Citation : 2024 Latest Caselaw 5973 Kant
Judgement Date : 28 February, 2024
-1-
NC: 2024:KHC-D:4630
MFA No. 104580 of 2018
C/W MFA No. 103386 of 2018
IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH
DATED THIS THE 28TH DAY OF FEBRUARY, 2024
BEFORE
THE HON'BLE MR JUSTICE VIJAYKUMAR A.PATIL
MISCELLANEOUS FIRST APPEAL NO. 104580 OF 2018 (MV-I)
C/W
MISCELLANEOUS FIRST APPEAL NO. 103386 OF 2018
IN MFA NO.104580/2018
BETWEEN:
MINOR ANIL KUMAR
S/O. SRI. H. MARESH,
AGE: 15 YEARS, OCC: STUDENT,
REPRESENTED BY NATURAL GUARDIAN
FATHER SRI. H. MARESH S/O. LATE ANJINAMMA,
AGE: 38 YEARS, OCC: AGRICULTURIST,
R/O. NEAR GRAMAPANCHAYATH OFFICE,
SIDDAMMANAHALLI VILLAGE,
BALLARI TALUK AND DISTRICT.
...APPELLANT
(BY SRI. MANJUNATH JADAI, ADVOCATE)
Digitally
signed by
ROHAN
AND:
ROHAN HADIMANI
HADIMANI T
T Date:
2024.03.01
11:37:03
1. SRI. H. VEERESH S/O. SRI. CHIKKAMMA,
+0530
AGE: 31 YEARS,
DRIVER OF THE TRACTOR AND TRAILER,
BEARING NO.KA-34/T-8394,
R/O. OPP. GOVERNMENT SCHOOL,
DARUR VILLAGE, SIRUGUPPA TALUK,
BALLARI-583101.
2. SRI. RAMAKRISHNA
S/O. SRI. GADILINGAPPA,
AGE: 36 YEARS,
OWNER OF THE TRACTOR AND TRAILER,
BEARING NO.KA-34/T-8394,
R/O. OPP. GOVERNMENT SCHOOL,
-2-
NC: 2024:KHC-D:4630
MFA No. 104580 of 2018
C/W MFA No. 103386 of 2018
DARUR VILLAGE, SIRUGUPPA TALUK,
BALLARI-583101.
3. SRI. P. AJJANAGOUDA
S/O. SRI. BANDEGOUDA,
AGE: 58 YEARS,
OWNER OF TRAILER BEARING
NO.AP-02/T-2905,
KALUHOLLA VILLAGE,
BOMMANAHAL MANDALAM,
ANANTHAPUR DISTRICT, A.P-515001.
4. THE MANAGER,
M/S. SHRIRAM GENERAL INSURANCE CO. LTD,
OPP. MAYURA HOTEL,
NEAR OLD GOVERNMENT BUS STAND,
BALLARI-583101.
...RESPONDENTS
(BY SRI. NAGARAJ C. KOLLOORI, ADV. FOR RESPONDENT NO.4,
NOTICE TO RESPONDENT NO.1 TO 3 SERVED)
THIS MISCELLANEOUS FIRST APPEAL IS FILED U/S.173(1) OF
MOTOR VEHICLES ACT, 1988, PRAYING TO MODIFY THE JUDGMENT
AWARD DT.30.05.2018 PASSED IN MVC NO.336/2015 ON THE FILE
OF MOTOR ACCIDENT CLAIMS TRIBUNAL-III, AT BALLARI AND
ENHANCE THE COMPENSATION BY ALLOWING THE APPEAL TO MEET
THE ENDS OF JUSTICE AND EQUITY AND ETC.
IN MFA NO.103386/2018
BETWEEN:
THE MANAGER,
SHRIRAM GENERAL INSURANCE COM. LTD,
OFFICE AT: OPP: MAYURA HOTEL,
NEAR OLD GOVERNMENT BUS STAND,
BALLARI, REPTD BY ITS
AUTHORIZED SIGNATORY.
