Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

National Insurance Co Ltd vs Smt Razia
2024 Latest Caselaw 5088 Kant

Citation : 2024 Latest Caselaw 5088 Kant
Judgement Date : 20 February, 2024

Karnataka High Court

National Insurance Co Ltd vs Smt Razia on 20 February, 2024

                                          -1-
                                                        NC: 2024:KHC:7136
                                                    MFA No. 4317 of 2014
                                                C/W MFA No. 4653 of 2014



                   IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                      DATED THIS THE 20TH DAY OF FEBRUARY, 2024
                                        BEFORE
                        THE HON'BLE MR JUSTICE C.M. POONACHA
                  MISCELLANEOUS FIRST APPEAL NO. 4317 OF 2014 (MV)
                                         C/W
                  MISCELLANEOUS FIRST APPEAL NO. 4653 OF 2014 (MV)
             IN MFA NO. 4317/2014
             BETWEEN:

             1.    MRS. RAZIA,
                   W/O LATE NOORUDDIN @ MOHD. NOORULLAH
                   @ NOOR MOHAMMAD,
                   AGED ABOUT 28 YEARS,

             2.    SUHANA,
                   D/O LATE NOORUDDIN @ MOHD. NOORULLAH
                   @ NOOR MOHAMMAD,
                   AGED ABOUT 9 YEARS,

             3.    RAZIK @ MOHAMMED RAZUK
                   S/O LATE NOORUDDIN @ MOHD. NOORULLAH
                   @ NOOR MOHAMMED,
                   AGED ABOUT 7 YEARS,
Digitally
signed by    4.    APNAM,
BHARATHI S
                   D/O LATE NOORUDDIN @ MOHD. NOORULLAH
Location:
HIGH COURT         @ NOOR MOHAMMAD,
OF                 AGED ABOUT 5 YEARS,
KARNATAKA
             5.    AFRAZ,
                   D/O LATE NOORUDDIN @ MOHD. NOORULLAH
                   @ NOOR MOHAMMAD,
                   AGED ABOUT 3 1/2 YEARS,

                   NO. 2 TO 5 ARE MINORS HENCE REPRESENTED BY THEIR
                   NEXT FRIEND NATURAL GUARDIAN,
                   MOTHER APPELLANT NO.1.
                             -2-
                                            NC: 2024:KHC:7136
                                       MFA No. 4317 of 2014
                                   C/W MFA No. 4653 of 2014



     ALL ARE RESIDING AT THODAR HOUSE,
     MIJAR VILLAGE, MANGALORE TALUK,
     D.K. DISTRICT - 575 008.
                                                 ...APPELLANTS
(BY SRI. RAVISHANKAR SHASTRY G, ADVOCATE)
AND:

1.   SADANANDA SHERIGAR,
     S/O GOPAL SHERIGAR,
     AGED ABOUT 41 YEARS,
     R/A LALITHA MAHAL, PERADKA,
     MAELA POST, KARKALA TLAUK,
     UDUPI DISTRICT - 575 014.

2.   NATIONAL INSRUANCE CO. LTD.,
     FIRST FLOOR, NITHYANANDA COMPLEX,
     NEAR BUS STAND, MOODABIDRI - 575006,
     MANGALORE TALUK, D.K. DISTRICT,
     REPRESENTED BY ITS BRANCH MANAGER.
                                               ...RESPONDENTS
(BY SRI. JANARDHAN REDDY, ADVOCATE FOR R2;
    R1 SERVED AND UNREPRESENTED)

       THIS MFA IS FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED 10.03.2014          PASSED IN MVC
NO.1828/2012 ON THE FILE OF THE PRINCIPAL SENIOR CIVIL JUDGE
& MEMBER, MACT, MANGALORE, PARTLY ALLOWING THE CLAIM
PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT OF
COMPENSATION.
IN MFA NO. 4653/2014
BETWEEN:

     NATIONAL INSURANCE CO. LTD.,
     MANGALORE BRANCH OFFICE,
     THROUGH ITS REGIONAL OFFICE,
     NO.144, SUBHARAM COMPLEX,
     M.G.ROAD, BANGALORE - 560 001,
                             -3-
                                            NC: 2024:KHC:7136
                                      MFA No. 4317 of 2014
                                  C/W MFA No. 4653 of 2014



