Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

United India Insurance Company Ltd vs Smt. Shilpa W/O Mahantesh Yamminakatti ...
2024 Latest Caselaw 15243 Kant

Citation : 2024 Latest Caselaw 15243 Kant
Judgement Date : 2 July, 2024

Karnataka High Court

United India Insurance Company Ltd vs Smt. Shilpa W/O Mahantesh Yamminakatti ... on 2 July, 2024

Author: S G Pandit

Bench: S G Pandit

                                                     -1-
                                                       NC: 2024:KHC-D:9016-DB
                                                           MFA No. 102152 of 2017
                                                       C/W MFA No. 101275 of 2017



                           IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH
                                  DATED THIS THE 2ND DAY OF JULY, 2024
                                                PRESENT
                                   THE HON'BLE MR JUSTICE S G PANDIT
                                                     AND
                                 THE HON'BLE MR JUSTICE G BASAVARAJA
                       MISCELLANEOUS FIRST APPEAL NO.102152 OF 2017 (MV-D)
                           C/W MISCELLANEOUS FIRST APPEAL NO.101275 OF 2017

                      IN MFA NO.102152 OF 2017
                      BETWEEN:
                      UNITED INDIA INSURANCE COMPANY LTD.,
                      THROUGH ITS DIVISIONAL MANAGER,
                      9, ROHIT CHAMBERS, 5TH FLOOR,
                      JARMBHOOMI MARG, FORT, MUMBAI-400001,
                      REPRESENTED BY DIVISIONAL MANAGER/
                      AUTHORIZED SIGNATORY.
                                                                   -     APPELLANT
                      (BY SRI R.R. MANE, ADVOCATE)
                      AND:

                      1.    SMT. SHILPA W/O. MAHANTESH
                            YAMMINAKATTI @ LAKKIBAIL, AGE: ABOUT 26 YEARS,
Digitally signed by         OCC:HOUSEHOLD, R/O: DASTIKOPPA, TQ:BAILHONGAL,
VINAYAKA B V
                            DIST: BELAGAVI-591102.
Location: HIGH
COURT OF
KARNATAKA             2.    KUMARI NAYANA D/O. MAHANTESH
                            YAMMINAKATTI @ LAKKIBAIL, AGE: ABOUT 7 YEARS,
                            OCC: STUDENT, R/O: DASTIKOPPA, TQ:BAILHONGAL,
                            DIST: BELAGAVI-591102.

                      3.    KUMARI NAMRATA D/O. MAHANTESH
                            YAMMINAKATTI @ LAKKIBAIL, AGE: ABOUT 4 YEARS,
                            OCC: NIL, R/O: DASTIKOPPA, TQ:BAILHONGAL,
                            DIST:BELAGAVI-591102.

                            (RESPONDENT NOS.2 AND 3 BEING MINORS,
                            THEY ARE REPRESENTED BY THEIR NATURAL
                            GUARDIAN MOTHER, RESPONDENT NO.1 HEREIN)
                              -2-
                               NC: 2024:KHC-D:9016-DB
                                   MFA No. 102152 of 2017
                               C/W MFA No. 101275 of 2017




4.   SHRI SHIVAPPA BALAPPA YAMMINAKATTI @ LAKKIBAIL,
     AGE: ABOUT 68 YEARS, OCC: AGRICULTURE,
     R/O: DASTIKOPPA, TQ:BAILHONGAL,
     DIST: BELAGAVI-591102.

5.   SMT. ANNAWWA W/O. SHIVAPPA
     YAMMINAKATTI @ LAKKIBAIL, AGE: ABOUT 58 YEARS,
     OCC: HOUSEHOLD, R/O: DASTIKOPPA, TQ:BAILHONGAL,
     DIST:BELAGAVI-591102.

6.   THE DIVISIONAL CONTROLLER, NWKRTC,
     BELAGAVI-590001 (OWNER-CUM-INSURER OF BUS
     BEARING NO.KA-22/F-2018).

7.   SHRI VASANTKUMAR M.S. S/O. SIDDAPPA,
     AGE: MAJOR, OCC: BUSINESS, R/O: MOSALE (V),
     SANKIHALLY (P)-573125, JAVAGAL (H), TQ:ARASIKERE,
     DIST:HASAN, (OWNER OF THE TATA INDICA V2 CAR
     BEARING KA-13/B-2627).
                                           -    RESPONDENTS
(BY SRI HANUMANTH R.LATUR, ADVOCATE FOR R1 TO R5;
SRI MADANMOHAN M.KHANNUR, ADVOCATE FOR R6;
NOTICE TO R7 IS DISPENSED WITH)

      THIS MISCELLANEOUS FIRST APPEAL IS FILED U/S 173(1) OF
M.V. ACT, 1988, AGAINST THE JUDGMENT AND AWARD DATED
17.02.2017 PASSED IN MVC NO.1188/2015 ON THE FILE OF THE
SENIOR CIVIL JUDGE AND MEMBER, ADDITIONAL MOTOR ACCIDENT
CLAIMS TRIBUNAL, BAILHONGAL & ETC.

