Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Managing Director vs T Kumaraswamy @ Kumara
2024 Latest Caselaw 3248 Kant

Citation : 2024 Latest Caselaw 3248 Kant
Judgement Date : 2 February, 2024

Karnataka High Court

The Managing Director vs T Kumaraswamy @ Kumara on 2 February, 2024

Author: Hanchate Sanjeevkumar

Bench: Hanchate Sanjeevkumar

                                                    -1-
                                                                  NC: 2024:KHC:4754
                                                              MFA No. 7492 of 2018
                                                          C/W MFA No. 5967 of 2018



                            IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                               DATED THIS THE 2ND DAY OF FEBRUARY, 2024
                                                 BEFORE
                           THE HON'BLE MR JUSTICE HANCHATE SANJEEVKUMAR
                          MISCELLANEOUS FIRST APPEAL NO.7492 OF 2018(MV-I)
                                                   C/W
                          MISCELLANEOUS FIRST APPEAL NO.5967 OF 2018(MV-I)


                          IN MFA NO.7492/2018
                          BETWEEN:

                             T. KUMARASWAMY @ KUMARA,
                             S/O THIMMANNA @ THIMMAIAH
                             AGED ABOUT 26 YEARS,
                             R/AT HETTENAHALLIPALYA,
                             GULUR POST, GULURU HOBLI,
                             TUMKUR TALUK & DISTRICT - 572 101.
                                                                       ...APPELLANT
                          (BY SRI. SHANTHARAJ K., ADVOCATE)
                          AND:

                             THE MANAGING DIRECTOR (N.A.).,
                             K.S.R.T.C., BENGALURU,
                             CHIKKAMAGALURU DIVISION,
Digitally signed by JAI
JYOTHI J                     SERVICE ADDRESS,
Location: HIGH COURT
OF KARNATAKA
                             THE MANAGER,
                             K.S.R.T.C.,
                             TUMAKURU DEPOT,
                             K.S.R.T.C. BUS STAND,
                             ASHOKA ROAD,
                             TUMAKURU - 572 101.
                                                                     ...RESPONDENT

                          (BY SRI. CHANDAN K., ADVOCATE FOR
                              SRI. AMIT DESHPANDE, SENIOR ADVOCATE)

                              THIS MFA IS FILED U/S 173(1) OF MV ACT AGAINST THE
                          JUDGMENT AND AWARD DATED 19/10/2017, PASSED IN MVC
                           -2-
                                        NC: 2024:KHC:4754
                                    MFA No. 7492 of 2018
                                C/W MFA No. 5967 of 2018



NO.1483/2014, ON THE FILE OF THE III ADDITIONAL SENIOR
CIVIL JUDGE AND MACT, TUMAKURU, PARTLY ALLOWING THE
CLAIM PETITION FOR COMPENSATION AND SEEKING
ENHANCEMENT OF COMPENSATION.

IN MFA NO.5967/2018
BETWEEN:

   THE MANAGING DIRECTOR,
   K.S.R.T.C, K.H. ROAD,
   BANGALORE - 560 027,
   REP. BY CHIEF LAW OFFICER,
   KSRTC, CENTRAL OFFICE,
   BANGALORE - 560 027.
                                             ...APPELLANT
(BY SRI. CHANDAN K., ADVOCATE FOR
    SRI. AMIT DESHPANDE, SENIOR ADVOCATE)
AND:

   T. KUMARASWAMY @ KUMARA,
   S/O THIMMANNA @ THIMMAIAH
   AGED ABOUT 26 YEARS,
   R/AT HETTENAHALLI PALYA,
   GULUR POST, GULURU HOBLI,
   TUMAKUR DISTRICT.
                                           ...RESPONDENT
(BY SRI. SHANTHARAJ K., ADVOCATE)

     THIS MFA IS FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED:19.10.2017 PASSED IN MVC
NO.1483/2014 ON THE FILE OF THE 3RD ADDITIONAL SENIOR
CIVIL JUDGE, MACT, TUMAKURU, AWARDING COMPENSATION
OF RS.3,51,600/- WITH INTEREST AT 6% P.A. FROM DATE OF
PETITION TILL ITS REALIZATION.

