Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Soubhagya And Ors vs Icici Lombard General Insurance
2024 Latest Caselaw 19853 Kant

Citation : 2024 Latest Caselaw 19853 Kant
Judgement Date : 7 August, 2024

Karnataka High Court

Smt. Soubhagya And Ors vs Icici Lombard General Insurance on 7 August, 2024

Author: N.S.Sanjay Gowda

Bench: N.S.Sanjay Gowda

                                             -1-
                                                         NC: 2024:KHC-K:5795
                                                     MFA No. 200908 of 2019
                                                 C/W MFA No. 200909 of 2019



                              IN THE HIGH COURT OF KARNATAKA,

                                     KALABURAGI BENCH

                           DATED THIS THE 7TH DAY OF AUGUST, 2024

                                           BEFORE

                         THE HON'BLE MR. JUSTICE N.S.SANJAY GOWDA

                        MISCL. FIRST APPEAL NO. 200908 OF 2019 (MV-D)

                                             C/W

                           MISCL. FIRST APPEAL NO. 200909 OF 2019

                   IN MFA NO.200908/2019:-

                   BETWEEN:

                   1.   SMT. SANGEETA
                        W/O BHIMARAYA BADIGER,
                        AGED ABOUT 33 YEARS,
                        OCC:: HOUSEHOLD

                   2.   KUMARI NIKITA
                        D/O BHIMARAYA BADIGER
Digitally signed        AGE ABOUT 12 YEARS,
by SUMITRA
SHERIGAR                OCCUPATION: STUDENT
Location: HIGH
COURT OF           3.   KUMAR AMOGSIDDA
KARNATAKA
                        S/O BHIMARAYA BADIGER
                        AGED ABOUT 10 YEARS,
                        OCCUPATION: STUDENT.

                   4.   KUMARI CHAITRA
                        D/O BHIMARAYA BADIGER
                        AGED ABOUT 08 YEARS, OCCUPATION: NIL.

                   5.   KUMAR BASAWARAJ
                        S/O BHIMAAYA BADIGER
                        AGE ABOUT 06 YEARS, OCCUPATION: NIL.
                            -2-
                                     NC: 2024:KHC-K:5795
                                 MFA No. 200908 of 2019
                             C/W MFA No. 200909 of 2019



6.   SMT. KASTURIBAI
     W/O RAYAPPA BADIGER
     AGED ABOUT 59 YEARS,
     OCCUPATION: HOUSEHOLD

7.   SRI ARJUN S/O RAYAPPA BADIGER
     AGED ABOUT 24 YEARS.

     ALL ARE R/O. RANASANGI VILLAGE
     TALUKA: JEWARGI, DIST: KALABURAGI.

                                             ...APPELLANTS
(BY SRI SHIVANAND PATIL, ADVOCATE)

AND:

1.   SRI. MAHADEV S/O HANMANTHRAO,
     MAJOR, OCCUPATION: BUSINESS,
     OWNER OF LORRY BEARING REGISTRATION
     NO.KA-32/5546, R/O. HOUSE NO.9-4-11,
     KHAJI COLONY, GANDHI GUNJ ROAD, BIDAR.
     (OWNER OF VEHICLE)-585401.

2.   ICICI LOMBARD GENERAL INSURANCE
     COMPANY LIMITED
     DIVISIONAL OFFICE, OPPOSITE SBH BANK,
     ABOVE SRI VENKATESHWAR
     DEPARTMENTAL STORE,
     NEAR TIMMAPURI CIRCLE, KALABURAGI,
     REPRESENTED BY ITS
     AUTHORIZED OFFICER-585101.

3.   SMT. KAVITA W/O SUBHASHCHANDRA
     MAJOR, OCCUPATION: NOT KNOWN,
     OWNER OF CAR BEARING REGISTRATION
     NO.KA-33/M-3470,
     R/O BASAVESHWARA COLONY,
     SHAHAPURA, DIST: YADGIR.


