Monday, 01, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The General Manager vs Laxmani S/O Hanamappa Hullikeri
2024 Latest Caselaw 15530 Kant

Citation : 2024 Latest Caselaw 15530 Kant
Judgement Date : 3 July, 2024

Karnataka High Court

The General Manager vs Laxmani S/O Hanamappa Hullikeri on 3 July, 2024

                                           -1-
                                          NC: 2024:KHC-D:9116
                                MFA No.103913 of 2018 C/W MFA Nos.103914,
                              103915, 103916, 103917, 103918, 103919, 103920,
                              103921, 103922, 103950, 103951, 103952, 103953,
                              103954, 103955, 103956, 103957, 103958 of 2018
                                         & MFA No.103959 of 2018



                  IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                         DATED THIS THE 3RD DAY OF JULY, 2024

                                        BEFORE
                      THE HON'BLE MR JUSTICE VENKATESH NAIK T
                          M.F.A. NO.103913 OF 2018 C/W
               M.F.A. NOS.103914, 103915, 103916, 103917, 103918,
             103919, 103920, 103921, 103922, 103950, 103951, 103952,
             103953, 103954, 103955, 103956, 103957, 103958 OF 2018
                         & M.F.A. NO.103959 OF 2018 (MV)


             IN MFA NO. 103913 OF 2018:

             BETWEEN:

             THE GENERAL MANAGER,
             SHRIRAM GENERAL INS. COM LTD.,
             THE REGINOAL MANAGER,
             SHRIRAM GENERAL INSURANCE COM. LTD.,
             NO.302, 3RD FLOOR, S & S COMER BUILDING,
             BOWRING & LADY CURZEN HOSPITAL,
             SHIVAJI NAGAR, BENGLAURU-560001,
             REPRESENTED BY ITS AUTHORIZED SIGNATORY.
                                                                 ...APPELLANT
Digitally    (BY SRI. NAGARAJ C. KOLLOORI, ADVOCATE)
signed by
MANJANNA E
Location:    AND
HIGH COURT
OF
KARNATAKA
             1.    SMT. IRAWWA W/O. SIDRAMAPPA HADAPAD
                   AGE: 38 YEARS, OCC: COOLIE,
                   R/O: HIRESHELLIKER,
                   TQ & DIST: BAGALKOT,
                   PIN CODE: 587101.

             2.    GANGADHAR S/O. SIDRAMAPPA HADAPAD,
                   AGE: 18 YEARS, OCC: STUDENT,
                   R/O: HIRESHELLIKER,
                   TQ & DIST: BAGALKOT,
                   PIN CODE: 587101.

             3.    KUMARI REKHA D/O. SIDRAMAPPA HADAPAD,
                               -2-
                             NC: 2024:KHC-D:9116
                   MFA No.103913 of 2018 C/W MFA Nos.103914,
                 103915, 103916, 103917, 103918, 103919, 103920,
                 103921, 103922, 103950, 103951, 103952, 103953,
                 103954, 103955, 103956, 103957, 103958 of 2018
                            & MFA No.103959 of 2018



     AGE: 16 YEARS, OCC: STUDENT,
     R/O: HIRESHELLIKER,
     TQ & DIST: BAGALKOT,
     PIN CODE: 587101.
     (RESPONDENT NO.3 MINOR
     REPRESENTED BY HER
     NATURAL GUARDIAN MOTHER
     SMT. IRAWWA HADAPAD).

4.   YANKAPPA S/O. HANAMAPPA KAMATHAR,
     AGE: 59 YEARS, OCC: OWNER,
     R/O: KERAKALMATTI, TQ: BADAMI,
     DIST: BAGALKOTE, PIN CODE: 587201.

5.   THE BRANCH MANAGER
     UNITED INDIA INSURANCE COM LTD.,
     MALLIKARJUN COTTON PRESSING FACTORY,
     KALADAGI ROAD, BAGALKOT, PIN CODE: 587101.

6.   VASANTKUMAR B. DAYAMA
     AGE: 63 YEARS, OCC: OWNER OF LORRY,
     R/O: C/O.TULAJABHAVANI ROADWAYS,
     NEAR SHARADA LODGE BAGALKOT,
     TQ & DIST: BAGALKOT, PIN CODE: 587101.
                                                ...RESPONDENTS
(BY SRI. N. L. BATAKURKI, ADV. FOR R1 TO R3;
    SRI. N. R. KUPPELUR, ADV. FOR R5;
    NOTICE TO R6 SERVED;
    NOTICE TO R4 DISPENSED WITH)

      THIS MFA IS FILED U/S.173(1) OF MOTOR VEHICLES ACT,
PRAYING TO CALL FOR RECORDS & TO SET ASIDE THE JUDGMENT &
AWARD DATED 11.07.2018 PASSED BY THE COURT OF THE MEMBER
M.A.C.T, NO.III BAGALKOT IN MVC NO.127/2015 & ETC.