     THESE APPEALS, COMING ON FOR FINAL HEARING, THIS
DAY, THE COURT DELIVERED THE FOLLOWING:
                             -3-
                                          NC: 2024:KHC:4754
                                      MFA No. 7492 of 2018
                                  C/W MFA No. 5967 of 2018




                        JUDGMENT

MFA No.7492/2018 is filed by the claimant seeking

enhancement of compensation awarded by the III

Additional Senior Civil Judge and the Motor Accident

Claims Tribunal, Tumkur, by judgment and award dated

19.10.2017, in MVC No.1483/2014 and MFA

No.5967/2018 is filed by the KSRTC challenging the

judgment and award of the Tribunal contending that the

bus has not caused the said accident.

2. It is the case of claimant that on 14.02.2014,

the claimant was traveling in a KSRTC bus bearing Reg.

No.KA-18-F-0658 from Bengaluru to his native place as a

paid passenger and when the said bus reached the toll

plaza at Parle-G Factory, on NH-4, Bengaluru - Tumakuru

road, at about 7.45 p.m., the driver of the said Bus drove

the same in a rash and negligent manner and dashed to

the Toll gate wall, as a result, the window glass of the bus

was broke and the claimant sustained injuries on his right

hand and thereby, the said bus has caused the accident.

NC: 2024:KHC:4754

The claimant had filed claim petition under Section 166 of

the MV Act and the Tribunal has awarded compensation of

Rs.3,51,600/- with interest at the rate of 6% per annum

from the date of petition till its realization.

3. Heard the arguments of both sides and perused

the materials on record.

4. Learned counsel for the KSRTC submitted that the

driver of the bus has not caused the accident as stated by

the claimant in the claim petition and the bus is not

involved in the said accident. He further submitted that in

the MV Report in C.C.No.1052/2014 produced at Ex.R.1,

there are no damages found on the right rear side of the

bus. He further submitted that the driver of the bus was

acquitted in the criminal case. Therefore, submitted that

the driver of bus has not caused the accident and claimant

has falsely implicated the bus and hence, prays to allow its

appeal by setting aside the judgment and award of the

Tribunal.

NC: 2024:KHC:4754

5. On the other hand, learned counsel for the

claimant submitted that the claimant was sitting in the last

seat towards right side of the bus and the driver of the bus

has driven the bus with high speed and in a rash and

negligent manner and while crossing Toll Gate after

making payment to the Toll fee, the right rear side of the

bus was frictioned with the toll gate wall and the

claimant's right hand elbow was fractured and this is

rightly considered by the Tribunal and awarded

compensation. He further submitted that due to rash and

negligent driving of the KSRTC bus by its driver, the

accident was caused. Hence, prays to allow his appeal

and dismiss the appeal filed by the KSRTC.

6. The accident is caused on 14.02.2014. The

claimant was traveling in the said KSRTC bus by sitting in

the last rear seat of the bus on the right side of the

window and the driver of the KSRTC bus after payment of

toll fee in the toll plaza moved the bus, resultantly the

right side rear portion of the bus got frictioned with the

NC: 2024:KHC:4754

wall of the toll gate wall and therefore, claimant sustained

injuries to the right hand elbow. The friend of claimant,

who was also traveling along with the claimant has lodged

the complaint on 17.02.2014. The police have filed charge

sheet against the driver of KSRTC bus after investigation.

Mere acquittal of the driver of bus is not a ground to

disbelieve that there was accident and the claimant has

sustained injuries in the accident. In the present case, the

evidence in the claim proceedings are re-appreciated on

the theory of preponderance of probabilities to ascertain

whether the claimant has sustained injuries in the accident

caused by the alleged vehicle. From the evidence on

record, as discussed above, it is proved that the claimant

has sustained injuries in the accident as stated in the

claim petition.

