Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Agassi Mario vs The Manager
2024 Latest Caselaw 5664 Kant

Citation : 2024 Latest Caselaw 5664 Kant
Judgement Date : 23 February, 2024

Karnataka High Court

Agassi Mario vs The Manager on 23 February, 2024

Author: Pradeep Singh Yerur

Bench: Pradeep Singh Yerur

                                                 -1-
                                                               NC: 2024:KHC:7695
                                                           MFA No. 2140 of 2020
                                                       C/W MFA No. 9013 of 2019



                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                          DATED THIS THE 23RD DAY OF FEBRUARY, 2024

                                             BEFORE
                        THE HON'BLE MR JUSTICE PRADEEP SINGH YERUR
                   MISCELLANEOUS FIRST APPEAL NO.2140 OF 2020(MV-I)
                                                 C/W
                   MISCELLANEOUS FIRST APPEAL NO.9013 OF 2019(MV-I)


                   IN MFA NO.2140/2020
                   BETWEEN:

                         AGASSI MARIO,
                         S/O J. AROKIASWAMY,
                         AGED ABOUT 18 YEARS,
                         NO.338, 1ST CROSS,
                         SIDDAIAH PURANIK ROAD,
                         KUVEMPUNAGAR,
                         BANGALORE - 560 014.
                                                                    ...APPELLANT
                   (BY SRI. YOGESHA G.K., ADVOCATE)

Digitally signed   AND:
by CHAITHRA P
Location: High
Court of           1.    THE MANAGER,
Karnataka                LIBERTY VIDEOCON GENERAL
                         INSURANCE CO.LTD.,
                         NO.1, ALYSSA, 1ST FLOOR,
                         REAR PORTION, OLD NO.28,
                         NEW NO.23, RICHMOND ROAD,
                         BANGALORE - 560 025.

                   2.    SRI. AROKIA SWAMY J.,
                         S/O JAMES A.,
                         NO.338, 1ST CROSS,
                         KUVEMPUNAGAR,
                         JALAHALLI EAST,
                             -2-
                                          NC: 2024:KHC:7695
                                      MFA No. 2140 of 2020
                                  C/W MFA No. 9013 of 2019



     BANGALORE - 560 014.
                                           ...RESPONDENTS
(BY SRI. O MAHESH, ADVOCATE FOR R1;
    NOTICE TO R2 IS DISPENSED WITH
    VIDE ORDER DATED 11.10.2022)

     THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 173(1) OF MV ACT, AGAINST THE JUDGMENT AND
AWARD DATED 11.07.2019 PASSED IN MVC NO.502/2018 ON
THE FILE OF THE MEMBER, MACT, XVIII ADDITIONAL JUDGE,
COURT OF SMALL CAUSES, BENGALURU (SCCH-4), PARTLY
ALLOWING THE CLAIM PETITION FOR COMPENSATION AND
SEEKING ENHANCEMENT OF COMPENSATION.
IN MFA NO.9013/2019
BETWEEN:

     THE MANAGER,
     LIBERTY VIDEOCON GENERAL
     INSURANCE COMPANY LIMITED,
     NO.1, ALYSSA, 1ST FLOOR,
     REAR PORTION, OLD NO.28,
     NEW NO.23, RICHMOND ROAD,
     BANGALORE - 560 025.
     BY ITS MANAGER.
                                               ...APPELLANT
(BY SRI. O MAHESH, ADVOCATE)

AND:

1.   AGASSI MARIO,
     AGE 18 YEAR,
     S/O J. AROKIASWAMY,
     AGED ABOUT 18 YEARS,
     R/AT NO.338, 1ST CROSS,
     SIDDAIAH PURANIK ROAD,
     KUVEMPUNAGAR,
     BANGALORE - 560 014.

