Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Malakari@Malakappa And Anr vs V.Chinnannan And Ors
2024 Latest Caselaw 3093 Kant

Citation : 2024 Latest Caselaw 3093 Kant
Judgement Date : 1 February, 2024

Karnataka High Court

Malakari@Malakappa And Anr vs V.Chinnannan And Ors on 1 February, 2024

                                              -1-
                                                     NC: 2024:KHC-K:1211
                                                      MFA No. 202265 of 2017
                                                  C/W MFA No. 202266 of 2017
                                                      MFA No. 202267 of 2017
                                                      MFA No. 202268 of 2017


                             IN THE HIGH COURT OF KARNATAKA,

                                     KALABURAGI BENCH

                          DATED THIS THE 1ST DAY OF FEBRUARY, 2024

                                            BEFORE

                        THE HON'BLE MRS. JUSTICE LALITHA KANNEGANTI

                         MISC. FIRST APPEAL NO.202265 OF 2017(MV-D)

                                             C/W

                         MISC. FIRST APPEAL NO.202266 OF 2017(MV-D)

                         MISC. FIRST APPEAL NO.202267 OF 2017(MV-I)

                         MISC. FIRST APPEAL NO.202268 OF 2017(MV-D)

                   IN MFA.NO.202265/2017 :-

                   BETWEEN:

                   1.   MALAKARI @ MALAKAPPA
                        S/O HANAMANTH BAGALI,
Digitally signed
by KHAJAAMEEN           AGE: 51 YEARS, OCC: NIL
L MALAGHAN
Location: High
Court of           2.   BHARATI @ BHAGIRATHI
Karnataka               W/O MALAKARI @ MALAKAPPA
                        S/O HANAMANTH BAGALI,
                        AGE: 47 YEARS, OCC: HOUSEHOLD,
                        BOTH ARE R/O NAGATHAN,
                        TQ & DIST: VIJAYAPURA-586208.
                                                                ...APPELLANTS

                   (BY SRI. BIRADAR VIRANAGOUDA, ADVOCATE)
                           -2-
                                NC: 2024:KHC-K:1211
                                 MFA No. 202265 of 2017
                             C/W MFA No. 202266 of 2017
                                 MFA No. 202267 of 2017
                                 MFA No. 202268 of 2017


AND:

1.   V. CHINNANNAN
     S/O VELAPPA GOUNDER,
     AGE: 42 YEARS, OCC: BUINESS,
     R/O.213/42/34, ODATHURAI BHAVANI,
     ERODE, TAMIL NADU-668001.

2.   THE BRANCH MANAGER,
     IFFCO-TOKIO GENERAL INSURANCE CO. LTD.,
     ASIAN AREA, OPP: SYNDICATE BANK,
     NEAR ANAND HOTEL, S.B.TEMPLE ROAD,
     KALABURAGI-585103.
     POLICY NO.1-2ZFDSVJ
     VALID FROM 2.9.2014 TO 1.9.2015)
     INSURER OF LORRY NO.TN-52/Z-2983)

3.   REVAPPA S/O SIDDAPPA BABALADI
     AGE: 42 YEARS, OCC: BUSINES,
     R/O. ANJUTAGI, TQ: INDI
     DIST: VIJAYAPURA-586209.

4.  THE BRANCH MANAGER
    HDFCERGO GENERAL INSURANCE CO. LTD.,
    SHANKAR NARAYAN BUILDING, 1ST FLOOR
    M.G. ROAD, BENGALURU-560001.
    POLICY NO.2317200769667600000
    VALID FROM 4.06.2014 TO 3.6.2015)
    INSURER OF TEMPO NO.KA-28/4305)
                                          ...RESPONDENTS
(BY SMT. PREETI PATIL MELKUNDI, ADV. FOR R4;
SRI. SUDARSHAN M. ADV. FOR R2;
R1 AND R3 ARE-SERVED)

       THIS MFA IS FILED UNDER SECTION 173 (1) OF M.V.
ACT, PRAYING TO ALLOW THIS APPEAL BY MODIFYING THE
JUDGMENT AND AWARD OF III ADDL. DISTRICT AND SESSION
JUDGE AND MOTOR ACCIDENT TRIBUNAL NO.IV VIJAYAPUR
DATED 30.10.2017, IN MVC NO.232/2016 AND ETC.,
                            -3-
                                 NC: 2024:KHC-K:1211
                                 MFA No. 202265 of 2017
                             C/W MFA No. 202266 of 2017
                                 MFA No. 202267 of 2017
                                 MFA No. 202268 of 2017


