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

Neelavati W/O Shivalingappa Barker vs He Managing Director
2024 Latest Caselaw 157 Kant

Citation : 2024 Latest Caselaw 157 Kant
Judgement Date : 3 January, 2024

Karnataka High Court

Neelavati W/O Shivalingappa Barker vs He Managing Director on 3 January, 2024

Author: V.Srishananda

Bench: V.Srishananda

                                                        -1-
                                                               NC: 2024:KHC-D:97
                                                         MFA.CROB No. 100040 of 2015
                                                           C/W MFA No. 23706 of 2013




                         IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                               DATED THIS THE 3RD DAY OF JANUARY, 2024

                                                   BEFORE
                                THE HON'BLE MR JUSTICE V.SRISHANANDA
                               MFA CROSS OBJ NO.100040 OF 2015 (MV-D)
                                                        C/W
                             MISCELLANEOUS FIRST APPEAL NO.23706 OF 2013
                        IN MFA CROSS OBJ NO.100040 OF 2015
                        BETWEEN:
                        1.   NEELAVATI W/O. SHIVALINGAPPA BARKER,
                             AGED ABOUT: 51 YEARS, OCC: HOUSEHOLD,
                             R/O: VIVEKANAND NAGAR, SIRSI.

                        2.   MADEV, SHIVALINGAPPA BARKER,
                             AGED ABOUT 32 YEARS, OCC: HOUSE HOLD,
                             R/O: VIVEKANAND NAGAR, SIRSI.

                        3.   MANJUNATH SHIVALINGAPPA BARKER,
                             AGED ABOUT 29 YEARS, OCC: COOLI,
           Digitally         SMT. JYOTI HANUMANTH HAVERAGI
           signed by
           BHARATHI H        R/O: VIVEKANAND NAGAR, SIRSI.
BHARATHI   M
HM         Date:
           2024.01.11
           11:40:11     4.   SMT. JYOTI HANUMANTH HAVERAGI,
           +0530
                             AGED ABOUT 25 YEARS, OCC: BUSINESS,
                             R/O: ARVIND NAGAR, HUBBLLI.
                                                                   ...CROSS OBJECTORS
                        (BY SRI. S.V. YAJI, ADVOCATE)

                        AND:

                        1.   THE MANAGING DIRECTOR,
                             K.S.R.T.C, SHANTI NAGAR,
                             BANGALURU-27.
                                -2-
                                        NC: 2024:KHC-D:97
                                 MFA.CROB No. 100040 of 2015
                                   C/W MFA No. 23706 of 2013




2.   THE DIVISIONAL CONTROLLER,
     K.S.R.T.C.,
     DAVANAGERE DIVISION,
     DAVANAGERE.

3.   THE DIVISIONAL CONTROLLER,
     N.W.K.S.R.T.C., SIRSI.
                                               ...RESPONDENTS
(BY SRI. S.C. BHUTI, ADVOCATE FOR R1 TO R3)

     THIS M.F.A. CROSS OBJ IN MFA NO.23706/2013 FILED U/O.41
RULE 22 OF THE CODE OF CIVIL PROCEDURE, 1908, AGAINST THE
JUDGMENT AND AWARD DATED 31.05.2013 PASSED IN MVC
NO.59/2012 ON THE FILE OF THE SENIOR CIVIL JUDGE AND
MEMBER ADDITIONAL MOTOR ACCIDENT CLAIMS TRIBUNAL SIRSI,
PARTLY ALLOWING THE PETITION AGAINST RESPONDENT NO.2,
WITH COSTS AND DISMISSING AGAINST RESPONDENT NOS. 1 AND
3.

IN M.F.A. NO.23706 OF 2013
BETWEEN:
1.   MANAGING DIRECTOR,
     K.S.R.T.C, SHANTHI NAGAR,
     BANGALURU-560027.

