Citation : 2024 Latest Caselaw 19832 Kant
Judgement Date : 7 August, 2024
-1-
NC: 2024:KHC:31342
MFA No. 2595 of 2018
C/W MFA No. 2900 of 2018
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 7TH DAY OF AUGUST, 2024
BEFORE
THE HON'BLE MR JUSTICE H.T. NARENDRA PRASAD
MISCELLANEOUS FIRST APPEAL NO. 2595 OF 2018 (MV)
C/W
MISCELLANEOUS FIRST APPEAL NO. 2900 OF 2018(MV)
IN MFA 2595/2018
BETWEEN:
UNITED INDIA INSURANCE CO.,LTD
NO.40, LAKSHMI COMPLEX
K R FORT ROAD, BANGALORE-560002
REPRESENTED BY DEPUTY MANAGER
R.O 6TH FLOOR, KRISHI BHAVAN
HUDSON CIRCLE, BANGALORE-560 001
...APPELLANT
(BY SRI. RAVISH BENNI.,ADVOCATE)
AND:
1. SMT G SYMALAMMA
Digitally signed by
W/O LATE G KRISHNA REDDY
HEMALATHA A AGED ABOUT 47 YEARS
Location: HIGH
COURT OF
KARNATAKA 2. G PRASANNA KUMARA REDDY
S/O LATE G KRISHNA REDDY
AGED ABOUT 27 YEARS
3. G PRAVEENA KUMARA REDDY
S/O LATE G KRISHNA REDDY
AGED ABOUT 24 YEARS.
4. GANGI REDDY
S/O LATE K NARP REDDY
AGED ABOUT 77 YEARS
ALL ARE RESIDING AT NO.1/143
-2-
NC: 2024:KHC:31342
MFA No. 2595 of 2018
C/W MFA No. 2900 of 2018
BAKKASAMPALL MAIN ROAD
BAKKASAMPALLI, ANANTHAPUR DISTRICT
ANDHRA PRADESH PIN-515123.
5. MR NAGARAJU B S
S/O SHESHAPPA
MAJOR, R/AT NO 6 WARD NO 9
NEAR PETROL BUNK, CHANDAPURA
MAIN ROAD, ANEKAL TALUK
BENGALURU- 560081560081
...RESPONDENTS
(BY SRI. GURUDEV PRASAD K T.,ADVOCATE FOR R1 TO R4:
NOTICE TO R5 IS HELD SUFFICIENT
V/O DATED: 25.04.2024)
THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED:07.11.2017
PASSED IN MVC NO.3519/2016 ON THE FILE OF THE 21ST
ACMM & 23RD ADDITIONAL SMALL CAUSE JUDGE,
BENGALURU, AWARDING COMPENSATION OF RS.11,24,600/-
WITH INTEREST AT 8% P.A. FROM THE DATE OF PETITION TILL
THE DATE OF DEPOSIT.
IN MFA 2900/2018
BETWEEN:
1. SMT G SYMALAMMA
W/O LATE G KRISHNA REDDY
AGED ABOUT 47 YEARS
2. G PRASANNA KUMARA REDDY
S/O LATE G KRISHNA REDDY
AGED ABOUT 27 YEARS
3. G PRAVEENA KUMARA REDDY
S/O LATE G KRISHNA REDDY
AGED ABOUT 24 YEARS.
-3-
NC: 2024:KHC:31342
MFA No. 2595 of 2018
C/W MFA No. 2900 of 2018
4. GANGI REDDY
S/O LATE K NARP REDDY
AGED ABOUT 77 YEARS
ALL ARE RESIDING AT NO.1/143
BAKKASAMPALL MAIN ROAD
BAKKASAMPALLI, ANANTHAPUR DISTRICT
ANDHRA PRADESH PIN-515123.
...APPELLANTS
(BY SRI.GURDEVA PRASAD K.T., ADVOCATE)
AND:
1. UNITED INDIA INSURANCE CO.,LTD
NO.40, LAKSHMI COMPLEX
K R FORT ROAD, BANGALORE-560002
BY ITS MANAGER
2. MR NAGARAJU B S
S/O SHESHAPPA
MAJOR, R/AT NO 6 WARD NO 9
NEAR PETROL BUNK, CHANDAPURA
MAIN ROAD, ANEKAL TALUK
BENGALURU- 560081560081
... RESPONDENTS
(BY SRI. RAVISH BENNI, ADVOCATE FOR R1:
NOTICE TO R2 IS DISPENSED WITH
V/O DATED: 02.11.2022)
THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED:07.11.2017
PASSED IN MVC NO.3519/2016 ON THE FILE OF THE 21ST
ACMM & 23RD ADDITIONAL SMALL CAUSE JUDGE,
BENGALURU, PARTLY ALLOWING THE CLAIM PETITION FOR
COMPENSATION AND SEEKING ENHANCEMENT OF
COMPENSATION.
