Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Ashoka vs Venkatesh
2024 Latest Caselaw 3019 Kant

Citation : 2024 Latest Caselaw 3019 Kant
Judgement Date : 1 February, 2024

Karnataka High Court

Sri Ashoka vs Venkatesh on 1 February, 2024

                                                           -1-
                                                                               NC: 2024:KHC:4689
                                                                                 MFA No. 471/2019
                                                                             C/W MFA No. 477/2019




                                  IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                                    DATED THIS THE 1 ST DAY OF FEBRUARY, 2024

                                                      BEFORE
                             THE HON'BLE MR JUSTICE T.G. SHIVASHANKARE GOWDA
                                             MFA NO. 471 OF 2019 C/W
                                            MFA NO. 477 OF 2019 (MV-I)

                             BETWEEN:

                             SRI ASHOKA
                             S/O RANGAPPA, AGED ABOUT 31 YEARS
                             WORKING AS A COOLIE, R/AT 6TH CROSS
                             VIDYANAGARA, SHIMOGA TALUK & DIST.-577201
                                                                  ...APPELLANT
                                                                 [IN MFA NO. 471 OF 2019]
                             SRI. PRAVEENA
                             S/O CHANDRAPPA
                             AGED ABOUT 22 YEARS
                             WORKING AS COOLIE
                             R/AT HOLEHONUR ROAD
                             GURUPURA, SHIMOGA TALUK
                             & DIST. - 577 201                        ... APPELLANT
                                                                 [IN MFA NO. 477 OF 2019]

                             (BY SRI. M V MAHESWARAPPA, ADV. FOR
                                 APPELLANT IN BOTH APPEALS)

                             AND:
Digitally signed by MALA K
N
Location: HIGH COURT OF      1.      VENKATESH
KARNATAKA                            S/O LAKSHMAN, AGE 29 YEARS
                                     VALMIKI BHOVI COMMUNITY
                                     DRIVER OF TARAS LORRY
                                     AP-24-TB-7630, R/AT KOCHACHERAU
                                     VILLAGE, DONA TALUK, KARUNUL DIST.
                                     ANDHRAPRADESH-500 007

                             2.      ARUNACHALA LOGISTIC PVT LTD.,
                                     RAMMAPURAM X ROAD, NALLABANDA
                                     GUDEM, KOBAB NALGONDA, KOBAB
                                     KARNUL DIST. ANDHRA PRADESH - 500 067
                              -2-
                                                  NC: 2024:KHC:4689
                                                    MFA No. 471/2019
                                                C/W MFA No. 477/2019




3.   THE BRANCH MANAGER
     M/S NATIONAL INS. COMPANY LTD.
     BRANCH OFFICE, AT HARSHA COMPLEX
     SHIVAMOGGA CITY -577 201
                                 ...RESPONDENTS
                                   [COMMON IN BOTH APPEALS]
(BY SRI.B.PRADEEP, ADV. FOR
    SRI.H.C.LINGARAJU, ADV. FOR R3;
    R1 & R2 SERVED)

      THESE APPEALS ARE FILED UNDER SECTION 173(1) OF
MV ACT AGAINST THE JUDGMENT AND AWARD DATED.
16.10.2018 PASSED IN MVC NOS.803/2016 AND 804/2016
ON THE FILE OF THE 3RD ADDITIONAL DISTRICT JUDGE AND
ADDITIONAL MACT-3, SHIVAMOGGA, DISMISSING THE CLAIM
PETITION FOR COMPENSATION.

     THESE APPEALS, COMING ON FOR HEARING, THIS DAY,
THE COURT DELIVERED THE FOLLOWING:

                     JUDGMENT

In these appeals, the petitioners have challenged

the common judgment and award dated 16.10.2018 in

M.V.C.No.803/2016 and M.V.C.No.804/2016 passed by

the III Additional District Judge and Addl.M.A.C.T.-III,

Shivamogga ('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 25.01.2015 at

1.00 p.m., both the petitioners were riding the motor

NC: 2024:KHC:4689

cycle bearing No.KA-14/X-0724 from Channagiri

towards Kaimara, met with an accident near Ashoka

Nagara village hit by lorry bearing No.AP-24/TB-7630

injuring them. After taking treatment at Mc.Gann

Hospital, Shivamogga, Father Muller Hospital,

Mangalore, both have approached the Tribunal for

grant of compensation. Claim was opposed by the

Insurance Company. The Tribunal after holding

enquiry by taking the evidence by the impugned

judgment summarily dismissed the claim petitions.

