Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Venkobanna S/O Gururaj Shrestry vs Maruti S/O Govindappa Rayachur
2024 Latest Caselaw 169 Kant

Citation : 2024 Latest Caselaw 169 Kant
Judgement Date : 3 January, 2024

Karnataka High Court

Venkobanna S/O Gururaj Shrestry vs Maruti S/O Govindappa Rayachur on 3 January, 2024

Author: V.Srishananda

Bench: V.Srishananda

                                                  -1-
                                                            NC: 2024:KHC-D:116
                                                           MFA No. 100709 of 2021
                                                       C/W MFA No. 101174 of 2020



                       IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                             DATED THIS THE 3RD DAY OF JANUARY, 2024

                                                BEFORE
                             THE HON'BLE MR JUSTICE V.SRISHANANDA
                       MISCELLANEOUS FIRST APPEAL NO. 100709 OF 2021 (MV-I)
                                                 C/W
                           MISCELLANEOUS FIRST APPEAL NO. 101174 OF 2020
                      IN M. F. A. NO. 100709 OF 2021
                      BETWEEN:

                      VENKOBANNA
                      S/O. GURURAJ SHRESTRY SIRIGERI
                      AGE. 44 YEARS, OCC. CONTRACTOR
                      AND AGRICULTURE,
                      R/O. WARD NO.17, GANGAVATI,
                      DIST. KOPPAL,
                      NOW AT: KAMALAPUR ONI, DHARWAD.
                                                                       ...APPELLANT
                      (BY SRI. ANAND BAGEWAD, ADVOCATE FOR
                            SRI. SANJAY CHANAL, ADVOCATE)
                      AND:

                      1.   MARUTI S/O. GOVINDAPPA RAYACHUR
         Digitally
         signed by         AGE. MAJOR, OCC. PRIVATE JOB,
         BHARATHI
BHARATHI H M
                           R/O. H.NO.4-6-76, KEHAR ONI,
HM       Date:             GANGAVATHI, DIST. KOPPAL. PIN-583227
         2024.01.11
         11:41:14          (OWNER OF THE CAR BEARING ITS REG.NO.
         +0530             KA-03/MN-51867)
                      2.   THE BRANCH MANAGER
                           FUTURE GENERAL INDIA
                           INSURANCE CO. LTD.,
                           NO. 165/5D, IIND FLOOR,
                           KALBURGI LANDMARK SCHOOL
                           NEAR PB ROAD, HUBBALLI-580029.
                                                                    ...RESPONDENTS
                      (BY SRI. S.K. KAYAKAMATH, ADVOCATE FOR R2;
                            NOTICE TO R1 DISPENSED WITH)
                             -2-
                                      NC: 2024:KHC-D:116
                                     MFA No. 100709 of 2021
                                 C/W MFA No. 101174 of 2020



     THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 173(1) OF MOTOR VEHICLES ACT, AGAINST THE
JUDGMENT AND AWARD DATED 28.11.2019 PASSED IN MVC
NO.932/2015 ON THE FILE OF THE IV ADDITIONAL SENIOR CIVIL
JUDGE AND ADDITIONAL MOTOR ACCIDENT CLAIMS TRIBUNAL,
DHARWAD, PARTLY ALLOWING THE CLAIM PETITION FOR
COMPENSATION AND SEEKING ENHANCEMENT OF COMPENSATION.