-4-
NC: 2024:KHC:31342
MFA No. 2595 of 2018
C/W MFA No. 2900 of 2018
THESE APPEALS, COMING ON FOR ADMISSION, THIS
DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:
CORAM: HON'BLE MR JUSTICE H.T. NARENDRA PRASAD
ORAL JUDGMENT
1. MFA No.2595/2018 is filed by the Insurance Company
and MFA No.2900/2018 is filed by the claimant under Section
173(1) of Motor Vehicles Act, 1988 (hereinafter referred to as
'the Act') being aggrieved by the judgment dated 07.11.2017
passed by the XXI ACMM and XXIII ASCJ, Bengaluru. in MVC
No.3519/2016.
2. Facts giving rise to the filing of the appeals briefly stated
are that on 12.05.2016 at about 06.30 p.m, the deceased
G.Krishna Reddy was walking on the extreme left side of the
ring road, Badrappa Layout flyover, Hebbal, Bengaluru. At that
time, the driver of Eicher Mini Bus bearing Registration No.KA-
51-C-3988 drove the same with high speed and in a rash and
negligent manner so as to endangering to human life and
dashed against the deceased. As a result of the aforesaid
accident, the deceased sustained grievous injuries and
succumbed to the injuries on the way to the Hospital.
NC: 2024:KHC:31342
3. The claimants filed a petition under Section 166 of
the Act seeking compensation for the death of the
deceased along with interest.
4. Upon service of notice, the respondent No.1
appeared through counsel and filed written statement
denying the averments made in the claim petition. The
respondent No.2, despite service of notice, did not appear
before the Tribunal and was placed ex-parte.
5. On the basis of the pleadings of the parties, the
Claims Tribunal framed the issues and thereafter, recorded
the evidence. The claimants, in order to prove the case,
examined claimant No.1 as PW-1, and got exhibited
documents namely Ex.P1 to Ex.P8. On behalf of
respondents, two witnesses were examined as RW-1 and
RW-2 and got exhibited documents namely Ex.R1 to
Ex.R4. The Claims Tribunal, by the impugned judgment,
inter alia, held that the accident took place on account of
rash and negligent driving of the offending vehicle by its
NC: 2024:KHC:31342
driver, as a result of which, the deceased sustained
injuries and succumbed to the injuries. The Tribunal
further held that the claimants are entitled to a
compensation of Rs.11,24,600/- along with interest at the
rate of 8% p.a. and directed the Insurance Company to
deposit the compensation amount along with interest.
Being aggrieved, these appeals have been filed.
6. The learned counsel for the Insurance Company has
raised the following counter-contentions:
a) Firstly, the offending vehicle with registration number
KA-51-C-3988 was falsely implicated in the accident. The
claimants colluded with the police and lodged a false
complaint. The accident occurred on 12.05.2016, at about
6.30 p.m. Claimant No.2, Prasanna Kumar Reddy, filed the
complaint on 13.05.2016, mentioning the vehicle number
as 'unknown'. Based on this complaint, an FIR was
registered as per Ex.P1, which also shows the vehicle
number as 'unknown'. Even in Ex.P7, the vehicle is
referred to as 'unknown'. It is contended that the vehicle
NC: 2024:KHC:31342
number was mentioned for the first time in the charge
sheet. The Investigating Officer has been examined as
RW-1. In her evidence, she testified that the driver of the
alleged offending vehicle surrendered to the police on
13.05.2016 at 01.00 p.m. and admitted to the accident.
However, in the statement recorded by the Police, the
driver claimed to have surrendered in the morning,
contradicting the evidence of RW-1. This inconsistency has
led to the submission that the police colluded with the
claimants and falsely implicated the offending vehicle in
the accident.
b) Secondly, as per Ex.P4-IMV Report, the inspection
was conducted on 14.05.2016 at 6:30 a.m. It is unusual
for the police to conduct inspection at such an early hour.