IN MFA.NO.202266/2017:

BETWEEN:

1.   YALLAWWA W/O BEERAPPA ARJANAL,
     AGE: 52 YEARS, OCC: H.H. WORK,

2.   MALAPPA S/O BEERAPPA ARJANAL
     AGE: 30 YEARS, OCC: AGRICULTURE,

3.   CHANNAPPA S/O BEERAPPA ARJANAL
     AGE: 30 YEARS, OCC: AGRICULTURE,

4.   HANAMANT S/O BEERAPPA ARJANAL
     AGE: 27 YEARS, OCC: NIL

5.   MAHADEV @ MADHU S/O BEERAPPA ARJANAL,
     AGE: 24 YEARS, OCC:NIL

     BOTH ARE R/O. NAGATHAN,
     TQ. AND DIST: VIJAYAPUR-586208.
                                           ...APPELLANTS
(BY SRI. BIRADAR VIRANAGOUDA, ADVOCATE)

AND:

1.   V. CHINNANNAN
     S/O VELAPPA GOUNDER,
     AGE: 42 YEARS, OCC: BUINESS,
     R/O.213/42/34, ODATHURAI BHAVANI,
     ERODE, TAMIL NADU-668001.

2.   THE BRANCH MANAGER,
     IFFCO-TOKIO GENERAL INSURANCE CO. LTD.,
     ASIAN AREA, OPP: SYNDICATE BANK,
     NEAR ANAND HOTEL, S.B.TEMPLE ROAD,
     KALABURAGI-585103.
     POLICY NO.1-2ZFDSVJ
     VALID FROM 2.9.2014 TO 1.9.2015)
     INSURER OF LORRY NO.TN-52/Z-2983)
                           -4-
                                 NC: 2024:KHC-K:1211
                                 MFA No. 202265 of 2017
                             C/W MFA No. 202266 of 2017
                                 MFA No. 202267 of 2017
                                 MFA No. 202268 of 2017


3.   REVAPPA S/O SIDDAPPA BABALADI
     AGE: 42 YEARS, OCC: BUSINESS,
     R/O. ANJUTAGI, TQ: INDI
     DIST: VIJAYAPURA-586209.


4.   THE BRANCH MANAGER
     HDFCERGO GENERAL INSURANCE CO. LTD.,
     SHANKAR NARAYAN BUILDING, 1ST FLOOR
     M.G. ROAD, BENGALURU-560001.
     POLICY NO.2317200769667600000
     VALID FROM 4.06.2014 TO 3.6.2015)
     INSURER OF TEMPO NO.KA-28/4305)




                                         ...RESPONDENTS


(BY SMT. PREETI PATIL MELKUNDI, ADV. FOR R4;
SRI. SUDARSHAN M. ADV. FOR R2;
R3-SERVED;
V/O DATED 13.11.2022 IN MFA.NO.202265/2017 NOTICE TO
R1 IS HELD SUFFICIENT)



      THIS MFA IS FILED UNDER SECTION 173 (1) OF M.V.

ACT, PRAYING TO ALLOW THIS APPEAL BY MODIFYING THE

JUDGMENT AND AWARD OF III ADDL. DISTRICT AND SESSION

JUDGE AND MOTOR ACCIDENT TRIBUNAL NO.IV VIJAYAPUR,

DATED 30.10.2017, IN MVC.NO.233/2016 AND ETC.
                           -5-
                                NC: 2024:KHC-K:1211
                                 MFA No. 202265 of 2017
                             C/W MFA No. 202266 of 2017
                                 MFA No. 202267 of 2017
                                 MFA No. 202268 of 2017


IN MFA.NO.202267/2017:



BETWEEN:



1.   HANAMANT S/O BEERAPPA ARJANAL,
     AGE: 27 YEARS, OCC: AGRICULTURE,
     R/O. NAGATHAN,
     TQ. AND DIST. VIJAYAPUR-586 108.