IN MFA NO.101275 OF 2017
BETWEEN:
1.   SMT. SHILPA W/O. MAHANTESH
     YAMMINAKATTI @ LAKKIBAIL,
     AGE: 26 YEARS, OCC: HOUSEHOLD,
     R/O: DASTIKOPPA, TQ:BAILHONGAL, DIST: BELAGAVI.

2.   KUMARI NAYANA D/O. MAHANTESH
     YAMMINAKATTI @ LAKKIBAIL,
     AGE: 7 YEARS, OCC: STUDENT,
                              -3-
                               NC: 2024:KHC-D:9016-DB
                                    MFA No. 102152 of 2017
                                C/W MFA No. 101275 of 2017



     R/O: DASTIKOPPA, TQ:BAILHONGAL, DIST: BELAGAVI.
3.   KUMARI NAMRATA D/O. MAHANTESH YAMMINAKATTI @
     LAKKIBAIL, AGE: 4 YEARS, OCC: HOUSE HOLD,
     R/O: DASTIKOPPA, TQ: BAILHONGAL, DIST:BELAGAVI.
     SINCE APPELLANTS NO.2 AND 3 MINORS RPTD BY THEIR
     NATURAL GUARDIAN MOTHER APPELLANT NO.1
     SMT. SHILPA W/O. MAHANTESH YAMMINAKATTI @
     LAKKIBAIL, AGE: 26 YEARS, OCC: HOUSEHOLD,
     R/O: DASTIKOPPA, TQ:BAILHONGAL, DIST: BELAGAVI.
4.   SHRI SHIVAPPA S/O. BALAPPA YAMMINAKATTI @
     LAKKIBAIL, AGE: 68 YEARS, OCC: AGRICULTURE,
     R/O: DASTIKOPPA, TQ:BAILHONGAL, DIST: BELAGAVI.
5.   SMT. ANNAWWA W/O. SHIVAPPA YAMMINAKATTI @
     LAKKIBAIL, AGE: 58 YEARS, OCC: HOUSEHOLD,
     R/O: DASTIKOPPA, TQ:BAILHONGAL, DIST:BELAGAVI.

                                            -     APPELLANTS
(BY SRI HANUMANTH R.LATUR, ADVOCATE)
AND:
1.   THE DIVISIONAL CONTROLLER,
     NWKRTC, BELAGAVI, PIN-590001.
2.   SHRI VASANTKUMAR M.S. S/O. SIDDAPPA,
     AGE: 50 YEARS, OCC: BUSINESS, R/O: MOSALE (V),
     SANKIHALLY (P), JAVAGAL (H), PIN-
     TQ: ARASIKERE, DIST:HASAN.
3.   THE DIVISIONAL MANAGER,
     UNITED INDIA INSURANCE CO. LTD.,
     9, ROHIT CHAMBERS, 5TH FLOOR,
     JARMBHOOMI MARG, FORT, MUMBAI-400001.
                                        -  RESPONDENTS
(BY SRI MADANMOHAN M.KHANNUR, ADVOCATE FOR R1;
NOTICE TO R2 IS DISPENSED WITH;
SRI R.R. MANE, ADVOCATE FOR R3)

      THIS MISCELLANEOUS FIRST APPEAL IS FILED U/S 173(1) OF
M.V. ACT, 1988, AGAINST THE JUDGMENT AND AWARD DATED
17.02.2017 PASSED IN MVC NO.1188/2015 ON THE FILE OF THE
SENIOR CIVIL JUDGE AND MEMBER, ADDITIONAL MOTOR ACCIDENT
CLAIMS TRIBUNAL, BAILHONGAL & ETC.
                               -4-
                                NC: 2024:KHC-D:9016-DB
                                     MFA No. 102152 of 2017
                                 C/W MFA No. 101275 of 2017



     THESE MISCELLANEOUS FIRST APPEALS, COMING ON FOR
ORDERS, THIS DAY, BASAVARAJA, J., DELIVERED THE
FOLLOWING:
                          JUDGMENT

Both the appeals arise out of the judgment passed in

M.V.C. No. 1188/2015 dated 17.02.2017 by the learned Senior

Civil Judge & Addl. M.A.C.T. Bailhongal (for short 'Tribunal').