7. Ex.R.1 is the MV Report. Learned counsel for

the KSRTC submitted that there is no damage found on

the bus. Therefore, he denies the occurrence of the

accident caused by the offending KSRTC Bus. The

NC: 2024:KHC:4754

accident is caused on 14.02.2014 and the bus was

subjected to motor vehicle inspection by the Regional

Authority on 28.04.2014 i.e., after 2½ months from the

date of accident. Quite naturally, during this interregnum

period, the KSRTC authority might have got repaired the

bus. Therefore, just because physical damage is not seen,

it cannot be the reason to suspect the case of claimant

when there is much gap of 2½ months from the date of

accident till the date of inspection of the bus by the motor

vehicle authority as there is every possibility of getting

repaired the bus and due to which, physical damage could

not be seen.

8. Further learned counsel for the KSRTC

submitted that in the complaint and FIR the bus number is

mentioned as 'KA 06 F 856' and in the charge sheet the

bus number is mentioned as 'KA 18 F 658'. As such,

contended that claimant has shown different bus numbers

and therefore, bus is not involved in the accident. While

filing the claim petition the claimant has mentioned bus

NC: 2024:KHC:4754

number as 'KA 06 F 856' but later on claimant got

amended the claim petition by mentioning the bus number

as 'KA 18 F 658'.

9. Upon considering these different numbers,

when the case is considered in its background, it is proved

that the complainant who has lodged the complaint is not

literate persons so as to mention the number minutely.

Complaint is always not an encyclopedia. During the

course of investigation the true facts are revealed.

Therefore, just because there is change in number from

complaint to charge sheet, then alteration of such number

is whether going to the root of the case or not, is to be

considered. Admittedly the claimant and his friend are

mason by profession and they are not well versed in

writing and reading.

10. The difference in mentioning the number is,

interchange of numbers from '856' to '658' and from 'KA

06' to 'KA 18'. This change in number is not a big

difference so as to go to the very root of the case. The

NC: 2024:KHC:4754

complainant is also working as a mason, therefore, when

some numbers are interchanged or numbers appear in

similar font, then there would not be exact notice and

noting down of the numbers, but upon investigation by the

police the bus involved is proved to be 'KA 18 F 658' which

also belonged to KSRTC and quite naturally the claimant

might have got amended the petition. Therefore, this

does not go to the very core of the case to disbelieve the

case of claimant. Therefore, upon considering the

evidence on record on all its preponderance of

probabilities, it is proved that the claimant has sustained

injuries in the said accident and it is rightly considered by

the Tribunal, which needs interference by this Court.

11. The Tribunal has awarded compensation under

various heads as under:

Sl.                                                  Amount in
                    Particulars
No.                                                     Rs.
 1     10% future loss of income                      1,29,600/-
 2     Pain and sufferings                              25,000/-
 3     Medical expenses                               1,54,000/-
 4     Conveyance, attendance and other
       expenses                                         10,000/-
                                - 10 -
                                                 NC: 2024:KHC:4754






 5    Loss of comforts and amenities                      15,000/-
 6    Loss of income for 3 months                         18,000/-
                    TOTAL                              3,51,600/-


12. From the medical evidence on record it is

proved that the claimant has suffered fracture of right

elbow. The claimant is a mason by profession and the

Tribunal has noticed that the claimant is not able to

stretch his right hand. Therefore, considering the nature

of injuries sustained the compensation of Rs.40,000/- is

awarded for the injuries, pain and sufferings as against

Rs.25,000/- awarded by the Tribunal.

13. Based on the medical bills produced, the

Tribunal has awarded compensation of Rs.1,54,000/-

towards medical expenses, which is just and correct and

needs no interference. Hence, same is kept intact.

14. The claimant was an inpatient for a period of 22

days, accordingly compensation of Rs.20,000/- is awarded

towards 'incidental expenses' as against Rs.10,000/-

awarded by the Tribunal.

