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

Rachanna And Ors vs Depot Manager (A) Sr S.T
2024 Latest Caselaw 5109 Kant

Citation : 2024 Latest Caselaw 5109 Kant
Judgement Date : 20 February, 2024

Karnataka High Court

Rachanna And Ors vs Depot Manager (A) Sr S.T on 20 February, 2024

                                             -1-
                                                    NC: 2024:KHC-K:1648
                                                    MFA No. 200973 of 2018
                                                C/W MFA No. 200976 of 2018



                             IN THE HIGH COURT OF KARNATAKA,

                                     KALABURAGI BENCH

                         DATED THIS THE 20TH DAY OF FEBRUARY, 2024

                                           BEFORE

                        THE HON'BLE MRS. JUSTICE LALITHA KANNEGANTI

                        MISC. FIRST APPEAL NO.200973 OF 2018 (MV-D)

                                            C/W

                        MISC. FIRST APPEAL NO.200976 OF 2018 (MV-D)

                   IN MFA NO.200973/2018 :-

                   BETWEEN:

                   1.   RACHANNA S/O LATE SHIVARAY TELI
                        (SAJJANSHETTY)
                        AGE: 27 YEARS, OCC: STUDENT.

                   2.   GURUNATH S/O LATE SHIVARAY TELI
                        (SAJJANSHETTY)
                        AGE: 25 YEARS, OCC: STUDENT.
Digitally signed
by KHAJAAMEEN      3.   SMT. MINAKSHI @ MEENAKSHI
L MALAGHAN
                        W/O LATE MAHALING TELI
Location: High
Court of                (SAJJANSHETTY)
Karnataka               AGE: 28 YEARS, OCC: HOUSEHOLD.

                   4.   VAISHNAVI D/O LATE MAHALING TELI
                        (SAJJANSHETTY)
                        AGE: 2 YEARS 4 MONTHS, OCC: NIL,
                        MINOR, U/G OF HER MOTHER
                        APPELLANT NO.3 SMT. MINAKSHI
                        W/O LATE MAHALING TELI (SAJJANSHETTY)

                        ALL R/O. HULSOOR, TQ. BASAVAKALYAN,
                        DIST: BIDAR, NOW AT R/O.9-12-119,
                           -2-
                                NC: 2024:KHC-K:1648
                                 MFA No. 200973 of 2018
                             C/W MFA No. 200976 of 2018



     OPP: BASAVA KENDRA KALYAN MANTAP
     VIDYANAGAR COLONY,
     BIDAR-KARNATAKA-585403.
                                             ...APPELLANTS
(BY SRI.SANJEEV PATIL, ADVOCATE)

AND:

DEPOT MANAGER (A) SR S.T.
SWARGATE DEPOT,
MAHARASHTRA STATE ROAD TRANSPORT
CORPORATION PUNE-37
MAHARASHTRA STATE
PIN CODE:411042.
                                             ...RESPONDENT
(BY SRI.RAHUL R. ASTURE, ADVOCATE)

     THIS MFA IS FILED UNDER SECTION 173 (1) OF M.V.
ACT, PRAYING TO ALLOW THIS APPEAL AND ENHANCE THE
COMPENSATION TO RS.15,00,000/- ALONG WITH INTEREST BY
MODIFYING THE JUDGMENT AND AWARD OF THE ADDL.
SENIOR CIVIL JUDGE AND CJM AND ADDL. MACT, BIDAR
DATED 03.10.2017 IN MVC.NO.66/2016 AND ETC.,

IN MFA NO.200976/2018 :-

BETWEEN:

1.   SMT. MINAKSHI @ MEENAKSHI
     W/O LATE MAHALING TELI
     (SAJJANSHETTY)
     AGE: 27 YEARS, OCC: HOUSEHOLD.

2.   VAISHNAVI D/O LATE MAHALING TELI
     (SAJJANSHETTY)
     AGE: 2 YEARS 4 MONTHS, OCC: NIL,
     MINOR, U/G OF HER MOTHER
     APPELLANT NO.1 SMT. MINAKSHI
     W/O LATE MAHALING TELI (SAJJANSHETTY)
                            -3-
                                 NC: 2024:KHC-K:1648
                                 MFA No. 200973 of 2018
                             C/W MFA No. 200976 of 2018