     REPRESENTED BY ITS ADMINISTRATIVE OFFICER.
                                                  ...APPELLANT
(BY SRI. JANARDHAN REDDY, ADVOCATE)
AND:

1.   SMT RAZIA,
     W/O SRI LATE NOORUDDIN @ MOHD.NOORULLA @NORR
     MOHAMMAD,
     AGED ABOUT 28 YEARS,

2.   KUMARI SUHAN,
     D/O LATE NOORUDDIN @ MOHD.NOORULLA
     @NOOR MOHAMMAD,
     AGED ABOUT 9 YEARS,

3.   CHI.RAZIK @ MOHAMMED RAZIK,
     S/O SRI. LATE NOORUDDIN @ MOHD.NOORULLA
     @ NOOR MOHAMMAD,
     AGED ABOUT 7 YEARS,

4.   KUMARI APNAM,
     D/O SRI. LATE NOORUDDIN @ MOHD.NOORULLA @NOOR
     MOHAMMAD,
     AGED ABOUT 5 YEARS,

5.   CHI AFRAZ,
     S/O SRI. LATE NOORUDDIN @ MOHD.NOORULLA @NOOR
     MOHAMMAD,
     AGED ABOUT 3 1/2 YEARS

     RESPONDENT NO.1 TO 5 ARE RESIDING AT
     THODAR HOUSE, MIJAR VILLAGE,
     MANGALORE TALUK - 575 001.

     RESPONDENTS NO. 2 TO 5 ARE MINORS
     REPRESENTED BY ITS NATURAL GUARDIAN
     THEIR MOTHER 1ST RESPONDENT HEREIN.

6.   SRI. SADANANDA SHERIGAR,
                                                  -4-
                                                                NC: 2024:KHC:7136
                                                           MFA No. 4317 of 2014
                                                       C/W MFA No. 4653 of 2014



         S/O SRI GOPAL SHERIGAR,
         AGED ABOUT 41 YEARS,
         R/AT LALITHA MAHAL,
         PERADKA, MAELA POST,
         KARKALA TALUK - 574 107.
         (OWNER OF THE BUS KA-20-B-5397)
                                                                     ...RESPONDENTS
(BY SRI. C. RAVISHANKAR SHASTRY, ADVOCATE
    FOR R1 TO R5;
    R2 TO R5 ARE MINORS REPRESENTED BY R1
    R6 SERVED AND UNREPRESENTED)
      THIS MFA IS FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED 10.03.2014         PASSED IN MVC
NO.1828/2012 ON THE FILE OF THE PRINCIPAL SENIOR CIVIL JUDGE
& MEMBER, MACT, MANGALORE, PARTLY ALLOWING THE CLAIM
PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT OF
COMPENSATION.
      THESE APPEALS, COMING ON FOR HEARING, THIS DAY, THE
COURT DELIVERED THE FOLLOWING:

                                        JUDGMENT

MFA.No.4317/2014 is filed by the claimant and

MFA.No.4653/2014 is filed by the insurer. In both the appeals

the judgment and award dated 10.03.2014 passed in

MVC.No.1828/2012 by the Principal Senior Civil Judge and

MACT, Mangalore1, is under challenge. Hence, both the appeals

are taken up together for consideration.

2. For the sake of convenience, the parties herein are

referred as per their ranking before the Tribunal.

Hereinafter referred to as 'Tribunal'

NC: 2024:KHC:7136

3. It is the case of the claimants that on 28.06.2012

when one Nooruddin2 was driving a Goods tempo towards

Karkala when a bus proceeding in the opposite direction from

Karkala towards Moodabidre being driven in rash and negligent

manner came and hit the Goods tempo being driven by the

deceased causing the accident in question, wherein the

deceased sustained grievous injuries and succumbed to the

same. Claiming compensation for the death of the deceased,

his wife and four children filed a claim petition arraying the

owner and insurer of the bus as Respondents. The Respondents

entered appearance before the Tribunal and contested the

claim proceedings. First claimant - wife examined herself as

PW.1. Ex.P.1 to Ex.P.8 were marked in evidence. The policy of

insurance was marked as Ex.R.1. No oral evidence was

adduced from the Respondents. The Tribunal by its judgment

and award dated 10.03.2014, awarded a compensation of

`8,55,000/- together with interest at the rate of 6% per

annum. Being aggrieved the present appeals have been filed.

