Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Narasappa S/O Hampayya @ Hampayya ... vs Khaja Mohinuddin S/O Pakeersab And Ors
2024 Latest Caselaw 179 Kant

Citation : 2024 Latest Caselaw 179 Kant
Judgement Date : 3 January, 2024

Karnataka High Court

Sri Narasappa S/O Hampayya @ Hampayya ... vs Khaja Mohinuddin S/O Pakeersab And Ors on 3 January, 2024

                                               -1-
                                                       NC: 2024:KHC-K:86
                                                     MFA No. 200149 of 2017
                                                 C/W MFA No. 200148 of 2017



                               IN THE HIGH COURT OF KARNATAKA
                                      KALABURAGI BENCH

                           DATED THIS THE 3RD DAY OF JANUARY, 2024

                                            BEFORE

                        THE HON'BLE MRS. JUSTICE LALITHA KANNEGANTI

                        MISCL. FIRST APPEAL NO.200149 OF 2017 (MV-INJ)
                                             C/W
                        MISCL. FIRST APPEAL NO.200148 OF 2017(MV-INJ)


                   IN MFA NO. 200149/2017:

                   BETWEEN:

                   SRI NARASAPPA S/O HAMPAYYA @ HAMPAYYA KATA,
                   AGE: 27 YEARS,
                   OCC: AGRICULTURE & COOLIE (NOW NIL)
                   R/O: ADAVI KHANAPUR VILLAGE,
                   TQ: MANVI, NOW R/O RAMPUR VILLAGE,
                   TQ & DIST: RAICHUR-584101.
                                                            ...APPELLANT
                   (BY SRI. BASAVARAJ R. MATH, ADVOCATE)

Digitally signed   AND:
by
KHAJAAMEEN
L MALAGHAN         1.    KHAJA MOHINUDDIN S/O PAKEERSAB
Location: High           AGE: 33 YEARS, OCC: DRIVER OF CRUISER
Court of
Karnataka                JEEP BEARING NO.AP-21/TW-1361,
                         R/O: KALLUR VILLAGE, TQ:MANVI,
                         NOW AT BEHIND CONVENT SCHOOL,
                         TQ & DIST: RAICHUR-584101.

                   2.    SRI. MALLIKARJUN S/O SANNA BHEEMAPPA HARVI
                         AGE: MAJOR, OCC: OWNER OF CRUISER JEEP
                         BEARING NO.AP-21/TW-1361,
                         R/O: DINNI VILLAGE,
                         TQ & DIST: RAICHUR-584101.
                            -2-
                                   NC: 2024:KHC-K:86
                                 MFA No. 200149 of 2017
                             C/W MFA No. 200148 of 2017



3.   THE DIVISIONAL MANAGER,
     UNITED INDIA INSURANCE CO., LTD.,
     DIVISIONAL OFFICE, NEAR CANARA BANK,
     RAICHUR-584101.
                                         ...RESPONDENTS

(BY SMT. ANURADHA M. DESAI, ADV. FOR R3;
V/O DATED 09.12.2022 NOTICE TO R1            AND   R2   ARE
DISPENSED WITH)

      THIS MFA IS FILED UNDER SECTION 173 (1) OF MV ACT,
PRAYING TO CALL FOR RECORDS AND MODIFY THE IMPUGNED
JUDGMENT AND AWARD DATED 14.11.2016 PASSED BY THE
PRL. SESSIONS JUDGE AT RAICHUR IN MVC.NO.428/2015.

IN MFA NO. 200148/2017:

BETWEEN:

SRI MALLAYYA S/O HAMPAYYA,
AGE: 32 YEARS,
OCC: AGRICULTURE & COOLIE (NOW NIL)
R/O: ADAVI KHANAPUR VILLAGE,
TQ: MANVI, NOW R/O RAMPUR VILLAGE,
TQ & DIST: RAICHUR-584101.
                                              ...APPELLANT
(BY SRI. BASAVARAJ R. MATH, ADVOCATE)

AND:

1.   KHAJA MOHINUDDIN S/O PAKEERSAB
     AGE: 33 YEARS, OCC: DRIVER OF CRUISER
     JEEP BEARING NO.AP-21/TW-1361,
     R/O: KALLUR VILLAGE, TQ:MANVI,
     NOW AT BEHIND CONVENT SCHOOL,
     TQ & DIST: RAICHUR-584101.