3.   RACHANNA S/O LATE SHIVARAY TELI
     (SAJJANSHETTY)
     AGE: 27 YEARS, OCC: STUDENT.

4.   GURUNATH S/O LATE SHIVARAY TELI
     (SAJJANSHETTY)
     AGE: 24 YEARS, OCC: STUDENT.

     ALL R/O. HULSOOR, TQ. BASAVAKALYAN,
     DIST: BIDAR, NOW AT R/O.9-12-119,
     OPP: BASAVA KENDRA KALYAN MANTAP
     VIDYANAGAR COLONY,
     BIDAR-KARNATAKA-585403.

                                            ...APPELLANTS
(BY SRI. SANJEEV PATIL, ADVOCATE)

AND:

DEPOT MANAGER (A) SR S.T.
SWARGATE DEPOT,
MAHARASHTRA STATE ROAD TRANSPORT
CORPORATION PUNE-37,
MAHARASHTRA STATE
PIN CODE:411042.
VEHICLE MSRTC BUS BEARING
NO.MH-14/BT-4775.
                                           ...RESPONDENT
(BY SRI.RAHUL R. ASTURE, ADVOCATE)

       THIS MFA IS FILED UNDER SECTION 173 (1) OF M.V.
ACT, PRAYING TO ALLOW THIS APPEAL AND ENHANCE THE
COMPENSATION TO RS.15,00,000/- ALONG WITH INTEREST BY
MODIFYING THE JUDGMENT AND AWARD OF THE ADDL.
SENIOR CIVIL JUDGE   AND   CJM   AND   ADDL. MACT, BIDAR
DATED 03.10.2017 IN MVC NO.65/2016 AND ETC.,
       THESE APPEALS, COMING ON FOR ADMISSION, THIS
DAY, THE COURT DELIVERED THE FOLLOWING:
                                      -4-
                                              NC: 2024:KHC-K:1648
                                           MFA No. 200973 of 2018
                                       C/W MFA No. 200976 of 2018



                              JUDGMENT

Aggrieved by the judgment and award passed in

MVC.No.65/2016 and MVC.No.66/2016 dated 03.10.2017

by the Additional Senior Civil Judge and CJM and

Additional MACT, at Bidar (for short 'Tribunal'), both the

claimants are before this Court seeking enhancement of

the compensation.

02. It is the case of the claimants that on

20.08.2016 at about 05.00 p.m. the deceased - Mahaling

with his mother - Mallamma were traveling from Bidar to

Hulsoor on a motorcycle, when they reached at the

outskirts of Bhalki, one MSRTC Bus came from opposite

direction and dashed to the motorcycle. As a result of

which, both the son and the mother died on the spot.

Hence, two claim petitions were filed. MVC.No.65/2016 is

in respect of the death of the son and MVC.No.66/2016 is

in respect of the death of the mother.

NC: 2024:KHC-K:1648

03. MFA.No.200976/2018 arising out of

MVC.No.65/2016 :- It is the case of the claimants that

they are the wife, daughter and two brothers of the

deceased - Mahaling. It is stated that the deceased was

working as police constable and getting salary of an

amount of Rs.19,479/-. The father of the deceased died

before and the mother died in the accident along with son.

