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

Sweeta W/O. Guruprasad Nayak vs Suprith S/O. Sachidanand Chathra
2024 Latest Caselaw 4204 Kant

Citation : 2024 Latest Caselaw 4204 Kant
Judgement Date : 12 February, 2024

Karnataka High Court

Sweeta W/O. Guruprasad Nayak vs Suprith S/O. Sachidanand Chathra on 12 February, 2024

Author: S G Pandit

Bench: S G Pandit

                                                   -1-
                                                     NC: 2024:KHC-D:3165-DB
                                                         MFA No. 101993 of 2020
                                                     C/W MFA No. 100171 of 2022



                       IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                             DATED THIS THE 12TH DAY OF FEBRUARY, 2024

                                               PRESENT
                                THE HON'BLE MR JUSTICE S G PANDIT
                                                  AND
                                THE HON'BLE MR JUSTICE K V ARAVIND
                      MISCELLANEOUS FIRST APPEAL NO. 101993 OF 2020 (MV-D)
                                             C/W
                                    MFA NO.100171 OF 2022

                      IN MFA NO.101993/2020

                      BETWEEN:

                      THE DIVISIONAL MANAGER,
                      THE ORIENTAL INSURANCE COMPANY LIMITED,
                      CLUB ROAD BELAGAVI,
                      REPRESENTED BY ITS
                      REGIONAL MANAGER,
                      AUTHORIZED SIGNATORY.
                                                                     ...APPELLANT
                      (BY SRI. G. N. RAICHUR, ADVOCATE)

                      AND:
Digitally signed by
CHANDRASHEKAR         1.   SMT. SWEETA W/O. GURUPRASAD NAYAK,
LAXMAN
KATTIMANI                  AGE: 37 YEARS,
Date: 2024.02.22           OCC: HOUSEHOLD WORK AND PVT SERVICE,
18:16:08 +0530
                           R/O. SANTHEKATTE, TAL & DIST: UDUPI,
                           NOW AT C/O. VIJAYKUMAR D. NERLEKAR,
                           DHANARAJ, PLOT NO 2, RUKMINI NAGAR,
                           BELAGAVI-590016.

                      2.   KUMARI DHATRI D/O. GURUPRASAD,
                           AGE: 6 YEARS, OCC: NIL,
                           R/O. SANTHEKATTE, TAL & DIST: UDUPI,
                           NOW AT C/O. VIJAYKUMAR D. NERLEKAR,
                           DHANARAJ, PLOT NO.2, RUKMINI NAGAR,
                           BELAGAVI-590016.
                           SINCE MINOR REPTD. BY M/G. NATURAL
                           MOTHER RESPONDENT NO.1 SWEETA G. NAYAK.
                              -2-
                               NC: 2024:KHC-D:3165-DB
                                    MFA No. 101993 of 2020
                                C/W MFA No. 100171 of 2022




3.   SHRI. SUPRITH,
     S/O. SACHIDANAND CHATHRA,
     AGE: MAJOR, OCC: BUSINESS,
     R/O. SUGUMA TOURIST NO.257/A-1,
     HOSUR MAIN ROAD,
     NEAR NH HOSPITAL BOMMASANDRA,
     INDUSTRIAL AREA, BANGALORE-560021.

4.   SMT. ASHA W/O. KESHAV NAYAK,
     AGE: 69 YEARS, OCC: HOUSEHOLD WORK,
     R/O. KUNJIBETTU, TAL & DIST: UDUPI-576103.

5.   KESHAV S/O. BABANNA NAYAK,
     AGE: 78 YEARS, OCC: PENSIONER,
     R/O. KUNJIBETTU, TAL & DIST UDUPI-576103.
                                                ...RESPONDENTS
(BY SRI. VITTHAL S. TELI, ADV. FOR RESPONDENT NO.1 & 2,
    SRI. S. B. PATIL, ADV. FOR RESPONDENT NO.4 & 5,
    NOTICE TO RESPONDENT NO.3 DISPENSED WITH)

      THIS MISCELLANEOUS FIRST APPEAL IS FILED U/S.173(1) OF
THE MOTOR VEHICLES ACT, PRAYING TO CALL FOR THE RECORDS
AND HEAR THE PARTIES AND MODIFY AND SET ASIDE THE
JUDGMENT AND AWARD DATED 20.01.2020 IN MVC NO.1989/2016
PASSED IN THE COURT OF THE IV ADDITIONAL SENIOR CIVIL
JUDGE AND JMFC AND ADDITIONAL MACT BELAGAVI AT BELAGAVI
BY EXONERATING THE APPELLANT INSURANCE COMPANY FROM THE
LIABILITY AND REDUCING THE COMPENSATION BY ALLOWING THIS
APPEAL WITH COST IN THE ENDS OF JUSTICE AND EQUITY.

IN MFA NO.100171/2022

BETWEEN

1.   SWEETA W/O. GURUPRASAD NAYAK,
     AGE: 37 YEARS,
     OCC: HOUSEHOLD WORK AND PVT. SERVICE,
     R/O. C/O. VIJAYKUMAR D. NERLEKAR,
     DHANARAJ PLOT NO.2,
     RUKMINI NAGAR, BELAGAVI-590016.

2.   DHATRI D/O. GURUPRASAD NAYAK,
     AGE: 06 YEARS, OCC: STUDENT,
     R/O. C/O. VIJAYKUMAR D. NERLEKAR,
                               -3-
                                NC: 2024:KHC-D:3165-DB
                                    MFA No. 101993 of 2020
                                C/W MFA No. 100171 of 2022



      DHANARAJ PLOT NO.2,
      RUKMINI NAGAR, BELAGAVI-590016.
      (SINCE APPELLANT NO.2 IS MINOR
      SHE IS REP. BY HER MOTHER
      I.E, APPELLANT NO.1)
                                                  ...APPELLANTS
(BY SRI. VITTHAL S. TELI, ADVOCATE)

AND

1.    SUPRITH S/O. SACHIDANAND CHATHRA,
      AGE: MAJOR, OCC: BUSINESS,
      R/O. SUGMA TOURIST,
      NO.257/A/1, HOSUR MAIN ROAD,
      NEAR NH HOSPITAL, BOMMASANDRA,
      INDUSTRIAL AREA, BENGALURU-560099.

2.    THE DIVISIONAL MANAGER,
      THE ORIENTAL INSURANCE CO. LTD,
      CLUB ROAD, BELAGAVI-590006.

3.    ASHA W/O. KESHAV NAYAK,
      AGE: 69 YEARS, OCC: HOUSEHOLD WORK,
      R/O. KUNJIBETTU, TQ & DIST: UDUPI-574118.

4.    KESHAV S/O. BABANNA NAYAK,
      AGE: 76 YEARS, OCC: HOUSEHOLD WORK,
      R/O. KUNJIBETTU, TQ & DIST: UDUPI-574118.
                                                ...RESPONDENTS
(BY SRI. G. N. RAICHUR, ADV. FOR RESPONDENT NO.2,
    SRI. S. B. PATIL, ADV. FOR RESPONDENT NO.3 AND 4,
    NOTICE TO RESPONDENT NO.1 DISPENSED WITH)

      THIS MISCELLANEOUS FIRST APPEAL IS FILED U/S.173 (1) OF
MOTOR VEHICLES ACT, AGAINST THE JUDGMENT AND AWARD
DATED 20.01.2020 PASSED IN MVC NO.1989/2016 ON THE FILE OF
THE IV ADDITIONAL SENIOR CIVIL JUDGE AND JUDICIAL
MAGISTRATE FIRST CLASS AND ADDITIONAL MOTOR ACCIDENT
CLAIMS TRIBUNAL, BELAGAVI, PARTLY ALLOWING THE CLAIM
PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT OF
COMPENSATION.

      THESE APPEALS, COMING ON FOR ADMISSION, THIS DAY,
K V ARAVIND, J., DELIVERED THE FOLLOWING:
                                 -4-
                                  NC: 2024:KHC-D:3165-DB
                                      MFA No. 101993 of 2020
                                  C/W MFA No. 100171 of 2022



                         JUDGMENT

Though the appeals are listed for admission, they are

taken up for final disposal, with the consent of learned

counsel for both the parties.

2. These appeals by the claimants and the insurer

against the judgment and award in MVC No.1989/2016 dated

20.01.2020 on the file of IV Addl.Senior Civil Judge and

J.M.F.C. and Addl.MACT, Belagavi (for short, 'Tribunal')

3. MFA No.101993/2020 by the insurer challenging

the liability on the ground of contributory negligence and

also quantum. MFA No.100171/2022 by the claimants for

enhancement of compensation.

4. The parties are referred to as per their ranks

before the Tribunal for convenience.

5. The petitioners being wife and daughter of

deceased Guruprasad Keshav Naik filed claim petition

u/sec.166 of the Motor Vehicles Act, claiming compensation

due to accidental death of Guruprasad Keshav Naik on

13.02.2016 involving car bearing No.KA-20/P-7644 and bus

NC: 2024:KHC-D:3165-DB

bearing No.KA-51/C-8429. It is stated that the deceased was

aged 35 years and drawing salary of Rs.4,33,476/- per

annum.

6. On issuance of notice, respondent No.1-owner of

the bus remained absent. Respondent No.2 appeared

through counsel and filed objections. Respondent No.2-

insurer denying the petition averments, admitted the policy.

However disputed the validity of driving licence of the bus

driver, attributed negligence to the deceased.

7. The petitioner examined herself as PW1 and

examined another witness as PW2 and got marked Exs.P1 to

45. Respondent No.2 examined RW1 and marked Exs.R1 to

8. The Tribunal determined the compensation of

Rs.73,00,600/- under various heads as under:

1. Loss of dependency Rs.68,25,000/-

2. Funeral & transportation Rs.25,000/-

expenditure

3. Loss of love and affection Rs.4,00,000/-

(parents)

4. Loss of estate Rs.50,000/-

            Total                               Rs.73,00,600/-

                                    NC: 2024:KHC-D:3165-DB





       8.   The     Tribunal     while    awarding       compensation

concluded that the accident was due to negligent driving of

the bus (insured vehicle). The Tribunal considered the age of

the deceased as 35 years on the basis of marks cards,

considered income at Rs.31,600/- per month and applied

multiplier '16'.

9. Heard learned counsel Sri. G.N.Raichur for

appellant/insurer, learned counsels Sri. Vitthal S. Teli and

Sri. S.B.Patil, for claimants.

10. Learned counsel Sri G.N.Raichur for insurer

submits that the accident occurred due to rash and negligent

driving of the deceased himself. The Tribunal committed an

error in fastening the entire liability on the bus. By relying on

Ex.R3-spot sketch submits that the bus was traveling from

Agumbe - Thirthahalli, the car was traveling from

Thirthahalli - Agumbe. The accident occurred on the middle

of the road due to contributory negligence of the driver of

the car.

NC: 2024:KHC-D:3165-DB

11. It is further submitted that petitioner No.1 was

working in the same company where deceased was working

and not dependent on the income of the deceased. Hence,

petitioner No.1 is not entitled for any compensation.

Respondent Nos.3 and 4 being parents of the deceased

having independent income not entitled to be considered as

dependents to award any compensation. Alternatively

submits that the liability is to be apportioned between the

insurer and towards negligence of the deceased. Thus prays

to recompute the compensation by reducing the same.

12. Learned counsel appearing for the claimants-

petitioners submits that the accident occurred due to rash

and negligent driving of the bus. The Tribunal has rightly

fixed liability on the insurer of the bus.

13. Learned counsel further submits that the date of

accident is 13.02.2016. The income of the deceased ought to

be assessed by considering Ex.P19-increment letter issued

by the employer at Rs.4,33,476/- per annum. Ex.P19 is from

01.05.2015 and is proximate to the date of death of the

deceased. The Tribunal committed error by referring to

NC: 2024:KHC-D:3165-DB

Exs.P20 and 21-pay slips for the month of January 2016 and

December 2015 to consider income at Rs.31,600/- per

month. It is submitted that Ex.P19 would reflect the correct

income of the deceased and prays to compute the

compensation as per Ex.P19.

14. Learned counsel further by referring Ex.P19

submits that the Tribunal committed an error in not

considering the basket allowance of Rs.2,27,400/- per

annum. It is submitted that as per Ex.P19, the actual salary

is to be considered at Rs.4,33,476/- per annum. Thus prays

to recompute the compensation.

15. Having heard learned counsel for the parties and

on perusal of the appeal papers and the record, the following

points arise for consideration.

i. Whether the Tribunal is correct in holding the accident was due to negligence of the driver of the bus and fastening liability on the insurer?

ii. Whether the compensation awarded by the Tribunal is just and needs interference?

NC: 2024:KHC-D:3165-DB

16. Our answer to the above points is 'in the

affirmative' for the following reasons.

17. The death of deceased Guruprasad Nayak due to

accident on 13.02.2016 involving car bearing No.KA-20/P-

7644 and bus bearing No.KA-51/C-8429 is not in dispute in

this appeal.

18. The contention of the insurer that accident

occurred due to negligence of the driver of the car is not

acceptable. It is not in dispute that bus was traveling from

Agumbe - Thirthahalli and car was traveling from Thirthahalli

- Agumbe. As per the spot sketch at Ex.R3, the bus has

crossed the middle of the road towards right i.e. opposite to

the car. As per the sketch, the width of the road is 18 feet.

Considering the width of the road and the bus having crossed

beyond middle of the road, it is clear that no sufficient road

was left to the car to move. Further, the police after detailed

investigation have filed a charge sheet as per Ex.P7 against

driver of the bus holding that the accident on 03.02.2016

occurred due to speed and negligence of the driver of the

bus. In such circumstances, the contention of the insurer

- 10 -

NC: 2024:KHC-D:3165-DB

that accident occurred due to negligent driving of the car is

not tenable. The Tribunal has rightly arrived at a conclusion

that accident occurred due to rash and negligent driving of

the bus. As a consequence the insurer not having disputed

the policy to the bus, the liability has been rightly fastened

on the insurer.

19. Learned counsel for the claimants by referring to

Ex.P19 vehemently contends that the income of the

deceased is to be computed on the basis of Ex.P19. Learned

counsel further contends that basket allowances are part of

the salary and the same is to be computed while assessing

the income of the deceased. Exs.P20 and P21 are pay slips

for the month of January 2016 and December 2015. Ex.P19

refers to effective from 01.05.2015. The pay slips does not

refer to any basket allowances.

20. On close perusal of Ex.P19, it is the offer made to

the deceased by Robos Technologies Private Limited. No

evidence is placed for having paid the entire sum as reflected

in Ex.P19. The claimants have not proved that the amounts

as per Ex.P19 were in reality paid to the deceased. Pay slips

- 11 -

NC: 2024:KHC-D:3165-DB

at Ex.P20 would clearly establish the actual payment to the

deceased. The Tribunal is justified in considering Ex.P20 as a

basis for assessing the income of the deceased. As per

Ex.P20, gross pay is Rs.31,600/- per month. Out of the said

amount, a sum of Rs.3,750/- towards medical

reimbursement, Rs.200/- towards professional tax is to be

reduced. The net salary per month would be Rs.27,650/-.

Salary per month                           Rs.31,600.00

Less medical reimbursement                  Rs.3,750.00

Less professional tax                         Rs.200.00

Net salary before tax                      Rs.27,650.00



The income tax liability on the said amount is as under:

Salary per annum                          Rs.3,31,800.00

IT up to Rs.2,50,000                                  Nil

-         Rs.2,50,000                      Rs.81,800.00

Less 10% tax on (Rs.81,800)                 Rs.8,180.00

Less rebate                                 Rs.5,000.00

Tax amount                                  Rs.3,180.00
                                    - 12 -
                                      NC: 2024:KHC-D:3165-DB