IN MFA NO. 103914 OF 2018:

BETWEEN:

THE GENERAL MANAGER,
SHRIRAM GENERAL INS. COM LTD.,
                                -3-
                              NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



THE REGINOAL MANAGER,
SHRIRAM GENERAL INSURANCE COM. LTD.,
NO.302, 3RD FLOOR, S & S COMER BUILDING,
BOWRING & LADY CURZEN HOSPITAL,
SHIVAJI NAGAR, BENGLAURU-560001,
REPRESENTED BY ITS AUTHORIZED SIGNATORY.
                                                     ...APPELLANT
(BY SRI. NAGARAJ C. KOLLOORI, ADVOCATE)

AND

1.    HANAMANT S/O. HANAMAPPA KAMATHAR
      AGE: 56 YEARS, OCC: SUPERVISOR,
      R/O: HIRESHELLIKER,
      TQ & DIST: BAGALKOT,
      PIN CODE: 587101.

2.    YANKAPPA S/O. HANAMAPPA KAMATHAR,
      AGE: 59 YEARS, OCC: OWNER,
      R/O: KERAKALMATTI,
      TQ: BADAMI, DIST: BAGALKOT,
      PIN CODE: 587201.

3.    THE BRANCH MANAGER,
      UNITED INDIA INSURANCE COM LTD.,
      MALLIKARJUN COTTON PRESSING FACTORY,
      KALADAGI ROAD, BAGALKOTE, PIN CODE: 587101.

4.    VASANTKUMAR B. DAYAMA
      AGE: 63 YEARS, OCC: OWNER OF LORRY,
      R/O: C/O.TULAJABHAVANI ROADWAYS,
      NEAR SHARADA LODGE BAGALKOT,
      TQ & DIST: BAGALKOT, PIN CODE: 587101.
                                                 ...RESPONDENTS
(BY SRI. N. R. KUPPELUR, ADV. FOR R3;
    NOTICE TO R1 & R4 SERVED;
    NOTICE TO R2 DISPENSED WITH)

       THIS MFA IS FILED U/S.173(1) OF MV ACT, 1988, PRAYING TO
CALL FOR RECORDS & TO SET ASIDE THE JUDGMENT & AWARD
DATED 11.07.2018 PASSED BY THE COURT OF THE MEMBER
M.A.C.T, NO.III BAGALKOT IN MVC NO.128/2015 & ETC.
                                -4-
                              NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



IN MFA NO. 103915 OF 2018:

BETWEEN:

THE GENERAL MANAGER,
SHRIRAM GENERAL INS. COM LTD.,
THE REGINOAL MANAGER,
SHRIRAM GENERAL INSURANCE COM. LTD.,
NO.302, 3RD FLOOR, S & S COMER BUILDING,
BOWRING & LADY CURZEN HOSPITAL,
SHIVAJI NAGAR, BENGLAURU-560001,
REPRESENTED BY ITS AUTHORIZED SIGNATORY.
                                                     ...APPELLANT
(BY SRI. NAGARAJ C. KOLLOORI, ADVOCATE)

AND

1.    CH&RAPPA S/O. DUNDAPPA NEERALAKERI,
      AGE: 46 YEARS, OCC: LABOUR,
      R/O: HIRESHELLIKER,
      TQ & DIST: BAGALKOTE,
      PIN CODE: 587101.

2.    YANKAPPA S/O. HANAMAPPA KAMATHAR,
      AGE: 59 YEARS, OCC: OWNER,
      R/O: KERAKALMATTI, TQ: BADAMI,
      DIST: BAGALKOT, PIN CODE: 587201.

3.    THE BRANCH MANAGER,
      UNITED INDIA INSURANCE COM LTD.,
      MALLIKARJUN COTTON PRESSING FACTORY,
      KALADAGI ROAD, BAGALKOT, PIN CODE: 587101.