2.   AROKIA SWAMY J., MAJOR,
                             -3-
                                          NC: 2024:KHC:7695
                                      MFA No. 2140 of 2020
                                  C/W MFA No. 9013 of 2019



    S/O JAMES A.,
    RESIDING AT
    NO.338, 1ST CROSS,
    KUVEMPUNAGAR,
    JALAHALLI EAST,
    BANGALORE - 560 014.
                                           ...RESPONDENTS
(BY SRI. YOGESHA G.K., ADVOCATE FOR R1;
    R2 IS SERVED)

     THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 173(1) OF MV ACT, AGAINST THE JUDGMENT AND
AWARD DATED 11.07.2019 PASSED IN MVC NO.502/2018 ON
THE FILE OF THE MEMBER, MACT, XVIII ADDITIONAL JUDGE,
COURT OF SMALL CAUSES, BENGALURU CITY (SCCH-4),
AWARDING COMPENSATION OF RS.3,07,000/- WITH INTEREST
AT 6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.

     THESE APPEALS, COMING ON FOR ADMISSION, THIS
DAY, THE COURT DELIVERED THE FOLLOWING:
                       JUDGMENT

These appeals are preferred by the claimant and the

Insurance Company challenging the judgment and award

dated 11.07.2019 passed by Motor Vehicles Accident

Claims Tribunal, Bengaluru (for short 'the Tribunal') in

MVC No.502/2018. The appeal preferred by the claimant is

founded on the premise of inadequacy of compensation.

Hence, the claimant seeks enhancement of compensation.

Whereas, the appeal preferred by the Insurance Company

is on the ground of a false and frivolous case filed by the

NC: 2024:KHC:7695

claimant and exorbitant compensation awarded without

taking into consideration the material placed on record.

2. Parties to the appeal shall be referred to as per

their status before the Tribunal.

3. Brief facts of the case are as under:

That on 14.12.2017 at about 21:30 hours, the

claimant, who is aged about 17 years, represented by his

natural guardian-mother, J.Mary Agnel A, was proceeding

on a motor cycle bearing registration No.KA-04-JL-1050 as

a pillion rider along with his father, when they came near

Kuvempunagar main road, behind Kariyamma temple,

rider of the motor cycle, who is the father of the claimant

rode the same in a rash and negligent manner and dashed

against the pedestrian, who was crossing the road. Due to

the impact of the accident, the claimant sustained

grievous injuries. He was immediately shifted to

Rajalakshmi Hospital, Bengaluru, wherein he was inpatient

for 5 days from 14.12.2017 to 18.12.2017. The claimant

spent more than Rs.2,00,000/- towards medical treatment

NC: 2024:KHC:7695

and other incidental expenses. In view of the injuries

sustained in the accident, the claimant filed a claim

petition against the respondents i.e., respondent No.1-

Insurance Company and respondent No.2-owner of the

vehicle, who is none other than the father of the claimant

himself.

3.1 On service of notice, respondent No.1-Insurance

Company filed written statement. However, respondent

No.2 despite appearance before the Court did not file any

written statement. Respondent No.1-Insurance Company

denied the averments made in the claim petition including

age, avocation, income, involvement of vehicle and

negligence attributed against the rider of the offending

vehicle. Hence, sought for dismissal of the claim petition.

3.2 On the basis of pleadings, the tribunal framed

relevant issues for consideration.

3.3 In order to substantiate issues and to establish

the case, mother of the claimant representing the claimant

NC: 2024:KHC:7695

as natural guardian examined herself as PW.1 and Doctor

as PW.2 and got marked documents as Exs.P1 to P13. On

the other hand, respondents examined Chief Medical

Officer(CMO) as RW.1 and got marked document as Ex.R1.

3.4 On the basis of material evidence, both oral and

documentary and on hearing the submissions of learned

counsel for both parties, the tribunal awarded

compensation of Rs.3,07,000/- with interest @ 6% p.a.

from the date of petition till realisation and directed

respondent No.1-Insurance Company to pay the

compensation amount within 30 days from the date of the

order.

3.5 Being aggrieved by the said judgment and

award, the claimant is before this Court seeking

enhancement of compensation, whereas the respondent-

Insurance Company has questioned the very same

judgment and award as arbitrary and erroneous and seeks

to set aside the same, on the ground of false and frivolous

NC: 2024:KHC:7695

case foisted by the claimant in collusion with his father-

respondent No.2.

