Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri. Chamansab Rajesab Faniband vs The Divisional Controller
2024 Latest Caselaw 893 Kant

Citation : 2024 Latest Caselaw 893 Kant
Judgement Date : 10 January, 2024

Karnataka High Court

Sri. Chamansab Rajesab Faniband vs The Divisional Controller on 10 January, 2024

Author: V.Srishananda

Bench: V.Srishananda

                                                            -1-
                                                                     NC: 2024:KHC-D:577
                                                                  MFA No. 100885 of 2018
                                                              C/W MFA No. 100965 of 2018



                        IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                              DATED THIS THE 10TH DAY OF JANUARY, 2024

                                                       BEFORE
                               THE HON'BLE MR JUSTICE V.SRISHANANDA
                        MISCELLANEOUS FIRST APPEAL NO.100885 OF 2018 (MV-I)
                                                          C/W
                           MISCELLANEOUS FIRST APPEAL NO.100965 OF 2018
                       IN M. F. A. NO.100885 OF 2018
                       BETWEEN:

                       THE DIVISIONAL CONTROLLER, KSRTC,
                       BAGALKOT (JAMKHANDI DEPOT),
                       (OWNER OF KSRTC BUS NO.KA-42/F-1956)
                       REPRESENTED BY CHIEF LAW OFFICER
                                                                                      ...APPELLANT
                       (BY SRI. S.C. BHUTI, ADVOCATE)

                       AND:

                       SRI. CHAMANSAB RAJESAB FANIBAND,
                       AGE: 40 YEARS, OCC: COOLIE NOW NIL,
                       R/O: JANATA PLOT, YADAWAD ROAD, LOKAPUR,
          Digitally    TQ: MUDHOL, DIST: BAGALKOT-587122.
          signed by

SAROJA
          SAROJA
          HANGARAKI                                                                ...RESPONDENT
HANGARAKI Date:
          2024.01.25
          11:44:25
          +0530
                       (BY SRI. CHANDRASHEKHAR M.HOSAMANI, ADVOCATE)

                              THIS    MISCELLANEOUS       FIRST     APPEAL    IS   FILED   UNDER
                       SECTION       173(1)    OF   MOTOR    VEHICLES     ACT,     AGAINST     THE
                       JUDGMENT        AND     AWARD      DATED      16.10.2017,      PASSED    IN
                       MVC.NO.127/2016,        ON   THE     FILE   OF   THE   MEMBER,      MOTOR
                       ACCIDENT       CLAIMS    TRIBUNAL-IX,       MUDHOL,    DIST.    BAGALKOT,
                       AWARDING COMPENSATION OF Rs.2,28,534/- WITH INTEREST AT
                       9% P.A. FROM THE DATE OF PETITION TILL ITS DEPOSIT.
                                    -2-
                                            NC: 2024:KHC-D:577
                                         MFA No. 100885 of 2018
                                     C/W MFA No. 100965 of 2018



IN M. F. A. NO.100965 OF 2018

BETWEEN:

SRI. CHAMANSAB RAJESAB FANIBAND,
AGE: 40 YEARS, OCC: COOLIE NOW NIL,
R/O: JANATA PLOT,
YADAWAD ROAD, LOKAPUR,
TQ: MUDHOL, DIST: BAGALKOT.
                                                             ...APPELLANT

(BY SRI. CHANDRASHEKHAR M.HOSAMANI, ADVOCATE)

AND:

THE DIVISIONAL CONTROLLER,
KSRTC, BAGALKOT
(JAMKHANDI DEPOT),
PIN CODE-587101
(OWNER OF KSRTC BUS NO.KA-42/F-1956)

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


       THIS   MISCELLANEOUS       FIRST    APPEAL    IS   FILED   UNDER
SECTION 173(1) OF MOTOR VEHICLES ACT 1988, AGAINST THE
JUDGMENT       AND     AWARD      DATED     16.10.2017,      PASSED   IN
MVC.NO.127/2016,       ON   THE    FILE   OF   THE   MEMBER,      MOTOR
ACCIDENT      CLAIMS   TRIBUNAL-IX,       MUDHOL,    DIST.    BAGALKOT,
PARTLY ALLOWING THE CLAIM PETITION FOR COMPENSATION AND
SEEKING ENHANCEMENT OF COMPENSATION.