4.    VASANTKUMAR B. DAYAMA,
      AGE: 63 YEARS, OCC: OWNER OF LORRY,
      R/O: C/O.TULAJABHAVANI ROADWAYS,
      NEAR SHARADA LODGE BAGALKOT,
      TQ & DIST: BAGALKOT, PIN CODE: 587101.
                                                 ...RESPONDENTS
(BY SRI. N. R. KUPPELUR, ADV. FOR R3;
    NOTICE TO R1 & R4 SERVED;
    NOTICE TO R2 DISPENSED WITH)
                                -5-
                              NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



       THIS MFA IS FILED U/S.173(1) OF MV ACT, 1988, PRAYING TO
CALL FOR RECORDS & TO SET ASIDE THE JUDGMENT & AWARD
DATED 11.07.2018 PASSED BY THE COURT OF THE MEMBER
M.A.C.T, NO.III BAGALKOT IN MVC NO.129/2015 & ETC.


IN MFA NO. 103916 OF 2018:

BETWEEN:

THE GENERAL MANAGER,
SHRIRAM GENERAL INS. COM LTD.,
THE REGINOAL MANAGER,
SHRIRAM GENERAL INSURANCE COM. LTD.,
NO.302, 3RD FLOOR, S & S COMER BUILDING,
BOWRING & LADY CURZEN HOSPITAL,
SHIVAJI NAGAR, BENGLAURU-560001,
REPRESENTED BY ITS AUTHORIZED SIGNATORY.
                                                     ...APPELLANT
(BY SRI. NAGARAJ C. KOLLOORI, ADVOCATE)

AND

1.    HANAMANT S/O. DUNDAPPA TALAWAR,
      AGE: 55 YEARS, OCC: LABOUR,
      R/O: HIRESHELLIKER,
      TQ & DIST: BAGALKOT,
      PIN CODE: 587101.

2.    YANKAPPA S/O. HANAMAPPA KAMATHAR,
      AGE: 59 YEARS, OCC: OWNER,
      R/O: KERAKALMATTI, TQ: BADAMI,
      DIST: BAGALKOT, PIN CODE: 587201.

3.    THE BRANCH MANAGER,
      UNITED INDIA INSURANCE COM LTD,
      MALLIKARJUN COTTON PRESSING FACTORY,
      KALADAGI ROAD, BAGALKOT,
      PIN CODE: 587101.

4.    VASANTKUMAR B. DAYAMA,
      AGE: 63 YEARS, OCC: OWNER OF LORRY,
      R/O: C/O.TULAJABHAVANI ROADWAYS,
                                -6-
                              NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



      NEAR SHARADA LODGE BAGALKOT,
      TQ & DIST: BAGALKOT,
      PIN CODE: 587101.
                                                 ...RESPONDENTS
(BY SRI. N. R. KUPPELUR, ADV. FOR R3;
    NOTICE TO R1 & R4 SERVED;
    NOTICE TO R2 DISPENSED WITH)

       THIS MFA IS FILED U/S.173(1) OF MV ACT, 1988, PRAYING TO
CALL FOR RECORDS & TO SET ASIDE THE JUDGMENT & AWARD
DATED 11.07.2018 PASSED BY THE COURT OF THE MEMBER
M.A.C.T, NO.III BAGALKOT IN MVC NO.130/2015 & ETC.



IN MFA NO. 103917 OF 2018:

BETWEEN:

THE GENERAL MANAGER,
SHRIRAM GENERAL INS. COM LTD.,
THE REGINOAL MANAGER,
SHRIRAM GENERAL INSURANCE COM. LTD.,
NO.302, 3RD FLOOR, S & S COMER BUILDING,
BOWRING & LADY CURZEN HOSPITAL,
SHIVAJI NAGAR, BENGLAURU-560001,
REPRESENTED BY ITS AUTHORIZED SIGNATORY.
                                                     ...APPELLANT
(BY SRI. NAGARAJ C. KOLLOORI, ADVOCATE)

AND

1.    HANAMANT S/O. BHIMAPPA KENDUR,
      AGE: 48 YEARS, OCC: LABOUR,
      R/O: HIRESHELLIKER,
      TQ & DIST: BAGALKOT,
      PIN CODE: 587101.

2.    YANKAPPA S/O. HANAMAPPA KAMATHAR,
      AGE: 59 YEARS, OCC: OWNER,
      R/O: KERAKALMATTI, TQ: BADAMI,
      DIST: BAGALKOT, PIN CODE: 587201.
                                -7-
                              NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



3.    THE BRANCH MANAGER,
      UNITED INDIA INSURANCE COM LTD.,
      MALLIKARJUN COTTON PRESSING FACTORY,
      KALADAGI ROAD, BAGALKOT, PIN CODE: 587101.