2.   SRI. MALLIKARJUN S/O SANNA BHEEMAPPA HARVI
     AGE: MAJOR, OCC: OWNER OF CRUISER JEEP
     BEARING NO.AP-21/TW-1361,
     R/O: DINNI VILLAGE,
     TQ & DIST: RAICHUR-584101.
                             -3-
                                    NC: 2024:KHC-K:86
                                  MFA No. 200149 of 2017
                              C/W MFA No. 200148 of 2017



3.   THE DIVISIONAL MANAGER,
     UNITED INDIA INSURANCE CO., LTD.,
     DIVISIONAL OFFICE, NEAR CANARA BANK,
     RAICHUR-584101.
                                         ...RESPONDENTS
(BY SMT. ANURADHA M. DESAI, ADV. FOR R3;
V/O DATED 09.12.2022 NOTICE TO R1          AND   R2    ARE
DISPENSED WITH)

      THIS MFA IS FILED UNDER SECTION 173 (1) OF MV ACT,

PRAYING TO CALL FOR RECORDS AND MODIFY THE IMPUGNED

JUDGMENT AND AWARD DATED 14.11.2016 PASSED BY THE

PRL. SESSIONS JUDGE AT RAICHUR IN MVC.NO.427/2015.


      THESE APPEALS COMING ON FOR ADMISSION, THIS DAY,

THE COURT DELIVERED THE FOLLOWING:


                        JUDGMENT

Aggrieved by the judgment and award passed in

MVC.Nos.428/2015 and 427/2015, the claimants are

before this Court seeking enhancement of compensation

by filing MFA.No.200149/2017 and MFA.No.200148/2017.

02. The Tribunal had disposed of two cases by way

of a common judgment. This Court is also disposing these

appeals by way of a common judgment.

NC: 2024:KHC-K:86

03. MFA.NO.200149/2017 arising out of

MVC.No.428/2015. Claim petition was filed seeking

compensation of an amount of Rs.26,00,00/- for the

injuries sustained by the claimant in the accident. Tribunal

had awarded an amount of Rs.2,82,438/-.

04. It is the case of the claimant that in the

accident he had sustained head injury and open

communited fracture of right tibia. He was in patient for

10 days and was aged about 25 years as on date of

accident. According to claimant, he is working as coolie

and earning amount of Rs.12,000/- per month. Tribunal

had taken Rs.6,000/- per month. As per evidence of the

Doctor - PW.3, claimant has to undergo another surgery

for removal of implants, for which he has to spent an

amount of Rs.25,000/-. It is also stated that there is a

permanent disability of 18% to the whole body, where

there is shortening of leg by 1/3rd cms. The Tribunal had

observed that disability at 18% is on the higher side and

taken the disability at 10%. The Tribunal had granted the

compensation under various heads as follows:-

NC: 2024:KHC-K:86

Sl. Heads Compensation No. Awarded

1. For Pain and suffering Rs.30,000/-

2. For Medical Expenses Rs.66,838/-

For loss of earnings during the

3. period of treatment for 3 Rs.18,000/-

months @ Rs.6,000/- p.m.

4. For attendant's charges Rs.9,000/-

5. For special diet and nutrition Rs.9,000/-

food

6. For future medical expenses Rs.20,000/-

For loss of future earning capacity due to permanent

7. disability caused to petitioner to Rs.1,29,600/-

         the extent of 15% of whole
         body
         Total                                Rs.2,82,438/-


05. The learned counsel appearing for the claimant

submits that it is the case of the claimant that he is

earning an amount of Rs.12,000/- per month. The Tribunal

without any basis had taken only Rs.6,000/- per month

and awarded the compensation. When the claimant had

sustained two grievous injuries, the Tribunal had granted

only an amount of Rs.30,000/- under the head of pain and

NC: 2024:KHC-K:86

suffering. It is submitted that under the head of loss of

amenities, no amount was granted. It is submitted that

the compensation that was awarded, is not just and

reasonable compensation.

06. The learned counsel appearing for the

respondent - Insurance Company submits that though it is

claimed that the claimant is earning an amount of

Rs.12,000/- per month, but no evidence is adduced. The

Tribunal had rightly taken the income at Rs.6,000/-. He

further submits that on all the counts the compensation

that was awarded by the Tribunal is just and reasonable

and no grounds are made out for enhancement of the

compensation.

07. Having heard the leaned counsel on either side,

perused the entire material on record.

08. In this case, as per the evidence available on

record, the claimant had sustained head injury along with

open comminuted fracture of right tibia. The Tribunal has

granted only an amount of Rs.30,000/- under the head of

NC: 2024:KHC-K:86

pain and suffering. Considering the injuries under the head

of pain and suffering, this Court is granting an amount

of Rs.60,000/-. Then coming to the loss of income during

the treatment period, though no evidence is placed,

considering the accident of the year 2015, this Court is

taking the income at Rs.8,000/- per month. For three

months the claimant is entitled for an amount of

Rs.24,000/- under the head of loss of income during

the treatment period. Then coming to the disability,

where there is a shortening of leg, when the Doctor has

deposed that the claimant is having 18% disability, taking

10% of the disability is on the lower side. Hence,

considering the evidence of the doctor, the shortening of

leg, this Court is taking disability at 15%. As the income is

taken at Rs.8,000/-, Rs.8,000/- x 12 x 18 x 15/100 =

Rs.2,59,200/- is awarded under the head of loss of

future earning capacity. Under the head of attendant

charges, special diet and transportation, medical expenses

and future medical expenses, reasonable amounts were

granted by the Tribunal and no interference is called for.

NC: 2024:KHC-K:86

The Tribunal has not granted any amount under the head

of loss of amenities. Considering the disability and

shortening of the leg, this Court is granting an amount of

Rs.30,000/- towards loss of amenities.

09. 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 compensation as

under:-

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

01. For Pain and Rs.30,000/- Rs.60,000/-

suffering

02. For Medical Expenses Rs.66,838/- Rs.66,838/-

03. For loss of earnings during the period of treatment for 3 Rs.18,000/- Rs.24,000/-

months @ Rs.6,000/-

             p.m.                                        (Rs.8,000x3)

      04.    For attendant's         Rs.9,000/-          Rs.9,000/-
             charges
      05.    For special diet and    Rs.9,000/-          Rs.9,000/-
             nutrition food




    (2014) 11 SCC 178

                                               NC: 2024:KHC-K:86





     06.    For future medical                          Rs.20,000/-
                                   Rs.20,000/-
            expenses
     07.    For loss of future
            earning capacity due
            to permanent

disability caused to Rs.1,29,600/- petitioner to the Rs.2,59,200/-

extent of 15% of whole body

08. Loss of amenities - Rs.30,000/-

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

Rs.4,88,038/-

Total Rs.2,82,438/- (rounded of to Rs.4,88,000/-)

10. MFA.NO.200148/2017 is arising out of

MVC.No.427/2015. The claim petition was filed seeking

compensation of an amount of Rs.26,00,000/- for the

injuries sustained by the claimant in the accident. The

Tribunal had awarded an amount of Rs.3,72,460/-.

11. It is the case of the claimant that because of

the injuries sustained in the accident there is open fracture

of olecranom process right side and fracture of

acetabulaum. He was in patient for 16 days and he was

- 10 -

NC: 2024:KHC-K:86

aged about 30 years as on the date of accident. According

to the claimant he was earning amount of Rs.12,000/- per

month by working as a coolie. The Tribunal has granted

compensation under various heads as follows:-

  Sl.                 Heads                  Compensation
 No.                                           Awarded

 1.     For Pain and suffering               Rs.40,000/-
 2.     For Medical Expenses                 Rs.80,816/-
        For loss of earnings during the
 3.     period of treatment for 4            Rs.24,000/-
        months @ Rs.6,000/- p.m.
 4.     For attendant's charges              Rs.12,000/-
 5.     For special diet and nutrition       Rs.12,000/-
        food
 6.     For future medical expenses          Rs.20,000/-
        For loss of future earning
        capacity due to permanent

7. disability caused to petitioner to Rs.1,83,600/-

        the extent of 15% of whole
        body
        Total                                Rs.3,72,416/-
                            - 11 -
                                     NC: 2024:KHC-K:86





12. The learned counsel appearing for the claimant

submits that it is the case of the claimant that he is

earning an amount of Rs.12,000/- per month. The Tribunal

without any basis had taken only Rs.6,000/- per month

and awarded the compensation. He further submits that as

per the evidence of the doctor there is 25% disability to

the whole body. The Tribunal had taken only 15% to the

whole body. He further submits that under the head of

pain and suffering, the amount that was awarded by the

Tribunal is on the lower side. The Tribunal ought to have

granted a just and reasonable compensation.

13. The learned counsel appearing for the

respondent - Insurance Company submits that though it is

claimed that the claimant is earning an amount of

Rs.12,000/- per month, but no evidence is adduced. The

Tribunal has rightly taken the income at Rs.6,000/-. He

further submits that on all the counts the compensation

that was awarded by the Tribunal is just and reasonable

and no grounds are made out for enhancement of the

compensation.

- 12 -

NC: 2024:KHC-K:86

14. Having heard the learned counsel on either side, perused the entire material on record.

15. In this case, the claimant had sustained two

fractures. Under the head of pain and suffering, the

Tribunal had granted an amount of Rs.40,000/-.

Considering the two fractures and disability, this Court is

awarding an amount of Rs.60,000/- under the head of

pain and suffering. As far as the medical bills are

concerned, the Tribunal basing on the evidence on record

had granted an amount of Rs.80,816/- which is a

reasonable amount and as per the evidence. No

interference is called for. Then coming to the loss of

income during the treatment period, according to the

claimant he is earning an amount of Rs.12,000/- per

month. No doubt that no evidence is led. Considering the

fact that the accident of the year 2015, this Court as per

the chart prepared by the Karnataka State Legal Services

Authority, is taking the notional income of the claimant at

Rs.8,000/- per month. For four months under the head of

loss of income during the treatment period, the

claimant is entitled for an amount of Rs.32,000/- i.e.,

- 13 -

NC: 2024:KHC-K:86

Rs.8,000/- x 4. As the income is taken at Rs.8,000/-,

coming to the loss of future earning capacity, Rs.8,000/- x

12 x 17 x 15/100 = Rs.2,44,800/- is awarded under the

head of loss of future earning capacity. The Tribunal

has not awarded any amount under the head of loss of

amenities. Considering the disability sustained by the

claimant i.e., 15% to the whole body, under the head of

loss of amenities, this Court is granting an amount of

Rs.20,000/-. The Tribunal has granted compensation

under the head of attendants charges at Rs.12,000/-

and for special diet and nutrition food at Rs.12,000/-,

which are just and reasonable amount. Even under the

head of future medical expenses also reasonable amount

is granted by the Tribunal.

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

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

MALATHI AND ANOTHER2, claimant is entitled for

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

Altogether claimant is entitled for compensation as

under:-

(2014) 11 SCC 178

- 14 -

NC: 2024:KHC-K:86

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

01. For Pain and Rs.40,000/- Rs.60,000/-

suffering

02. For Medical Expenses Rs.80,816/- Rs.80,816/-

03. For loss of earnings during the period of Rs.32,000/-

treatment for 4 Rs.24,000/- (Rs.8,000x4) months @ Rs.6,000/-

p.m.

04. For attendant's Rs.12,000/- Rs.12,000/-

charges

05. For special diet and Rs.12,000/- Rs.12,000/-

nutrition food

06. For future medical Rs.20,000/-

Rs.20,000/-

expenses

07. For loss of future earning capacity due to permanent Rs.2,44,800/-

disability caused to Rs.1,83,600/- petitioner to the extent of 15% of whole body

08. Loss of amenities - Rs.20,000/-

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

Rs.4,91,616/-

Total Rs.3,72,416/- Rounded of to Rs.4,91,600/-

17. Accordingly, the appeal filed by the claimant in

MFA.No.200149/2017 is Allowed-in-part by enhancing

the compensation amount from an amount of

Rs.2,82,438/- to Rs.4,88,000/-.

18. Accordingly, the appeal filed by the claimant in

MFA.No.200148/2017 is Allowed-in-part by enhancing

the compensation amount from an amount of

Rs.3,72,416/- to Rs.4,91,600/-.

- 15 -

NC: 2024:KHC-K:86

(a) The enhanced amount shall carry interest @ 6% per annum from the date of petition, till the date of realization.

(b) Respondent-Insurance Company 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.

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