- 11 -

NC: 2024:KHC:4754

15. The Tribunal has awarded compensation of

Rs.15,000/- towards loss of amenities, which is on lesser

side. Therefore, compensation of Rs.50,000/- is awarded

under the head 'loss of amenities'.

16. The doctor who has given evidence before the

Tribunal is a treated doctor and he has assessed physical

disability at 51% towards right upper limb and 17%

towards whole body, but the Tribunal has taken only 10%

as physical disability. The claimant is a mason by

profession and sustained fracture of right hand elbow and

is not able to stretch his right hand. There is no other

fracture sustained by the claimant. Therefore, considering

the nature of injuries sustained and disability suffered

clubbed with the profession of the claimant as mason, by

applying the principles of Rajkumar and RAJ KUMAR v

AJAY KUMAR & ANR1 it is just and proper to take 15%

as functional disability. The accident is caused in the year

(2011) 1 SCC 343

- 12 -

NC: 2024:KHC:4754

2014 and therefore, as per Karnataka State Legal Services

Authority the notional income is taken at Rs.8,500/- per

month. The claimant was aged 22 years as on the date of

the accident therefore appropriate multiplier applicable is

'18'. Hence, 'loss of future income due to disability' is

reassessed as under:

Rs.8,500/- x 15% x 18 x 12 = Rs.2,75,400/-

Thus, the claimant is entitled for compensation of

Rs.2,75,400/- under the head 'loss of future income due to

disability'.

17. Further, compensation of Rs.25,500/-

(Rs.8,500/- x 3) is awarded towards 'loss of income during

laid up period' as against Rs.18,000/- awarded by the

Tribunal.

18. Thus, the claimant is entitled for compensation

under various heads as follows:

- 13 -

                                                   NC: 2024:KHC:4754






                                         Awarded           Awarded
Sl.
                Particulars               by the            by this
No.
                                         Tribunal            Court
 1      Loss of future income due
        to disability                1,29,600/-             2,75,400/-
 2      Pain and sufferings            25,000/-               40,000/-
 3      Medical expenses             1,54,000/-             1,54,000/-
 4      Conveyance,      attendance
        and other expenses             10,000/-               20,000/-
 5      Loss    of    comforts  and
        amenities                      15,000/-               50,000/-
 6      Loss of income during laid
        up period                      18,000/-               25,500/-
                    TOTAL           3,51,600/-             5,64,900/-


19. The Tribunal has awarded compensation of

Rs.3,51,600/-, but the appellant/claimant is entitled to

total compensation of Rs.5,64,900/-. Hence, the

appellant/claimant is entitled to enhanced compensation of

Rs.2,13,300/- (Rs.5,64,900/- - Rs.3,51,600/-). Therefore,

the appellant/claimant is entitled to enhanced

compensation of Rs.2,13,300/- along with interest at the

rate of 6% per annum from the date of petition till the

date of realization, in addition to what has been awarded

by the Tribunal.

20. Accordingly, I proceed to pass the following:

- 14 -

NC: 2024:KHC:4754

ORDER

i. Appeal filed by the claimant in MFA

No.7492/2018 is allowed-in-part.

ii.    Appeal filed     by the         KSRTC     in    MFA

       No.5967/2018 is dismissed.

iii.   The   impugned     judgment         and        award

       dated 19.10.2017 passed by the III

       Addl. Senior Civil Judge and MACT,

       Tumkur,    in    MVC       No.1483/2014,          is

       modified    to   the       extent    that        the

       appellant/claimant         is     entitled        to

       enhanced           compensation                   of

Rs.2,13,300/- along with interest at

the rate of 6% per annum from the date

of petition till the date of realization, in

addition to what has been awarded by

the Tribunal.

iv. Amount in deposit shall be transferred to

the Tribunal forthwith.

v.     No order as to costs.
                              - 15 -
                                              NC: 2024:KHC:4754






    vi.     Registry is directed to transmit the TCR

            along with copy of this order to the

            Tribunal forthwith.

    vii.    Draw award accordingly.




                                          Sd/-
                                         JUDGE



MH/DR

CT:SNN
 

 
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