4.    VASANTKUMAR B. DAYAMA
      AGE: 63 YEARS, OCC: OWNER OF LORRY,
      R/O: C/O.TULAJABHAVANI ROADWAYS,
      NEAR SHARADA LODGE BAGALKOT,
      TQ & DIST: BAGALKOT, PIN CODE: 587101.
                                                 ...RESPONDENTS
(BY SRI. N. R. KUPPELUR, ADV. FOR R3;
    NOTICE TO R1 & R4 SERVED;
    NOTICE TO R2 DISPENSED WITH)

       THIS MFA IS FILED U/S.173(1) OF MV ACT, 1988, PRAYING TO
CALL FOR RECORDS & TO SET ASIDE THE JUDGMENT & AWARD
DATED 11.07.2018 PASSED BY THE COURT OF THE MEMBER
M.A.C.T, NO.III BAGALKOT IN MVC NO.131/2015 & ETC.



IN MFA NO. 103918 OF 2018:

BETWEEN:

THE GENERAL MANAGER,
SHRIRAM GENERAL INS. COM LTD.,
THE REGINOAL MANAGER,
SHRIRAM GENERAL INSURANCE COM. LTD.,
NO.302, 3RD FLOOR, S & S COMER BUILDING,
BOWRING & LADY CURZEN HOSPITAL,
SHIVAJI NAGAR, BENGLAURU-560001,
REPRESENTED BY ITS AUTHORIZED SIGNATORY.
                                                     ...APPELLANT
(BY SRI. NAGARAJ C. KOLLOORI, ADVOCATE)

AND

1.    RANGAPPA S/O. YALLAPPA NAIKAR,
      AGE: 38 YEARS, OCC: LABOUR,
      R/O: HIRESHELLIKER,
      TQ & DIST: BAGALKOT,
                               -8-
                             NC: 2024:KHC-D:9116
                   MFA No.103913 of 2018 C/W MFA Nos.103914,
                 103915, 103916, 103917, 103918, 103919, 103920,
                 103921, 103922, 103950, 103951, 103952, 103953,
                 103954, 103955, 103956, 103957, 103958 of 2018
                            & MFA No.103959 of 2018



     PIN CODE: 587101.

2.   YANKAPPA S/O. HANAMAPPA KAMATHAR,
     AGE: 59 YEARS, OCC: OWNER,
     R/O: KERAKALMATTI, TQ: BADAMI,
     DIST: BAGALKOT, PIN CODE: 587201.

3.   THE BRANCH MANAGER
     UNITED INDIA INSURANCE COM LTD.,
     MALLIKARJUN COTTON PRESSING FACTORY,
     KALADAGI ROAD, BAGALKOT, PIN CODE: 587101.

4.   VASANTKUMAR B. DAYAMA
     AGE: 63 YEARS, OCC: OWNER OF LORRY,
     R/O: C/O.TULAJABHAVANI ROADWAYS,
     NEAR SHARADA LODGE BAGALKOT,
     TQ & DIST: BAGALKOTE, PIN CODE: 587101.
                                                ...RESPONDENTS
(BY SRI. N. R. KUPPELUR, ADV. FOR R3;
    NOTICE TO R1 & R4 SERVED;
    NOTICE TO R2 DISPENSED WITH)

      THIS MFA IS FILED U/S.173(1) OF MV ACT, 1988, PRAYING TO
CALL FOR RECORDS & TO SET ASIDE THE JUDGMENT & AWARD
DATED 11.07.2018 PASSED BY THE COURT OF THE MEMBER
M.A.C.T, NO.III BAGALKOT IN MVC NO.132/2015 & ETC.


IN MFA NO. 103919 OF 2018:

BETWEEN:

THE GENERAL MANAGER,
SHRIRAM GENERAL INS. COM LTD.,
THE REGINOAL MANAGER,
SHRIRAM GENERAL INSURANCE COM. LTD.,
NO.302, 3RD FLOOR, S & S COMER BUILDING,
BOWRING & LADY CURZEN HOSPITAL,
SHIVAJI NAGAR, BENGLAURU-560001,
REPRESENTED BY ITS AUTHORIZED SIGNATORY.
                                                     ...APPELLANT
(BY SRI. NAGARAJ C. KOLLOORI, ADVOCATE)
                                -9-
                              NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



AND

1.    RAMESH S/O. DUNDAPPA ANEGUDDI,
      AGE: 38 YEARS, OCC: LABOUR,
      R/O: HIRESHELLIKER,
      TQ & DIST: BAGALKOT,
      PIN CODE: 587101.

2.    YANKAPPA S/O. HANAMAPPA KAMATHAR,
      AGE: 59 YEARS, OCC: OWNER,
      R/O: KERAKALMATTI, TQ: BADAMI,
      DIST: BAGALKOT, PIN CODE: 587201.