       THIS MISCELLANEOUS FIRST APPEAL, COMING ON FOR
ORDERS, THIS DAY, THE COURT DELIVERED THE FOLLOWING:
                                -3-
                                         NC: 2024:KHC-D:577
                                       MFA No. 100885 of 2018
                                   C/W MFA No. 100965 of 2018



                          JUDGMENT

Though the matter is listed for orders today, with the

consent of parties, matter is taken up for disposal on

merits.

2. In respect of accidental injuries sustained by the

claimant Sri.Chamansab Rajesab Faniband being the

inmate of KSRTC bus bearing No.KA-42/F-1956 in a road

traffic accident occurred on 26.05.2015 at 3.45 p.m. a

claim petition came to be filed in MVC No.127/2016.

3. Claim petition was resisted by the KSRTC by filing

necessary application.

4. Tribunal after raising necessary issues and on

cumulative consideration of the oral and documentary

evidence placed on record by the parties, allowed the

claim petition in a sum of Rs.2,28,534/- with interest at

9% p.a. from the date of petition till realization of entire

award amount.

NC: 2024:KHC-D:577

5. Being aggrieved by the same, KSRTC and claimant

are in appeal.

6. Learned counsel Sri.S.C.Bhuti contended that the

quantum of compensated awarded by the tribunal is on

higher side, taking note of the fact that there is no proper

proof of income placed on record and also having regard

to the nature of injuries.

7. Whereas, Sri.Chandrashekhar M Hosamani submits

that award of compensation by the Tribunal is incorrect as

the Tribunal has not properly assessed the quantum of

compensation with regard to pain and suffering and other

heads and sought for allowing the appeal.

8. In view of the rival contentions of the parties, this

Court perused the material on record meticulously.

9. On such perusal of the material on record, the

accidental injuries sustained by the claimant - Chamansab

is established by placing necessary material evidence on

record.

NC: 2024:KHC-D:577

10. The Tribunal has taken into consideration the

monthly income in a sum of Rs.7,000/- for the accidental

injuries sustained in the year 2015. It should have been in

a sum of Rs.8,000/- having regard to the fact that there is

no proper proof of income. Proper multiplier has been

applied by the Tribunal.

11. However, with regard to permanent physical

disability, the doctor has assessed 25% for whole body,

10% to the chest and the Tribunal has taken 12%

disability fact in all. On other heads, namely, pain and

suffering, the Tribunal has assessed Rs.30,000/- as

compensation. Loss of income during laid up period also

needs enhancement, so also under the heads attendant

charges and loss of amenities there is a scope for

enhancement.

12. As rightly contended by Sri.S.C.Bhuti, rate of interest

needs to be reduced from 9% to 7% while reassessment

of quantum of compensation is made.

NC: 2024:KHC-D:577

13. Accordingly, a case is made out for reassessment of

the quantum of compensation which is reassessed as

under:

         Pain and suffering                     Rs.40,000/-
         Loss of amenities                      Rs.25,000/-
         Loss of income during laid up          Rs.24,000/-
         period (Rs.8,000 x 3 months)
         Loss of future income                 Rs.1,72,800/-
         (Rs.8,000 x 12 x 12% x 15)
         Medical expenses                       Rs.19,334/-
         Food, diet and attendant               Rs.10,000/-
         charges
                                 Total         Rs.2,91,134/-


14. In view of the foregoing discussion, following order is

passed:

ORDER

(i) Appeal filed by KSRTC in MFA No.100885/2018

and appeal filed by the claimant in MFA

No.100965/2018 are disposed of.

(ii) As against a sum of Rs.2,28,534/- awarded by

the Tribunal, the claimant is entitled to

compensation in a sum of Rs.2,91,134/-.

NC: 2024:KHC-D:577

(iii) The adjudged compensation is to be paid at the

rate of 7% instead of 9%.

(iv) The impugned judgment and award passed by

the Tribunal stands modified to the above

extent.

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

transmitted to the concerned Tribunal forthwith

for disbursement, in accordance with law.

Sd/-

JUDGE

HMB- Up to para 6 SH- Para 7 to end.

 
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