4. It is the vehement contention of the learned

counsel for claimant that the tribunal has committed an

error in awarding reasonable compensation, ignoring the

evidence adduced by the parties with regard to assessing

the notional income and not applying the disability as

opined by PW.2-Doctor. On these grounds, he seeks to

enhance the compensation.

5. Per contra, Sri O.Mahesh, learned counsel for

Insurance Company vehemently contends that the case

put forth by the claimant is frivolous, false and concocted.

According to him, the claimant himself was riding the

motor cycle and due to the negligence of the pedestrian,

the accident occurred and there was no rash and negligent

riding by the rider of the motor cycle which is insured with

the Insurance Company. He also contends that the

claimant, who is a minor as on date of filing of the claim

petition had attained majority as on the date of adducing

NC: 2024:KHC:7695

evidence. Therefore, nothing prevented the claimant from

stepping into the witness box to narrate the incident which

he had seen himself as an eye-witness, whereas the

mother, has stepped into the witness box and admitted

the fact that she has not seen the accident and was not an

eye-witness, so also the claimant has not examined the

other best witness to the incident i.e., father, who is

respondent no.2 and thereby suppressed material facts.

Hence, the judgment and award passed by the tribunal

requires to be set aside and the claim petition requires to

be dismissed.

6. Having heard learned counsel for claimant and

learned counsel for Insurance Company, the occurrence of

the accident and involvement of the vehicle are not in

much dispute in view of production of Exs.P1 to P7 which

are the police records. However, there is some force in the

submission put-forth by the learned counsel for Insurance

Company as to why the claimant did not present himself

for recording his evidence as he would have been the best

NC: 2024:KHC:7695

witness to narrate the incident before the tribunal as to

what happened on that day. Without getting into the

aspect of the correct age, an opportunity now requires to

be given to the claimant to adduce his evidence because,

now he has attained majority, so also, the claimant has

not examined respondent No.2, who could have been the

best witness in his favour to narrate or corroborate the

evidence of claimant with regard to the occurrence of

accident and the events that unfolded on the fateful day,

so also, nothing prevented the Insurance Company from

examining respondent No.2 by summoning him as a

witness even though he has not been examined by the

claimant as a witness to elicit the incident before the

tribunal. All these aspects have not been done before the

tribunal. Hence, it would become difficult for this Court to

analyse the evidence, which is not before this Court. There

are certain gaps in the evidence due to non-examination

of these witnesses. Hence, without adverting to the merits

of the matter with regard to the injuries suffered, the

causation of the accident, rashness and negligence, this

- 10 -

NC: 2024:KHC:7695

Court deems it appropriate to remand this matter back to

the jurisdictional tribunal for further evidence to be

conducted. The claimant can establish his case by

adducing any further evidence of himself or any other

witness including respondent No.2, so also liberty requires

to be given to the both respondents to examine any

further evidence and cross-examine the witness of the

claimant, if any.

7. Accordingly, I pass the following:

ORDER

i) MFA Nos.2140/2020 and 9013/2019 preferred by the claimant and Insurance Company respectively are allowed;

ii) The judgment and award dated 09.03.2021 passed by IV Additional District and Sessions Judge, Hassan District (Sit at Channarayapatna) in MVC.No.1840/2018 is hereby set aside;

iii) The matter is remanded back to the jurisdictional tribunal for consideration afresh;

iv) An opportunity is provided to the claimant as well as the Insurance Company to adduce their evidence and cross-examine the witnesses;

- 11 -

NC: 2024:KHC:7695

v) In view of the fact that both parties are before this Court through their respective counsels, they shall appear before the jurisdictional tribunal on 26.03.2024, without awaiting any further notice either from this Court or from the tribunal;

vi) The amount in deposit made by the Insurance Company shall be transmitted to the jurisdictional tribunal which shall be kept in a Fixed Deposit in any Nationalized Bank and the same shall be subject to the out come of the judgment and award of the tribunal.

vii) It is made clear that this Court has not expressed any opinion on the merits of the matter.

viii) All contentions are kept open.

ix) The original records shall be transmitted to the jurisdictional tribunal forthwith.

Sd/-

JUDGE

CPN CT:SNN

 
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