3.    THE BRANCH MANAGER,
      UNITED INDIA INSURANCE COM LTD,
      MALLIKARJUN COTTON PRESSING FACTORY,
      KALADAGI ROAD, BAGALKOT,
      PIN CODE: 587101.

4.    VASANTKUMAR B. DAYAMA
      AGE: 63 YEARS, OCC: OWNER OF LORRY,
      R/O: C/O.TULAJABHAVANI ROADWAYS,
      NEAR SHARADA LODGE BAGALKOT,
      TQ & DIST: BAGALKOT, PIN CODE: 587101.
                                                 ...RESPONDENTS
(BY SRI. N. R. KUPPELUR, ADV. FOR R3;
    NOTICE TO R1 & R4 SERVED;
    NOTICE TO R2 DISPENSED WITH)

       THIS MFA IS FILED U/S.173(1) OF MV ACT, 1988, PRAYING TO
CALL FOR RECORDS & TO SET ASIDE THE JUDGMENT & AWARD
DATED 11.07.2018 PASSED BY THE COURT OF THE MEMBER
M.A.C.T, NO.III BAGALKOT IN MVC NO.133/2015 & ETC.



IN MFA NO. 103920 OF 2018:

BETWEEN:

THE GENERAL MANAGER,
SHRIRAM GENERAL INS. COM LTD.,
THE REGINOAL MANAGER,
                               - 10 -
                              NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



SHRIRAM GENERAL INSURANCE COM. LTD.,
NO.302, 3RD FLOOR, S & S COMER BUILDING,
BOWRING & LADY CURZEN HOSPITAL,
SHIVAJI NAGAR, BENGLAURU-560001,
REPRESENTED BY ITS AUTHORIZED SIGNATORY.
                                                     ...APPELLANT
(BY SRI. NAGARAJ C. KOLLOORI, ADVOCATE)


AND

1.    BENNAPPAP S/O. GOVINDAPPA BISANAL,
      AGE: 48 YEARS, OCC: LABOUR,
      R/O: HIRESHELLIKER,
      TQ & DIST: BAGALKOT,
      PIN CODE: 587101.

2.    YANKAPPA S/O. HANAMAPPA KAMATHAR,
      AGE: 59 YEARS, OCC: OWNER,
      R/O: KERAKALMATTI, TQ: BADAMI,
      DIST: BAGALKOT, PIN CODE: 587201.

3.    THE BRANCH MANAGER,
      UNITED INDIA INSURANCE COM LTD.,
      MALLIKARJUN COTTON PRESSING FACTORY,
      KALADAGI ROAD, BAGALKOT,
      PIN CODE: 587101.

4.    VASANTKUMAR B. DAYAMA
      AGE: 63 YEARS, OCC: OWNER OF LORRY,
      R/O: C/O.TULAJABHAVANI ROADWAYS,
      NEAR SHARADA LODGE BAGALKOT,
      TQ & DIST: BAGALKOT, PIN CODE: 587101.
                                                 ...RESPONDENTS
(BY SRI. N. R. KUPPELUR, ADV. FOR R3;
    NOTICE TO R1 & R4 SERVED;
    NOTICE TO R2 DISPENSED WITH)

       THIS MFA IS FILED U/S.173(1) OF MV ACT, 1988, PRAYING TO
CALL FOR RECORDS & TO SET ASIDE THE JUDGMENT & AWARD
DATED 11.07.2018 PASSED BY THE COURT OF THE MEMBER
M.A.C.T, NO.III BAGALKOT IN MVC NO.134/2015 & ETC.
                               - 11 -
                              NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



IN MFA NO. NO. 103921 OF 2018:

BETWEEN:

THE GENERAL MANAGER,
SHRIRAM GENERAL INS. COM LTD.,
THE REGINOAL MANAGER,
SHRIRAM GENERAL INSURANCE COM. LTD.,
NO.302, 3RD FLOOR, S & S COMER BUILDING,
BOWRING & LADY CURZEN HOSPITAL,
SHIVAJI NAGAR, BENGLAURU-560001,
REPRESENTED BY ITS AUTHORIZED SIGNATORY.
                                                     ...APPELLANT
(BY SRI. NAGARAJ C. KOLLOORI, ADVOCATE)

AND

1.    JAGANNATH S/O. HANAMANT TALAWAR,
      AGE: 21 YEARS, OCC: LABOUR,
      R/O: HIRESHELLIKER,
      TQ & DIST: BAGALKOT,
      PIN CODE: 587101.

2.    YANKAPPA S/O. HANAMAPPA KAMATHAR,
      AGE: 59 YEARS, OCC: OWNER,
      R/O: KERAKALMATTI, TQ: BADAMI,
      DIST: BAGALKOTE, PIN CODE: 587201.