                                               ...APPELLANT

(BY SRI. BIRADAR VIRANAGOUDA, ADVOCATE)


AND:



1.   V. CHINNANNAN
     S/O VELAPPA GOUNDER,
     AGE: 42 YEARS, OCC: BUINESS,
     R/O.213/42/34, ODATHURAI BHAVANI,
     ERODE, TAMIL NADU-668001.
2.   THE BRANCH MANAGER,
     IFFCO-TOKIO GENERAL INSURANCE CO. LTD.,
     ASIAN AREA, OPP: SYNDICATE BANK,
     NEAR ANAND HOTEL, S.B.TEMPLE ROAD,
     KALABURAGI-585103.
     POLICY NO.1-2ZFDSVJ
     VALID FROM 2.9.2014 TO 1.9.2015)
     INSURER OF LORRY NO.TN-52/Z-2983)

3.   REVAPPA S/O SIDDAPPA BABALADI
     AGE: 42 YEARS, OCC: BUSINESS,
     R/O. ANJUTAGI, TQ: INDI
     DIST: VIJAYAPURA-586209.
                           -6-
                                NC: 2024:KHC-K:1211
                                 MFA No. 202265 of 2017
                             C/W MFA No. 202266 of 2017
                                 MFA No. 202267 of 2017
                                 MFA No. 202268 of 2017


4.   THE BRANCH MANAGER
     HDFCERGO GENERAL INSURANCE CO. LTD.,
     SHANKAR NARAYAN BUILDING, 1ST FLOOR
     M.G. ROAD, BENGALURU-560001.
     POLICY NO.2317200769667600000
     VALID FROM 4.06.2014 TO 3.6.2015)
     INSURER OF TEMPO NO.KA-28/4305)


                                         ...RESPONDENTS
(BY SRI. SUDARSHAN M. ADV. FOR R2;
SMT. PREETI PATIL MELKUNDI, ADV. FOR R4;
R3-SERVED;
V/O DATED 18.11.2022 IN MFA.NO.202265/2017 NOTICE TO
R1 IS HELD SUFFICIENT)


      THIS MFA IS FILED UNDER SECTION 173 (1) OF M.V.

ACT, PRAYING TO ALLOW THIS APPEAL BY MODIFYING THE

JUDGMENT AND AWARD OF III ADDL. DISTRICT AND SESSION

JUDGE AND MOTOR ACCIDENT TRIBUNAL NO.IV VIJAYAPUR,

DATED 30.10.2017, IN MVC.NO.234/2016 AND ETC.


IN MFA.NO.202268/2017:

BETWEEN:


1.   YALLAWWA W/O BEERAPPA ARJANAL,
     AGE: 52 YEARS, OCC: H.H. WORK,

2.   MALAPPA S/O BEERAPPA ARJANAL
     AGE: 30 YEARS, OCC: AGRICULTURE,

3.   CHANNAPPA S/O BEERAPPA ARJANAL
     AGE: 30 YEARS, OCC: AGRICULTURE,
                            -7-
                                 NC: 2024:KHC-K:1211
                                 MFA No. 202265 of 2017
                             C/W MFA No. 202266 of 2017
                                 MFA No. 202267 of 2017
                                 MFA No. 202268 of 2017


4.   HANAMANT S/O BEERAPPA ARJANAL
     AGE: 27 YEARS, OCC: NIL

5.   MAHADEV @ MADHU S/O BEERAPPA ARJANAL,
     AGE: 24 YEARS, OCC:NIL
     BOTH ARE R/O. NAGATHAN,
     TQ. AND DIST: VIJAYAPUR-586208.


                                           ...APPELLANTS

(BY SRI. BIRADAR VIRANAGOUDA, ADVOCATE)


AND:


1.   V. CHINNANNAN
     S/O VELAPPA GOUNDER,
     AGE: 42 YEARS, OCC: BUSINESS,
     R/O.213/42/34, ODATHURAI BHAVANI,
     ERODE, TAMIL NADU-668001.