2.   DIVISIONAL CONTROLLER,
     K.S.R.T.C., DAVANAGERE DIVISION,
     DAVANAGERE-577001.

3.   DIVISIONAL CONTROLLER,
     N.W.K.S.R.T.C., SIRSI-581401.

     ALL THE APPELLANTS ARE
     REPRESENTED BY IT'S
     CHIEF LAW OFFICER, K.S.R.T.C.,
     CENTRAL OFFICES, K.H.ROAD,
     BENGALURU-560027.
                              -3-
                                       NC: 2024:KHC-D:97
                                 MFA.CROB No. 100040 of 2015
                                   C/W MFA No. 23706 of 2013



                                                 ...APPELLANTS
(BY SRI. S.C. BHUTI, ADVOCATE)

AND:

1.   NEELAVATI,
     W/O. SHIVALINGAPPA BARKER,
     AGED ABOUT 49 YEARS,

2.   MADEV, SHIVALINGAPPA BARKER,
     AGED ABOUT 30 YEARS,

3.   MANJUNATH SHIVALINGAPPA BARKER,
     AGED ABOUT 27 YEARS

     THE RESPONDENT NOS. 1 TO 3 ARE
     R/O. 3RD CROSS, VIVEKANAND NAGAR,
     HUBLI ROAD, AT: SIRSI, DIST: KARWAR,
     PIN-581401.

4.   SMT. JYOTI HANUMANTH HAVERAGI,
     AGED ABOUT 23 YEARS,
     R/O: ARVIND NAGAR, HUBBLLI
     DISTRICT: DHARWAD,
     PIN: 580020.

                                               ...RESPONDENTS
(BY SRI. S.Y. YAGI, ADVOCATE FOR R1 TO R4)

      THIS MISCELLANEOUS FIRST APPEAL IS FILED U/S.173 (1) OF
MV ACT 1988, AGAINST THE JUDGMENT AND AWARD DATED
31.05.2013 PASSED IN MVC NO.59/2012 ON THE FILE OF THE
SENIOR CIVIL JUDGE AND MEMBER ADDL. MACT, SIRSI, AWARDING
THE COMPENSATION OF RS.7,39,000/- WITH INTEREST AT THE
RATE OF 6% P.A., FROM THE DATE OF PETITION, TILL THE DATE OF
PAYMENT IN FULL.

     THESE M.F.A. CROSS OBJ AND MISCELLANEOUS FIRST
APPEAL, COMING ON FOR ADMISSION, THIS DAY, THE COURT MADE
THE FOLLOWING:
                                -4-
                                      NC: 2024:KHC-D:97
                                MFA.CROB No. 100040 of 2015
                                  C/W MFA No. 23706 of 2013




                        JUDGMENT

Though these matters are listed for orders, with the

consent of learned counsel of both the parties matter is

taken up for final disposal.

2. Heard Sri. S C. Bhuti, learned counsel for the

appellant/KSRTC and Sri. S V. YAJI, learned counsel for

the respondents/claimants.

3. This appeal as well as cross-objection arise out

of the Judgment and award passed in MVC No.59/2012 on

the file of Senior Civil Judge and Addl. MACT, Sirsi, dated

31.05.2013. The KSRTC has challenged the quantum of

compensation and also contributory negligence on the part

of the deceased. Where as the cross-objectors have

sought for enhancement of compensation on the ground

that the Tribunal has not taken the monthly income

properly and also not allowed compensation towards

future prospects.

NC: 2024:KHC-D:97

4. The accident said to have taken place at Sirsi-

Kumta road on 15.01.2012 at 7.00 P.M. involving Motor

cycle bearing Reg. No. KA-31-R-5536 and KSRTC bus

bearing Reg. No. KA-17-F-893 is not in dispute; so also

death of the rider of Motor cycle is not in dispute. Charge

sheet came to be filed after thorough investigation against

the driver of the KSRTC bus and the same is not

challenged by the KSRTC or the driver.

