Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Huligemma Siddappa Gora vs Prakash Munnubai Mahodariya
2024 Latest Caselaw 4191 Kant

Citation : 2024 Latest Caselaw 4191 Kant
Judgement Date : 12 February, 2024

Karnataka High Court

Huligemma Siddappa Gora vs Prakash Munnubai Mahodariya on 12 February, 2024

Author: V.Srishananda

Bench: V.Srishananda

                                                 -1-
                                                       NC: 2024:KHC-D:3383
                                                        MFA No. 20753 of 2013
                                     C/W MFA No. 20752 of 2013, MFA No. 20754
                                                                      of 2013


                    IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                           DATED THIS THE 12TH DAY OF FEBRUARY, 2024

                                              BEFORE
                            THE HON'BLE MR JUSTICE V.SRISHANANDA
                        MISCELLANEOUS FIRST APPEAL NO.20753 OF 2013 (MV-I)
                                                C/W
                           MISCELLANEOUS FIRST APPEAL NO.20752 OF 2013
                           MISCELLANEOUS FIRST APPEAL NO.20754 OF 2013


                   IN M.F.A. NO.20753 OF 2013
                   BETWEEN:

                   HULIGEMMA W/O. SIDDAPPA GORA,
                   AGE: 52 YEARS, OCC: AGRICULTURE,
                   R/O: BASAPUR, TAL & DIST: KOPPAL,
                   PINCODE-583238.
                                                                    ...APPELLANT
                   (BY SRI. D.V. PATTAR, ADVOCATE)
                   AND:

                   1.     PRAKASH S/O. MUNNUBAI MAHODARIYA,
                          AGE: 27 YEARS, OCC: DRIVER OF
BHARATHI
HM
                          VEHICLE NO.MH-04/SB-8673,
                          R/O: 312, PLOT NO.12,
Digitally signed
by BHARATHI H
M
                          MUMBAI-EAST-400069.
Date: 2024.02.21
11:57:44 +0530

                   2.     DANESH S/O. MANUBAI VADODARIYA,
                          AGE: 36 YEARS, OCC:OWNER OF VEHICLE
                          NO.MH-04/SB-8673, R/O: GULMOHAR, GROUND FLOOR,
                          AMBADI ROAD, 312, PANCHASHEELA-1,
                          CHS LIMITED, PLOT NO.18,
                          MALD-E-MUMBAI-97, PINCODE-400077.
                   3.     THE DIVISIONAL MANAGER,
                          HDFC GENERAL INSURANCE COMPANY LTD.,
                          HUBLI, PINCODE-580021.
                                                                 ...RESPONDENTS
                   (BY SRI. MALLIKARJUN B.MADANALLI, ADVOCATE FOR
                       SRI. NAGARAJ C.KOLLOORI, ADVOCATE FOR R3;
                       NOTICE TO R1-R2 DISPENSED WITH)
                              -2-
                                   NC: 2024:KHC-D:3383
                                    MFA No. 20753 of 2013
                 C/W MFA No. 20752 of 2013, MFA No. 20754
                                                  of 2013


     THIS M.F.A. IS FILED U/SEC.173(1) OF MV ACT, AGAINST THE
JUDGMENT     AND     AWARD     DTD.13.09.2011    PASSED    IN
MVC.NO.257/2009 ON THE FILE OF THE MEMBER AMACT AND FAST
TRACK COURT-I, KOPPAL, PARTLY ALLOWING THE CLAIM PETITION
FOR   COMPENSATION       AND    SEEKING    ENHANCEMENT     OF
COMPENSATION.