IN M. F. A. NO. 101174 OF 2020
BETWEEN:
THE BRANCH MANAGER,
FUTURE GENERAL INDIA
INSURANCE COMPANY LTD.,
NO. 165/5 D, IIND FLOOR,
KALBURGI LANDMARK SCHOOL
NEAR P.B. ROAD, HUBALI
NOW REPRESENTED BY ITS AUTHORIZED SIGNATORY.
                                                 ...APPELLANT
(BY SRI. S.K. KAYAKAMATH, ADVOCATE)
AND:
1.   SHRI. VENKOBANNA S/O. GURURAJ SHRESTY SIRIGERI,
     AGE. 44 YEARS, OCC. CONTRACTOR AND
     AGRICULTURE,
     R/O. GANGAVATHI, DIST. KOPPAL,
     PRESENTLY R/AT: KAMALAPUR,
     KUMBAR ONI, DHARWAD-580001.
2.   SHRI. MARUTI S/O. GOVINDAPPA RAYACHUR,
     AGE. MAJOR, OCC. PRIVATE JOB,
     R/O. H.NO.4-6-76, NEKAR ONI,
     GANGAVATHI, DIST. KOPPAL.
     (OWNER OF THE CAR BEARING ITS REG.NO.
     KA-03/MN-51867) 583227.
                                              ...RESPONDENTS
(BY SRI. ANAND BAGEWAD, ADVOCATE FOR
      SRI. SANJAY CHANAL, ADVOCATE R1;
      NOTICE TO R2 SERVED)
     THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 173(1) OF MOTOR VEHICLES ACT, AGAINST THE
JUDGMENT AND AWARD DATED 28.11.2019 PASSED IN MVC
NO.932/2015 ON THE FILE OF THE IV ADDITIONAL SENIOR CIVIL
JUDGE AND ADDITIONAL MOTOR ACCIDENT CLAIMS TRIBUNAL,
DHARWAD, PARTLY ALLOWING THE CLAIM PETITION FOR
COMPENSATION AND SEEKING ENHANCEMENT OF COMPENSATION.
                              -3-
                                      NC: 2024:KHC-D:116
                                   MFA No. 100709 of 2021
                               C/W MFA No. 101174 of 2020



     THESE MISCELLANEOUS FIRST APPEALS, COMING ON FOR
HEARING, THIS DAY, THE COURT DELIVERED THE FOLLOWING:


                         JUDGMENT

These two appeals arise out of the validity of

judgment and award passed in MVC No.932/2015 on the

file of IV Additional Senior Civil Judge and Additional Motor

Accident Claims Tribunal, Dharwad dated 28.11.2019.

2. Facts in brief which are utmost necessary for

disposal of this case are as under:

2.1 In respect of a road traffic accident occurred on

05.03.2015 at about 3.15 a.m. involving a car bearing

No.KA-03/MN-5187, a claim petition came to be filed by

the claimant Sri.Venkobanna claiming compensation in a

sum of Rs.25,00,000/- with interest t 18% p.a.

2.2 The claim petition averments reveal that

Sri.Maruti was driving the said car in a rash and negligent

manner without following the requisite rules and on

account of his rash and negligent driving, the car got

NC: 2024:KHC-D:116

toppled near Hill View restaurant while car was proceeding

from Goa to Gangavathi. The injured persons were shifted

to Civil Hospital, Dharwad and thereafter to SDM Hospital

for further treatment. On account of the accidental

injuries, the claimant was required to undergo surgery on

18.03.2015. It is further contended that the claimant was

a contractor and agriculturist having monthly income of

Rs.35,000/- and he was also an income tax assessee.

2.3 Upon receipt of notice of claim petition, the

driver of the car did not appear before the Tribunal and he

was placed exparte. Respondent No.2 - Insurance

Company appeared before the Tribunal and resisted the

claim petition by denying the contentions urged in the

claim petition including the monthly income and nature of

injuries sustained by the claimant. The Tribunal raised

necessary issues.

2.4 In order to prove the case of the claimant,

claimant got examined himself as PW.1 and doctor who

treated the injured as PW.2. The claimant placed on record

NC: 2024:KHC-D:116

eighteen documents which were exhibited and marked as

Exs.P.1 to P.18 comprising of FIR, complaint, charge

sheet, spot panchanama, IMV report, wound certificate,

record of rights, medical bills, discharge summary, X-ray,

tax paid receipt, disability certificate and assessment

proforma. As against the evidence on record, no evidence

is placed by the respondents either oral or documentary.

2.5 On conclusion of recording of evidence, the

Tribunal assessed the material evidence on record in a

cumulative manner and allowed the claim petition in part

by granting compensation of Rs.6,38,500/-.

3. Being aggrieved by the quantum of

compensation, both the Insurance Company as well as

claimant have filed appeals.