Aggrieved by the same, both the petitioners have filed

these appeals on various grounds.

4. Heard the arguments of

Sri.M.V.Maheshwarappa, learned Counsel for the

petitioners and Sri.B.Pradeep, learned counsel on

behalf of Sri.H.S.Lingaraju, learned counsel for the

Insurance Company.

5. It is the contention of the learned counsel for

the petitioners that soon after the accident, petitioners

NC: 2024:KHC:4689

were brought to Mc.Gann Hospital, Shivamogga in 108

Ambulance, they were admitted to the hospital at 2.45

p.m. wherein the history of the accident is correctly

mentioned including time of accident. However, while

filing the complaint, there is a mistake in mentioning

the time of accident, instead of 1.00 p.m., it is

mentioned as 3.30 p.m., and the Tribunal doubted the

very accident and dismissed the claim petition, which

is contrary to the material on record and he seeks

remand of both matters.

6. Per contra, learned counsel for the Insurance

Company has contended that, in the Police complaint,

the time of accident is specifically mentioned as 3.30

p.m., whereas, in the hospital records, it is mentioned

that at 2.45 p.m., both the petitioners were

hospitalized. If they were hospitalized at 2.45 p.m.,

there is no question of occurrence of accident at 3.30

p.m. The Tribunal has rightly doubted the veracity of

the accident as well as the evidence of the petitioners

and he supported the impugned judgment. He further

NC: 2024:KHC:4689

submits that for the fault of the petitioners, the claim

petitions were dismissed, hence, in the event of any

remand, the Insurance Company is not liable to pay

interest on the award amount.

7. I have given my anxious consideration to the

arguments addressed on behalf of both parties and

perused the records.

8. The material on record did point out that on

25.01.2015 at 1.00 p.m., there was an accident

involving motor cycle and the lorry in question injuring

both the petitioners, they were brought to Mc.Gann

Hospital in 108 Ambulance. History furnished therein

as they sustained injuries in the said accident at 1.00

p.m. The Police complaint was filed on the next day

mentioning that the time of accident was 3.30 p.m.

Unfortunately, ignoring this aspect before the Tribunal,

the petitioners have pleaded the time of accident as

3.30 p.m. and accordingly, adduced the evidence,

NC: 2024:KHC:4689

which led the Tribunal to doubt the veracity of the

accident and dismissed the claim petitions.

9. On perusal of the impugned judgment, it is

pertinent to note that the Tribunal did not assess any

compensation and lost sight of entries made in the

medical records. The Tribunal has placed reliance on

the Police papers rather than the information furnished

to the hospital at the time of admission, which is more

relevant. The Tribunal has to consider the claim of the

petitioners with reference to the first information

furnished to the hospital as to the time of accident and

then to determine the compensation. The submission

made on behalf of the petitioners merits consideration.

Hence, it is a fit case for remand, in the result, the

following;



                        ORDER

 i)     Both the appeals are allowed.


 ii)    The   common    impugned    judgment     and
        award is set aside.

                                                     NC: 2024:KHC:4689






iii) The matter is remitted back to the Tribunal.

The claim petitions are restored to the stage of further evidence of the petitioners. After affording opportunity to both parties, the Tribunal shall consider the claim petitions afresh in accordance with law without being influenced by any observations made above.

iv) All the contentions raised by the Insurance Company are kept open.

v) Without further notice, the parties shall appear before the Tribunal on 4th March 2024.

vi) The amount in deposit, if any, shall be transmitted to the Tribunal.

SD/-

JUDGE

KNM CT:HS

 
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