2.   THE BRANCH MANAGER,
     IFFCO-TOKIO GENERAL INSURANCE CO. LTD.,
     ASIAN AREA, OPP: SYNDICATE BANK,
     NEAR ANAND HOTEL, S.B.TEMPLE ROAD,
     KALABURAGI-585103.
     POLICY NO.1-2ZFDSVJ
     VALID FROM 2.9.2014 TO 1.9.2015)
     INSURER OF LORRY NO.TN-52/Z-2983)


3.   REVAPPA S/O SIDDAPPA BABALADI
     AGE: 42 YEARS, OCC: BUSINESS,
     R/O. ANJUTAGI, TQ: INDI
     DIST: VIJAYAPURA-586209.
                           -8-
                                NC: 2024:KHC-K:1211
                                 MFA No. 202265 of 2017
                             C/W MFA No. 202266 of 2017
                                 MFA No. 202267 of 2017
                                 MFA No. 202268 of 2017


4.   THE BRANCH MANAGER
     HDFCERGO GENERAL INSURANCE CO. LTD.,
     SHANKAR NARAYAN BUILDING,
     1ST FLOOR M.G. ROAD, BENGALURU-560001.
     POLICY NO.2317200769667600000
     VALID FROM 4.06.2014 TO 3.6.2015)
     INSURER OF TEMPO NO.KA-28/4305)



                                         ...RESPONDENTS


(BY SRI. SUDARSHAN M. ADV. FOR R2;
SMT. PREETI PATIL MELKUNDI, ADV. FOR R4;
R3-SERVED;
V/O DATED 18.11.2022 IN MFA.NO.202265/2017 NOTICE TO
R1 IS HELD SUFFICIENT)



      THIS MFA IS FILED UNDER SECTION 173 (1) OF M.V.

ACT, PRAYING TO ALLOW THIS APPEAL BY MODIFYING THE

JUDGMENT AND AWARD OF III ADDL. DISTRICT AND SESSION

JUDGE AND MOTOR ACCIDENT TRIBUNAL NO.IV VIJAYAPUR,

DATED 30.10.2017, IN MVC NO.235/2016 AND ETC.




      THESE APPEALS, COMING ON FOR ADMISSION, THIS

DAY, THE COURT DELIVERED THE FOLLOWING:
                              -9-
                                   NC: 2024:KHC-K:1211
                                   MFA No. 202265 of 2017
                               C/W MFA No. 202266 of 2017
                                   MFA No. 202267 of 2017
                                   MFA No. 202268 of 2017


                          JUDGMENT

These appeals are filed by the claimants aggrieved

by the judgment and award passed in

M.V.C.Nos.232/2016, 233/2016, 234/2016 and 235/2016

dated : 30.10.2017, on the file of the Member, MACT-IV

and III Additional District Judge, Vijayapura (for short

'Tribunal'), seeking enhancement of compensation. The

Tribunal had disposed of these cases by way of a common

order. Hence, this Court is also disposing of these appeals

by way of a common order.

2. The case of the claimants before the Tribunal

was that on 16.03.2015 all of them were traveling in a

Tempo and when they are on the Zalaki-Horti road, near

Ballolli Bridge, the driver of the Lorry drove the same in a

rash and negligent manner from opposite direction and

dashed against the Tempo and in the said accident 2-3

people died and one got injured. When it comes to the

liability the Tribunal had observed that the Tempo in which

- 10 -

NC: 2024:KHC-K:1211

the claimants were traveling is a goods carriage vehicle.

As per Ex.R.1 - insurance policy is a Act Policy. Only the

driver alone can travel in the said vehicle, but all these

people were traveling in the said vehicle as unauthorized

passengers. That apart the driver of the Lorry was not

having a driving license. Further the Tribunal had observed

that there is contributory negligence on the part of both

the vehicles and the same was apportioned at 20% on the

driver of the Lorry and 80% on the driver of the Tempo. It

is held that as the Tempo is a goods vehicle and the policy

is an Act Policy, the insurance company is not liable to pay

the compensation and the owner alone is liable to pay the

compensation.

3. Learned counsel appearing for the insurer of the

tempo submits that the insurance policy is an act policy

and the insurance company is not liable to pay the

compensation in respect of the inmates. It is further

submitted that as the tempo is a goods vehicle except the

- 11 -

NC: 2024:KHC-K:1211

driver no other persons are permitted to travel in the said

vehicle. The court below had rightly fastened the liability

on the owner of the vehicle.

4. Learned counsel appearing for the insurer of the

lorry submits that the court below had granted the

compensation on the higher side without there being any

proper evidence and hence the same has to be reduced.