This raises suspicions and it appears that the police, the
owner of the alleged offending vehicle and the claimants
have colluded to make a false claim. He further contended
that the Tribunal only on the basis of the charge sheet has
held that the driver of the offending vehicle was negligent
NC: 2024:KHC:31342
in causing the accident. In support of his contention, he
has relied upon the judgment in the case of MATAJI BEWA
AND OTHERS vs. HEMANTA KUMAR JENA AND ANOTHERS
(1994 ACJ 303).
c) Thirdly, even for the sake of argument, assuming
that the offending vehicle was involved in the accident,
unless it is proved that the driver of the offending vehicle
was negligent, the liability cannot be fixed on Insurance
Company. In support of his contention, he has relied upon
the judgment in the case of LACHOO RAM AND ORS.
Vs.HIMACHAL ROAD TRANSPORT CORPN. (2014 AIR SCW
1081).
d) Fourthly, in respect of the quantum of compensation,
claimant Nos.2 and 3 are the major sons and they are not
depending upon the income of the deceased. However, the
Tribunal has erred in deducting 1/4th of the income of the
deceased towards personal expense.
e) Lastly, in light of the Division Bench decision of this
Court in the case of MS.JOYEETA BOSE AND OTHERS -
V- VENKATESHAN.V AND OTHERS (MFA 5896/2018
NC: 2024:KHC:31342
AND CONNECTED MATTERS DISPOSED OF ON
24.8.2020), the rate of interest awarded by the Tribunal
at 8% p.a. on the compensation amount is on the higher
side.
With the above contentions, the learned counsel
sought to allow the appeal filed by the Insurance Company
by dismissing the appeal filed by the claimants.
7. On the other hand, the learned counsel for the
claimants has raised the following contentions:
a) Firstly, the accident occurred on 12.05.2016. As a
result, one Krishna Reddy succumbed to his injuries while
being transported to the hospital. The complainant was
not an eyewitness to the incident. Following the accident,
the driver of the offending vehicle fled with the vehicle,
without stopping or allowing anyone to note down the
vehicle's registration number. Claimant No.f2 lodged a
complaint on 13.05.2016 in the morning, reporting the
vehicle as unknown. Consequently, an FIR was registered
based on this complaint. Therefore, simply because the
- 10 -
NC: 2024:KHC:31342
FIR was registered as an unknown vehicle, it cannot be
argued that the offending vehicle was implicated in the
accident.
b) Secondly, on 13.05.2016, the driver of the offending
vehicle himself surrendered before the Police and he has
admitted that since at the spot of the accident, public
gathered and because of that, he ran away and thereafter,
surrendered before the Police. The statement of the driver
of the offending vehicle reveals that he surrendered to the
Police in the morning, however, the exact timing of the
surrender was not mentioned. The Investigating Officer,
during cross-examination has stated that the driver of the
offending vehicle surrendered before the Police on
13.05.2016 at 01.00 O' clock. Therefore, the omission of
the time in the statement of driver recorded by the Police,
will not vitiate the police investigation. He further
submitted that after a thorough investigation, the Police
filed the charge sheet. The Investigating Officer was
examined as RW-1 and the Police, along with the charge
sheet, furnished the statement of driver of the offending
- 11 -
NC: 2024:KHC:31342
vehicle and he has admitted the accident. The admission
of the driver of the vehicle becomes a piece of substantive
evidence. Considering this aspect, the Tribunal has rightly
held that the offending vehicle bearing Registration No.KA-
51-C-3988 was involved in the accident. He further
submitted that the Tribunal also considering the evidence
of PW-1, RW-1, FIR, Sketch, Spot Mahazar, IMV Report
and charge sheet has come to the conclusion that the
driver of the offending vehicle was negligent in causing the
accident.
c) Thirdly, in respect of the quantum, the claimants
assert that the deceased was aged about 50 years at the
time of the accident and had a monthly income of
Rs.10,000/- as a Coolie. However, the assessment of
income of the deceased at Rs.8,000/- by the Tribunal is
unjustified and erroneous.
d) Fourthly, as per the judgment of the Hon'ble
Supreme Court in the case of MAGMA GENERAL
INSURANCE CO. LTD. -V- NANU RAM [2018 ACJ
2782], each of the claimants is entitled to compensation
- 12 -
NC: 2024:KHC:31342
of Rs.40,000/- under the head of 'loss of love and affection
and consortium'.
e) Fifthly, the claimants are depending upon the income
of the deceased and they are residing with their parents in
the same residence. To that effect, they produced ration
car as per Ex.P8.
f) Lastly, considering the age and avocation of the
deceased, the overall compensation awarded by the
Tribunal is inadequate and on the lower side.