M.F.A. No. 102152/2017 is filed by the insurer challenging

liability and compensation fastened on it whereas M.F.A. No.

101275/2017 is filed by the claimants seeking enhancement of

compensation. Parties are referred to as per their ranking

before the Tribunal.

2. The brief relevant facts leading to this appeal is that the

claimants had filed claim petition u/S 166 of M.V. Act for the

death of Mahantesh Yamminakatti @ Lakkibail who died in the

road traffic accident. It is stated that on 30/04/2024, the

husband of petitioner No.1, father of petitioner No.2 & 3 and

son of petitioner No.4 & 5 by name Mahantesh Yamminakatti @

Lakkibail was proceeding from Belagavi towards Dastikoppa on

his Motorcycle bearing No.KA-22/EE-1150 in a moderate speed

by observing all traffic rules and regulations, while going so,

when he came near the spot of accident i.e., near Suvarna

NC: 2024:KHC-D:9016-DB

Soudha on Halaga-Belagavi road, at that time in front of his

Motorcycle driver of one TATA Indica V2 Car bearing No.KA-

13/B-2627 was also proceeding, the driver of said Car without

any indication abruptly took the car on his left side and

suddenly applied the brake, due to said act of driver of Car, the

rider of Motorcycle has also suddenly applied the brake and

dashed the Car and fell down on right side of the Road. At the

same time of NWKRTC bus bearing No.KA-22/F-2018 came

from Belagavi in a very high speed with rash and negligent

manner, so as to endanger to human life and personal safety of

others, lost control over it and made the back side wheel of the

bus to run on the head of Mahantesh i.e., rider of Motorcycle

and thereby caused accident. Due to the said impact said

Mahantesh Yamminakatti @ Lakkibail had sustained fatal

injuries on his vital parts of the body and he succumbed to the

injuries on the spot. It is further submitted that, thereafter the

body was shifted to Dist. Hospital, Belagavi for P.M. and after

P.M. the body was handed over to the petitioners fro

cremation, the petitioners have took the same to their native in

a hired vehicle and performed funeral and other obsequies

ceremonies as per the customs prevailing in their community

NC: 2024:KHC-D:9016-DB

by spending Rs.25,000/-. It is further submitted prior to

incident the deceased was aged about 32 years hale and

healthy and doing Boiler Supervisor at Vijayakant Daily Food

and Product Ltd., Neginhal and thereby getting salary of

Rs.15,000/- p.m. and maintaining his family. The petitioners

have been put to untold hardship due to accidental death of the

deceased. It is submitted that, the accident in question was

occurred solely due to rash and negligent driving of drivers of

both NWKRTC Bus and TATA Indica V2 Car, against whom

Bagewadi Police have registered a case in their crime No.85/14

for the offences punishable U/Sec.279 & 304-A of IPC. The

Respondents being owner and insurers NWKRTC Bus and TATA

Indica V2 Car are jointly and severally liable to pay

compensation to the Petitioners.

3. In pursuance of the notice, respondent no.1 being the

owner cum insurer of the bus bearing Reg. No. KA-22-F-2018

appeared through its counsel and filed statement of objections

contending that on the date of accident the driver of NWKRTC

Bus bearing No.KA-22/F-2018, was plying from Belagavi to

Bailhongal, when the Bus came near Suvarna Vidhan Soudha

on NH-4, at that time one TATA Indica V2 Car bearing No.KA-

NC: 2024:KHC-D:9016-DB

13/B-2627 was also coming behind the bus and one

Motorcyclist bearing No.KA-22/EE-1150, who abruptly came

behind the car and while overtaking the said Car, dashed

against the Car and fell down near the left back wheel of the

Bus and accident is caused due to the Motorcyclist as well as

driver of the Car and there is no fault on the driver of the Bus,

accordingly prayed to dismiss the petition.