4.   HDFC ERGO GENERAL INSURANCE
     COMPANY LIMITED
                            -3-
                                      NC: 2024:KHC-K:5795
                                 MFA No. 200908 of 2019
                             C/W MFA No. 200909 of 2019



     1ST FLOOR, VIRUPAX KRUPA,
     OPPOSITE TO KIMS MAIN GATE,
     R.D. ROAD, VIDYA NAGAR,
     HUBLI-580021,
     REPRESENTED BY ITS AUTHORIZED OFFICER.

                                          ...RESPONDENTS
(R1 AND R2-SERVED; SRI MANJUNATH GINNI, ADV. FOR R3;
 SMT PREETI PATIL, MELKUNDI, ADV. FOR R4)

      THIS MFA IS FILED U/S 173(1) OF MV ACT, PRAYING TO
MODIFY THE JUDGMENT AND AWARD DATED 22.07.2017
PASSED IN MVC NO.736/2015 BEFORE THE COURT OF SENIOR
CIVIL JUDGE AND JUDICIAL MAGISTRATE OF THE FIRST CLASS
AT JEWARGI. AND ALLOW THIS APPEAL BY ENHANCING THE
COMPENSATION      AMOUNT     FROM    RS.13,91,500/-   TO
RS.14,00,000/- AND ETC.



IN MFA NO.200909/2019:-

BETWEEN:

1.   SMT. SOUBHAGYA
     W/O LATE CHANDRASHEKHARA BADIGER,
     AGED ABOUT 33 YEARS,
     OCC:: HOUSEHOLD

2.   KUMAR SHIVU
     S/O LATE CHANDRASHEKHARA BADIGER
     AGE ABOUT 12 YEARS,
     OCCUPATION: STUDENT

3.   KUMARI AKSHTA
     D/O LATE CHANDRASHEKHARA BADIGER
     AGED ABOUT 10 YEARS,
     OCCUPATION: STUDENT.
                            -4-
                                      NC: 2024:KHC-K:5795
                                 MFA No. 200908 of 2019
                             C/W MFA No. 200909 of 2019



4.   KUMAR VISHWA
     S/O LATE CHANDRASHEKHARA BADIGER
     AGED ABOUT 07 YEARS,
     OCCUPATION: NIL.
5.   KUMARI VIJAYLAXMI
     D/O LATE CHANDRASHEKHARA BADIGER
     AGE ABOUT 05 YEARS,
     OCCUPATION: NIL.

     CLAIMANTS NO.2 TO 5 ARE MINORS.
     HENCE THEY ARE REPRESENTED BY
     CLAIMANT NO.1 ACTING AS GUARDIAN

6.   SMT. DEVAMMA
     W/O BASALINGAPPA BADIGER,
     AGED ABOUT 59 YEARS,
     OCCUPATION: HOUSEHOLD

7.   SRI BASALINGAPPA
     S/O KALLAPPA BADIGER
     AGED ABOUT 64 YEARS, OCC: NIL,

8.   SRI DHARAMANNA
     S/O BASALINGAPPA BADIGER
     AGED ABOUT 26 YEARS, OCC: STUDENT

     ALL ARE R/O. LAKANAPUR,
     TALUKA: JEWARGI, DIST. KALABURAGI.


                                            ...APPELLANTS
(BY SRI SHIVANAND PATIL, ADVOCATE)

AND:

1.   SRI. MAHADEV S/O HANMANTHRAO,
     MAJOR, OCCUPATION: BUSINESS,
     OWNER OF LORRY BEARING REGISTRATION
     NO.KA-32/5546, R/O. HOUSE NO.9-4-11,
     KHAJI COLONY, GANDHI GUNJ ROAD, BIDAR.
     (OWNER OF VEHICLE)-585401.
                            -5-
                                     NC: 2024:KHC-K:5795
                                 MFA No. 200908 of 2019
                             C/W MFA No. 200909 of 2019



2.   ICICI LOMBARD GENERAL INSURANCE
     COMPANY LIMITED
     DIVISIONAL OFFICE, OPPOSITE SBH BANK,
     ABOVE SRI VENKATESHWAR
     DEPARTMENTAL STORE,
     NEAR TIMMAPURI CIRCLE, KALABURAGI,
     REPRESENTED BY ITS
     AUTHORIZED OFFICER-585101.

