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

The Divisional Controller vs Sri Babu Poojary
2024 Latest Caselaw 311 Kant

Citation : 2024 Latest Caselaw 311 Kant
Judgement Date : 4 January, 2024

Karnataka High Court

The Divisional Controller vs Sri Babu Poojary on 4 January, 2024

                                           -1-
                                                          NC: 2024:KHC:554
                                                     MFA No. 5942 of 2016
                                                 C/W MFA No. 3611 of 2016



                  IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                     DATED THIS THE 4TH DAY OF JANUARY, 2024

                                        BEFORE
                      THE HON'BLE MR JUSTICE C.M. POONACHA
             MISCELLANEOUS FIRST APPEAL NO. 5942 OF 2016 (MV-D)
                                           C/W
             MISCELLANEOUS FIRST APPEAL NO. 3611 OF 2016 (MV-D)


             IN MFA No.5942/2016

             BETWEEN:

             1.    SRI BABU POOJARY
                   W/O LATE SESAPPA POOJARY,
                   AGED ABOUT 55 YEARS,
                   R/AT NERLAJE HOUSE,
                   IDKIDU POST AND VILLAGE,
                   BANTWALA TALUK,
                   D.K.DISTRICT-574277

             2.    SMT YAMUNA
                   W/O SRI BABU POOJARY,
                   AGED ABOUT 50 YEARS,
Digitally          R/AT NERLAJE HOUSE,
signed by          IDKIDU POST AND VILLAGE,
BHARATHI S
Location:          BANTWALA TALUK,
HIGH               D.K.DISTRICT-574277
COURT OF
KARNATAKA                                                     ...APPELLANTS
             (BY SRI. GIRIDHAR H., ADVOCATE)

             AND:

             1.    THE DIVISIONAL CONTROLLER
                   K.S.R.T.C. MANGALURU DEPOT,
                   MANGALURU,
                   D.K DISTRICT-575003

             2.    SRI KRISHAN KUMAR RAI
                   S/O RAJARAM RAI,
                   MAJOR,
                             -2-
                                            NC: 2024:KHC:554
                                       MFA No. 5942 of 2016
                                   C/W MFA No. 3611 of 2016



     R/O ARIKKILA HOUSE,
     KOLTHIGE POST & VILLAGE,
     PUTTTUR TALUK,
     D.K.DISTRICT-574201

3.   THE MANAGER
     THE NATIONAL INSURANCE CO LTD,
     I FLOOR, SHRI KSHETHRA
     DHARMASTHALA BUILDING,
     MAIN ROAD, PUTTUR TALUK,
     D.K.DISTRICT-574201
                                              ...RESPONDENTS
(BY SRI K NAGARAJ IS DIRECTED TO TAKE NOTICE TO R1
 V/O DTD 24/10/17
 SMT GEETHA RAJ., ADVOCATE FOR R3 V/O DTD 16.1.2023
 NOTICE TO R2 IS DISPENSED WTH V/O DTD 14.12.2013 )

     THIS MFA IS FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED 05.03.2016      PASSED IN MVC
NO.551/2015 ON THE FILE OF THE V ADDITIONAL DISTRICT &
SESSIONS JUDGE, D.K., MANGALURU, SITTING AT PUTTUR, D.K.,
PARTLY ALLOWING THE CLAIM PETITION FOR COMPENSATION AND
SEEKING ENHANCEMENT OF COMPENSATION.

IN MFA NO.3611/2016

BETWEEN:

1.   THE DIVISIONAL CONTROLLER
     KSRTC, MANGALURU DEPOT,
     MANAGALURU, D.K
     (POLICY NO. KARNATAKA GOVT.
     ORDER NO.HTDMV 106/68
     VALID UPTO 22.05.2015)

     NOW THROUGH CHIEF LAW OFFICER,
     KSRTC, BANGALORE.
                                                 ...APPELLANT
(BY SRI. NAGARAJA K., ADVOCATE)


AND:

1.   SRI BABU POOJARY
     S/O LATE SESAPPA POOJARY,
     AGED ABOUT 55 YEARS,
                               -3-
                                             NC: 2024:KHC:554
                                        MFA No. 5942 of 2016
                                    C/W MFA No. 3611 of 2016



     FATHER OF THE DECEASED
     HARISH POOJARY,

2.   SMT. YAMUNA
     W/O SRI. BABU POOJARY,
     AGED ABOUT 50 YEARS,
     MOTHER OF THE DECEASED,

     BOTH ARE R/AT NERLAJE HOUSE,
     IDKIDU POST AND VILLAGE,
     BANTWAL TALUK,
     D.K. DISTRICT 574211.

3.   SRI. KISHAN KUMAR RAI,
     S/O SRI. RAJARAM RAI,
     AGED MAJOR,
     R/AT ARIKKILA HOUSE,
     KOLTHIGE POST & VILLAGE,
     PUTTUR TALUK & D.K.DISTRICT 574201.

4.   THE MANAGER
     NATIONAL INSURANCE CO. LTD.
     1ST FLOOR, SHRI KSHETHRA
     DHARMASTHALA BUILDING MAIN ROAD
     PUTTUR TALUK, D.K.DISTRICT-574201
     POLICY NO.602301/31/13/6300003225
                                               ...RESPONDENTS
(BY SRI.GIRIDHAR H., ADVOCATE FOR R1 & R2
    SMT. H R RENUKA, ADVOCATE FOR R4
    R3 SERVED AND UNREPRESENTED)


     THIS MFA IS FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED 05.03.2016 PASSED IN MVC
NO.551/2015 ON THE FILE OF THE V ADDITIONAL DISTRICT AND
SESSIONS JUDGE, D.K., MANGALURU, SITTING AT PUTTUR, D.K.,
AWARDING COMPENSATION OF Rs.13,67,500/- WITH INTEREST @
7% P.A. FROM THE DATE OF PETITION TILL DEPOSIT.


     THESE APPEALS, COMING ON FOR HEARING, THIS DAY, THE
COURT DELIVERED THE FOLLOWING:
                                             -4-
                                                           NC: 2024:KHC:554
                                                      MFA No. 5942 of 2016
                                                  C/W MFA No. 3611 of 2016



                                      JUDGMENT

MFA No.3611/2016 is filed by the KSRTC and MFA

No.5942/2016 is filed by the claimant. Since in both the

appeals challenge is to the judgment and award dated

5.3.2016 passed in MVC No.551/2015 by the V Additional

District and Sessions Judge, D.K., Mangaluru1, both the

appeals are taken up together for consideration.

2. For the sake of convenience, the parties herein

are referred as per their rank before the Tribunal.

3. The relevant facts necessary for consideration of

the present appeals are that one Sri Harish Poojary2 was

riding the motor cycle bearing No.KA-19/ED 8154 on

28.9.3025 from Puttur towards Mani when a KSRTC bearing

No.KA-19-F-2826 came from the oppose direction and there

was a collusion between the motor cycle and the bus

resulting in the accident in question wherein the deceased

sustained grievous injuries and succumbed to the same at

the spot. Claiming compensation for the death of the

Hereinafter referred to as the 'Tribunal'

Hereinafter referred to as the 'deceased'

NC: 2024:KHC:554

deceased, his parents filed a claim petition in MVC

No.551/2015 wherein, the owner of the bus - KSRTC was

arrayed as first respondent and the owner and insurer of the

motor cycle were arrayed as respondent Nos.2 and 3. The

proceedings before the Tribunal were contested by the

respondents. Claimant No.1 was examined as PW.1. An eye

witness was examined as PW.2. An employee of the

deceased was examined as PW.3 and the owner of the

premises where the deceased was carrying the business was

examined as PW.4. Exs.P1 to P14 were marked in the

evidence. The driver of the bus was examined as RW.1 and

Exs.R1 and R2 were marked in evidence.

4. The Tribunal upon an appreciation of the oral and

documentary evidence available on record by judgment and

award dated 5.3.2016 allowed the claim petition and

awarded a total compensation of Rs.15,75,000/-. The

Tribunal had recorded a finding of contributory negligence

and assessed the negligence at 90% on the driver of the bus

and 10% on the deceased. Hence, 90% of the compensation

amount i.e., a sum of Rs.14,17,500/- was ordered to be paid

NC: 2024:KHC:554

by the first respondent - KSRTC. Since KSRTC has paid

interim compensation of Rs.35,000/- and Rs.15,000/- as is

forthcoming from Exs.R1 and R2, out of the compensation

ordered to be paid by the KSRTC, a sum of Rs.50,000/- was

deducted and the KSRTC was ordered to pay a sum of

Rs.13,67,500/- together with interest at 7% pa. Being

aggrieved, the present appeals are filed.

5. In MFA No.3611/2016 the finding recorded by the

Tribunal regarding negligence as well as quantum of the

compensation has been challenged by the KSRTC.

6. In MFA No.5942/2016 it is the contention of the

claimant that the entire negligence ought to be attributed to

the driver of the bus and enhancement of compensation is

also sought for.

7. Learned counsel for the KSRTC assailing the

finding of the Tribunal contends:

7.1 That PW.2 in the cross-examination has

specifically stated that the accident occurred when the

deceased was overtaking an Alto car and he fell towards his

NC: 2024:KHC:554

right hand side after hitting the car. Hence, there was no

fault on the driver of the bus in causing the accident in

question;

7.2 That the road where the accident had occurred is

an upward gradient in the direction in which the bus was

travelling and hence, it cannot be said that the bus was in a

high speed;

7.3 That the Tribunal has not appreciated the factual

matrix as to the manner of the occurrence of the accident

and the finding of negligence at 90% on the driver of the bus

is erroneous;

7.4 That there was no basis for the Tribunal to assess

the income of the deceased at Rs.10,000/- pm., having

regard to the material on record and the said assessment is

required to be interfered with;

7.5 That the addition towards future prospects is

erroneous and hence, the quantum of compensation is on

the higher side;

NC: 2024:KHC:554

7.6 That PW.4 who is the owner of the premises in

which the deceased was carrying on business has

categorically stated that the deceased was working with

another person who was carrying on business in the

premises owned by PW.4 and hence, it cannot be said that

the deceased was carrying on the business.

7.7 Hence, he seeks for allowing of the appeal and

reducing the quantum of contributory negligence assessed as

well as reducing the quantum of compensation awarded.

8. Per contra, learned Counsel for the claimant

submits:

8.1 That the spot sketch Ex.P4 clearly demonstrates

the fact that the spot where the accident occurred was 6 feet

away from the left hand side of the road on the side of the

deceased, whereas there was a 16 feet gap between the

edge of the road on the left hand side of the bus where the

bus had hit the motor cycle. Hence, the entire negligence for

causing the accident ought to be saddled on the driver of the

bus;

NC: 2024:KHC:554

8.2 That the deceased was carrying on business and

the Trade Licence issued by Mani Gram Panchayath (Ex.P7)

stands in the name of the deceased. That various other

documents have been produced by the deceased to

demonstrate that he was carrying on the business. Hence,

the income ought to be assessed on a higher scale;

8.3 That PW.3 who is the employee of the deceased

has been examined who has clearly stated that apart from

PW.3 there were 9 other persons employed by the deceased

and they were being paid at Rs.500/- per day. Hence, it is

clear that the deceased was carrying on the business as

contended and the income ought to be assessed at a higher

amount;

8.4 He further submits that having regard to the

judgment in the case of National Insurance Company

Limited V. Pranay Sethi and others3 the compensation

awarded requires to be enhanced.

(2017) 16 SCC 680

- 10 -

NC: 2024:KHC:554

9. The submissions made by the learned counsel for

the parties have been considered and the material on record

has been perused. The questions that arise for consideration

are:

i) Whether the finding of negligence recorded by the Tribunal is erroneous and liable to be interfered with?

ii) Whether the quantum of compensation awarded is just and proper or warrants for interference?

Re.question(i):

10. The factum of occurrence of the accident is

undisputed. The question is with regard to the finding on

negligence and the assessment of the same at 90%:10%

made by the Tribunal. In this context, it is relevant to note

that PW.1 who is the father of the deceased is not an eye

witness to the accident. Hence, his testimony will not aid the

appreciation regarding negligence. PW.2 is an eye witness

who has stated in his cross-examination that deceased was

riding the motor cycle and when he was in the process of

overtaking the car in front of him he noticed the bus and he

did not proceed with the overtaking. At that moment, when

- 11 -

NC: 2024:KHC:554

he was about 6 feet away from the left hand side of the

road, he fell to the left and hit the car and thereafter, fell to

the right when he was run over by the bus. That there was

certain damage caused to the hind portion of the car.

11. It is forthcoming from the spot sketch (Ex.P4)

that the spot of the accident is at a distance of about 6 feet

from edge of the road on the left hand side in the direction in

which the motor cycle was travelling and about 16 feet on

the left hand side of the bus in the direction which it was

travelling. Hence, it is clear that the bus has crossed the

centre portion of the road and the spot of the accident is

towards the portion of the road in which the motor cycle was

travelling.

12. Learned counsel for the KSRTC vehemently

contended that the bus was moving in an upward gradient

direction and hence, it has to be presumed that it was slow

and there could not be any fault with the bus. Further, the

accident would not have occurred if the rider of the motor

cycle was not overtaking the car and that had the rider of

the motor cycle fell to the left hand side at which point of

- 12 -

NC: 2024:KHC:554

time he hit the car which resulted in the rider of the motor

cycle falling to his right hand side which resulted in him

coming under the wheels of the bus. However, it is relevant

to note that those are the circumstances in which the

accident has occurred.

13. PW.2 has, in his cross-examination clearly

described the manner in which the accident occurred i.e., at

the time when the motor cycle was overtaking the car and

upon noticing the bus coming from the opposite direction at

the time when he was overtaking the car, he did not proceed

further to overtake, when he hit the car and then fell to his

right side and he was run over by the bus.

14. Notwithstanding the manner in which the accident

occurred, the fact remains that the exact spot of the accident

is situated at 6 feet from the edge of the road on the left

hand side of the motor cycle and the distance between the

edge of the road on the left hand side of the bus is nearly 16

feet which clearly points to the irresistible conclusion that the

bus was moving on the right hand portion of the road and

had crossed the centre of the road and was on its wrong side

- 13 -

NC: 2024:KHC:554

of the road. It is absolutely clear from the same that the

spot of the accident having occurred in the left hand portion

of the road on which the motor cycle was travelling, it is the

driver of the bus who is required to be held as entirely

negligent for causing the accident in question. In view of the

same, the finding of negligence recorded by the Tribunal at

90% and 10% is erroneous and is required to be held that

the bus was entirely negligent in causing the accident in

question. Hence question No.(i) is accordingly answered.

Reg.question No.(ii):

15. With regard to the quantum of compensation, it is

the case of the claimants that the deceased was doing

business and was running a well known furniture shop apart

from the agricultural operations. In respect of the said case,

the business licence issued by the Gram Panchayath which is

issued in the name of the deceased has been produced as

Ex.P7. The claimants have produced Ex.P9 which are the

pass book of Idkidu Co-operative Society and Vijaya Bank as

well as Ex.P10 which are the Marks Card and TC of PU

College as also Ex.P11 which is the receipt issued by the

- 14 -

NC: 2024:KHC:554

Agrigold Farm Estates. Ex.P12 is the instalment payment

details of Shriram Chits. Ex.P13 is the Attendance book of

the workers working under the deceased. Ex.P14 is the

certificate for rent having been paid.

16. PW.3 is the employee of the deceased who has

deposed that apart from himself 9 persons were working

with the deceased and were receiving Rs.500/- per day.

PW.4 is the owner of the premises in which the deceased

was carrying on the business. He has specifically stated that

the business was carried on in the premises owned by him

has not been closed after the death of the deceased. He has

further stated in the cross-examination that the deceased

was working with the person who was carrying on the

business in the premises owned by him.

17. It is clear from the aforementioned, that no

specific documents have been produced to prove the income

of the deceased. However, it is forthcoming from the

documents produced that the deceased was educated and he

was carrying on the business. It is also forthcoming that he

- 15 -

NC: 2024:KHC:554

had employed persons who were working under him and the

business licence stood in his name.

18. It is the vehement contention of the KSRTC that

income as per the income chart that is being followed for

settlement of cases in Lok Adalath conducted by the High

Court Legal Services Committee which stipulates the income

at Rs.8,500/- is required to be taken since no documents

disclosing the income is produced. The said contention is not

liable to be accepted having regard to the fact that it cannot

be said that there is no document produced regarding the

income of the deceased.

19. It is forthcoming from the documents produced

by the claimants that the deceased being educated was

carrying on business activity. It is also forthcoming that the

deceased had obtained loan from the co-operative bank as

well as Vijaya Bank which aspect of the mater has been

appreciated by the Tribunal wherein, it is noticed that the

deceased had availed a loan of Rs.51,000/- on 26.9.2011

and Rs.20,000/- on 28.12.2011 and Rs.20000/- on

30.3.2013. Having regard to the fact he was carrying on

- 16 -

NC: 2024:KHC:554

business and he had employed 9 persons with him and he

was carrying on the business in the premises owned by

PW.4, it is just and proper that the income of the deceased

be re-assessed at Rs.12,000/- pm.

20. The deceased was aged 30 years and hence, the

appropriate multiplier to be applied is 17 as has been rightly

assessed by the Tribunal. Having regard to the judgment of

the Constitution Bench of the Hon'ble Supreme Court in the

came of Pranay Sethi3 40% of the income is required to be

added towards the future prospects. Hence, the income of

the deceased for the purpose of assessment of loss of

dependency is Rs.16,800/- pm. The deceased was

admittedly a bachelor. Hence, 50% of the income is

required to be deduced towards personal expenses. Hence,

the loss of dependency is reassessed at (Rs.8400/-x12x17)

Rs.17,13,600/-.

21. The Hon'ble Supreme Court in the case of

Magma General Insurance Company Limited vs.

- 17 -

NC: 2024:KHC:554

Nanu Ram Alias Chuhru Ram and others4 has held that

loss of consortium is to be awarded at Rs.40,000/- towards

filial compensation to each of the claimants. Hence, a sum

of Rs.80,000/- is awarded towards the same. A sum of

Rs.15,000/- is awarded towards funeral expenses and loss

of estate respectively.

22. Accordingly, the total compensation under

various heads is re-assessed as follows:

Sl.N Heads Amount awarded Amount awarded o. by the Tribunal by this Court (Rs.) (Rs.)

1. For transportation of dead 25000.00 15000.00 body and funeral expenses

2. Loss of love and affection 10000.00 80000.00

3. Loss of estate 10000.00 15000.00

4. Loss of dependency 153000.00 1713600.00

Total 1575000.00 1823600.00

23. Hence, the Appellants are entitled for enhanced

compensation of Rs.2,48,600/- (Rs.18,23,600-

(2018) 18 SCC 130

- 18 -

NC: 2024:KHC:554

Rs.15,75,000) along with interest at 6% p.a. Out of the

enhanced compensation the interim compensation paid by

the KSRTC at Rs.50,000/- is to be deducted and hence,

the total enhanced compensation is Rs.1,98,600/-. The

question No.(ii) is accordingly answered.

24. In the result, the following order is passed:

ORDER

i) MFA No.3611/2016 filed by the KSRTC is dismissed;

ii) MFA No.5942/2016 filed by the claimants is allowed in part;

iii) The judgment and award dated 5.3.2016 passed in MVC No.551/2015 by the V Additional District and Sessions Judge, D.K, Mangalore sitting at Puttur, is modified to the extent stated herein. In all other respects, the judgment and award of the Tribunal remains unaltered.

iv) The appellants/claimants are entitled for an enhancement of Rs.1,98,600/- with interest at

- 19 -

NC: 2024:KHC:554

6% p.a. from the date of petition till its realisation;

v) The appellant in MFA No.3611/2016 - the KSRTC is directed to deposit the said compensation together with accrued interest within a period of eight weeks from the date of receipt of a copy of this judgment;

vi) The apportionment, disbursement and deposit of the enhanced compensation shall be as per the award of the Tribunal.

vii) The amount deposited by the appellant in MFA No.3611/2016 before this Court be transmitted to the Tribunal for disbursement to the claimants.

viii) The Registry to draw the modified decree accordingly.

viii) No costs.

Sd/-

JUDGE

nd

 
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