant to be Rs.12,000/-

per month, whereas the Legal Services Authority Chart

prescribes the notional income of Rs.14,000/- per month

for the accident of the year 2019. Under the

circumstances, the income requires to be taken as

Rs.14,000/- per month rather than Rs.12,000/-.

27. The Tribunal is not justified in taking the whole

body disability of the claimant to be 55%. On careful

perusal of evidence of the doctor, it is seen that the doctor

has stated in his evidence that the claimant suffered

physical disability of 41% to the left lower limb and 25%

to the right lower limb and combined disability of 55%.

Even as per Ex.C2/disability certificate issued by the

doctor, the claimant has sustained physical disability of

55% in relation to left lower limb and right lower limb. I

am in agreement with the learned counsel for the

Corporation that the whole body disability is required to be

taken as one-third of limbs disability. Therefore, the

- 24 -

NC: 2024:KHC:30969

AND 3 OTHERS

whole body disability would be one-third of 55% i.e.,

18.33% and the same is rounded off to 19%. I am not

inclined to accept the argument of learned counsel for the

claimant to award future prospects for the reason that the

disability is reduced to 19% by this Court.

28. Therefore, the compensation towards loss of

future income would be Rs.4,78,800/- (Rs.14,000 x 12 x

15 x 19%).

29. The Tribunal awarded Rs.70,000/- towards pain

and agony; Rs.40,000/- towards loss of amenities; and

Rs.25,000/- towards future medical expenses. The

compensation awarded under the said heads is just and

proper and the same does not call for interference and I

deem it appropriate to retain the same.

30. Considering the magnitude of injuries suffered

by the claimant, atleast three months is required to

recuperate and get back to normal day to day activities.

In view of this Court enhancing the income to Rs.14,000/-

- 25 -

NC: 2024:KHC:30969

AND 3 OTHERS

per month, Rs.42,000/- (Rs.14,000 x 3) is awarded under

this head.

31. I am in agreement with the learned counsel for

the claimant that there is no justification in fastening 25%

of contributory negligence against the claimant, who was

driving the autorickshaw for the reason that there is no

material placed before the Court by the insurance

company to show that the claimant, who was driving the

autorcikshaw has contributed to the occurrence of

accident, whereas the Tribunal has clearly given a finding

that the imposition of 25% contributory negligence is due

to the fact that the claimant was not possessing a valid

driving licence to drive the autorickshaw. I am afraid the

same cannot be sustained for the reason that there is no

FIR or charge sheet laid against the claimant, the driver of

the autorickshaw and further, there is no averment to the

effect that the claimant contributed to the occurrence of

accident except stating that he was not possessing a valid

driving licence. If that be so, the claimant could have

- 26 -

NC: 2024:KHC:30969

AND 3 OTHERS

been penalized for not possessing a valid Driving Licence

under the Motor Vehicles Act and the Rules. Unless there

is cogent material evidence to show that the claimant

contributed to the occurrence of accident, he cannot be

fastened with contributory negligence. Hence, the finding

of the Tribunal with regard to fastening 25% contributory

negligence against the claimant, is hereby set aside.

32. In view of the above, the claimant would be

entitled to total compensation of Rs.6,55,800/- as

mentioned in the table below:

Sl. Head of compensation Amount of No. compensation awarded

1 Loss of future income Rs.4,78,800-00

2 Towards pain and agony Rs. 70,000-00

3 Loss of amenities Rs. 40,000-00

4 Loss of income during laid up Rs. 42,000-00 period

5 Future medical expenses Rs. 25,000-00

Total Rs. 6,55,800-00

- 27 -

NC: 2024:KHC:30969

AND 3 OTHERS

33. Accordingly, I pass the following:

ORDER

1) The appeals are disposed off.

2) The impugned Judgment & Award dated 29th

September 2021 passed by the tribunal in MVC

No.1525/2019 is modified.

3) The finding of the Tribunal with regard to

fastening 25% contributory negligence against the

claimant, is hereby set aside.

4) The claimant would be entitled to reduced

compensation of Rs.6,55,800/- as against

Rs.13,35,000/- awarded by the tribunal alongwith

interest at 6 % per annum.

5) The compensation amount shall be released in

favour of the claimant as per the terms of the

tribunal by electronic transfer to the claimant

upon furnishing the required bank details/upon

proper identification.

- 28 -

NC: 2024:KHC:30969

AND 3 OTHERS

6) All other terms and conditions stipulated by the

tribunal shall stand intact.

7) Registry is directed to transmit the original

records, if any to the jurisdictional tribunal

forthwith.

III. In MFA Nos.6137/2021 and 2853/2022:

(CASE OF INJURY TO SIDDAIAH)

34. These two appeals - MFA Nos.6137/2021 and

2853/2022 are preferred by the claimant/Siddaiah and the

Corporation respectively challenging the common

judgment and award dated 29th September 2021 passed

in MVC 1526/2019 on the file of the Prl. Senior Civil Judge

& CJM and Member, Addl. MACT, Hassan.

35. MFA No.6137/2021 is preferred by the claimant

on the premise of inadequate and meager compensation

awarded by the Tribunal. Whereas, MFA No.2853/2022 is

preferred by the Corporation on the ground that the

impugned judgment and award passed by the Tribunal is

- 29 -

NC: 2024:KHC:30969

AND 3 OTHERS

perverse, arbitrary, illegal and erroneously fastened entire

liability against the Corporation and thereby seeking to set

aside the same.

36. The Tribunal has awarded total compensation of

Rs.5,54,900/- alongwith interest at 6% per annum and

directed the Corporation to deposit the amount alongwith

interest within 30 days from the date of judgment.