ISSUE OF LIABILITY :

5. Learned counsel for the claimants submit that

the liability was fixed on the owner of the tempo. He

submits that even if there is any violation of the terms and

condition of the insurance policy, still the insurance

company is liable to pay the compensation and thereafter

recover the same from the owner of the vehicle. The court

below atleast ought to have ordered pay and recover.

6. Having heard the learned counsel on either

side, perused the entire material on record. The finding of

- 12 -

NC: 2024:KHC-K:1211

the Tribunal with regard to the involvement of the vehicle

and the negligence fastened on both the vehicle is not in

dispute. The only dispute raised in this appeal is about the

quantum as well as the liability fixed on the owner of the

tempo. This court has perused the entire records, as per

the same, the policy is an act policy and the vehicle is a

goods vehicle. Four people were traveling in the goods

vehicle as gratuitous passengers. In respect of gratuitous

passengers - insurance company is not liable to pay the

compensation and the principle of pay and recover cannot

be applied. Hence, this court finds no force in the

arguments of the claimants.

i) MFA.No.202265/2017 arising out of MVC.No.232/2106:

7. It is the case of the claimant that the deceased

was a student and was also doing private work and

earning an amount of Rs.10,000/- p.m., the court below

had taken the income at Rs.7,000/- p.m., and granted the

compensation as per the table given below:

- 13 -

                                        NC: 2024:KHC-K:1211






                    Heads                     Compensation
                                                Awarded
     1.   Loss of Dependency            :   Rs.    7,56,000/-
     2.   Loss of Estate                :   Rs.      50,000/-
     3.   Love and Affection            :   Rs.    1,00,000/-
     4.   Medical Expenses              :   Rs.    7,07,450/-
     5.   Transportation of Dead        :   Rs.      25,000/-
          Body and Funeral Expenses
          TOTAL                         :   Rs.   16,38,450/-



8. Learned counsel appearing for the claimants

submits that this accident had taken place during the year

2015 and according to the claimants the deceased was

earning an amount of Rs.10,000/- p.m. The court below

without any basis had taken the income at Rs.7,000/-

p.m., which is on the lower side.

9. It is the case of the claimants that the deceased

was earning an amount of Rs.10,000/- p.m., there is no

evidence in that regard. This Court considering the

notional income chart prepared by the Karnataka State

Legal Services Authority for the year 2015 is taking the

income of the deceased at Rs.8,000/- p.m., as the

- 14 -

NC: 2024:KHC-K:1211

deceased was aged 20 years future prospects of 40% has

to be added i.e., Rs.3,000/- and as the deceased was a

bachelor 50% has to be deducted towards 'personal

expenses', then the contribution of the deceased to the

family would be Rs.5600/-. Therefore, the claimants are

entitled for an amount of Rs.12,09,600/- (Rs.5,600 x 12

x 18) under the head of loss of dependency. Towards

consortium since there are two dependants the claimants

are entitled for an amount of Rs.96,000/- (48,000 x 2),

towards funeral expenses an amount of Rs.36,000/- is

awarded, under the medical expenses the court below

had granted Rs.7,07,450/- based on the bills and

receipts and hence no interference is called for.

10. Further in the light of the law laid down by the

Hon'ble Supreme Court in the case of V.MEKALA vs. M.

MALATHI AND ANOTHER1, the claimant is entitled for an

amount of Rs.10,000/- towards Legal Expenses.

(2014) 11 SCC 178

- 15 -

NC: 2024:KHC-K:1211

11. The claimant is therefore, entitled to the

compensation under the following heads:

                     Heads                      Compensation
                                                  Awarded
      1.   Loss of Dependency             :   Rs.   12,09,600/-
      2.   Loss of Consortium             :   Rs.      96,000/-
      3.   Medical Expenses               :   Rs.    7,07,450/-
      4.   Transportation of Dead         :   Rs.      36,000/-
           Body and Funeral Expenses
      5.   Legal Expenses                 :   Rs.      10,000/-
           TOTAL                          :   Rs.   20,59,050/-



12. Accordingly, the Appeal is Partly Allowed,

enhancing the compensation amount from an amount of

Rs.16,38,450/- to an amount of Rs.20,59,050/-.