According to the claimants, the wife and daughter as well

as two brothers of the deceased are dependents upon the

income of the deceased. The Tribunal had taken the salary

at Rs.19,479/- and by deducting 1/3rd, had granted the

compensation as per the table given below :-

 Sl.                 Heads                 Compensation
 No.                                          Awarded
 1.     Loss of love and affection           Rs.40,000/-
 2.     Loss of Estate                       Rs.40,000/-
 3.     Loss of consortium                   Rs.50,000/-
 4.     Funeral Expenses                     Rs.25,000/-
 5.     Loss of dependency                Rs.37,39,968/-
        Total                              Rs.38,94,968/-

                                  NC: 2024:KHC-K:1648





     04.   The    learned   counsel   appearing   for   the

appellants submits that the Tribunal had failed to consider

the fact that the claimants No.3 and 4 has lost both the

parents. They were studying and they are dependent on

both the mother and brother. The Tribunal without

considering the same, had deducted 1/3rd which is not

correct. The compensation that was awarded is not just

and reasonable.

05. The learned counsel for the corporation submits

that there is no evidence on record to show that the

claimants No.3 and 4 are dependents upon the deceased.

The Tribunal had rightly deducted 1/3rd. The learned

counsel further submits that the Tribunal had not deducted

the professional tax of Rs.200/- from the salary and

granted the compensation. It is submitted that though

they have not preferred any appeal, as this Court is

considering the quantum, the Court can look into the said

aspect.

NC: 2024:KHC-K:1648

06. In response to the same, the learned counsel

for the claimants submits that when the corporation had

not preferred any appeal, in its appeal it is not open for

them to raise all these grounds.

07. Having heard the learned counsel on either

side, perused the entire material on record.

08. Firstly coming to the contention of both the

parties that the salary of the deceased is Rs.19,479/-, the

professional tax of Rs.200/- was not deducted. The

corporation had not filed any appeal, but still when this

Court is looking at the quantum, when a irregularity is

committed by the Tribunal, that has to be corrected.

Hence, the salary was rightly taken at Rs.19,479/-. An

amount of Rs.200/- is deducted towards professional tax,

it would Rs.19,279/-. Age of the deceased is 35 years and

working as a police constable and is a settled employment.

Hence, the claimants are entitled for 50% future

prospects, it comes to Rs.9,639/-. If the same is added,

his salary is Rs.28,918/-.

NC: 2024:KHC-K:1648

09. Next issue that falls for consideration is about

the deduction. According to the learned counsel for the

corporation, only two persons are dependent on the

deceased. As such 1/3rd has to be deducted. It is the

contention of the learned counsel for the appellants that

both the brothers of the deceased are dependents and

1/4th has to be deducted. It is argued by the learned

counsel for the corporation that no evidence is adduced to

show that the claimants No.3 and 4 are dependents on the

deceased. This Court has perused the entire material on

record. In the accident the mother and the brother died

and the father predeceased mother. Looking to the cause

title, both of them are 22 and 24 years old and are

students, who are still not settled in their life. Considering

all these aspects, this Court comes to the conclusion that

for their education, they have to depend upon the income

of the deceased. Hence, 1/4th has to be deducted towards

personal expenses. 1/4th of the salary is Rs.7,229/-. His

contribution to the family would be Rs.21,689/- x 12 and

the relevant multiplier 16 (Rs.21,689x12x16=41,64,288).

NC: 2024:KHC-K:1648

Then towards loss of dependency the claimants are

entitled for an amount of Rs.41,64,288/-. Towards

consortium only the claimants No.1 and 2 i.e., the wife

and the daughter are entitled for an amount of

Rs.96,000/- (Rs.48,000/- x 2). The claimants are entitled

for compensation towards funeral expenses at

Rs.36,000/-.

10. 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 the compensation under

the following heads :-

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

01. Loss of love and Rs.40,000/- Rs.40,000/-

affection

02. Loss of Estate Rs.40,000/- Rs.40,000/-

03. Loss of consortium Rs.50,000/- Rs.96,000/-

04. Funeral Expenses Rs.25,000/- Rs.36,000/-

(2014) 11 SCC 178

- 10 -

NC: 2024:KHC-K:1648

05. Loss of dependency Rs.37,39,968/- Rs.41,64,288/-

06. Legal Expenses - Rs.10,000/-

Total Rs.38,94,968/- Rs.43,86,288/-

11. Accordingly, MFA.No.200976/2018 filed by the

claimants is Allowed-in-part by enhancing the

compensation from an amount of Rs.38,94,968/- to

Rs.43,86,288/-.

a) The enhanced amount shall carry interest @ 6%

per annum from the date of petition, till the date

of realization.

b) Respondent-Corporation shall deposit the said

compensation amount with accrued interest

before the Tribunal within a period of 8 (Eight)

weeks.

c) 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.

d) No Costs.