4. Respondent No.3 being the insurer of the TATA Indica V2

Car bearing No. KA-13/B-2627 appeared through its counsel

and filed objections statement denying all the material facts

averred in the petition with regard to the occurrence of the

accident due to the rash and negligent driving of the offending

car by its driver, injuries sustained which resulted in death of

Mahantesh. It is further contended that the driver of TATA

Indica V2 Car bearing No.KA-13/B-2627 was driven by its

driver in a moderate speed on his left side, at that time the

rider of Motorcycle deceased Mahantesh was ridden his

Motorcycle in great speed and negligent manner and tried to

over taken the TATA Indica V2 Car bearing No.KA-13/B-2627

and in that process, he lost control over the Motorcycle and fell

down on the middle of the road and at the same time the

NC: 2024:KHC-D:9016-DB

NWKRTC Bus, which was coming great speed and ran over the

rider Mahantesh and thereby caused the accident. There is no

negligence on part of the driver of TATA Indica V2 Car bearing

No.KA-13/B-2627 in causing the accident. The accident in

question had occurred due to the fault of rider of Motorcycle

Mahantesh and driver of NWKRTC Bus, accordingly petition is

liable to be dismissed against this Respondent. It is submitted

that, at the time of accident the driver of TATA Indica V2 Car

bearing No.KA-13/B-2627 did not possess valid and effective

D.L. to drive the same. It is further contended that the liability

of this Respondent is subject to terms and conditions of the

policy and provisions of M.V.Act and also production of valid

driving license. It is further contended that the rate of interest

claimed by the petitioners is highly exorbitant, on these

grounds and amongst other, this Respondent prayed to dismiss

the petition.

5. Respondent no.2 being the owner of the offending car is

placed exparte.

6. To prove the case of the petitioners, two witnesses were

examined as PWs.1 and 2, 15 documents were marked as

NC: 2024:KHC-D:9016-DB

Exs.P.1 to P.15. On closure of petitioners' side, two witnesses

were examined as RWs.1 and 2 and got marked documents as

per Exs.R.1 to R.4. Having heard the arguments of both sides

the Tribunal has allowed the claim petition in part with costs. It

awarded a sum of Rs.12,30,000/- with interest at the rate of

9% p.a. from the date of petition till deposit. Further it is held

that respondents no.2 and 3 being the owner and insurer

respectively of the offending car are jointly and severally liable

to pay the compensation.

7. Being aggrieved by fastening liability to pay

compensation, the insurer is in appeal whereas being

dissatisfied with the quantum of compensation the claimants

are seeking for enhancement of compensation.

8. Learned counsel for the appellant-insurer would submit

that the judgment and award passed by the Tribunal is contrary

to the evidence, facts and circumstances. That the deceased

was riding the motorcycle without having valid and effective

driving licence which has been established by the documents

produced by the claimants themselves. Further, the deceased

himself dashed the motorcycle to the hind portion of the car,

- 10 -

NC: 2024:KHC-D:9016-DB

due to which he fell down and the bus which was coming from

behind the motorcycle ran over the deceased. The Tribunal

ought to have held that primary cause of the accident was

incompetence of the deceased himself and dismissed the claim

petition. Further, in the alternative he submits that Tribunal

has committed grave error in holding that the accident in

question was caused solely due to the rash and negligent

driving of the offending car by its driver though the Police

Authorities have filed charge sheet against the driver of car u/S

279 of IPC whereas charge sheet is filed against the driver of

the bus for the offences u/S 279, 338 and 304(A) IPC. Charge

sheet was also filed against the deceased for riding the

motorcycle without holding valid driving licence. Charge sheet

was also filed against the owner of the motorcycle for having

allowed the deceased to ride. Under these circumstances, the

Tribunal ought to have held that the deceased, driver of the

offending car and driver of the bus were equally negligent in

driving their respective vehicles and consequently the Tribunal

ought to have apportioned liability on each of them at the rate

of 1/3. However, quite surprisingly the Tribunal ignoring the

evidence on record and relying on the interested oral testimony

- 11 -

NC: 2024:KHC-D:9016-DB

of the driver of the bus who was examined as PW2, has held

that primary cause of accident is sudden application of brakes

by the driver of the offending car and saddled entire liability on

the car. The Tribunal has failed to appreciate that driver of the

bus did not exercise due diligence to control the bus and the

fact of incompetence of the riding of the motorcycle. Further,

the Tribunal has failed to appreciate the oral evidence of RW1,

official of the insurer. In the light of the non appreciation of

the oral and documentary evidence on record in the right

perception, the Tribunal has erred in fastening liability on the

car alone. Further, the Tribunal has erred in granting interest

at the rate of 9% p.a. instead of 6% which is contrary to the

decision of the Hon'ble Apex Court in Oriental Insurance Co.

Ltd., Vs. Jagadish and others1. On all these grounds sought

for allowing the appeal.