i) The enhanced amount shall carry interest at 6%

p.a. from the date of petition till the date of realization.

ii) The apportionment of the compensation would

be that the insurer of the lorry i.e., respondent No.2 is

liable to pay 20% of the aforesaid compensation i.e.,

Rs.4,11,810/- and the owner of the tempo i.e., respondent

No.3 is liable to pay 80% of the compensation i.e.,

- 16 -

NC: 2024:KHC-K:1211

Rs.16,47,240/-. They shall deposit the compensation

amount within a period of eight weeks from the date of

receipt of copy of the judgment. On such deposit, the

claimants are entitled to withdraw the entire amount

without furnishing any security.

ii) MFA NO.202266/2017 ARISING OUT OF MVC NO.233/2016:

13. In this case according to the claimants the

deceased was working as an agricultural coolie and

earning an amount of Rs.10,000/- p.m., the court

considered the income at Rs.7,000/- and granted the

compensation as per the following table:

                     Heads                      Compensation
                                                  Awarded
     1.    Loss of Dependency             :   Rs.    7,56,000/-
     2.    Loss of Estate                 :   Rs.      50,000/-
     3.    Love and Affection             :   Rs.    1,00,000/-
     4.    Transportation of Dead         :   Rs.      25,000/-
           Body and Funeral Expenses
           TOTAL                          :   Rs.    9,31,000/-
                                - 17 -
                                        NC: 2024:KHC-K:1211






14. Learned counsel appearing for the claimants

submits that this accident had taken place during the year

2015 and according to the claimants the deceased was

earning an amount of Rs.10,000/- p.m. The court below

without any basis had taken the income at Rs.7,000/-

p.m., which is on the lower side.

15. It is the case of the claimants that the deceased

was earning an amount of Rs.10,000/- p.m., there is no

evidence in that regard. This Court considering the chart

prepared by the Karnataka State Legal Services Authority

on notional income, for the 2015 taking the income of the

deceased at Rs.8,000/- p.m., deceased was aged 20 years

future prospects of 40% has to be added i.e., Rs.3,000/-.

The deceased was a bachelor 50% has to be deducted

towards 'personal expenses', then the contribution of the

deceased to the family would come to Rs.5,600/-.

Therefore, the claimants are entitled for an amount of

Rs.12,09,600/- (Rs.5,600 x 12 x 18) under the head of

loss of dependency. Towards consortium since there

- 18 -

NC: 2024:KHC-K:1211

are two dependants the claimants are entitled for an

amount of Rs.96,000/- (48,000 x 2), towards funeral

expenses an amount of Rs.36,000/- is awarded.

16. Further in the light of the law laid down by the

Hon'ble Supreme Court in the case of V.MEKALA vs. M.

MALATHI AND ANOTHER2, the claimant is entitled for an

amount of Rs.10,000/- towards Legal Expenses.

17. The claimant is therefore, entitled to the

compensation under the following heads:

                          Heads                      Compensation
                                                       Awarded
          1.    Loss of Dependency             :   Rs.   12,09,600/-
          2.    Loss of Consortium             :   Rs.      96,000/-
                Transportation of Dead         :   Rs.      36,000/-
          3.
                Body and Funeral Expenses
          4.    Legal Expenses                 :   Rs.      10,000/-
                TOTAL                          :   Rs.   13,51,600/-





    (2014) 11 SCC 178
                               - 19 -
                                       NC: 2024:KHC-K:1211






18. Accordingly, the Appeal is Partly Allowed,

enhancing the compensation amount from an amount of

Rs.9,31,000/- to an amount of Rs.13,51,600/-.

i) The enhanced amount shall carry interest at 6%

p.a. from the date of petition till the date of realization.

ii) The apportionment of the compensation would

be that the insurer of the lorry i.e., respondent No.2 is

liable to pay 20% of the aforesaid compensation i.e.,

Rs.2,70,320/- and the owner of the tempo i.e., respondent

No.3 is liable to pay 80% of the compensation i.e.,

Rs.10,81,280/-. They shall deposit the compensation

amount within a period of eight weeks from the date of

receipt of copy of the judgment. On such deposit, the

claimant are entitled to withdraw the entire amount

without furnishing any security.