With the above contentions, the learned counsel
sought to allow the appeal filed by the claimant by
dismissing the appeal filed by the Insurance Company.
8. Heard the learned counsel for the parties and
perused the judgment and award of the Tribunal and the
original records.
REG:NEGLIGENCE
9. The case of the claimant is that on 12.05.2016 at
about 06.30 p.m, the deceased G.Krishna Reddy was walking
- 13 -
NC: 2024:KHC:31342
on the extreme left side of the ring road, Badrappa Layout
flyover, Hebbal, Bengaluru. At that time, the driver of Eicher
Mini Bus bearing Registration No.KA-51-C-3988 drove the same
with high speed and in a rash and negligent manner so as to
endangering to human life and dashed against the deceased.
As a result of the aforesaid accident, the deceased sustained
grievous injuries and succumbed to the injuries on the way
to the Hospital. To prove the case of the claimants,
claimant No.1 examined herself as PW-1 and reiterated
the statement made in the claim petition.
10. Under the Motor Vehicles Act in the claim petition
before the Claims Tribunal the standard of proof is much
below than what is required in a criminal case as well as in
the civil case. No doubt, before the Tribunal, there must
be some material on the basis of which the Tribunal can
arrive or decide things necessary to decide for awarding
compensation, but the Tribunal is not expected to take or
to adopt a nicety of a civil or criminal case. After all it is a
summary enquiry and it is the legislation for the welfare of
- 14 -
NC: 2024:KHC:31342
the Society. The proceedings under the Motor Vehicles Act
are not akin to the proceedings under civil rules. Hence,
strict rules of evidence are not required to be followed in
this regard. In the case of MANGLA RAM -v- ORIENTAL
INSURANCE COMPANY LIMITED (2018) 5 SCC 656,
the Hon'ble Apex Court has held as hereinbelow:
"25. In Dulcina Fernandes, this Court examined similar situation where the evidence of claimant's eyewitness was discarded by the Tribunal and that the respondent in that case was acquitted in the criminal case concerning the accident. This Court, however, opined that it cannot be overlooked that upon investigation of the case registered against the respondent, prima facie, materials showing negligence were found to put him on trial. The Court restated the settled principle that the evidence of the claimants ought to be examined by the Tribunal on the touchstone of preponderance of probability and certainly the standard of proof beyond reasonable doubt could not have been applied."
- 15 -
NC: 2024:KHC:31342
11. The accident occurred on 12.05.2016 at about 06:30
p.m. Claimant No.2, son of the deceased, lodged a
complaint on 13.05.2016 in the morning against an
unknown vehicle. Immediately, an FIR was also registered
as per Ex.P1 against the unknown vehicle. The statement
of the driver of the offending vehicle has been recorded
and he has admitted that after the accident, he did not
stop the vehicle and fled the scene along with the
offending vehicle and he also admitted that he
surrendered before the Police on 13.05.2016 in the
morning. His statement has been produced as Ex.R1.
12. The Police, after a thorough investigation, filed a
charge sheet. The Investigating Officer was examined as
RW-1 and clearly deposed that while drawing the Mahazar,
one Manjunath gave a statement about the involvement of
the offending vehicle. After that, she conducted a
thorough investigation and filed the charge sheet. The
statement of Manjunath has been produced as Ex.R3.
Manjunath, who is said to be an eyewitness has
- 16 -
NC: 2024:KHC:31342
categorically stated that immediately after the accident,
the driver of the offending vehicle fled the scene along
with the vehicle. On the basis of this record, including IMV
report, FIR, Spot Mahazar, Charge sheet, the Tribunal has
rightly come to the conclusion that the Bus bearing
Registration No. KA-51-C-3988 was involved in the
accident. The accident occurred due to the negligent
driving of the driver of the offending vehicle.
13. The submission of the counsel for the Insurance
Company that the Police conducted the inspection of the
vehicle and prepared the IMV report in the early morning,
which is unusual. However, the law does not prohibit the
inspection of a vehicle by an RTO Officer during early
morning hours. Even the contention of the counsel for
Insurance Company that the Tribunal cannot rely on the
charge sheet and come to the conclusion that the
offending vehicle was involved in the accident, cannot be
accepted.