3.    THE BRANCH MANAGER,
      UNITED INDIA INSURANCE COM LTD.,
      MALLIKARJUN COTTON PRESSING FACTORY,
      KALADAGI ROAD, BAGALKOT,
      PIN CODE: 587101.

4.    VASANTKUMAR B. DAYAMA,
      AGE: 63 YEARS, OCC: OWNER OF LORRY,
      R/O: C/O.TULAJABHAVANI ROADWAYS,
      NEAR SHARADA LODGE BAGALKOT,
      TQ & DIST: BAGALKOTE, PIN CODE: 587101.
                                                 ...RESPONDENTS
(BY SRI. N. R. KUPPELUR, ADV. FOR R3;
    NOTICE TO R1 & R4 SERVED;
    NOTICE TO R2 DISPENSED WITH)
                               - 12 -
                              NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



       THIS MFA IS FILED U/S.173(1) OF MV ACT, 1988, PRAYING TO
CALL FOR RECORDS & TO SET ASIDE THE JUDGMENT & AWARD
DATED 11.07.2018 PASSED BY THE COURT OF THE MEMBER
M.A.C.T, NO.III BAGALKOT IN MVC NO.135/2015 & ETC.


IN MFA NO. 103922 OF 2018:

BETWEEN:

THE GENERAL MANAGER,
SHRIRAM GENERAL INS. COM LTD.,
THE REGINOAL MANAGER,
SHRIRAM GENERAL INSURANCE COM. LTD.,
NO.302, 3RD FLOOR, S & S COMER BUILDING,
BOWRING & LADY CURZEN HOSPITAL,
SHIVAJI NAGAR, BENGLAURU-560001,
REPRESENTED BY ITS AUTHORIZED SIGNATORY.
                                                     ...APPELLANT
(BY SRI. NAGARAJ C. KOLLOORI, ADVOCATE)

AND

1.    LAXMANI S/O. HANAMAPPA HULLIKERI,
      AGE: 43 YEARS, OCC: LABOUR,
      R/O: HIRESHELLIKER,
      TQ & DIST: BAGALKOT,
      PIN CODE: 587101.

2.    YANKAPPA S/O. HANAMAPPA KAMATHAR,
      AGE: 59 YEARS, OCC: OWNER,
      R/O: KERAKALMATTI, TQ: BADAMI,
      DIST: BAGALKOT, PIN CODE: 587201.

3.    THE BRANCH MANAGER,
      UNITED INDIA INSURANCE COM LTD.,
      MALLIKARJUN COTTON PRESSING FACTORY,
      KALADAGI ROAD, BAGALKOT,
      PIN CODE: 587101.

4.    VASANTKUMAR B. DAYAMA
      AGE: 63 YEARS, OCC: OWNER OF LORRY,
      R/O: C/O.TULAJABHAVANI ROADWAYS,
                               - 13 -
                              NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



      NEAR SHARADA LODGE BAGALKOT,
      TQ & DIST: BAGALKOT, PIN CODE: 587101.
                                                 ...RESPONDENTS
(BY SRI. N. R. KUPPELUR, ADV. FOR R3;
    NOTICE TO R1 & R4 SERVED;
    NOTICE TO R2 DISPENSED WITH)

       THIS MFA IS FILED U/S.173(1) OF MV ACT, 1988, PRAYING TO
CALL FOR RECORDS & TO SET ASIDE THE JUDGMENT & AWARD
DATED 11.07.2018 PASSED BY THE COURT OF THE MEMBER
M.A.C.T, NO.III BAGALKOT IN MVC NO.136/2015 & ETC.


IN MFA NO. 103950 OF 2018:

BETWEEN:

THE BRANCH MANAGER,
UNITED INDIA INSURANCE CO. LTD.,
MALLIKARJUN COTTON PRESSING FACTORY,
KALADAGI ROAD, BAGALKOTE.
REPRESENTED BY ITS DIVISIONAL OFFICE,
MARUTI GALLI, BELAGAVI,
BY ITS SR. DIVISIONAL MANAGER.
                                                     ...APPELLANT
(BY SRI. N. R. KUPPELUR, ADVOCATE)

AND

1.    SMT. IRAWWA W/O. SIDRAMAPPA HADAPAD,
      AGE: 38 YEARS, OCC: COOLIE,
      R/O. HIRESHELLIKER VILLAGE,
      TQ & DIST:BAGALKOTE.