- 20 -

NC: 2024:KHC-K:1211

iii) MFA NO.202268/2017 ARISING OUT OF MVC No.235/2016:

19. In this case according to the claimants the

deceased was 55 years old and earning Rs.10,000/- p.m.,

The court below had taken Rs.7,000/- as income and by

deducting 1/3rd had granted compensation as per the table

given below:

                     Heads                     Compensation
                                                 Awarded
     1.    Loss of Dependency            :   Rs.   6,16,000/-
     2.    Loss of Estate                :   Rs.    50,000/-
     3.    Love and Affection            :   Rs.   1,00,000/-
     4.    Transportation of Dead        :   Rs.    25,000/-
           Body and funeral
           TOTAL                         :   Rs.   7,91,000/-



20. Learned counsel appearing for the claimants

submits that the court below had taken very less income,

when the case of the claimants is that he was earning

Rs.10,000/- p.m., and instead of deducting 1/4th when

there are five claimants the court below had deducted

1/3rd. It is submitted that the compensation awarded by

the Tribunal is not just and reasonable.

- 21 -

NC: 2024:KHC-K:1211

21. Learned counsel appearing for both insurance

companies submits that the compensation awarded by the

Tribunal is on higher side and no grounds made out for

enhancement of the compensation.

22. Having heard the learned counsel on either

side, perused the entire material on record. In this case

the case of the claimants is that he was earning

Rs.10,000/-. No material is produced in this regard.

Considering the accident is of the year 2015 and as per

the chart prepared by the Karnataka State Legal Services

Authority, this Court is taking the income of the deceased

at Rs.8,000/- p.m., the deceased is 55 years old therefore

10% of the income is added towards future prospects i.e.,

Rs.800/- the income would be Rs.8,800/-, out of which

1/4th to be deducted towards personal expenses i.e.,

Rs.2,800/-, if the same is deducted Rs.6,600/- would be

the contribution of the deceased to the family. Therefore,

the claimants are entitled for an amount of

Rs.8,71,200/- (Rs.6600 x 12 x 11) . Towards

- 22 -

NC: 2024:KHC-K:1211

consortium since there are five dependants the claimants

are entitled for an amount of Rs.2,40,000/- (48,000 x

5), towards funeral expenses an amount of

Rs.36,000/- is awarded.

23. Further in the light of the law laid down by the

Hon'ble Supreme Court in the case of V.MEKALA vs. M.

MALATHI AND ANOTHER3, the claimant is entitled for an

amount of Rs.10,000/- towards Legal Expenses.

24. The claimants are therefore, entitled to the

compensation under the following heads:

                          Heads                     Compensation
                                                      Awarded
          1.    Loss of Dependency            :   Rs.    8,71,200/-
          2.    Loss of Consortium            :   Rs.    2,40,000/-
                Transportation of Dead        :   Rs.        36,000/-
          3.
                Body and Funeral Expenses
          4.    Legal Expenses                :   Rs.        10,000/-
                TOTAL                         :   Rs.   11,52,200/-





    (2014) 11 SCC 178
                               - 23 -
                                       NC: 2024:KHC-K:1211






25. Accordingly, the Appeal is Partly Allowed,

enhancing the compensation amount from an amount of

Rs.7,91,000/- to an amount of Rs.11,57,200/-.

i) The enhanced amount shall carry interest at 6%

p.a. from the date of petition till the date of realization.

ii) The apportionment of the compensation would

be that the insurer of the lorry i.e., respondent No.2 is

liable to pay 20% of the aforesaid compensation i.e.,

Rs.2,31,440/- and the owner of the tempo i.e., respondent

No.3 is liable to pay 80% of the compensation i.e.,

Rs.9,25,760/-. They shall deposit the compensation

amount within a period of eight weeks from the date of

receipt of copy of the judgment. On such deposit, the

claimants are entitled to withdraw the entire amount

without furnishing any security.

- 24 -

NC: 2024:KHC-K:1211

iv) MFA 202267/2017 ARISING OUT OF MVC 234/2016:

26. In this case according to the claimant he has

sustained closed (L) femur nailing and below knee

amputation (L) lower limb at the cite of fracture. As per

the discharge certificate the claimant had taken treatment

as an inpatient in the Hospital from 21.03.2015 to

13.04.2015. As per the evidence of the Doctor, the

claimant had sustained 75% disability to the left lower

limb and 10 to 15% disability to the left upper limb.