...APPELLANT
(BY SRI. NAGARAJ C. KOLLOORI, ADVOCATE)
AND
1. ANIL KUMAR S/O. H. MARESH,
AGED ABOUT 15 YEARS,
-3-
NC: 2024:KHC-D:4630
MFA No. 104580 of 2018
C/W MFA No. 103386 of 2018
SINCE MINOR REPTED BY NATURAL
GUARDIAN FATHER H. MARESH
S/O. LATE ANJINAMMA (LESI),
AGE: 38 YEARS,
OCC: AGRICULTURIST,
R/O. NEAR GRAMAPANCHAYATH
OFFICE, SIDDAMMANAHALLI VILLAGE,
TQ & DIST: BELLARI. PINCODE-583101.
2. H. VEERESH S/O. CHIKKAMMA,
AGED ABOUT 31 YEARS,
OCC: DRIVER,
R/O. OPP: GOVERNMENT SCHOOL,
DARUR VILLAGE, SIRUGUAPPA TALUKA,
BALLARI DISTRICT. PINCODE-583101.
3. RAMAKRISHNA S/O. GADILINGAPPA,
AGED ABOUT 36 YEARS,
OCC: OWNER,
R/O. OPP: GOVERNMENT SCHOOL,
DARUR VILLAGE, SIRUGUAPPA TALUKA,
DIST: BALLARI-583101.
4. P. AJJANAGOUDA S/O. BANDEGOUDA,
AGED ABOUT 58 YEARS, OCC: OWNER,
R/O. KALUHOLLA VILLAGE,
BOMMANAHAL MANDALAM,
ANANTHPUR DISTRICT.
PINCODE-515001.
...RESPONDENTS
(BY SRI. MANJUNATH JADAI, ADV. FOR RESPONDENT NO.1,
NOTICE TO RESPONDENT NO.2 AND 3 IS SERVED,
NOTICE TO RESPONDENT NO.4 IS DISPENSED WITH)
THIS MISCELLANEOUS FIRST APPEAL IS FILED U/S.173(1) OF
MOTOR VEHICLES ACT, PRAYING TO CALL FOR RECORDS AND TO
SET ASIDE THE JUDGMENT AND AWARD DATED 30-05-2018 PASSED
BY THE COURT OF THE III MOTOR ACCIDENT CLAIMS TRIBUNAL,
BALLARI IN MVC NO.336/2015 AND THIS HON'BLE COURT MAY PASS
ANY SUCH ORDERS AS DEEMS FIT UNDER THE FACTS AND
CIRCUMSTANCES OF THE CASE, INCLUDING THE COSTS OF THE
ABOVE PROCEEDINGS, IN THE INTEREST OF JUSTICE AND EQUITY.
THESE APPEALS, COMING ON FOR ADMISSION, THIS DAY,
THE COURT DELIVERED THE FOLLOWING:
-4-
NC: 2024:KHC-D:4630
MFA No. 104580 of 2018
C/W MFA No. 103386 of 2018
JUDGMENT
MFA.No.104580/2018 is filed by the claimant seeking
for enhancement of the compensation. Similarly,
MFA.No.103386/2018 is filed by the Insurance Company
challenging the liability fastened on it. Both the appeals are
filed challenging the judgment and award dated 30.05.2018
passed in MVC.No.336/2015 on the file of the Principal Sr.
Civil Judge & MACT-III, Ballari (for short, 'Tribunal').
2. Brief facts giving rise to filing of these appeals
are, that on 02.03.2014 around 9:40 AM the appellant minor
Anil Kumar was riding the bicycle. The tractor bearing
registration No.KA-34/T-8394 came from hind side and
dashed to the said bicycle. Due to the impact, minor fell
down and sustained severe injuries all over the body. It is
averred that the accident took place due to the negligence of
the driver of the tractor. Therefore, the respondent No.2
being the owner of the tractor and the respondent No.4
being the insurer of the tractor are jointly and severally liable
to pay the compensation.
