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

S N Yogish vs Chandrashekar
2024 Latest Caselaw 19674 Kant

Citation : 2024 Latest Caselaw 19674 Kant
Judgement Date : 6 August, 2024

Karnataka High Court

S N Yogish vs Chandrashekar on 6 August, 2024

                                                   -1-
                                                              NC: 2024:KHC:31228
                                                             MFA No. 3302 of 2013
                                                         C/W MFA No. 3814 of 2013




                          IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                             DATED THIS THE 6 TH DAY OF AUGUST, 2024

                                              BEFORE
                      THE HON'BLE MR JUSTICE T.G. SHIVASHANKARE GOWDA
                                    MFA NO. 3302 OF 2013 C/W
                                   MFA NO. 3814 OF 2013 (MV-I)

                     IN MFA NO. 3302/2013

                     BETWEEN:

                     S N YOGISH
                     S/O NINGAPPA, AGED 23 YEARS
                     R/O SOORENAHALLI VILLAGE
                     HONNAVALLI HOBLI
                     TIPTUR TALUK                                  ...APPELLANT

                     (BY SRI. B S BASAVARAJU., ADV.)

                     AND:

                     1.     CHANDRASHEKAR
                            S/O YALLAIAH, AGED ABOUT 25 YEARS
                            R/O MADENUR BOVI COLONY, TIPTUR
                            TALUK, AND ALSO R/O HASSAN ROAD
                            NEAR ANANDAKUMAR HOUSE
                            (EX-MUNCIPAL COUNSELOR)
Digitally signed by         ARASIKERE TOWN
PRAJWAL A
Location: HIGH COURT 2.     THE MANAGER
OF KARNATAKA                M/S UNITED INDIA ASSURANCE
                            COMPANY LTD, 1ST FLOOR
                            GANGADARAPPA COMPLEX
                            NO. 266, SUNKADAKATTE
                            MAGADI MAINTENANCE ROAD
                            BANGALORE-91
                            POST-VISHWANEEDAM                   ...RESPONDENTS

                     (BY SRI.G. RAVISHANKAR, ADV. FOR
                         SRI.GANGADHARAPPA, ADV. FOR R1;
                         SRI. MOHAN KUMAR T., ADV., FOR R2)
                               -2-
                                          NC: 2024:KHC:31228
                                         MFA No. 3302 of 2013
                                     C/W MFA No. 3814 of 2013




IN MFA NO. 3814/2013

BETWEEN:

CHANDRASHKEKHAR
S/O YALLAIAH, AGED ABOUT 25 YEARS
R/O MADENUR BOVI COLONY, TIPTUR
TALUK AND ALSO R/O HASSAN ROAD
NEAR ANANDKUMAR HOUSE
(EX-MUNICIPAL COUNSELOR)
ARSIKERE TOWN, HASSAN DIST - 573 103           ...APPELLANT

(BY SRI. B S BASAVARAJU., ADV.)

AND:

1.     S N YOGISHA
       S/O NINGAPPA, AGED ABOUT 23 YEARS
       R/O SOORENAHALLI, HONNAVALLI HOBLI
       TIPTUR TALUK, TUMKUR DISTRICT 572 217

2.    UNITED INDIA SSURANCE COMPANY LTD.
      NO.266, 1ST FLOOR, GANGADHARAPPA COMPLEX
      SUNKADAKATTE, MAGADI MAIN ROAD
      VISWANEEDAM POST, BANGALORE 560 091
                                        ... RESPONDENTS
(BY SRI. MOHAN KUMAR T., ADV., FOR R2;
    SRI. B.S.BASAVARAJU, ADV. FOR R1)

       THESE MFA'S ARE FILED UNDER SECTION 173(1) OF MV
ACT AGAINST THE JUDGMENT AND AWARD DATED 07.01.2013
PASSED IN MVC NO.106/2011 ON THE FILE OF THE SENIOR
CIVIL JUDGE, MACT, ARASIKERE, AWARDING COMPENSATION
OF Rs.75,000/- WITH INTEREST @ 6% P.A. FROM THE DATE OF
PETITION TILL DEPOSIT AND IN MFA NO.3814 OF 2013 PARTLY
ALLOWING THE CLAIM PETITION FOR COMPENSATION AND
SEEKING ENHANCEMENT OF COMPENSATION.
                            -3-
                                        NC: 2024:KHC:31228
                                       MFA No. 3302 of 2013
                                   C/W MFA No. 3814 of 2013




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

CORAM:    HON'BLE MR JUSTICE T.G. SHIVASHANKARE GOWDA


                   ORAL JUDGMENT

In these appeals, the owner of the vehicle as well

as the injured have challenged the judgment and

award dated 07.01.2013 passed in M.V.C.No.106/2011

by the Senior Civil Judge and MACT, Arsikere ('the

Tribunal' for short).