2.    GANGADHAR S/O. SIDRAMAPPA HADAPAD,
      AGE: 18 YEARS, OCC: STUDENT,
      R/O. HIRESHELLIKER VILLAGE,
      TQ & DIST:BAGALKOTE.

3.    KUM. REKHA D/O. SIDRAMAPPA HADAPAD
      AGE: 16 YEARS, OCC: STUDENT,
      R/O. HIRESHELLIKER VILLAGE,
      TQ & DIST:BAGALKOTE.
                              - 14 -
                             NC: 2024:KHC-D:9116
                   MFA No.103913 of 2018 C/W MFA Nos.103914,
                 103915, 103916, 103917, 103918, 103919, 103920,
                 103921, 103922, 103950, 103951, 103952, 103953,
                 103954, 103955, 103956, 103957, 103958 of 2018
                            & MFA No.103959 of 2018



     (REP. BY RESP.NO.1).

4.   YANKAPPA S/O. HANAMAPPA KAMATHAR,
     AGE: 59 YEARS, OCC: BUSINESS,
     R/O. KERAKALMATTI VILLAGE,
     TQ: BADAMI, DIST: BAGALKOTE.

5.   VASANTKUMAR B. DAYAMA,
     AGE: 63 YEARS, OCC:BUSINESS,
     R/O. TULAJABHAVANI ROADWAYS,
     NEAR SHARADHA LODGE, BAGALKOTE,
     TQ & DIST: BAGALKOTE.

6.   THE GENERAL MANAGER,
     SHRIRAM GENERAL INSURANCE CO. LTD.,
     NO.302,3RD FLOOR, S & S COMER BUILD,
     BOWRING & LADY CURZEN HOSPITAL,
     SHIVAJI NAGAR, BENGALURU-560001.
                                                ...RESPONDENTS
(BY SRI. N. L. BATAKURKI, ADV. FOR R1 TO R3;
     SRI. NAGARAJ C. KOLLOORI, ADV. FOR R6;
      NOTICE TO R4 & R5 SERVED)

      THIS MFA IS FILED U/S.173(1) OF MV ACT, 1988, PRAYING TO
CALL FOR THE RECORDS CONNECTED WITH IN MVC NO.127/2015
ON THE FILE OF THE MEMBER MACT NO.III, BAGALKOTE, & SET
ASIDE AWARD DATED 11-07-2018 AS AGAINST THE APPELLANT IN
THE INTEREST OF JUSTICE.



IN MFA NO. 103951 OF 2018:

BETWEEN:

THE BRANCH MANAGER,
UNITED INDIA INSURANCE CO.LTD.,
MALLIKARJUN COTTON PRESSING FACTORY,
KALADAGI ROAD, BAGALKOTE.
REPRESENTED BY ITS DIVISIONAL OFFICE,
MARUTI GALLI, BELAGAVI,
BY ITS SR. DIVISIONAL MANAGER.
                                                    ...APPELLANT
                               - 15 -
                              NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



(BY SRI. N. R. KUPPELUR, ADVOCATE)

AND

1.    HANAMANT S/O. HANAMAPPA KAMATHAR,
      AGE: 56 YEARS, OCC: SUPERVISOR,
      R/O. HIRESHELLIKER VILLAGE,
      TQ & DIST:BAGALKOTE.

2.    YANKAPPA S/O. HANAMAPPA KAMATHAR,
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O. KERAKALMATTI VILLAGE,
      TQ: BADAMI, DIST: BAGALKOTE.

3.    VASANTKUMAR B. DAYAMA,
      AGE: 63 YEARS, OCC: BUSINESS,
      R/O. TULAJABHAVANI ROADWAYS,
      NEAR SHARADHA LODGE, BAGLKOTE,
      TQ & DIST:BAGALKOTE.

4.    THE GENERAL MANAGER,
      SHRIRAM GENERAL INSURANCE CO. LTD.,
      NO.302,3RD FLOOR, S & S COMER BUILD,
      BOWRING & LADY CURZEN HOSPITAL,
      SHIVAJI NAGAR, BENGALURU-560001.
                                                 ...RESPONDENTS
(BY SRI. NAGARAJ C. KOLLOORI, ADV. FOR R4;
    NOTICE TO R1, R2 & R3 SERVED)

       THIS MFA IS FILED U/S.173(1) OF MV ACT, 1988, PRAYING TO
CALL FOR THE RECORDS CONNECTED WITH IN MVC NO.128/2015
ON THE FILE OF THE MEMBER MACT NO.III, BAGALKOTE, & SET
ASIDE AWARD DATED 11-07-2018 AS AGAINST THE APPELLANT IN
THE INTEREST OF JUSTICE.