4. Learned counsel for the insurer assailing the finding

of the Tribunal on negligence and submits that the deceased

Hereinafter referred to as 'Deceased'

NC: 2024:KHC:7136

who was driving the Goods auto did not have a driving license.

Hence, it ought to be have been held that the deceased

contributed to causing the accident in question. He further

submits that the driver of the insured bus did not have a valid

and effective driving license as on the date of accident. Hence,

the insurer ought to be exonerated from payment of the

compensation. Hence, he seeks for allowing of the appeal field

by the insurer.

5. Per contra, learned counsel for the claimants

submits that the finding of the Tribunal on negligence and

liability is just and proper and seeks for enhancement of the

compensation awarded.

6. The submissions of both the learned counsels have

been considered and the material on record including the

records of the Tribunal have been perused. Hence, the

questions that arise for consideration are:

"i) Whether the finding of the Tribunal on negligence is erroneous and liable to be interfered with?

ii) Whether the insurer is liable to be exonerated from its liability to pay the compensation awarded on the ground

NC: 2024:KHC:7136

that the drive of the bus did not have a valid and effective driving license as on the date of the accident?

iii) Whether the quantum of compensation is required to be enhanced?"

Reg. Question No.(i):-

7. The claimants have stated that the accident was

caused due to rash and negligent driving of the driver of the

bus. PW.1 is not the eye witness to the accident. However,

Police records have been produced and marked in evidence. It

is forthcoming from the spot sketch (Ex.P.4) that the road on

which the accident occurred was an 18 feet road and at the

spot of the accident there was a distance of 5 feet on the left

side of Goods auto and a distance of 13 feet on the left side of

the bus. Hence, it is clear the bus was on its wrong side of the

road at the time of occurrence of the accident.

8. It is vehement contention of the learned counsel for

the insurer that having regard to the fact that the deceased

himself did not have a driving license at the time of the

accident, some contributory negligence is required attributed to

the deceased. However, the said contention is liable to be

rejected, having regard to the clear indication as to the spot of

NC: 2024:KHC:7136

the accident at Ex.P.4 as noticed above. Further, the insurer

has not examined the driver of the bus. In view of the

aforementioned, no interference in the finding of negligence

recorded by the Tribunal is warranted in the present appeal.

Hence, question No.(i) framed for consideration is answered in

the negative.

Reg. Question No.(ii):-

9. It is alleged by the insurer that the driver of the bus

did not have valid and effective driving license at the time of

the accident. In support of the said contention the portion of

the charge sheet (Ex.P.6) relied upon where there is a report

that the driver of the bus was not duly licensed is relied upon

by the learned counsel for the insurer. However, as pointed out

by the learned counsel for the claimants, the reply given by the

owner of the bus to the Police Inspector (Ex.P.8) discloses that

the details of driving license held by the driver wherein it is

stated that the license was issued on 25.02.1999 and that it

was renewed from 02.07.2012 to 01.07.2015. Hence, it is

forthcoming that as on the date of accident i.e., 28.06.2012 the

driver of the bus was not authorized to drive a Heavy Motor

NC: 2024:KHC:7136

Vehicle. However, he had the requisite license prior to the

accident and subsequently the said license was renewed from

02.07.2012.

10. In this context it is relevant to note that the Hon'ble

Supreme Court in the case of NATIONAL INSURANCE

COMPANY LTD V/S SWARAN SINGH AND OTHERS3 has

held as follows:

"110. ....

(x) Where on adjudication of the claim under the Act the Tribunal arrives at a conclusion that the insurer has satisfactorily proved its defence in accordance with the provisions of Section 149(2) read with sub-section (7), as interpreted by this Court above, the Tribunal can direct that the insurer is liable to be reimbursed by the insured for the compensation and other amounts which it has been compelled to pay to the third party under the award of the Tribunal. Such determination of claim by the Tribunal will be enforceable and the money found due to the insurer from the insured will be recoverable on a certificate issued by the Tribunal to the Collector in the same manner under Section 174 of the Act as arrears of land revenue. The certificate will be issued for the recovery as arrears of land revenue only if, as required by sub-

section (3) of Section 168 of the Act the insured fails to deposit

(2004)3 SCC 297

- 10 -

NC: 2024:KHC:7136

the amount awarded in favour of the insurer within thirty days from the date of announcement of the award by the Tribunal.