2. For the sake of convenience, the rank of the

parties shall be referred to as per their status before

the Tribunal.

3. Brief facts of the case are, on 28.03.2011 at

about 12.00 p.m. while the petitioner was crossing the

road in front of Umesh bunk shop, at Madenur Bovi

Colony, on B.H.Road NH-206, a motor cycle bearing

Engine No.JZMBTM-98712-MD20-SJZZZTWM16610

came and dashed against him. Due to which, he

sustained head injury and he was under hospitalization

NC: 2024:KHC:31228

at NIMHANS, Bengaluru. After taking treatment he has

filed the claim petition, seeking compensation of

Rs.10,00,000/- against the owner and insurer of the

motor cycle. Claim was opposed by the respondents.

The Tribunal, after taking the evidence and hearing

both the parties by impugned judgment allowed the

claim petition, granting compensation of Rs.75,000/-

with interest at the rate of 6% p.a., directing the

owner of the vehicle to pay the compensation and

dismissed the claim against the insurance company.

Aggrieved by the same, owner of the motor cycle has

filed MFA.No.3302/2013, pleading inadequacy and

seeking enhancement, the petitioner has filed

MFA.No.3814/2013 on various grounds.

4. Heard the arguments of Sri A.V.

Gangadharappa, learned counsel for the petitioner and

Sri B.S. Basavaraju, learned counsel for the owner of

the vehicle and Sri Mohan Kumar T., learned counsel

for the Insurance Company.

NC: 2024:KHC:31228

5. It is the contention of the learned counsel for

the petitioner that the petitioner has suffered head

injury, due to which he has to undergo brain surgery,

skull operation and he was inpatient at NIMHANS,

Bengaluru for two times; first time for 1 month and 15

days on the second occasion. The skull was kept inside

the abdomen, which shows that gravity of the injury

sustained by the petitioner. The Tribunal did not

consider these aspects and awarded lesser

compensation. No compensation is assessed towards

loss of future income so also towards loss of income

during laid up period and even compensation assessed

towards medical expenses is on lower side. The

petitioner has been transported to the hospital in an

Ambulance and huge money has been spent towards

attendant, traveling and food and nourishment and

sought for enhancement.

6. Per contra, learned counsel for the owner of

the vehicle has contended that the vehicle was a brand

NC: 2024:KHC:31228

new one, the owner has paid premium to the

showroom to cover the insurance to the newly

purchased motor cycle. Only after ascertaining and

assuring issuance of policy, the vehicle was plied, and

only after the accident he was surprised and came to

know that the issuance of policy date as 28.03.2011

from 13.33 hours which is manipulated by the

showroom as well as the insurance company and his

liability has to be indemnified by the insurer, and

sought for direction to the insurance company to

indemnify him.

7. It is contended by the learned counsel for the

insurance company that the insurance company has

not received any proposal or money from the

showroom and only on receipt of insurance premium,

policy was issued with effect from 28.03.2011 from

13.33 hours. Prior to issuing of the policy, the vehicle

was plied on the public road, caused accident without

insurance cover under such circumstances, the owner

NC: 2024:KHC:31228

has to pay the compensation. It is further contended

that the compensation assessed is proportionate to the

injury sustained by the petitioner, the Tribunal has

awarded just compensation and has supported the

impugned judgment.

8. I have given my anxious consideration to the

arguments addressed on behalf of the parties and

perused the records.

9. The material on record did point out that the

motor cycle involved in the accident is a brand new

one, which was delivered to the hands of the owner on

27.03.2011, unfortunately accident took place on

28.03.2011 at 12.00 noon. Medical records shows that

the petitioner has suffered the head injury. He was

under hospitalization at NIMHANS for more than 45

days, 1 month on first time and 15 days on the second

time.

NC: 2024:KHC:31228

10. The charge sheet is filed against the rider of

the motor cycle. Hence, the prosecution papers

coupled with medical records goes to establish that the

accident in question was due to negligence on the part

of the rider of the motor cycle and petitioner being the

victim of the accident, is entitled to claim

compensation.