IN M.F.A. NO.20752 OF 2013
BETWEEN:

HEMANNA S/O. BHARAMAPPA METI,
AGE: 32 YEARS, OCC: BUSINESS,
R/O: HALAVARTHI, TALUK AND
DIST: KOPPAL-583238.
                                                   ...APPELLANT
(BY SRI. D.V. PATTAR, ADVOCATE)

AND:

1.   PRAKASH S/O. MUNNUBAI MAHODARIYA,
     AGE: 27 YEARS, OCC: DRIVER OF
     VEHICLE NO.MH-04/SB-8673,
     R/O: 312, PLOT NO.12, MUMBAI-EAST-400069.
2.   DANESH S/O. MANUBAI VADODARIYA,
     AGE: 36 YEARS, OCC:OWNER OF VEHICLE
     NO.MH-04/SB-8673, R/O: GULMOHAR, GROUND FLOOR,
     AMBADI ROAD, 312, PANCHASHEELA-1,
     CHS LIMITED, PLOT NO.18,
     MALD-E-MUMBAI-97, PINCODE-400097.

3.   THE DIVISIONAL MANAGER,
     HDFC GENERAL INSURANCE COMPANY LTD.,
     HUBLI, PINCODE-580021.
                                                 ...RESPONDENTS
(BY SRI. MALLIKARJUN B.MADANALLI, ADVOCATE FOR
    SRI. NAGARAJ C.KOLLOORI, ADVOCATE FOR R3;
    NOTICE TO R1-R2 DISPENSED WITH)

      THIS M.F.A. IS FILED U/SEC.173(1) OF MV ACT, AGAINST THE
JUDGMENT      AND     AWARD     DTD.13.09.2011    PASSED    IN
MVC.NO.258/2009 ON THE FILE OF THE MEMBER ADDL. MACT AND
FAST TRACK COURT-I, KOPPAL, PARTLY ALLOWING THE CLAIM
PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT OF
COMPENSATION.
                              -3-
                                   NC: 2024:KHC-D:3383
                                    MFA No. 20753 of 2013
                 C/W MFA No. 20752 of 2013, MFA No. 20754
                                                  of 2013


IN M.F.A. NO.20754 OF 2013
BETWEEN:

MAHANTESH S/O. SIDDAPPA GORA,
AGE: 12 YEARS, MINOR, REPRESENTED
BY NATURAL FATHER SIDDAPPA GUDADAPPA GORA,
AGE: 50 YEARS, OCC: AGRICULTURE,
R/O: BASAPUR, TALUK AND
DIST: KOPPAL-583238.
                                                  ...APPELLANT
(BY SRI. D.V. PATTAR, ADVOCATE)

AND:

1.   PRAKASH S/O. MUNNUBAI MAHODARIYA,
     AGE: 27 YEARS, OCC: DRIVER OF
     VEHICLE NO.MH-04/SB-8673,
     R/O: 312, PLOT NO.12,
     MUMBAI-EAST-400069.

2.   DANESH S/O. MANUBAI VADODARIYA,
     AGE: 36 YEARS, OCC:OWNER OF VEHICLE
     NO.MH-04/SB-8673,
     R/O: GULMOHAR, GROUND FLOOR,
     AMBADI ROAD, 312, PANCHASHEELA-1,
     CHS LIMITED, PLOT NO.18,
     MALD-E-MUMBAI-97, PINCODE-400097.

3.   THE DIVISIONAL MANAGER,
     HDFC GENERAL INSURANCE COMPANY LTD.,
     HUBLI, PINCODE-580021.
                                              ...RESPONDENTS
(BY SRI. MALLIKARJUN B.MADANALLI, ADVOCATE FOR
    SRI. NAGARAJ C.KOLLOORI, ADVOCATE FOR R3;
    NOTICE TO R1-R2 DISPENSED WITH)

      THIS M.F.A. IS FILED U/SEC.173(1) OF MV ACT, AGAINST THE
JUDGMENT      AND     AWARD     DTD.13.09.2011    PASSED    IN
MVC.NO.259/2009 ON THE FILE OF THE MEMBER ADDL. MACT AND
FAST TRACK COURT-I, KOPPAL, PARTLY ALLOWING THE CLAIM
PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT OF
COMPENSATION.