- 17 -
NC: 2024:KHC:31342
14. In this case, the Court has come to the conclusion
that the negligence of the Bus was not only based on the
charge sheet, but also the other documents and evidence
of the parties. Therefore, the judgment relied upon by the
learned counsel for the Insurance Company is not
applicable to the case at hand.
15. One more contention raised by the learned counsel
for the Insurance Company is that mere involvement of
the Bus does not make it liable to pay compensation,
unless it is proved that the accident was caused by the
rash and negligent act of the Bus driver.
16. In the case on hand, the Tribunal has come to the
conclusion that the driver of the offending vehicle was
negligent in causing the accident, based on the statement
of the Investigating Officer and the driver's own
admission, has acknowledged his role in the accident.
Considering the evidence of the claimant including
complaint, charge sheet, FIR, IMV report, the Tribunal has
- 18 -
NC: 2024:KHC:31342
rightly come to the conclusion that the driver of the
offending vehicle was negligent in causing the accident.
Therefore, there is no error in the finding recorded by the
Tribunal in respect of issue Nos.1 and 2, which were
decided in the affirmative.
REG:QUANTUM OF COMPENSATION
17. The claimants claim that deceased was earning
Rs.10,000/- per month, but failed to produce supporting
documents to substantiate their claim. In the absence of
proof of income, the notional income has to be assessed.
According to the guidelines issued by the Karnataka State
Legal Services Authority, for accidents occurred in the year
2016, the notional income of the deceased shall be taken
at Rs.9,500/- p.m. To the aforesaid income, 10% has to
be added on account of future prospects in view of the law
laid down by the Constitution Bench of the Supreme Court
in 'PRANAY SETHI' (supra). Thus, the monthly income
comes to Rs.10,450/-. The Tribunal after considering the
- 19 -
NC: 2024:KHC:31342
evidence of the parties, has held that the claimants are
depending upon the income of the deceased and rightly
deducted 1/4th of the income of the deceased towards
personal expenses and remaining amount has to be taken
as his contribution to the family. The deceased was aged
about 50 years at the time of the accident and multiplier
applicable to his age group is '13'. Thus, the claimants are
entitled to compensation of Rs.12,22,650/- (Rs.10,450
*12*13*3/4) on account of 'loss of dependency'.
18. In addition, the claimants are entitled to
compensation of Rs.15,000/- on account of 'loss of
estate' and compensation of Rs.15,000/- on account of
'funeral expenses'. Claimant No.1, wife of the deceased is
entitled for compensation of Rs.40,000/- under the head
of 'loss of spousal consortium'.
19. In view of the law laid down by the Supreme Court in
the case of 'MAGMA GENERAL INSURANCE' (supra),
claimant Nos.2 and 3, children of the deceased are entitled
- 20 -
NC: 2024:KHC:31342
for compensation of Rs.40,000/- each under the head of
'loss of parental consortium' and claimant No.4, father of
the deceased is entitled for compensation of Rs.40,000/-
under the head of 'loss of filial consortium'.
20. Thus, the claimants are entitled to the following
compensation:
Compensation under Amount in
different Heads (Rs.)
Loss of dependency 12,22,650
Funeral expenses 15,000
Loss of estate 15,000
Loss of spousal consortium 40,000
Loss of Parental consortium 80,000
Loss of Filial consortium 40,000
Total 14,12,650
21. In the result, the following order is passed:
ORDER
a) The appeals are disposed of.
- 21 -
NC: 2024:KHC:31342
b) The judgment of the Claims Tribunal is modified.
c) The claimants are entitled to a total compensation of
Rs.14,12,650/- as against Rs.11,24,600/- awarded by
the Tribunal.
d) Following the judgment of the Division Bench of this
Court in the case of 'MS.JOYEETA BOSE' (supra), the
interest at 8% per annum awarded by the Tribunal is
scaled down to 6%.
e) The Insurance Company is directed to deposit the
compensation amount along with interest at 6% p.a. from
the date of filing of the claim petition till the date of
realization, within a period of six weeks from the date of
receipt of a copy of this judgment.
f) The apportionment, deposit and release of amount
shall be made in accordance with the terms of the award
of the Tribunal.
g) In view of the order dated 05.02.2024 passed by this
Court, the claimants are not entitled for interest on the
enhanced compensation for the delayed period of 48 days
in filing the appeal.
- 22 -
NC: 2024:KHC:31342
h) The amount in deposit, if any, shall be transmitted to
the concerned Tribunal.
Sd/-
(H.T. NARENDRA PRASAD) JUDGE
HA
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!