NC: 2024:KHC-D:4630
3. The respondents No.1, 2 and 3 remained exparte.
The respondent No.4/insurer filed objections to the claim
petition by denying the averments made in the claim
petition. It has admitted that the policy was in force on the
date of the accident. However, it is contended that the
liability, if any, is subject to the terms and conditions of the
policy. Hence, they sought for dismissal of the claim petition.
4. During the trial before the Tribunal, the father of
the minor examined himself as PW1 and got marked 15
documents as Exs.P1 to P15. Respondent No.4 got examined
its legal officer as RW1 and got marked 4 documents as
Exs.R1 to R4. The Tribunal after analyzing the evidence
available on record, has awarded global compensation of
Rs.55,000/- together with interest at the rate of 8% per
annum from the date of petition till realization of the
compensation amount and directed respondent No.4/insurer
to pay the said compensation.
5. Being aggrieved by the aforesaid judgment and
award, both these appeals have been filed.
NC: 2024:KHC-D:4630
6. Sri. Nagaraj C.Kolloori, learned counsel appearing
for the Insurance Company submits that the driver of the
tractor was not possessed with the driving licence at the time
of the accident and he was chargesheeted under Section 3 of
the Motor Vehicles Act, 1988 by the Police. It is submitted
that non-possessing of driving licence is violation of the
terms and conditions of the policy and fastening the liability
on the insurance company by the Tribunal is contrary to law.
The Tribunal ought to have fastened the liability on the
owner of the vehicle. It is further submitted that the
insurance company has issued legal notice to the owner of
the tractor to produce driving licence of the driver of the
tractor and the copy of the said legal notice is produced at
Ex.R3. Despite the same, the driving licence was not
produced nor represented before the Tribunal. Hence, he
seeks to allow the appeal filed by the insurance company by
fastening the liability on the owner of the tractor.
7. Sri. Manjunath Jadai, learned counsel appearing
for the claimant submits that the injured was aged about 11
years at the time of the accident and he has taken treatment
NC: 2024:KHC-D:4630
at different hospitals. It is submitted that the Tribunal taking
note of the various decisions of this court as well as the
Hon'ble Apex court has fastened the liability on the insurer.
Hence, he seeks to dismiss the appeal filed by the insurer by
enhancing the compensation in favour of the claimant.
8. I have heard the arguments of the learned
counsel for the insurer, the learned counsel for the claimant
and perused the material available on record.
9. The points that arise for consideration in these
appeals are:
(i) Whether the Tribunal is justified in fastening the liability on the Insurance Company?
(ii) Whether the claimant is entitled for higher compensation?
10. The answer to point No.1 is negative and the
answer to point No.2 is partly in the affirmative for the
following reasons.
11. The parties to the proceedings do not dispute that
the minor son of PW1 was riding bicycle on 02.03.2014, at
NC: 2024:KHC-D:4630
that time a tractor driven by its driver came in rash and
negligent manner and dashed to the bicycle of the minor son
of PW1. Due to the impact, the son of PW1 fell down and
sustained injuries. In support of the claim petition, the father
of minor son has been examined. In his evidence, he has
reiterated the averments made in the claim petition.