     THESE APPEALS, COMING ON FOR ADMISSION, THIS DAY,
THE COURT DELIVERED THE FOLLOWING:
                                 -4-
                                       NC: 2024:KHC-D:3383
                                       MFA No. 20753 of 2013
                    C/W MFA No. 20752 of 2013, MFA No. 20754
                                                     of 2013


                           JUDGMENT

Heard Sri.D.V.Pattar, learned counsel for the

appellants - claimants and Sri.Mallikarjun b Madanalli on

behalf of Sri.Nagaraj C Kolloori, learned counsel for

respondent - Insurance Company.

2. Though these appeals are listed for admission,

with the consent of both parties, they are taken up for

final disposal.

3. These three appeals are by the claimants in

MVC No.258/2009, MVC No.257/2009 and MVC

No.259/2009 on the file of Additional Motor Accident

Claims Tribunal, Koppal dated 13.09.2011.

4. Facts in brief which are utmost necessary for

disposal of these cases are as under:

4.1 The claimants laid a claim under Section 166 of

Motor Vehicles Act by contending that on 14.07.2008

claimants have been to Halvarthi village and after visiting

Jadiswami temple, they were returning to Basapur village.

NC: 2024:KHC-D:3383

C/W MFA No. 20752 of 2013, MFA No. 20754 of 2013

When they were not able to get proper conveyance, they

came on a motorcycle bearing No.KA-36/R-1263. At that

juncture, a jeep bearing No.MH-04/BS-8673 came in a

rash and negligent manner and dashed against the two

wheeler. They were initially shifted to a local hospital and

thereafter to KIMS Hospital, Hubballi and then to SDM

Hospital, Hubballi.

4.2 Claim petitions, on contest, came to be allowed

in a sum of Rs.1,33,888/-, Rs.52,973/- and Rs.70,973/-

respectively.

5. Being not satisfied with the quantum of

compensation, claimants are in appeal.

6. Sri.D.V.Pattar, learned counsel for the

appellants - claimants reiterating the grounds urged in the

appeal memorandums, argued that the Tribunal has not

properly granted the compensation and sought for

enhancement of compensation.

NC: 2024:KHC-D:3383

C/W MFA No. 20752 of 2013, MFA No. 20754 of 2013

7. Per contra, Sri.Mallikarjun b Madanalli on behalf

of Sri.Nagaraj C Kolloori, learned counsel for respondent -

Insurance Company supported the impugned judgment.

8. In view of the rival contentions of the parties,

this Court perused the material on record meticulously. On

such perusal of material on record, it is seen that

claimants are husband and wife and minor child.

9. In respect of minor child, Rs.30,000/- is

awarded as loss of income which is unheard of. So also, in

respect of wife who is claimant in MVC No.257/2009,

Rs.35,000/- is awarded as loss of income. Insofar as rider

of motorcycle is concerned in MVC No.258/2009,

Rs.81,600/- is awarded as loss of income.

10. No doubt, there is some force in the argument

put forth on behalf of claimants that there is no award of

amount on proper heads. But, in the absence of any

doctor being examined on behalf of claimants, merely

NC: 2024:KHC-D:3383

C/W MFA No. 20752 of 2013, MFA No. 20754 of 2013

based on the medical records, trial Court has granted

compensation as referred to supra.

11. Since the accident is of the year 2008, there is

no proper proof placed on record as to the nature of

injuries and how it has effected in loss of income.

12. Insofar as claimants in MVC Nos.258/2009 and

257/2009, hardly there is any scope for enhancement of

compensation. Insofar as MVC No.259/2009 is concerned,

admittedly, claimant is aged 8 years. Therefore, there

cannot be any compensation on the head of loss of

income. Therefore, hardly there is any scope for

enhancement of compensation in any one of the appeals.

13. Accordingly, following order is passed:

ORDER

(i) Appeals are meritless and hereby dismissed.

       (ii)       No order as to costs.



                                             Sd/-
                                            JUDGE

 

 
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