5. Prima facie materials available on record namely

FIR, Charge sheet, P.M report would go to show that it is

the negligence of the driver of offending bus which has

resulted in accident and there is no material on record

which would indicate that there was contributory

negligence on the part of rider of the motor cycle. No

doubt, Venkatraman Hanumappa Badagi is examined as

R.W.1, who is the driver of the bus. His evidence is only in

the nature of oral testimony without there being any

supporting material. Conductor of the bus or any other

passenger of the bus could have been examined to

NC: 2024:KHC-D:97

substantiate the alleged contributory negligence on the

part of the deceased. No such attempt has been made by

KSRTC. It is also pertinent to note that the driver of the

offending bus did not choose to lodge the complaint before

the Jurisdictional Police alleging that it is the contributory

negligence on the part of the rider of the Motorcycle

resulting in the accident and the accident has occurred on

account of the fact that it has occurred beyond human

control and with regard to the negligent driving of the

Motorcycle by the deceased.

6. Further, no material on record is also placed as

on record about final result of the criminal prosecution

against the driver of the bus.

7. When all these factors are taken into

consideration in a cumulative manner, this Court is unable

to accept the contention held on behalf of the

appellant/KSRTC that the Tribunal has erred in fastening

the entire liability on the KSRTC without attributing any

contributory negligence to the rider of the Motor cycle.

NC: 2024:KHC-D:97

Therefore, the grounds urged in the appeal memorandum

insofar as the appeal by the KSRTC is to be rejected.

8. This would take us to the next aspect in the

matter namely the quantum of compensation. The

learned trial Judge has considered the monthly income in a

sum of Rs.8,000/- for the accident that has occurred in the

year 2012. Usually, this Court would assess the notional

income in a sum of Rs.6,500/-. The Tribunal believing the

material evidence placed on record, has made a guess

work of assessing the monthly income in a sum of

Rs.8,000/- on the ground that the deceased was working

as a contractor and he is also owner of two trucks.

Therefore, the contentions urged on behalf of the

claimants that the monthly income assessed by the

Tribunal is incorrect, cannot be countenanced in law.

However, there is sufficient force in the argument put

forward on behalf of the cross-objectors that, the Tribunal

has not properly assessed the future income and also not

assessed the future prospects. However, there is no

NC: 2024:KHC-D:97

material on record to show that what was the contract

work that the deceased has conducted prior to his death

and what was the monthly or annual income that he was

getting from the contract work.

9. At any rate, it is not in dispute that he was

working as a Contractor and he was registered Contractor.

As such, he cannot be equated with a normal collie and

hence, monthly income cannot be assessed at Rs.6,500/-.

The Tribunal has therefore rightly assessed the monthly

income in a sum of Rs.8,000/- but future prospects must

have been awarded at 10% taking note of the fact that the

deceased was aged 54 years at the time of accident.

Accordingly, the compensation amount assessed by the

Tribunal needs reconsideration insofar as the quantum is

concerned by including 10% towards future prospectus

and conventional heads. Therefore, the quantum is

reassessed as under:

Rs.8,000 + 10% (addition) = Rs.8,800 (income) X 12

(months) X 11 (multiplier) X 2/3 = 7,74,400

NC: 2024:KHC-D:97

Loss of dependency 7,74,400

Consortium (Rs.40,000X4) 1,60,000

Transportation of dead body & funeral 15,000 expenses

Loss of estate 15,000

Total 9,64,400

10. In view of the foregoing discussion, following

order is passed:

ORDER

a) Appeal filed by the KSRTC in MFA

No.23706/2013 is hereby dismissed.

b) Cross-objection filed by the claimants in

MFA CROB No.100040/2015 is allowed in part.

c) Impugned judgment and award stands

modified by granting compensation to the

claimants in a sum of Rs.9,64,400/- as against a

sum of Rs.7,39,000/- with interest at the rate of

6% per annum from the date of petition till

realization.

- 10 -

NC: 2024:KHC-D:97

d) Amount in deposit, if any, is ordered to be

transmitted to the Tribunal for disbursement.

      e)    Ordered accordingly.




                                      Sd/-
                                     JUDGE


PMP

 

 
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