Pending miscellaneous petitions, if any, shall stand

closed.

- 11 -

NC: 2024:KHC-K:1648

12. MFA.No.200973/2018 arising out of

MVC.No.66/2016. According to the claimants, their

mother is doing agriculture work and she is earning an

amount of Rs.1,50,000/- per annum. The Tribunal had

taken the income at Rs.6,000/- per month and deducted

1/3rd and granted the compensation as per the table given

below :-

  Sl.                 Heads                  Compensation
  No.                                          Awarded
  1.     Loss of Love and Affection            Rs.20,000/-
  2.     Loss of Estate                        Rs.20,000/-
  3.     Funeral Expenses                      Rs.20,000/-
  4.     Loss of Dependency                  Rs.4,32,000/-
         Total                               Rs.4,92,000/-



13. The learned counsel for the claimants submits

that the accident is of the year 2016 and Tribunal had

taken the income at Rs.6,000/- per month is on the lower

side. It is further submitted that even under the other

conventional heads the compensation that was awarded by

the Tribunal is on the lower side.

- 12 -

NC: 2024:KHC-K:1648

14. The learned counsel for the corporation submits

that the Tribunal had rightly taken the income and granted

the compensation basing on the evidence on record. It is

submitted that no grounds are made out for enhancement

of the compensation.

15. Having heard the learned counsel on either

side, perused the entire material on record.

16. According to the claimants the deceased was

earning an amount of Rs.1,50,000/- per annum. There is

no evidence in this regard. This Court considering the

Notional Income Chart prepared by the Karnataka State

Legal Services Authority, for the year 2016, income is

taken at Rs.8,750/- per month. As the deceased is 52

years old, 10% future prospects would comes Rs.875/-

(Rs.8,750/- + Rs.875/-) = Rs.9,625/-. 1/4th has to be

deducted towards personal expenses i.e., Rs.2,406/-. Then

the contribution to the family is Rs.7,219/-. (Rs.7,219 x 12

x 9 = Rs.7,79,652/-). The loss of dependency would

come to Rs.7,79,652/-. The claimants are entitled for

- 13 -

NC: 2024:KHC-K:1648

compensation towards loss of consortium at

Rs.96,000/- (Rs.48,000/- x 2). The claimants are entitled

for compensation towards funeral expenses at

Rs.36,000/-.

17. In the light of the law laid down by the Hon'ble

Supreme Court in the case of V.MEKALA vs. M.

MALATHI AND ANOTHER2, claimant is entitled for an

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

Altogether claimant is entitled for the compensation under

the following heads :-

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

01. Loss of Love and Rs.20,000/- Rs.20,000/-

Affection

02. Loss of Estate Rs.20,000/- Rs.20,000/-

03. Funeral Expenses Rs.20,000/- Rs.36,000/-

04. Loss of Dependency Rs.4,32,000/- Rs.7,79,652/-

05. Loss of consortium - Rs.96,000/-

06. Legal Expenses - Rs.10,000/-

Total Rs.4,92,000/- Rs.9,61,652/-

(2014) 11 SCC 178

- 14 -

NC: 2024:KHC-K:1648

18. Accordingly, MFA.No.200973/2018 filed by the

claimants is Allowed-in-part by enhancing the

compensation from an amount of Rs.4,92,000/- to

Rs.9,61,652/-.

a) The enhanced amount shall carry interest @

6% per annum from the date of petition, till

the date of realization.

b) Respondent-Corporation shall deposit the said

compensation amount with accrued interest

before the Tribunal within a period of 8 (Eight)

weeks.

c) 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.

d) No Costs.

- 15 -

NC: 2024:KHC-K:1648

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