3.   SMT. KAVITA W/O SUBHASHCHANDRA
     MAJOR, OCCUPATION: NOT KNOWN,
     OWNER OF CAR BEARING REGISTRATION
     NO.KA-33/M-3470,
     R/O BASAVESHWARA COLONY,
     SHAHAPURA, DIST: YADGIR.

4.   HDFC ERGO GENERAL INSURANCE
     COMPANY LIMITED
     1ST FLOOR, VIRUPAX KRUPA,
     OPPOSITE TO KIMS MAIN GATE,
     R.D. ROAD, VIDYA NAGAR,
     HUBLI-580021,
     REPRESENTED BY ITS AUTHORIZED OFFICER.

                                          ...RESPONDENTS
(R1 SERVED;
SRI MANJUNATH MALLAYYA SHETTY, ADV. FOR R2
 SMT PREETI PATIL, MELKUNDI, ADV. FOR R4)

     THIS MFA IS FILED U/S 173(1) OF MV ACT, PRAYING TO
MODIFY THE JUDGMENT AND AWARD DATED 22.07.2017
PASSED IN MVC NO.737/2015 BEFORE THE COURT OF SENIOR
CIVIL JUDGE AND JUDICIAL MAGISTRATE OF THE FIRST CLASS
AT JEWARGI. AND ALLOW THIS APPEAL BY ENHANCING THE
COMPENSATION      AMOUNT     FROM    RS.12,92,500/-  TO
RS.14,00,000/- AND ETC.

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

CORAM:   HON'BLE MR. JUSTICE N.S.SANJAY GOWDA
                               -6-
                                           NC: 2024:KHC-K:5795
                                    MFA No. 200908 of 2019
                                C/W MFA No. 200909 of 2019



                       ORAL JUDGMENT

(PER: HON'BLE MR. JUSTICE N.S.SANJAY GOWDA)

1. These appeals are filed seeking for enhancement of

compensation.

2. As both the appeals arise out of the same accident,

hence they are taken up together.

3. It is not in dispute that as a result of the motor

vehicle accident which occurred on 01.02.2015, deceased

Bhimaraya and Chandrashekhara, 29 and 38 years old

respectively died.

4. It is not in dispute that the Insurer is liable to pay

the compensation as the offending vehicle was insured.

5. The Tribunal, on assessment of the evidence adduced

before it, has come to the conclusion that the driver of the

offending vehicle was responsible for the accident which

has resulted in the death of Bhimaraya and

Chandrashekhara. The Tribunal has thereafter proceeded

to award the following sums as compensation:

NC: 2024:KHC-K:5795

IN MVC No.736/2015:

     Sl.                                     Amount
            Heads of Compensation
     No.                                     (In Rs.)

     1.    Loss of Dependency                 8,41,500/-

     2.    Loss of Consortium                 5,25,000/-

     3.    Funeral expenses &                   25,000/-
           Transportation charges
                      Total                 13,91,500/-



6. In order to arrive at the loss of dependency, the

Tribunal has determined the monthly income, notionally at

Rs.5,500/-. As there is no credible evidence to ascertain

the actual monthly income, it would be appropriate and

prudent to adopt the monthly income determined by

Karnataka State Legal Services Authority, which, for the

accident of the year 2015, would be Rs.8,000/-.

7. As the deceased was aged about 29 years, 40% of

the same (Rs.3,200/-) would have to be added to the said

income as future prospects would be Rs.11,200/-.

NC: 2024:KHC-K:5795

8. Out of the said sum, 1/5th depending on the number

of dependents (Rs.2,240/-) would have to be deducted

towards personal expenses of the deceased. The net

income will be Rs.8,960/-/-.