11. Having regard to the position of law as a

enumerative in the case of NATIONAL INSURANCE

COMPANY LTD3 the insurer is liable to pay the compensation

awarded with liberty to recover the same is from the owner of

the vehicle. Hence, question No.(ii) framed for consideration is

answered partly in the affirmative.

Reg. Question No.(iii):-

12. The deceased was aged 30 years as on the date of

the accident. Hence, the appropriate multiplier is 17 as has

been assessed by the Tribunal.

13. In the claim petition it is averred that the deceased

was carrying on business. However, no documents were

produced to prove the same. The Tribunal assessed the income

of the deceased at `5,000/- per month. Having regard to the

fact that the claimant has not produced any documents to

prove the income of the deceased, the same is re-assessed as

notional income as per the chart being followed for settlement

- 11 -

NC: 2024:KHC:7136

of claims by the Lok-Adalath conducted by the Legal Service

Authority and having regard to the date of accident the same is

re-assessed at `7,000/- per month.

14. The claimants are wife and four children. Hence,

1/4th is required to be deducted towards personal expenses.

Hence, the income is assessed as (7000 - 1/4) =`1750/-;

(7000 - 1750) = `5250/-

15. 40% is required to be added towards future

prospects. In view of the judgement of the Hon'ble Supreme

Court in the case of NATIONAL INSURANCE COMPANY LTD

V/S PRANAY SETHI AND ORS4. Hence, the income together

with future prospects is assessed at (5250 + 40%) = `2100/-;

(5250 + 2100) = `7,350/-.

16. In view of the aforementioned the loss of

dependency is re-assessed as (7,350 X 12 X 17) =

`14,99,400/-.

17. Loss of consortium is required to be awarded to the

wife and children of the deceased as per the judgment of

Hon'ble Supreme Court in the case of MAGMA GENERAL

(2017)16 SCC 680

- 12 -

NC: 2024:KHC:7136

INSURANCE COMPANY V/S NANU RAM ALIAS

CHUBRU RAM AND ORS5 at `44,000/- each. Hence, loss of

consortium is re-assessed as (44000 X 5) =`2,20,000/-.

18. A compensation of `16,500/- is required to be

awarded towards loss of estate and funeral expenses and for

love and affection `16,500/- is awarded.

19. Hence, the compensation is re-assessed as follows:

Sl.No. Heads Amount awarded Amount awarded by the Tribunal by this Court (`) (`)

1. Funeral 30000.00 16500.00 expenses and loss of estate

2. Loss of love and 40000.00 16500.00 affection

3. Loss of 765000.00 1499400.00 dependency

4. Loss of 20000.00 220000.00 consortium

Total 855000.00 1752400.00

(2018)18 SCC 130

- 13 -

NC: 2024:KHC:7136

20. Hence, the appellant/claimant is entitled for

enhanced compensation of `8,97,400/- (`1752400 - `855000)

rounded of to `8,98,000/-together with interest at 6% p.a.

21. In view of the aforementioned, the following:

ORDER

i) MFA.No.4317/2014 filed by the claimant and MFA.No.4653/2014 filed by the insurer are allowed in part;

ii) The judgment and award dated 10.03.2014 passed in MVC.No.1828/2012 by the Principal Senior Civil Judge and MACT, Mangalore, is modified to the extent stated herein. In all other respects, the judgment and award of the Tribunal remain unaltered;

iii) The claimants are entitled to an enhancement of `8,98,000/- with interest at 6% per annum from the date of petition till its realization, in addition to the compensation awarded by the Tribunal;

iv) The appellant in MFA.No.4653/2014 - insurer is liable to pay compensation awarded with liberty to recover the same from the owner of the vehicle who is arrayed as Respondent No.1 before the Tribunal;

- 14 -

NC: 2024:KHC:7136

v) The amount deposited by the Appellant in MFA.No.4653/2014 be transmitted to the Tribunal for disbursement in terms of the award of the Tribunal;

vi) The Appellant in MFA.No.4653/2014 - insurer shall deposit the balance compensation awarded by the by the Tribunal and as enhanced by this Court together with accrued interest within eight weeks from the date of receipt of a copy of this judgment;

vii) The Registry to draw the modified award accordingly;

viii) No costs.

Sd/-

JUDGE

PNV

CT: BHK

 
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