4. Sri.S.K.Kayakamath, learned counsel for the

Insurance Company reiterating the grounds urged in the

appeal memorandum, contended that the Tribunal has

NC: 2024:KHC-D:116

wrongly assessed the quantum of compensation and

sought for modification of the award.

5. Per contra, Sri.Sanjay Chanal contended that

the claimant is an income tax assessee and has placed on

record additional evidence by filing an application under

Order XLI Rule 27 of Code of Civil Procedure to place on

record the income tax returns for the relevant years and

sought for enhancement of compensation.

6. This Court bestowed its attention to the rival

contentions of the parties by perusing the material on

record meticulously including the additional evidence

sought to be produced before the Court.

7. In view of the rival contentions, the following

points would arise for consideration:

i. Whether the claimant has made out a case for placing additional evidence on record?

ii. Whether claimant has made out a case for enhancement of compensation?

NC: 2024:KHC-D:116

iii. Whether the Insurance Company has made out a case for reduction of compensation?

iv. Whether the impugned judgment and award is suffering from legal infirmity, perversity?

     v.     What order?


Reg.Point No.i

8. In the case on hand, additional evidence sought

to be placed are income tax returns of the relevant years.

It is to be noted that the claimant for the reasons best

known, did not place those documents before the Tribunal

though they were available with him. It is settled

principles of law that additional evidence cannot be

accepted by the Appellate Court only to plug the loopholes

of the case of a party. This Court is of the considered

opinion that the additional evidence now sought to be

produced without there being any proper and cogent

explanation for non-production of the same before the

NC: 2024:KHC-D:116

Tribunal, cannot be taken on record. Hence, point No.1 is

answered in negative.

Reg.Points No.ii, iii & iv

9. In the absence of additional evidence, this

Court has to now consider the question of quantum of

compensation. Since the accident and injuries sustained by

the claimant is not disputed, the only point that needs to

be considered is whether the quantum of compensation

awarded by the Tribunal is just and proper?

10. In the case on hand, the medical records and

the disability certificate has been taken into account by the

Tribunal while assessing the compensation and has

awarded Rs.1,00,000/- towards pain and suffering and

Rs.50,000/- towards loss of amenities. Compensation

towards medical expenses and loss of income during laid

up period is properly assessed by the Tribunal. Towards

nourishment and attendant charges, Rs.20,000/- has been

awarded and taking note of disability certificate, loss of

future income is assessed at Rs.3,15,000/-.

NC: 2024:KHC-D:116

11. It is now settled principles of law that while

assessing the income, the Court has to resort to guess

work in estimating the monthly income and the disability

certificate placed on record by the injured. In the case on

hand, no doubt the treating doctor has been examined as

PW.2. Disability certificate is marked at Ex.P.15. On

perusal of the same, it is seen that the claimant has

suffered 7% disability to whole body. Considering the

same, loss of future income is assessed at Rs.3,15,000/-.

The same is on higher side taking note of the fact that the

claimant is a contractor and agriculturist. However, the

compensation awarded towards nourishment and

attendant charges and loss of income during laid up period

and loss of amenities is on lower side. Reducing the

compensation on the head of loss of future income and

enhancing the compensation on the other heads would be

one and the same and it would only result in futile exercise

in reassessing the compensation.

- 10 -

NC: 2024:KHC-D:116

12. As such, on overall consideration, the quantum

of compensation assessed by the Tribunal taking 7%

disability to whole body, in the considered opinion of this

Court is more or less just and proper compensation.

13. Therefore, no case is made out either by the

claimant or by the Insurance Company to enhance or

reduce the compensation. Hence, points No.2, 3 and 4 are

answered in negative.

Reg.Point No.v

14. In view of findings on points No.1 to 4,

following order is passed:

ORDER

(i) Appeal filed by Insurance Company in MFA

No.101174/2020 and appeal filed by claimant in

MFA No.100709/2021 are hereby dismissed.

(ii) No order as to cost.

- 11 -

NC: 2024:KHC-D:116

(iii) Amount in deposit, if any, is ordered to be

transmitted to the concerned Tribunal forthwith

for disbursement.

Sd/-

JUDGE

SH

 
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