37. It is the vehement contention of learned counsel

for the claimant that the Tribunal has committed an error

in not taking into consideration the material placed on

record, both oral and documentary in the proper

perspective and awarded inadequate compensation. The

income of the claimant assessed by the Tribunal is on the

lower side and further 40% of income ought to have been

added towards future prospects. The Tribunal rightly

taken the disability at 62% rather than 21% as contended

by the Corporation. It is also contended that the

compensation awarded under different heads is not in

accordance with the material on record. Therefore, he

- 30 -

NC: 2024:KHC:30969

AND 3 OTHERS

seeks to allow the appeal and consequently enhance the

compensation.

38. Per contra, learned counsel - Sri F.S. Dabali

representing the Corporation contends that the driver of

the autorickshaw was admittedly not possessing a valid

and effective driving licence and he was not having

knowledge/skill of driving passenger auto and despite the

same, he drove the autorickshaw and caused the accident

and hence entire negligence is to be attributed against

driver of the autorickshaw. He further contends that the

Tribunal has committed a serious error in taking the

disability to the whole body at 62%, whereas the

doctor/PW.2 in his evidence has stated physical disability

of 40% to the left upper limb and 40% to the right lower

limb and combined disability of 62%. Therefore, the

Tribunal ought to have taken the whole body disability at

21% instead of 62%. He also contends that the Tribunal

has awarded exhorbitant compensation under all the

heads and same requires to be drastically reduced. On

- 31 -

NC: 2024:KHC:30969

AND 3 OTHERS

these grounds, learned counsel seeks to modify/set aside

the impugned judgment and award.

39. Having heard learned counsels for both the

parties, it would not be necessary to once again advert

with regard to occurrence of the accident and negligence

aspect as it is already dealt with in detail in the preceding

paragraphs.

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

income, multiplier and disability, it is seen that as per

Ex.P7/Discharge Summary and Ex.P9/out-patient record,

age of the claimant is stated to be 70 years. Accordingly,

the Tribunal rightly taken the age of the claimant to be 70

years and adopted the multiplier of '5', which does not call

for interference.

41. In the absence of proof of income, the tribunal

has taken the income of the claimant to be Rs.12,000/-

per month, whereas the Legal Services Authority Chart

prescribes the notional income of Rs.14,000/- per month

- 32 -

NC: 2024:KHC:30969

AND 3 OTHERS

for the accident of the year 2019. Under the

circumstances, the income requires to be taken as

Rs.14,000/- per month rather than Rs.12,000/-.

42. The Tribunal is not justified in taking the whole

body disability of the claimant to be 62%. On careful

perusal of evidence of the doctor, it is seen that the doctor

has stated in his evidence that the claimant suffered

physical disability of 40% to the left upper limb and 40%

to the right lower limb and combined disability of 62%.

Even as per Ex.C3/disability certificate issued by the

doctor, the claimant has sustained physical disability of

62% in relation to left upper limb and right lower limb. I

am in agreement with the learned counsel for the

Corporation that the whole body disability is required to be

taken as 21% (one-third) as against 62%. Accordingly,

the whole body disability is taken as 21%. I am not

inclined to accept the argument of learned counsel for the

claimant to award future prospects for the reason that the

disability is reduced to 21% by this Court.

- 33 -

NC: 2024:KHC:30969

AND 3 OTHERS

43. Therefore, the compensation towards loss of

future income would be Rs.1,76,400/- (Rs.14,000 x 12 x 5

x 21%).

44. The Tribunal awarded Rs.65,000/- towards pain

and agony; Rs.30,000/- towards loss of amenities; and

Rs.1,500/- towards medical bills. The compensation

awarded under the said heads is just and proper and the

same does not call for interference and I deem it

appropriate to retain the same.

45. Considering the magnitude of injuries suffered

by the claimant, atleast three months is required to

recuperate and get back to normal day to day activities.

In view of this Court enhancing the income to Rs.14,000/-

per month, Rs.42,000/- (Rs.14,000 x 3) is awarded under

this head.

46. In view of the above, the claimant would be

entitled to reduced compensation of Rs.3,14,900/- as

- 34 -

NC: 2024:KHC:30969

AND 3 OTHERS

against Rs.5,54,900/- awarded by the Tribunal, as

mentioned in the table below:

Sl. Head of compensation Amount of No. compensation awarded

1 Loss of future income Rs.1,76,400-00

2 Towards pain and agony Rs. 65,000-00

3 Loss of amenities Rs. 30,000-00

4 Loss of income during laid up Rs. 42,000-00 period

5 Medical bills Rs. 1,500-00

Total Rs.3,14,900-00

47. Accordingly, I pass the following:

ORDER

i) The appeals are disposed off.

ii) The impugned Judgment & Award dated 29th September 2021 passed by the tribunal in MVC No.1526/2019, is modified.

iii) The claimant would be entitled to reduced compensation of Rs.3,14,900/- as against

- 35 -

NC: 2024:KHC:30969

AND 3 OTHERS

Rs.5,54,900/- awarded by the tribunal alongwith interest at 6 % per annum.

iv) The compensation amount shall be released in favour of the claimant as per the terms of the tribunal by electronic transfer to the claimant upon furnishing the required bank details/upon proper identification.

v) All other terms and conditions stipulated by the tribunal shall stand intact.

vi) Registry is directed to transmit the original records, if any to the jurisdictional tribunal forthwith.

Sd/-

(PRADEEP SINGH YERUR) JUDGE

GSS

 
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