According to the claimant he is earning Rs.10,000/- p.m.,

the court below had taken income at Rs.7,000/- and

granted compensation as per the following table :

                       Heads                         Compensation
                                                       Awarded
      1.    Loss of Earning Capacity         :   Rs.     9,82,800/-
      2.    Spl. Diet Conveyance and         :   Rs.         26,000/-
            Attendant Charges
      3.    Future Medical Expenses          :   Rs.     1,75,000/-
      4.    Loss of Amenities                :   Rs.     1,00,000/-
      5.    Pain and Sufferings              :   Rs.         50,000/-
      6.    Medical Expenses                 :   Rs.     2,34,272/-
            TOTAL                            :   Rs.   15,68,072/-
                            - 25 -
                                    NC: 2024:KHC-K:1211






27. Learned counsel appearing for the claimant

submits that under the head of pain and suffering and

future loss of income reasonable amount is not granted

and also for loss of income during laid up period no

amount is granted and the compensation awarded by the

court below is not reasonable.

28. Learned counsel appearing for both insurance

companies submit that the compensation awarded by the

Tribunal is on higher side and no grounds made out for

enhancement of the compensation.

29. Having heard the learned counsel on either

side, perused the entire material on record. Considering

the grievous injuries sustained by the claimant under the

head of pain and suffering an amount of Rs.70,000/- is

granted. Towards loss of future earning according to the

claimant he was earning an amount of Rs.10,000/-. No

evidence is produced in this regard. Considering the

accident is of the year 2015 and as per the chart prepared

- 26 -

NC: 2024:KHC-K:1211

by the Karnataka State Legal Services Authority, this

Court is taking the income of the deceased at Rs.8,000/-

p.m. The claimant is 25 years old and taking the disability

at 65%, the claimant is entitled for an amount of

Rs.11,23,200/- (Rs.8000 x 12 x18 x 65%) towards loss

of future earning. Under the head of loss of income

during laid up period no amounts are granted, hence an

amount of Rs.32,000/- (Rs.8,000 x 4) is granted.

Towards all other heads the court below had granted

reasonable amounts and no interference is required.

30. Further in the light of the law laid down by the

Hon'ble Supreme Court in the case of V.MEKALA vs. M.

MALATHI AND ANOTHER4, the claimant is entitled for an

amount of Rs.10,000/- towards Legal Expenses.

31. The claimants are therefore, entitled to the

compensation under the following heads:

(2014) 11 SCC 178

- 27 -

NC: 2024:KHC-K:1211

Heads Compensation Awarded

1. Loss of Earning Capacity : Rs. 11,23,200/-

2. Spl. Diet Conveyance and : Rs. 26,000/-

Attendant Charges

3. Future Medical Expenses : Rs. 1,75,000/-

4. Loss of Amenities : Rs. 1,00,000/-

5. Pain and Sufferings : Rs. 70,000/-

6. Medical Expenses : Rs. 2,34,272/-

7. Loss of income during laid : Rs. 32,000/-

up period

8. Legal Expenses : Rs. 10,000/-

TOTAL : Rs. 17,70,472/-

32. Accordingly, the Appeal is Partly Allowed,

enhancing the compensation amount from an amount of

Rs.15,68,072/- to an amount of Rs.17,70,472/-.

i) The enhanced amount shall carry interest at 6%

p.a. from the date of petition till the date of realization.

ii) The apportionment of the compensation would

be that the insurer of the lorry i.e., respondent No.2 is

liable to pay 20% of the aforesaid compensation i.e.,

Rs.3,54,094/- and the owner of the tempo i.e., respondent

No.3 is liable to pay 80% of the compensation i.e.,

- 28 -

NC: 2024:KHC-K:1211

Rs.14,16,377/-. They shall deposit the compensation

amount within a period of eight weeks from the date of

receipt of copy of the judgment. On such deposit, the

claimants are entitled to withdraw the entire amount

without furnishing any security.

Registry is directed to return the Trial Court Records

to the Tribunal, along with certified copy of the order

passed by this Court forthwith without any delay.

No costs.

Pending miscellaneous petitions, if any, shall stand

closed.

Sd/-

JUDGE

KJJ/JJ

CT: VD

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter