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

Smt.Putalabai W/O Malleshappa vs Nagaraj S/O Shivasharanappa And Ors
2024 Latest Caselaw 4346 Kant

Citation : 2024 Latest Caselaw 4346 Kant
Judgement Date : 13 February, 2024

Karnataka High Court

Smt.Putalabai W/O Malleshappa vs Nagaraj S/O Shivasharanappa And Ors on 13 February, 2024

                                              -1-
                                                     NC: 2024:KHC-K:1493
                                                     MFA No. 200138 of 2017
                                                 C/W MFA No. 200045 of 2017
                                                     MFA No. 200070 of 2017


                             IN THE HIGH COURT OF KARNATAKA,
                                    KALABURAGI BENCH

                         DATED THIS THE 13TH DAY OF FEBRUARY, 2024

                                            BEFORE

                        THE HON'BLE MRS. JUSTICE LALITHA KANNEGANTI

                         MISC. FIRST APPEAL NO.200138 OF 2017(MV-I)

                                             C/W

                         MISC. FIRST APPEAL NO.200045 OF 2017(MV-I)

                         MISC. FIRST APPEAL NO.200070 OF 2017(MV-I)

                   IN MFA NO.200138/2017 :-

                   BETWEEN:

                   SMT.PUTLABAI W/O MALLESHAPPA,
                   AGE: 31 YEARS, OCC: HOUSEHOLD & AGRI,
                   LABOUR NOW NIL,
                   R/O: VILLAGE JANIVAR, TQ: JEWARGI,
                   NOW R/AT RAM MANDIR JEWARGI ROAD,
Digitally signed
                   KALABURAGI.
by KHAJAAMEEN                                                   ...APPELLANT
L MALAGHAN
                   (BY SRI. SANJEEV PATIL, ADVOCATE)
Location: High
Court of
Karnataka
                   AND:

                   1.   NAGARAJ S/O SHIVASHARNAPPA
                        AGE: MAJOR, OCC: OWNER OF AUTO
                        BRG.NO.KA-32/B-3940,
                        R/O: H.NO.1-6 OF VILLAGE JANIVAR,
                        TQ: JEWARGI,
                        DIST: KALABURAGI-585102.

                   2.   RELIANCE GENERAL INSURANCE CO., LTD.,
                        ASIAN PLAZA, TIMMAPURI CIRCLE,
                        KALABURAGI-585102,
                        REPT. BY ITS AUTHORIZED OFFICER.
                            -2-
                                   NC: 2024:KHC-K:1493
                                 MFA No. 200138 of 2017
                             C/W MFA No. 200045 of 2017
                                 MFA No. 200070 of 2017


3.   SHARANAPPA S/O BANNEPPA
     AGE: MAJOR, OCC: OWNER OF AUTO BEARING
     NO.KA-28/8772, R/O: VILLAGE NIRADGI,
     TQ: JEWARGI, DIST: KALABURAGI-585102.

4.   THE DIVISIONAL MANAGER,
     ORIENTAL INSURANCE CO., LTD.,
     N.G.COMPLEX, OPP. MINI VIDHANA SOUDHA,
     KALABURAGI-585102.
                                        ...RESPONDENTS

(BY SRI. RAHUL R. ASTURE ADV. FOR R2;
 SRI. R.J. BHUSARE ADV. FOR R3;
 SRI. S.S. ASPALLI, ADV. FOR R4
 NOTICE TO R1 IS DISPENSED WITH V/O DATED 13.02.2024)

     THIS MFA IS FILED UNDER SECTION 173 (1) OF M.V.
ACT, PRAYING TO MODIFY THE JUDGMENT AND AWARD
PASSED BY THE III ADDL. SENIOR CIVIL JUDGE AND MACT,
KALABURAGI, IN M.V.C.NO.863/2011 DATED-29.08.2016 AND
ALLOW THE CLAIM PETITION BY ENHANCING THE AWARD
FROM RS.1,91,000/- TO RS.15,00,000/-.

IN MFA NO.200045/2017 :-
BETWEEN:
THE DIVISIONAL MANAGER,
THE ORIENTAL INSURANCE COMPANY LTD.,
N.G.COMPLEX, OPP. MINI VIDHANA SOUDHA,
GULBARGA.
                                             ...APPELLANT
(BY SRI. S.S. ASPALLI, ADVOCATE)

AND:

1.   SMT. PUTLABAI W/O MALLESHAPPA,
     AGE: 30 YEARS, OCC: HOUSEHOLD
     & AGRI. LABOUR NOW NIL,
     R/O: VILLAGE JANIVAR, TQ: JEWARGI,
     DISTRICT KALABURAGI,
     NOW R/AT RAM MANDIR, JEWARGI ROAD,
     KALABURAGI.
                            -3-
                                 NC: 2024:KHC-K:1493
                                  MFA No. 200138 of 2017
                              C/W MFA No. 200045 of 2017
                                  MFA No. 200070 of 2017


2.   NAGARAJ S/O SHIVASHARANAPPA
     AGE: MAJOR, OCC: OWNER OF AUTO
     REGN. NO.KA-32/B-3940,
     R/O: H.NO.1-6 OF VILLAGE JANIVAR,
     TQ: JEWARGI, DIST: KALABURAGI.

3.   RELIANCE GEN. INSURANCE CO., LTD.,
     ASIAN PLAZA, TIMMAPURI CIRCLE,
     GULBARGA, REPRESENTED BY ITS
     AUTHORIZED OFFICER.

4.   SHARANAPPA S/O BANNEPPA
     AGE: MAJOR, OCC: OWNER OF AUTO
     BEARING NO.KA-28/8772,
     R/O: VILLAGE NIRADGI,
     TQ: JEWARGI, DIST: KALABURAGI.

                                          ...RESPONDENTS
(R1 TO R4 ARE- SERVED)

      THIS MFA IS FILED UNDER SECTION 173 (1) OF M.V.
ACT, PRAYING TO A) CALL FOR THE RECORDS IN
MVC.NO.863/2011 ON THE FILE OF THE III ADDL. SENIOR
CIVIL JUDGE AND MACT KALABURAGI IN MVC.NO.863/2011
DATED: 29.08.2016. B) SET ASIDE THE JUDGMENT AND
AWARD DATED: 29.08.2016 PASSED BAY THE III ADDL.
SENIOR    CIVIL  JUDGE   AND   MACT  KALABURAGI    IN
MVC.NO.863/2011 BY ALLOWING THE ABOVE APPEAL AND
ETC.,

IN MFA NO.200070/2017 :-

BETWEEN:

RELIANCE GENERAL INSURANCE CO., LTD.,
THROUGH ITS AUTHORIZED OFFICER,
ASIAN PLAZA, NEAR SVP CHOWK,
KALABURAGI.

                                             ...APPELLANT
(BY SRI. RAHUL R. ASTURE, ADVOCATE)
                           -4-
                                NC: 2024:KHC-K:1493
                                 MFA No. 200138 of 2017
                             C/W MFA No. 200045 of 2017
                                 MFA No. 200070 of 2017


AND:
1.   NAGARAJ S/O SHIVASHARANAPPA
     AGE: MAJOR, OCC: OWNER OF AUTO
     BRG.NO.KA-32/B-3940,
     R/O: H.NO.1-6 OF VILLAGE JANIVAR,
     TQ: JEWARGI, DIST: KALABURAGI-585310.

2.   SHARNAPPA S/O BANNEPPA
     AGE: MAJOR, OCC: OWNER OF AUTO
     BEARING NO.KA-28/8772,
     R/O: VILLAGE NIRADGI,
     TQ: JEWARGI, DIST: KALABURAGI-585310.

3.  THE DIVISIONAL MANAGER,
    ORIENTAL INSURANCE CO. LTD.,
    N.G.COMPLEX, OPP. MINI VIDHANA SOUDHA,
    KALABURAGI-585101.
4. SMT. PUTLABAI W/O MALLESHAPPA,
    AGE: 30 YEARS, OCC: HOUSEHOLD
    & AGRI. LABOUR NOW NIL,
    R/O: VILLAGE JANIVAR, TQ: JEWARGI,
    DISTRICT KALABURAGI,
    NOW RESIDING RAM MANDIR,
    JEWARGI ROAD, KALABURAGI-585310.
                                        ...RESPONDENTS
(BY SRI. S.S. ASPALLI ADV. FOR R3;
 SRI. SANJEEV PATIL, ADV. FOR R4;
R2-SERVED
NOTICE TO R1 IS DISPENSED WITH V/O DATED 13.02.2024)
     THIS MFA IS FILED UNDER SECTION 173 (1) OF M.V.
ACT, PRAYING TO, CALL FOR THE RECORDS SETASIDE THE
IMPUGNED JUDGMENT AND AWARD DATED:29.08.2016
PASSED BY THE III ADDL. SENIOR CIVIL JUDGE AND MACT, AT
KALABURAGI, IN MVC.NO.863/2011 AND ALSO MODIFYING
AND SETTING ASIDE THE LIABILITY ON THE APPELLANT FOR
THE AWARD OF COMPENSATION TO THE EXTENT OF 50%, BY
ALLOWING THIS APPEAL AND ETC.,

     THESE APPEALS, COMING ON FOR ORDERS, THIS DAY,
THE COURT DELIVERED THE FOLLOWING:
                                 -5-
                                        NC: 2024:KHC-K:1493
                                         MFA No. 200138 of 2017
                                     C/W MFA No. 200045 of 2017
                                         MFA No. 200070 of 2017


                            JUDGMENT

MFA.No.200138/2017 is filed by the claimant

aggrieved by the judgment and award passed in

MVC.No.863/2011 dated 29.08.2016, on the file of the III

Additional Senior Civil Judge and MACT, at Kalaburagi (for

short 'Tribunal'), seeking enhancement of the

compensation.

02. The claim petition is filed seeking compensation

of an amount of Rs.20,00,000/- for the injuries sustained

by the claimant in the accident. It is the case of the

claimant that on 07.04.2011 at about 07.30 p.m. accident

took place in between Auto bearing its Reg.No.KA-32-B-

3940 and Auto bearing Reg.No.KA-28-8772 due to rash

and negligent driving of drivers of both the vehicles. The

claimant was proceeding in Auto bearing Reg.No.KA-32-B-

3940 and he had sustained grievous injuries. The auto in

which the claimant was traveling is insured by the Reliance

General Insurance Company Limited and the other

NC: 2024:KHC-K:1493

offending vehicle is insured by the Oriental Insurance

Company Limited. The Tribunal had fixed the liability 50%

on both the insurance company and granted the

compensation of an amount of Rs.1,91,000/-. The

claimant has filed this appeal seeking enhancement of

compensation.

03. The vehicle in which the claimant was traveling

is insured with the Reliance General Insurance Company

Limited has filed MFA.No.200070/2017 on the ground

that the driver was having license to drive LMV (NT) but

he was driving the Transport Vehicle, as such the

insurance company is not liable to pay the compensation.

The Court without any basis has fixed 50% liability on the

insurance company. It is their case that the compensation

that was awarded is on the higher side.

04. The Oriental Insurance Company Limited, who

insured the opposite vehicle has filed

MFA.No.200045/2017. It is the case of the insurance

NC: 2024:KHC-K:1493

company that the driver of the said vehicle was not having

a valid driving license and they are not liable to pay the

compensation. To prove that the driver is not having a

valid driving license, they have issued a legal notice to the

owner and driver of the vehicle. They have also led the

evidence of officer of the insurance company. It is their

case that it is the bounded duty on the part of the owner

as well the driver to produce the driving license. It is

submitted that as the owner of the vehicle had failed to

respond to the notice, shows that there is no valid driving

license and insurance company is not liable to pay the

compensation.

05. The learned counsel for the claimant submits

that the Tribunal had not granted the reasonable

compensation basing on the material on record. It is the

case of the claimant that the compensation that was

awarded is not just and reasonable compensation.

According to the claimant he was working as a labourer

and earning Rs.6,000/- per month. The Tribunal had taken

NC: 2024:KHC-K:1493

Rs.6,000/- per month as income of the claimant. It is the

evidence of the doctor that there is 10% disability. The

Tribunal had considered 10% disability and granted the

compensation as per the Table given below:-

  Sl.               Heads                 Compensation
  No.                                       Awarded
  1.  Towards pain and suffering            Rs.30,000/-
  2.  Towards Medical Expenses                 Rs.776/-
      Towards Attendant, food and
  3.                                           Rs.10,000/-
      conveyance charges
  4.  Towards loss of amenities and            Rs.10,000/-
      nutrition food
  5.  Towards loss of future income       Rs.1,22,400/-
      Towards loss of income during
  6.                                           Rs.18,000/-
      treatment
      Total                                Rs.1,91,176/-
      Rounded off                          Rs.1,91,000/-


06. Having heard the learned counsel on either

side, perused the entire material on record.

07. As per the wound certificate the claimant had

sustained old fracture of shaft of right tibia with internal

fixation rod. The Tribunal under the head of loss of pain

and suffering had granted compensation of an amount of

NC: 2024:KHC-K:1493

Rs.30,000/-. Considering one fracture injury, this Court is

granting an amount of Rs.40,000/- under the head of

pain and suffering. Under the head of medical expenses,

attendant, food and conveyance charges and loss of future

income, the Tribunal had granted a reasonable

compensation and no interference is required. Then

coming to the loss of amenities, considering 10%

disability as taken by the Tribunal and the injuries

sustained by the claimant, this Court is granting an

amount of Rs.20,000/-. Even under the loss of income

during the laid up period also the Tribunal had granted

reasonable compensation.

08. 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, claimant is entitled for an

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

Altogether claimant is entitled for compensation under the

following heads:-

(2014) 11 SCC 178

- 10 -

NC: 2024:KHC-K:1493

Sl. Heads Compensation Compensation No. Awarded by the Awarded by this Tribunal Court

1. Towards pain and Rs.30,000/- Rs.40,000/-

suffering

2. Towards Medical Rs.776/- Rs.776/-

Expenses Towards Attendant, Rs.10,000/-

3. food and conveyance Rs.10,000/-

charges

4. Towards loss of Rs.10,000/- Rs.20,000/-

amenities and nutrition food

5. Towards loss of Rs.1,22,400/- Rs.1,22,400/-

         future income
         Towards loss of                                     Rs.18,000/-
  6.     income during                    Rs.18,000/-
         treatment
         Towards legal                                       Rs.10,000/-
  7.                                         -
         expenses
         Total                        Rs.1,91,176/-      Rs.2,21,176/-
         Rounded off                  Rs.1,91,000/-      Rs.2,21,000/-


        09.   The   contention     of       the   Oriental   Insurance

Company Limited, who had insured the opposite vehicle

that the driver is not having a valid driving license. No

doubt there is no material on record to show that the

driver is not having a driving license. However, the

insurance company has issued a notice to both the drivers

and to the owners of the vehicles. In spite of service of

notice, the owners of either of the vehicles or the drivers

- 11 -

NC: 2024:KHC-K:1493

have produced the driving license. In that view of the

matter, an adverse inference has to be drawn. In case of

the vehicle which is insured by the Oriental Insurance

Company Limited i.e., KA.28-8772 is concerned, there

shall be an order of pay and recover.

10. Now coming to the aspect of liability, two

vehicles are involved, one in which the claimant was

traveling insured by the Reliance General Insurance

Company Limited. The opposite vehicle is insured by the

Oriental Insurance Company Limited. The case of the

Reliance General Insurance Company Limited is that the

driver of the vehicle is having a license to drive a Light

Motor Vehicle (NT), but he is driving the Transport Vehicle.

The said issue is no more res-integra in the light of the law

laid down by the Hon'ble Supreme Court in the case of

Mukund Dewangan vs. Oriental Insurance Company

Limited1. In view of the same, this Court finds no reasons

to interfere in the appeal filed by the Reliance General

Insurance Company Limited.

(2017) 14 SCC 663

- 12 -

NC: 2024:KHC-K:1493

11. As far as the negligence is concerned, the

Tribunal had rightly held that there is negligence on the

part of both the vehicles and apportioned the liability at

50% on both vehicles. In that view of the matter, the

respondent No.2 - Reliance General Insurance Company

Limited shall pay an amount of Rs.1,10,500/- and

respondent No.4 - Oriental Insurance Company Limited

shall pay an amount of Rs.1,10,500/- and recover the

same from the owner of the vehicle.

12. Accordingly, MFA.No.200138/2017 filed by

the claimant is Allowed-in-part by enhancing the

compensation from an amount of Rs.1,91,000/- to

Rs.2,21,000/-.

a) The enhanced amount shall carry interest @ 6%

per annum from the date of petition, till the date

of realization.

- 13 -

NC: 2024:KHC-K:1493

b) Respondent-Insurance Company shall deposit

the said compensation amount with accrued

interest before the Tribunal within a period of 8

(Eight) weeks.

c) Reliance General Insurance Company Limited

shall pay an amount of Rs.1,10,500/-.

d) Oriental Insurance Company Limited shall pay an

amount of Rs.1,10,500/- and shall recover the

same from the owner of the vehicle.

e) The Registry is directed to return the Trial Court

Record to the Tribunal along with the certified

copy of the order passed by this Court forthwith

without any delay.

f) The amount in deposit shall be forthwith

transferred to the Court below.

- 14 -

NC: 2024:KHC-K:1493

Consequently, MFA.No.200045/2017 filed by the

Oriental Insurance Company Limited, is also Allowed-in-

part b applying the principle of pa and recover.

The MFA.No.200070/2017 filed by the Reliance

General Insurance Company Limited, is dismissed.

Pending miscellaneous petitions, if any, shall stand

closed.

Sd/-

JUDGE

KJJ

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter