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

Hdfc Ergo General Ins. Com Ltd vs Smt. Renuka
2024 Latest Caselaw 717 Kant

Citation : 2024 Latest Caselaw 717 Kant
Judgement Date : 9 January, 2024

Karnataka High Court

Hdfc Ergo General Ins. Com Ltd vs Smt. Renuka on 9 January, 2024

Author: S G Pandit

Bench: S G Pandit

                                                        -1-
                                                                     NC: 2024:KHC-D:471-DB
                                                              MFA No. 100311 of 2023
                                                          C/W MFA No. 104687 of 2022



                                IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH
                                    DATED THIS THE 9TH DAY OF JANUARY, 2024
                                                     PRESENT
                                       THE HON'BLE MR JUSTICE S G PANDIT
                                                       AND
                                       THE HON'BLE MR JUSTICE K V ARAVIND
                                MISCELLANEOUS FIRST APPEAL NO.100311 OF 2023 (MV-D)
                                                       C/W
                                MISCELLANEOUS FIRST APPEAL NO.104687 OF 2022 (MV-D)

                           IN MFA NO.100311/2023
                           BETWEEN:
                                HDFC ERGO GENERAL INS. COM LTD.,
                                JINEVA HOUSE, CUNNINGHAM ROAD,
                                3RD FLOOR, BENGALURU,
                                BRANCH OFFICE AT OPP. KIMS GATE,
                                VIDYANAGAR, HUBBALLI,
                                REPTED BY ITS AUTHORISED SIGNATORY.
                                                                              ...APPELLANT
                           (BY SRI. NAGARAJ C. KOLLOORI, ADVOCATE)

                           AND:
                           1.   SMT. RENUKA W/O. KALLAPPA SAKRI,
                                AGE. 57 YEARS, OCC. HOUSEHOLD,
           Digitally
           signed by K M
           SOMASHEKAR
                                R/O. KALLANAVAR ONI, BENGERI,
                                HUBBALLI, TQ. HUBBALLI, DIST. DHARWAD-580001.
KM
SOMASHEKAR Date:
           2024.01.16
           14:46:28
           +0530




                           2.   KUMARI. PRATIBHA D/O. KALLAPPA SAKRI,
                                AGE. 29 YEARS, OCC. HOUSEHOLD,
                                R/O. KALLANAVAR ONI, BENGERI,
                                HUBBALLI, TQ. HUBBALLI, DIST. DHARWAD-580001.

                           3.   KUMARI. PREETI D/O. KALLAPPA SAKRI,
                                AGE. 27 YEARS, OCC. HOSEHOLD,
                                R/O. KALLANAVAR ONI, BENGERI,
                                HUBBALLI, TQ. HUBBALLI, DIST. DHARWAD-580001.

                           4.   SATISH S/O. SHYAMRAO NILUGAL,
                                AGE. 48 YEARS, OCC. PRIVATE SERVICE,
                                R/O. DEVANGMETH ONI, NEAR GANESH TEMPLE,
                              -2-
                                           NC: 2024:KHC-D:471-DB
                                    MFA No. 100311 of 2023
                                C/W MFA No. 104687 of 2022



     BETAGERI-GADAG, TQ AND DIST. GADAG-580001.
                                             ...RESPONDENTS
(BY SRI. ANKIT R. DESAI AND
SRI. MALLIKARJUNSWAMY B. HIREMATH, ADVOCATES FOR R1& R3,
SMT. TRUPTI P. SADEKAR AND C.S. SHETTAR, ADVOCATES FOR R4)

      THIS MFA IS FILED U/S.173(1) OF MOTOR VEHICLES ACT,
AGAINST THE JUDGMENT AND AWARD DATED 23.09.2022 PASSED
IN MVC NO.341/2020 ON THE FILE OF I ADDL. SENIOR CIVIL JUDGE
AND MOTOR ACCIDENT CLAIMS TRIBUNAL, HUBBALLI, AWARDING
COMPENSATION OF RS.69,15,962/- WITH INTEREST AT 6 PERCENT
P.A. FROM THE DATE OF PETITION TILL ITS REALIZATION.

IN MFA NO. 104687/2022
BETWEEN:
1.   SMT. RENUKA W/O. KALLAPPA SAKRI,
     AGE. 54 YEARS, OCC. HOUSE HOLD,

2.   KUMARI. PRATIBHA D/O. KALLAPPA SAKRI,
     AGE. 26 YEARS, OCC. HOUSE HOLD,

3.   KUMARI. PREETI D/O. KALLAPPA SAKRI,
     AGE. 24 YEARS, OCC. HOUSE HOLD,

     ALL ARE R/O. KALLANAVAR ONI, BENGARI,
     TQ. HUBBALLI, DIST. DHARWAD.
                                                   ...APPELLANTS
(BY SRI. ANKIT R. DESAI AND
SRI. MALLIKARJUNSWAMY B. HIREMATH, ADVOCATES)

AND:
1.   SATISH S/O. SHYAMRAO NILUGAL,
     AGE. 45 YEARS, OCC. PRIVATE SERVICE,
     R/O. DEVANGMETH ONI, NEAR GANESH TEMPLE,
     BETAGERI GADAG, DIST. GADAG 582101.
     (OWNER OF THE MARUTI OMNI NO.KA-26/M 8841)

2.   THE BRANCH MANAGER,
     HDFC ERGO GENERAL INSURANCE CO.LTD.,
     JINEVA HOUSE, CUNNINGHAM ROAD,
     3RD FLOOR, BENGALURU, BRANCH OFFICE
     AT OPP. KIMS GATE, VIDYANAGAR, HUBBALLI-580001.
                                              ...RESPONDENTS
(BY SMT. TRUPTI P. SADEKAR AND
                                 -3-
                                            NC: 2024:KHC-D:471-DB
                                       MFA No. 100311 of 2023
                                   C/W MFA No. 104687 of 2022



SRI. C.S. SHETTER, ADVOCATES FOR R1,
SRI. NAGARAJ C. KOLLOORI, ADVOCATE FOR R2)

      THIS MFA IS FILED UNDER SECTION 173 (1) OF MOTOR
VEHICLES ACT, AGAINST THE JUDGMENT AND AWARD DATED
23.09.2022 PASSED IN MVC NO.341/2020 ON THE FILE OF THE I
ADDITIONAL SENIOR CIVIL JUDGE AND MOTOR ACCIDENT CLAIMS
TRIBUNAL, HUBBALLI, PARTLY ALLOWING THE CLAIM PETITION FOR
COMPENSATION AND SEEKING ENHANCEMENT OF COMPENSATION.

     THESE APPEALS COMING ON FOR ORDERS, THIS DAY,
S G PANDIT J., DELIVERED THE FOLLOWING:

                           JUDGMENT

Though these appeals are listed for orders, they are

taken up for final disposal with the consent of learned counsel

for both the parties.

2. Since both these appeals are against judgment and

award dated 23.09.2022 passed in MVC No.341/2020 on the

file of learned I Addl. Senior Civil Judge & MACT, Hubballi (for

short, 'Tribunal'), they are taken up together for final disposal.

3. MFA No.100311/2023 is filed by the insurance

company challenging the quantum of compensation, whereas

the claimants have filed MFA No.104687/2022 praying for

enhancement of compensation, not being satisfied with

quantum of compensation granted by the Tribunal.

NC: 2024:KHC-D:471-DB

4. The parties would be referred to as they stand in

MFA No.104687/2022 for the sake of convenience.

5. Brief facts of the case are that, the

appellants/claimants, who are mother and sisters of the

deceased Praveenkumar Sakari, filed a claim petition under

Section 166 of the Motor Vehicles Act, 1988 seeking

compensation for the accidental death of Praveenkumar Sakari

that took place on 3.7.2020 involving Motorcycle bearing

registration No.KA-25/EY-5506 and Omni Car bearing

registration No.KA-26/M-8841. It is stated that the deceased

was riding the said motorcycle. It is further stated that as on

the date of accident, deceased was aged 29 years, working in

South Western Railway, drawing a salary of Rs.38,036/- per

month.

6. On issuance of notice, respondents appeared

through their learned counsel and filed separate statement of

objections denying the entire claim petition averments.

Respondent No.1 contended that vehicle is covered by valid

insurance policy and respondent No.2/Insurer is liable to pay

compensation. Respondent No.2-Insurance Company admitted

the coverage of insurance and contended that the driver of

NC: 2024:KHC-D:471-DB

Omni Car was not having valid and effective driving license as

on the date of accident. Thus, sought for dismissal of claim

petition.

7. Before the Tribunal, claimant No.1-mother of the

deceased examined herself as PW1 and also examined PW2-

Assistant Personnel Officer of the Railways to establish income

of the deceased, apart from marking the documents as Exs.P1

to P22, whereas the respondents examined RW1 and marked

documents as Ex.R1 to R3(a). The Tribunal based on the

material on record awarded a total compensation of

Rs.69,15,962/- with interest at 6% per annum from the date of

petition till realization on the following heads:

      Loss of dependency                              Rs.68,43,962/-
      Loss of consortium                              Rs.     40,000/-
      Loss of estate                                  Rs.     15,000/-
      Funeral expenses                                Rs.     15,000/-
      Transportation charges                          Rs.      2,000/-
                                                      -------------------
      Total                                           Rs.69,15,962/-
                                                      -------------------

      8.      While    awarding   the   above       compensation,    the

Tribunal    assessed    monthly    income     of    the   deceased     at

Rs.34,218/-, added 50% of the assessed income towards future

NC: 2024:KHC-D:471-DB

prospects, adopted multiplier of 17, deducted 1/3rd towards

personal expenses of the deceased.

9. Heard the learned counsel Sri.Nagaraj C Kolloori,

appearing for the insurance company as well as learned counsel

Sri.Ankit R Desai for the claimants and perused the appeal

papers along with original records.

10. Sri.Nagaraj C Kolloori, learned counsel appearing

for the Insurance Company in support of his appeal would

vehemently contend that the Tribunal committed an error in

deducting 1/3rd of the assessed income towards personal

expenses of the deceased, taking into account the sisters of the

deceased as dependents. He further submits that since the

deceased was a bachelor, as per decision of Hon'ble Apex Court

in Sarla Verma & Others Vs. Delhi Transport Corporation

& Another1, 50% of the assessed income has to be deducted

towards personal expenses of the deceased. It is further

submitted that date of birth of the deceased is 7.11.1990 and

as on the date of the accident, the deceased was aged 30 years

8 months, therefore, multiplier of 16 would be applicable

instead of 17 as taken by the Tribunal. He also submits that

(2009) 5 SCC 121

NC: 2024:KHC-D:471-DB

the deceased was liable to pay a sum of Rs.10,075/- towards

income tax for his taxable income. Thus, he prays for modifying

the judgment and award of the Tribunal by allowing the appeal

filed by the Insurer.

11. Per contra, Sri. Ankit R Desai, learned counsel for

Sri. Mallikarjunswamy B Hiremath, learned counsel for the

claimants in support of his appeal would contend that the

Tribunal committed an error in assessing income of the

deceased at Rs.34,218/- per month by deducting a sum of

Rs.3,077/- towards New Pension Scheme Tier-1, Rs.30/-

towards Central Government Group Insurance Scheme,

Rs.200/- towards Professional tax and Rs.100/- towards Social

Security Scheme. He further submits that a sum of Rs.3,077/-

towards pension scheme, Rs.30/- towards CGIS and Rs.100/-

towards SSS/UBL cannot be deducted from the gross salary,

since those are savings of the deceased from his earnings for

his future benefits. It is his submission that the only deductions

that would be permissible from the salary are, income tax and

professional tax. Thus, he prays for allowing the appeal filed

by the claimants and to dismiss the appeal filed by the insurer.

NC: 2024:KHC-D:471-DB

12. Having heard the learned counsel for the parties

and on perusal of the appeal papers along with original records,

the following points would arise for consideration:

a) Whether the Tribunal is justified in assessing income of the deceased at Rs.34,218/- per month?

b) Whether the Tribunal is justified in deducting 1/3rd of the assessed income towards personal expenses of the deceased?

Our answer to the above points would be in the negative

and affirmative respectively for the following reasons:

13. The accident took place on 3.7.2020 involving

Motorcycle bearing registration No.KA-25/EY-5506 and Omni

Car bearing registration No.KA-26/M-8841, resultant death of

the deceased is not in dispute in these appeals. It is also not in

dispute with regard to employment of the deceased in South

Western Railway. The claimants have placed on record Ex.P13-

Salary Slip of the deceased for the month of April 2020. A

perusal of Ex.P13 would indicate that the deceased was

receiving gross salary of Rs.37,625/- per month and after

deductions, getting net salary of Rs.31,755/- per month. The

Tribunal committed a grave error in deducting a sum of

NC: 2024:KHC-D:471-DB

Rs.3,077/- towards NPST-1, Rs.30/- towards CGIS and

Rs.100/- towards SSS/UBL. Those amounts are earnings of the

deceased and he was contributing the same towards his

personal savings and for future benefits. The only permissible

deductions from the salary of the deceased are, professional

tax and income tax. Admittedly, the claimants have not placed

on record the income tax returns of the deceased. Taking note

of Ex.P13-Salary Slip for the month of April 2020, the deceased

would be liable to pay income tax as per following computation:

GROSS SALARY (Rs.37,625 x 12) 4,51,500 Less: Professional Tax (200 x 12) 2,400 NPST (3077x12) 36924 CGIS (30x12) 360 LIC (1586x12) 19032 SSS (100x12) 1200 Standard Deductions 40000 Total Deductions 99,916

351,584 Total Taxable Income (-250000) 101584 Tax payable as per slab (5%) 5079 Less: Income tax rebate u/s 87A 2500 Tax payable on total income 2579

TOTAL TAX PAYABLE 2656

14. Thus, we are of the view that income of the

deceased shall have to be re-assessed at Rs.4,46,444/- per

- 10 -

NC: 2024:KHC-D:471-DB

annum (Rs.37,625 per month x 12 = Rs.4,51,500 -

(Rs.2,400/- Professional tax + Rs.2656/- Income tax).

15. Further, the claimants are mother and unmarried

sisters of the deceased Praveenkumar. PW1-mother of the

deceased in her evidence has deposed that deceased son was

only male member in their family and he was the only earning

member. She further deposed that herself and unmarried

daughters were depending on the income of the deceased and

due to death of her son, they are in great financial and

irreparable loss. The Hon'ble Apex Court in Sarla Verma's

case (supra) at paragraphs-30 and 31 has held as under:

30. Through in some cases the deduction to be made towards personal and living expenses is calculated on the basis of units indicated in Trilok Chandra, the general practice is to apply standardised deductions.

Having considered several subsequent decisions of this Court, we are of the view that where the deceased was married, the deduction towards personal and living expenses of the deceased, should be one-third (1/3rd) where the number of dependent family members is 2 to 3 one-forth (1/4th) where the number of dependent family members is 4 to 6, and one-fifth (1/5th) where the number of dependent family members exceeds six.

31. Where the deceased was a bachelor and the claimants are the parents, the deduction follows a different principle. In regard to bachelors, normally, 50% is deducted as personal and living expenses, because it is assumed that a bachelor would tend to spend more on himself. Even otherwise, there is also the possibility of his getting married in a short time, in which event the contribution to the parent(s) and

- 11 -

NC: 2024:KHC-D:471-DB

siblings is likely to be cut drastically. Further, subject to evidence to the contrary, the father is likely to have his own income and will not be considered as a dependent and the mother alone will be considered as a dependent. In the absence of evidence to the contrary, brothers and sisters will not be considered as dependents, because they will either be independent and earning, or married, or be dependent on the father.

16. The Hon'ble Apex Court has made it clear that if the

deceased is a bachelor, 50% of the assessed income has to be

deducted towards personal and living expenses of the

deceased, however, it is clarified by observing that in the

absence of evidence to the contrary, brothers and sisters will

not be considered as dependents, because they will either be

independent and earning, or married, or be dependent on the

father. In the instant case, there is evidence on record, which

is unchallenged, to the effect that mother and unmarried sisters

were entirely depending on the income of the deceased.

17. Learned counsel Sri. Nagaraj C Kolloori submitted

that father of the deceased was working in Railways and on his

death, family members are receiving family pension, therefore,

the claimants are not depending only on the income of the

deceased. It is well settled that pension and family pension

cannot be taken note while deciding dependency as held by the

- 12 -

NC: 2024:KHC-D:471-DB

Hon'ble Apex Court in N. Sivammal & Others Vs.

Managing Director, Pandian Roadways Corporation &

Another2. Moreover, there is no cross-examination with

regard to family pension, dependency or earnings of the sisters

of the deceased by the insurance company. Admittedly, in the

evidence, it has come on record that sisters of the deceased

are unmarried and they were depending on the income of the

deceased brother. In a normal course, if there is no contrary

evidence, 50% of the assessed income shall have to be

deducted towards personal expenses, if he is a bachelor. When

evidence is brought on record with regard to dependency,

taking note of number of dependents, the Tribunal could deduct

1/3rd, 1/4th and 1/5th towards personal expenses of the

deceased. Therefore, we are of the considered view that the

Tribunal was right in deducting 1/3rd towards personal

expenses of the deceased taking unmarried sisters as

dependents, while awarding compensation on the head of loss

of dependency. Thus, there is no merit in the contention of the

insurance company that the Tribunal committed in error in

(1985) 1 SCC 18

- 13 -

NC: 2024:KHC-D:471-DB

deducting 1/3rd towards personal expenses of the deceased and

same is rejected.

18. Further, as per Ex.P17-Aadhar Card, the date of

birth of the deceased is 7.11.1990. The date of accident is

3.7.2020. Taking note of the same, the age of the deceased as

on the date of the accident would be 29 years 8 months.

Therefore, the Tribunal was justified in taking the age of the

deceased as 29 years and adopting multiplier of 17. There is

no dispute with regard to addition of 50% of the assessed

income towards future prospects since the deceased was in

permanent employment in Railways. Thus, the claimants would

be entitled for modified compensation on the head of loss of

dependency as under:

Rs.4,46,444 + 50%(future prospects) x 17(multiplier) x

2/3(deduction) = Rs.75,89,548/-

19. Further, 1st claimant would be entitled to a sum of

Rs.70,000/- on the conventional heads including loss of

consortium, loss of estate and funeral expenses.

20. Thus, the claimants would be entitled for modified

compensation on the following heads:

- 14 -

                                                 NC: 2024:KHC-D:471-DB






Sl.No.            Particulars                  Amount
1.     Loss of dependency                  Rs.75,89,548/-
2.     Loss of estate &            Funeral Rs.   30,000/-
       expenses
3.     Filial Consortium                         Rs.   40,000/-
                     Total                       Rs.76,59,458/-

21. Thus, the claimants would be entitled to total

compensation of Rs.76,59,548/- as against Rs.69,15,962/-

awarded by the Tribunal.

22. Hence, we pass the following:

ORDER

a) Both appeals are allowed in part.

b) The impugned judgment and award of Tribunal is modified to an extent that the claimants are entitled to total compensation of Rs.76,59,548/- as against Rs.69,15,962/- awarded by the Tribunal.

c) The enhanced compensation amount will bear interest at the rate of 6% per annum from the date of claim petition till date of realization.

d) The appellant-Insurer shall deposit the enhanced compensation amount with accrued interest before the Tribunal within a period of six weeks from the date of receipt of certified copy of this judgment.

- 15 -

                                                  NC: 2024:KHC-D:471-DB





                 e) The   amount        in   deposit,   if   any,    be
                   transmitted     to     the   concerned      Tribunal

forthwith along with original records.

f) The apportionment, deposit and disbursement shall be made as per the award of the Tribunal.

g) Draw modified award accordingly.

Pending applications are disposed off as not surviving for

consideration.

Sd/-

JUDGE

Sd/-

JUDGE JTR

 
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