9. As against this, learned counsel for the claimants/

appellants would submit that the Tribunal has awarded

compensation of Rs.10,80,000/- towards loss of dependency

considering the income of the Rs.8,000/- per month even

199 ACJ 1105

- 12 -

NC: 2024:KHC-D:9016-DB

though the deceased was drawing salary of Rs.10,500/- per

month. Deceased was working as Boiler Supervisor under

Vijayakanth Dairy Food and Products Ltd., Neginhal. As on the

date of accident deceased was hale and healthy, aged 36 years

and in view of National Insurance Co. Ltd., Vs. Pranay

Sethi & Ors.2 50% of the assessed income should have been

added towards future prospects. Further, the Tribunal has

awarded a sum of Rs.1,50,000/- towards conventional heads

which is on the lower side since the deceased was having wife,

two minor children and parents. On all these grounds sought

for enhancement of compensation.

10. Having heard arguments of both sides and on perusal of

the appeal papers and original records, the following points

would arise for our consideration.

(1) Whether the Tribunal is justified in fastening liability on the owner and insurer of the car bearing Reg. No. KA-13-B-2627?

(2) Whether the appellants/claimants are entitled for enhancement of compensation?

(3) Whether the Tribunal is justified in awarding interest at the rate of 9% p.a. instead of 6% p.a.?

AIR 2017 SC 5157

- 13 -

                                       NC: 2024:KHC-D:9016-DB





      (4)     What order of award?


11.   We answer the above points as under:

      Point No.1 :         In the affirmative

      Point No.2 :         Partly in the affirmative

      Point No.3 :         In the negative

      Point No.4 :         As per final order for the following

                                REASONS

12.   Point No. 1:         We have examined the material on

record.     It is the case of the petitioners that on 30/04/2024,

the husband of petitioner No.1, father of petitioner No.2 & 3

and son of petitioner No.4 & 5 by name Mahantesh

Yamminakatti @ Lakkibail was proceeding from Belagavi

towards Dastikoppa on his Motorcycle bearing No.KA-22/EE-

1150 in a moderate speed by observing all traffic rules and

regulations, while going so, when he came near the spot of

accident i.e., near Suvarna Soudha on Halaga-Belagavi road, at

that time in front of his Motorcycle driver of one TATA Indica

V2 Car bearing No.KA-13/B-2627 was also proceeding, the

driver of said Car without any indication abruptly took the car

on his left side and suddenly applied the brake, due to said act

of driver of Car, the rider of Motorcycle has also suddenly

- 14 -

NC: 2024:KHC-D:9016-DB

applied the brake and dashed the Car and fell down on right

side of the Road. At the same time of NWKRTC bus bearing

No.KA-22/F-2018 came from Belagavi in a very high speed with

rash and negligent manner, so as to endanger to human life

and personal safety of others, lost control over it and made the

back side wheel of the bus to run on the head of Mahantesh

i.e., rider of Motorcycle and thereby caused accident. Due to

the said impact said Mahantesh Yamminakatti @ Lakkibail had

sustained fatal injuries on his vital parts of the body and he

succumbed to the injuries on the spot. To substantiate this,

two witnesses were examined as P.Ws.1 and 2 and 15

documents were marked as Exs.P.1 to P.15. The respondent

no.1-NWKRTC have filed their statement of objections

contending that the accident occurred due to sole negligence of

the driver of the offending car and the driver of the bus is not

responsible for the alleged accident. Respondent no.3-insurer

of the offending car has contended that the accident in question

had occurred due to the sole negligence of the rider of the

motorcycle and the driver of the bus and sought for dismissal of

the claim petition as against it.

- 15 -

NC: 2024:KHC-D:9016-DB

13. Before appreciating the evidence on record, it is

appropriate to mention here as to the recent decision of the

Hon'ble Apex court in the case of Mathew Alexander Vs.

Mohammed Shafi and Anr.3 as regards the standard of proof

to be applied by the MACT while considering the claim petition

for compensation for death or injury in a road accident,

preponderance of probabilities and the standard of proof of

beyond reasonable doubt would not apply and that the final

report in the criminal investigation connected to the accident

would not have a bearing on the claim petition and that the

claim petition must be considered on its own merits. At

paragraph nos.9 and 10 it is observed as under:

"9. Insofar as the claim petition filed by the Appellant herein is concerned, alleged negligence on the part of the driver of the tanker lorry and pickup van in causing the accident has to be proved. That is a matter which has to be considered on the basis of preponderance of the possibilities and not on the basis of proof beyond reasonable doubt. It is left to the parties in the claim petitions filed by the Appellant herein or other claimants to let in their respective evidence and the burden is on them to prove negligence on the part of the driver of the Alto car, the tanker lorry or pickup van, as the case may be, in causing the accident. In such an event, the claim petition would be considered on its

2023 LiveLaw (SC) 531

- 16 -

NC: 2024:KHC-D:9016-DB

own merits. It is needless to observe that if the proof of negligence on the part of the drivers of the three vehicles is not established then, in that event, the claim petition will be disposed of accordingly.

In this context, we could refer to judgments of this Court in the case of N.K.V. Bros. (P) Ltd. vs. M. Karumai Anmal reported in AIR 1980 SC 1354, wherein the plea that the criminal case had ended in acquittal and that, therefore, the civil suit must follow suit, was rejected. It was observed that culpable rashness under Section 304-A of IPC is more drastic than negligence under the law of torts to create liability. Similarly, in (2009) 13 SCC 530, in the case of Bimla Devi vs. Himachal Road Transport Corporation ("Bimla Devi"), it was observed that in a claim petition filed under Section 166 of the Motor Vehicles Act, 1988, the Tribunal has to determine the amount of fair compensation to be granted in the event an accident has taken place by reason of negligence of a driver of a motor vehicle. A holistic view of the evidence has to be taken into consideration by the Tribunal and strict proof of an accident caused by a particular vehicle in a particular manner need not be established by the claimants. The claimants have to establish their case on the touchstone of preponderance of probabilities. The standard of proof beyond reasonable doubt cannot be applied while considering the petition seeking compensation on account of death or injury in a road traffic accident. To the same effect is the observation made by this Court in Dulcina Fernandes vs. Joaquim Xavier Cruz, (2013) 10 SCC 646 which has referred to the aforesaid judgment in Bimla Devi.

10. In that view of the matter, it is for the Appellant herein to establish negligence on the part of the driver of the tanker lorry in the petition filed by him seeking compensation on account of

- 17 -

NC: 2024:KHC-D:9016-DB

death of his son in the said accident. Thus, the opinion in the final report would not have a bearing on the claim petition for the aforesaid reasons. This is because the Appellant herein is seeking compensation for the death of his son in the accident which occurred on account of the negligence on the part of the driver of the tanker lorry, causing the accident on the said date. It is further observed that in the claim petitions filed by the dependents, in respect of the other passengers in the car who died in the accident, they have to similarly establish the negligence in accordance with law.

14. As could be seen from the records that on the basis of the

complaint filed by one Udaya Basappa Yemminagi,

Hirebagewadi Police have registered the case against the driver

of the NWKRTC bus for the offences punishable u/S 279, 338

and 304(A) of IPC and submitted FIR to the Court and

thereafter the Police rushed to the spot, conducted spot

panchanama, prepared rough sketch in the presence of

panchas, took photos of the vehicles involved in the accident,

conducted inquest panchanama in the presence of panchas,

recorded statement of witnesses, obtained postmortem report

and M.V. report. Upon thorough investigation the investigating

officer has submitted charge sheet against the accused no.1,

driver of the offending car for the offence punishable u/S 279

IPC, against accused no.2, driver of the bus for commission of

- 18 -

NC: 2024:KHC-D:9016-DB

offences punishable u/S 279, 338 and 304(A) IPC and against

accused no.3, owner of the motorcycle for the offence

punishable u/S 5 r/w 180 of M.V. Act and also against the

deceased for the offence punishable u/S 3 r/w 181 of M.V. Act.

15. Ex.P.9 is the driving licence of the deceased Mahantesh

issued by the Assistant Director of Transport (South),

Madagaon, Goa. It reveals that date of birth of deceased is

22.07.1987, deceased obtained driving licence pertaining to

motorcycle with gear bearing no. 76196/ADT(S)/Mar/2005-06

on 12.09.2005. The accident had taken place on 30.04.2014.

RW1, working as an Assistant in the United India Insurance

Company has not disputed this document. Without

commenting on this document he has mechanically stated

before the Court on oath that the deceased had no riding

experience of a two-wheeler and that he had no driving licence

only on the ground that Hirebagewadi Police have submitted

charge sheet against the deceased for the offence punishable

u/S 3 r/w Sec.181 of M.V. Act. Without proper investigation

the investigating officer has mechanically filed the charge sheet

against the deceased which is not sustainable under law. When

the rider of the motorcycle was having valid and effective

- 19 -

NC: 2024:KHC-D:9016-DB

driving licence as on the date of accident, no fault can be found

with entrusting the motorcycle by the owner to the deceased

and filing of charge sheet u/S 5 r/w 181 of M.V. Act against the

owner of the motorcycle cannot be sustainable in law.

16. Ex.P.17 is the copy of the driving licence of the driver of

the offending car who is accused no.1. It reveals that he had

valid and effective driving licence to drive the car (LMV). The

investigating officer has also not submitted any charge sheet

against the driver of the car u/S 3 r/w 181 of M.V. Act.

However, RW1 has not disputed the document at Ex.P.17 but in

the statement of objections it is mechanically stated that the

driver of the offending car had no valid and effective driving

licence as on the date of accident which is also not sustainable

under law.

17. Now we have to analyze as to whether the accident

occurred due to the sole negligence on the part of the driver of

the offending car as held by the Tribunal or that the accident

occurred due to the rash and negligence on the driver of the

offending car as well as the driver of the bus. In this regard

this Court has to consider it on the basis of preponderance of

- 20 -

NC: 2024:KHC-D:9016-DB

probabilities and not on the basis of proof beyond all

reasonable doubt. The final report in criminal investigation

connected to the accident would not have a bearing on the

claim petition and the claim petition must be considered on its

own merits as held by the Hon'ble Apex Court in Mathew

Alexander (supra). The Tribunal has to appreciate the

evidence on record and the evidence adduced before it.

Accordingly, the Tribunal has observed that though the

investigating officer has filed charge sheet against the driver of

the bus, RW2 who is none other than the driver of the bus has

deposed that driver of the offending car without giving signal,

all of a sudden took the car towards left side, in the meantime

rider of the motorcycle without expecting stopping of the car,

dashed the car, fell on the right side of the road, at that same

time the bus passed on the head of the deceased. The Tribunal

has observed that if the driver of offending car has not stopped

the car suddenly and he has followed the road safety rules,

definitely rider of the motorcycle was in a position to judge

properly. However, the driver of the offending car did not give

such time to the rider of the motorcycle, instead of following his

way, he took the car towards the suddenly and thereby the

- 21 -

NC: 2024:KHC-D:9016-DB

motorcyclist dashed the car, because of the said impact,

motorcyclist fell down towards right side of the road, driver of

the bus without expecting fall of the motorcyclist, naturally

moved the bus, that is the reason the wheel of the bus has

passed on the head of the motorcyclist. All these

circumstances reveal that it is only fault of the driver of the car

and not the rider of the motorcycle or the driver of the bus.

Hence the Tribunal has held that the accident occurred only due

to the negligence of the driver of the offending car. Keeping in

mind the decision of the Hon'ble Apex Court in Mathew

Alexander (supra) we have re-appreciated/ re-considered and

on re-examination of the entire evidence on record and we do

not find any error or infirmity in the finding of the Tribunal.

Hence, we answer point no.1 in the affirmative.

18. Point No.2: With regard to the quantum of

compensation is concerned, PW1-wife of the deceased has

stated that deceased was hale and healthy, working as Boiler

Supervisor under Vijayakanth Dairy Food and Products Ltd.,

Neginhal and getting salary of Rs.15,000/- per month. To

substantiate this, petitioners have produced Ex.P.10-letter

issued by The H.R.Manager, Vijayakanth Dairy Food and

- 22 -

NC: 2024:KHC-D:9016-DB

Products Ltd., Neginhal wherein it is stated that deceased was

working as Senior Boiler Supervisor and drawing salary of

Rs.10,500/- per month. Ex.P.11 is the PAN card, Ex.P.12 is the

certified true copy of Form 'C' issued by the Director of

Factories and Boilers in Karnataka, Bangalore which reveals

that deceased was having requisite knowledge and qualification

about the boiler operations. But the Tribunal has observed that

without any corroborative evidence the Court cannot come to

the conclusion that deceased was drawing salary of Rs.10,500/-

per month. By considering the evidence of PW1 and

qualification of the deceased the Tribunal has assessed notional

income of the deceased at Rs.8,000/- per month.

19. PW2-Noorahamad M. Makandar has deposed that

deceased was working as Boiler Operator in the milk diary.

Ex.P.10 is the salary certificate of the deceased which reveals

that deceased was working as Senior Boiler Supervisor under

Vijayakanth Dairy Food and Products Ltd., Neginhal from

01.12.2011 to 30.04.2014 and drawing salary of Rs.10,500/-

per month. Ex.P.11 is the PAN card which reveals that date of

birth off the deceased was 22.08.1977. Ex.P.12 is the

notarized copy of the Boiler Certificate issued by the Director of

- 23 -

NC: 2024:KHC-D:9016-DB

Factories and Boilers in Karnataka, Bangalore, which is a public

document. This document is issued by a public servant which

is having presumptive value u/S 114-(e) and Sec. 74 of the

Indian Evidence Act, 1872. These documents at Exs.P.1 to

P.12 have not been disputed by the other side. The

respondents have not produced any rebuttal evidence to

discard the documents issued by the public authority. However

the Tribunal has ignored this public document and come to the

conclusion that without any corroborative evidence Court

cannot come to the conclusion that accused was drawing salary

of Rs.10,500/- per month which is contrary to the legal

evidence placed by the petitioners. Hence, this Court has

assessed the income of the deceased at Rs.10,500/- per

month.

20. The Tribunal has erred in not adding future prospects of

the deceased in view of the ratio laid down by the Apex Court

in Pranay Sethi (supra) as per which 50% of the assessed

income of the deceased should be added towards future

prospects as deceased was in permanent job. If the same is

applied, the monthly income of the deceased would be

Rs.15,750/- (Rs.10,500/- + Rs.5,250/-). The date of birth of

- 24 -

NC: 2024:KHC-D:9016-DB

the deceased was 22.08.1977. The accident had occurred on

30.04.2014. As on the date of accident, deceased was aged 36

years 8 months and 8 days. Accordingly, the Tribunal has

applied multiplier of '15' as per Smt. Sarla Verma & Ors. Vs.

Delhi Transport Corporation & Anr.4 case. The Tribunal has

rightly deducted 1/4th towards personal and living expenses of

the deceased as the dependents are five. Thus, the claimants

are entitled for a sum of Rs.21,25,800/- (Rs.15,750/- - 3,940/-

x 12 x 15) towards loss of dependency.

21. The Tribunal has awarded a total sum of Rs.1,50,000/-

towards loss of estate, loss of love and affection, loss of

consortium, transportation of dead body, funeral and obsequies

which is not in consonance with the ratio laid down by the Apex

Court in Magma General Insurance Co. Ltd. Vs. Nanu Ram

Alias Chuhru Ram & Ors.5 Considering the decision of the

Apex Court in Sarla Verma (supra), Pranay Sethi (supra),

and Magma (supra) the claimants no.1 to 5 are each entitled

for a sum of Rs.40,000/- each towards loss of consortium.

Further, a sum of Rs.15,000/- each is awarded towards loss of

AIR 2009 SC 3104

AIR ONLINE 2018 SC 1249

- 25 -

NC: 2024:KHC-D:9016-DB

estate and funeral expenses. Thus, the claimants are entitled

for modified compensation as under:

1. Loss of dependency 21,25,800.00

2. Loss of consortium (Rs.40,000/-x5) 2,00,000.00

3. Loss of estate 15,000.00

4. Funeral expenses 15,000.00 Total 23,55,800.00 Award of Tribunal 12,30,000.00 Enhancement 11,25,800.00

For the aforesaid reasons, point no.2 is answered partly in the

affirmative.

22. Point No.3: With regard to the rate of interest

awarded by the Tribunal is concerned, it has awarded 9% p.a.

which is on the higher side considering the rate of interest on

fixed deposits in Nationalized Banks as on the date of accident.

Hence, we are of the considered opinion that it is just and

appropriate to award interest at 6% p.a. instead of 9% p.a.

Accordingly, it is awarded at 6% p.a. Hence, point no. 3 is

answered in the negative.

23.Point No.4: For the aforesaid reasons and discussions, we

proceed to pass the following:

ORDER

a) Both the appeals are allowed in part.

- 26 -

NC: 2024:KHC-D:9016-DB

b) The impugned judgment & award of Tribunal is modified holding that the claimants are entitled to total compensation of Rs.23,55,800/- as against Rs.12,30,000/- awarded by the Tribunal along with interest at the rate of 6% p.a. from the date of claim petition till realization.

c) 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.

d) Apportionment, deposit & disbursement shall be made as per award of Tribunal.

e) The amount in deposit, if any, be transmitted to the concerned Tribunal forthwith along with original records.

f) Draw modified award accordingly.

Sd/-

JUDGE

Sd/-

JUDGE BVV

 
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 : MAIMS

 
 
Latestlaws Newsletter