21. Hence after all deductions, statutory deductions,

net salary to be considered per annum is Rs.3,28,620/-

(Rs.3,31,800 - Rs.3,180). The age of the deceased at 35

years on the basis of SSLC marks card is not in dispute. The

contention of the insurer that the 1st petitioner-wife was

working and cannot be considered as dependent is not

tenable. In view of the law laid down by the Hon'ble

Supreme Court in the case of National Insurance

Company Limited V/s Birender and others1, the wife

being legal representative of the deceased is entitled for

compensation. The insurer contends that respondent Nos.3

and 4 are not depending on the earning of the deceased. No

evidence is placed to prove that respondent Nos.3 and 4

parents were not depending on the earnings of their

deceased son. Respondent Nos.3 and 4 being parents and

considering their age, it is to be held that parents were

dependents on the earning of the deceased. There are four

dependents and the Tribunal has rightly deducted 1/4th of

the assessed income towards personal expenses of the

(2020) 11 SCC 356

- 13 -

NC: 2024:KHC-D:3165-DB

deceased. The deceased was not in permanent job and was

aged 35 years. As per Pranay Sethi, the assessed income is

further added by 40% towards future prospects. The total

compensation under the head of loss of dependency is

Rs.55,20,816/- (Rs.3,28,620 + 40% x 16 x 3/4).

22. In terms of Magma General Insurance

Company Limited V/s Nanu Ram @ Chuhru Ram and

others2, the petitioner-wife, daughter and parents would be

entitled for Rs.40,000/- each towards spousal, parental and

filial consortium. Further, the claimants are entitled for sum

of Rs.15,000/- each towards loss of estate and funeral

expenses.

23. Learned counsel for the claimants relying on

(2018) 15 SCC 649 in the case of Sureshchandra

Bagmal Doshi and another V/s New India Assurance

Company Ltd., contends that the future prospects is to be

awarded at 100% considering the rise in income and the

prospective income. The claimants have not placed any

(2017) 6 SCC 680

- 14 -

NC: 2024:KHC-D:3165-DB

evidence to prove, how the future income of the deceased

would rise to that extent if he was alive. In the absence of

any evidence, the principle of law laid down in the case of

Pranay Sethi, cannot be deviated. The judgment referred to

supra was in the facts and circumstances of that case and

not applicable to the present case. In the referred judgment,

the evidence was produced regarding future rise in income to

consider 100% towards future prospects. Moreover no law in

that regard is laid down in that decision.

24. The interest awarded at 12% by the Tribunal is

on the higher side. Considering the current rate of interest

by the Banks rate of interest is reduced to 6% per annum.

Thus, the total compensation is computed as under:

1. Loss of dependency Rs.55,20,816/-

2. Loss of estate and funeral Rs.30,000/-

expenses

3. Spousal, parental and filial Rs.1,60,000/-

        consortium     (Rs.40,000/-
        each)
        Total                                Rs.57,10,816/-
                                 - 15 -
                                   NC: 2024:KHC-D:3165-DB





2. Thus, the claimants would be entitled to total

compensation of Rs.57,10,816/- as against Rs.73,00,600/-

awarded by the Tribunal. Hence, we pass the following

order:

ORDER

a. Both appeals are allowed in part.

b. The impugned judgment and award passed by the Tribunal is modified to the extent that the claimants would be entitled to total compensation of Rs.57,10,816/- as against Rs.73,00,600/- awarded by the Tribunal.

c. The compensation amount shall carry interest at the rate of 6% per annum from the date of petition till date of payment.

d. The respondent-Insurance Company shall deposit compensation amount along with accrued interest before the Tribunal within a period of six weeks from the date of receipt of certified copy of this judgment.

e. Deposit, apportionment and disbursement of the enhanced compensation shall be made as per the award of the Tribunal.

- 16 -

NC: 2024:KHC-D:3165-DB

f. Registry to transmit the records to the Tribunal forthwith.

g. Draw modified award accordingly.

Sd/-

JUDGE

Sd/-

JUDGE

CLK

 
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