9. As the deceased was aged 29 years, a multiplier of

'17' will have to be applied. Consequently, the claimants

would be entitled to a sum of Rs.18,27,840/- (Rs.8,960/-

x 12 x '17') towards "loss of dependency".

10. The claimants being the parents, wife and children

would each be entitled to a sum of Rs.44,000/- towards

"loss of consortium" i.e., Rs.3,08,000/- and they would

also be entitled to a sum of Rs.33,000/- under the

"conventional heads".

11. Thus, the claimants, in modification of the impugned

award, would be entitled to the following sums :

NC: 2024:KHC-K:5795

Sl. Amount Heads of Compensation No. (in Rs.)

1. Loss of Dependency 18,27,840/-

2. Loss of Consortium 3,08,000/-

3. Conventional Head 33,000/-

                             Total                  21,68,840/-



12.    Thus,     the        claimant       would   be     entitled    for

compensation           of      Rs.21,68,840/-            as     against

Rs.13,91,500/- awarded by the Tribunal, along with

interest at the rate of six per cent per annum from the

date of petition till its realization.

IN MVC No.737/2015:

      Sl.                                               Amount
             Heads of Compensation
      No.                                               (In Rs.)

      1.    Loss of Dependency                           7,42,500/-

      2.    Loss of Consortium                           5,25,000/-

      3.    Funeral expenses &                             25,000/-
            Transportation charges
                       Total                        12,92,500/-
                            - 10 -
                                        NC: 2024:KHC-K:5795






13. In order to arrive at the loss of dependency, the

Tribunal has determined the monthly income, notionally at

Rs.5,500/-. As there is no credible evidence to ascertain

the actual monthly income, it would be appropriate and

prudent to adopt the monthly income determined by

Karnataka State Legal Services Authority, which, for the

accident of the year 2015, would be Rs.8,000/-.

14. As the deceased was aged about 36 years, 40% of

the same (Rs.3,200/-) would have to be added to the said

income as future prospects would be Rs.11,200/-.

15. Out of the said sum, 1/5th depending on the number

of dependents (Rs.2,240/-) would have to be deducted

towards personal expenses of the deceased. The net

income will be Rs.8,960/-/-.

16. As the deceased was aged 36 years, a multiplier of

'15' will have to be applied. Consequently, the claimants

would be entitled to a sum of Rs.16,12,800/- (Rs.8,960/-

x 12 x '15) towards "loss of dependency".

- 11 -

NC: 2024:KHC-K:5795

17. The claimants being the parents, wife and children

would each be entitled to a sum of Rs.44,000/- towards

"loss of consortium" i.e., Rs.3,5200/- and they would also

be entitled to a sum of Rs.33,000/- under the

"conventional heads".

18. Thus, the claimants, in modification of the impugned

award, would be entitled to the following sums :

      Sl.                                                 Amount
               Heads of Compensation
      No.                                                 (in Rs.)

      1.    Loss of Dependency                            16,12,800/-
      2.    Loss of Consortium                             3,52,000/-

      3.    Conventional Head                                33,000/-

                            Total                     19,97,800/-



19.    Thus,     the    claimants            would   be     entitled     for

compensation           of     Rs.19,97,800/-                as      against

Rs.12,92,500/- awarded by the Tribunal, along with

interest at the rate of six per cent per annum from the

date of petition till its realization.

- 12 -

NC: 2024:KHC-K:5795

20. The respondent Nos.2 and 4-Insurance Companies

are directed to deposit the amount of compensation

awarded along with interest within a period of eight weeks

from the date of receipt of a certified copy of this

judgment.

21. The apportionment, deposit and release of the

enhanced compensation amount shall be made as per the

ratio adopted by the Tribunal.

Both the appeals are accordingly allowed in part.

Sd/-

(N.S.SANJAY GOWDA) JUDGE

DHA

 
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