11. Ex.P4 is the wound certificate issued by the

Government hospital, Tiptur where the petitioner was

first treated. It goes to show that the petitioner has

suffered the head injury with fracture of right parietal

region and right temporal lobe concussion injury with

minimal mass effect with the diffuse cerebral edemus.

The petitioner was operated, skull was removed and

was preserved in the abdomen of the petitioner by

effecting a surgery. It goes to explain the gravity and

nature of injury. Hence, the petitioner is required to be

awarded just compensation.

NC: 2024:KHC:31228

12. The compensation assessed by the Tribunal at

Rs.75,000/- in all is on the lower side. Medical bills

constitutes a sum of Rs.29,657/-, wherein the Tribunal

has considered it at Rs.28,000/- only and same has to

be reimbursed. Towards pain and suffering Rs.50,000/-

has to be awarded, towards loss of amenities in life

and discomfort at Rs.50,000/-, towards attendant

charges at Rs.10,000/-, towards traveling expenses at

Rs.10,000/-, towards food and nourishment at

Rs.10,000/- and towards loss of income during laid up

period at Rs.26,000/- (Rs.6,500/- x 4 months) is

assessed.

13. Therefore, the petitioner is entitled for

compensation under the following heads:

    Sl.               Particulars                    Amount
    No.                                              in (Rs.)
     1.     Pain and Sufferings                          50,000/-
     2.     Medical Expenses                             29,657/-
     3.     Loss of income during laid up                26,000/-
     4.     Loss of Amenities and                        50,000/-
            unhappiness
     6.     Attendant charges                           10,000/-
     7.     Food & nourishment                          10,000/-
     8.     Transportation                              10,000/-
                         Total                       1,85,657/-
                              - 10 -
                                           NC: 2024:KHC:31228






              Less: compensation awarded        75,000/-
                     by the Tribunal
                Enhanced compensation          1,10,657/-
                      Rounded off              1,11,000/-

It is the just compensation which the petitioner is

entitled in the facts and circumstances of the case.

14. Learned counsel for the petitioner seeking

compensation towards future loss of income. Except

self-serving testimony of the petitioner, there is no

medical evidence. Even the disability certificate is not

produced. In the absence of medical evidence, it is not

proper to make a guess work and assess the

compensation on future loss of income. Insofar as

future medical expenses is concerned, no material is

placed on record to show that the petitioner is required

further treatment post discharge. Hence, it is not a

case for grant of compensation towards future medical

expenses.

15. As regarding liability is concerned, as rightly

contended by the insurance company, the effect of the

- 11 -

NC: 2024:KHC:31228

policy from 28.03.2011 from 13.33 hours, wherein the

accident took place at 12.00 noon on the same day

and at the time of accident there was no policy.

Insurance company having own right, can avoid its

liability. Hence, the Tribunal has rightly dismissed the

claim against the insurance company.

16. Adverting to the arguments of the learned

counsel for the owner is concerned, if the showroom

has collected premium from the owner towards the

insurance, it ought to have been paid to the insurance

company within time and before getting policy issued,

the vehicle was delivered to the owner on 27.03.2011

itself and how a showroom can deliver the vehicle to

ply on the public road without policy coverage of

insurance which is mandatory under the law. If at all

the owner of the motor cycle has any grievance against

the showroom, he can go against the showroom for

legal redressal, but he cannot insist the insurance

company to indemnify him when there is no policy in

- 12 -

NC: 2024:KHC:31228

force. Hence, the owner of the motor cycle has to pay

the compensation.

17. Accordingly, the appeal filed by the owner

has to fail and the appeal filed by the petitioner merits

consideration, in the result, the following:

ORDER

(i) MFA.No.3302/2013 filed by the owner is dismissed.

(ii) MFA.No.3814/2013 filed by the petitioner is allowed in part.

(iii) The impugned judgment and award is modified;

(iv) The petitioner would be entitled to enhanced compensation of Rs.1,11,000/-

with interest at the rate of 6% per annum from the date of petition till deposit;

(v) The owner of the motor cycle is directed to deposit the entire compensation amount with interest at 6% p.a. within eight weeks from the date of receipt of certified copy of this judgment and work out his remedy against the showroom if

- 13 -

NC: 2024:KHC:31228

he is so advised in accordance with law.

(vi) The amount in deposit, if any, shall be transmitted to the Tribunal along with records forthwith.

SD/-

(T.G. SHIVASHANKARE GOWDA) JUDGE

MKM

 
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