Respondent No.4 has examined RW1 who is the law officer of
the insurance company. In his evidence, he has reiterated
the averments made in the statement of objections and it is
stated that they have issued legal notice to the owner of the
tractor to make available the driving licence of the driver of
the tractor. However, the same was not produced. The
evidence on record indicate that the jurisdictional police after
investigation filed chargesheet against the driver of the
tractor for the offence punishable under Sections 279 and
337 of IPC as well as under Section 3 read with Section 181
and Section 187 of the Motor Vehicles Act, 1988 which
clearly indicates that the respondent No.1-driver of the
tractor was not having valid and effective driving licence as
on the date of the accident. The insurance company has
NC: 2024:KHC-D:4630
made an attempt to secure the driving licence by sending the
legal notice dated 05.06.2016 to the owner of the vehicle
which is produced and marked as Ex.R3. Despite service of
the said notice, the owner of the tractor has not made
available the driving licence of respondent No.1-driver. The
evidence on record clearly indicates that respondent No.1
who was driving the tractor was not having driving licence at
the time of the accident. This Court taking note of the law
laid down by the Hon'ble Apex Court in the case of
SHAMANNA AND ANOTHER Vs. DIVISIONAL MANAGER,
ORIENTAL INSURANCE COMPANY LTD., AND OTHERS1 is of
the considered view that the insurance company shall pay
the compensation amount to the claimant and recover the
same from the owner of the vehicle. The relevant paragraphs
of the aforesaid judgment are extracted herein below:
"13. So far as the recovery of the amount from the owner of the vehicle, the insurance company shall recover as held in the decision in oriental insurance co. Ltd. V. Nanjappan and others (2004) 13 SCC 224: (AIR 2004 SC 1630) where this Court held that "... that for the purpose of recovering the same from the insured, the insurer shall not be required to file a suit. It may initiate a proceeding before the concerned Executing Court as if the dispute between the insurer and the owner was the
AIR 2018 SC 3726
- 10 -
NC: 2024:KHC-D:4630
subject -matter or determination before the Tribunal and the issue is decided against the owner and in favour of the insurer."
14. In the result, the impugned judgment of the High Court insofar as enhancement of the compensation to Rs.4,94,700/- is affirmed. Insofar as direction of the impugned judgment directing the appellants/claimants to recover the compensation from the owner of the vehicle is set aside and the appeal is partly allowed. The first respondent insurance company shall pay the enhanced compensation to the appellants/claimants along with the accrued interest and the insurance company shall recover the same from the owner of the vehicle. No costs."
12. The Tribunal after analyzing the evidence
available on record has awarded global compensation of
Rs.55,000/-. This court is of the considered view that the
minor who has sustained the injuries of lacerated wound in
the perineal region, bleeding from the wound, cut lacerated
wound over the right hand and X-ray on record indicate that
there is no fracture and the above injuries are simple in
nature. The medical evidence available on record indicate
that the minor injured has taken treatment as inpatient in
VIMS Hospital, Bellary from 02.03.2014 to 26.03.2014 and
incurred expenses nearly to a sum of Rs.40,000/- towards
the same. This Court is of the considered view that the
Tribunal is not justified in awarding Rs.55,000/- as global
- 11 -
NC: 2024:KHC-D:4630
compensation. This Court taking note of the evidence of PW1
corroborated with the medical evidence on record is of the
considered view that the injured appellant is entitled to an
additional compensation for a sum of Rs.45,000/- along
with interest at the rate of 6% per annum from the date of
petition till realization. It is made clear that the insurance
company shall make aforesaid payment to the claimant and
recover the same from the owner of the vehicle.
13. In the result, this Court proceeds to pass the
following:
ORDER
a) Both the appeals are allowed in part.
b) The impugned judgment and award of the
Tribunal is modified by directing the Insurance
Company to pay an additional sum of
Rs.45,000/- as a global compensation totalling
to a sum of Rs.1,00,000/- as against
Rs.55,000/- awarded by the Tribunal.
- 12 -
NC: 2024:KHC-D:4630
c) The enhanced compensation amount shall carry
interest at the rate of 6% per annum from the
date of petition till the date of payment.
d) The Insurance Company shall deposit the
enhanced compensation amount with accrued
interest before the Tribunal within a period of six
weeks from today.
e) On such deposit, the same shall be released in
favour of the claimant.
f) The apportionment, deposit and disbursement of
enhanced compensation shall be made as per
award of the Tribunal.
g) It is made clear that the Insurance Company
shall make aforesaid payment to the claimant
and recover the same from the owner of the
vehicle.
h) Draw modified award accordingly.
- 13 -
NC: 2024:KHC-D:4630
i) The amount in deposit, if any, shall be
transmitted to the Tribunal along with the
records, forthwith.
Sd/-
JUDGE
RH
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!