IN MFA NO. 103952 OF 2018:

BETWEEN:

THE BRANCH MANAGER,
UNITED INDIA INSURANCE CO. LTD,
                               - 16 -
                              NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



MALLIKARJUN COTTON PRESSING FACTORY,
KALADAGI ROAD, BAGALKOTE.
REPRESENTED BY ITS DIVISIONAL OFFICE,
MARUTI GALLI, BELAGAVI,
BY ITS SR. DIVISIONAL MANAGER.
                                                     ...APPELLANT
(BY SRI. N. R. KUPPELUR, ADVOCATE)

AND

1.    CH&RAPPA S/O. DUNDAPPA NEERALAKERI,
      AGE: 46 YEARS, OCC: LABOURER,
      R/O. HIRESHELLIKER VILLAGE-587204,
      TQ & DIST:BAGALKOTE.

2.    YANKAPPA S/O. HANAMAPPA KAMATHAR,
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O. KERAKALMATTI VILLAGE-587201,
      TQ: BADAMI, DIST: BAGALKOTE.

3.    VASANTKUMAR B. DAYAMA,
      AGE: 63 YEARS, OCC: BUSINESS,
      R/O. TULAJABHAVANI ROADWAYS,
      NEAR SHARADHA LODGE, BAGLKOTE,
      TQ & DIST:BAGALKOTE-587102.

4.    THE GENERAL MANAGER,
      SHRIRAM GENERAL INSURANCE CO. LTD,
      NO.302, 3RD FLOOR, S & S COMER BUILD,
      BOWRING & LADY CURZEN HOSPITAL,
      SHIVAJI NAGAR, BENGALURU-560001.
                                                 ...RESPONDENTS
(BY SRI. NAGARAJ C. KOLLOORI, ADV. FOR R4;
    SRI. N. L. BATAKURKI, ADV. FOR R1;
    NOTICE TO R2 & R3 SERVED)

       THIS MFA IS FILED U/S.173(1) OF MV ACT, 1988, PRAYING TO
CALL FOR THE RECORDS CONNECTED WITH IN MVC NO.129/2015
ON THE FILE OF THE MEMBER MACT NO.III, BAGALKOTE, & SET
ASIDE AWARD DATED 11-07-2018 AS AGAINST THE APPELLANT IN
THE INTEREST OF JUSTICE.
                               - 17 -
                              NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



IN MFA NO. 103953 OF 2018:

BETWEEN:

THE BRANCH MANAGER
UNITED INDIA INSURANCE CO. LTD,
MALLIKARJUN COTTON PRESSING FACTORY,
KALADAGI ROAD, BAGALKOTE.
REPRESENTED BY ITS DIVISIONAL OFFICE,
MARUTI GALLI, BELAGAVI,
BY ITS SR. DIVISIONAL MANAGER.
                                                     ...APPELLANT
(BY SRI. N. R. KUPPELUR, ADVOCATE)

AND

1.    HANAMANT S/O. DUNDAPPA TALAWAR,
      AGE: 55 YEARS, OCC: LABOURER,
      R/O. HIRESHELLIKER VILLAGE-587204,
      TQ & DIST:BAGALKOTE.

2.    YANKAPPA S/O. HANAMAPPA KAMATHAR,
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O. KERAKALMATTI VILLAGE-587201,
      TQ: BADAMI, DIST: BAGALKOTE.

3.    VASANTKUMAR B. DAYAMA,
      AGE: 63 YEARS, OCC: BUSINESS,
      R/O. TULAJABHAVANI ROADWAYS,
      NEAR SHARADHA LODGE, BAGLKOTE,
      TQ & DIST:BAGALKOTE-587102.

4.    THE GENERAL MANAGER,
      SHRIRAM GENERAL INSURANCE CO. LTD.,
      NO.302, 3RD FLOOR, S & S COMER BUILD,
      BOWRING & LADY CURZEN HOSPITAL,
      SHIVAJI NAGAR, BENGALURU-560001.
                                                 ...RESPONDENTS
(BY SRI. NAGARAJ C. KOLLOORI, ADV. FOR R4;
    SRI. N. L. BATAKURKI, ADV. FOR R1;
    NOTICE TO R2 AND R3 SERVED)

       THIS MFA IS FILED U/S.173(1) OF MV ACT, 1988, PRAYING TO
CALL FOR THE RECORDS CONNECTED WITH IN MVC NO.130/2015
                               - 18 -
                              NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



ON THE FILE OF THE MEMBER MACT NO.III, BAGALKOTE, & SET
ASIDE AWARD DATED 11-07-2018 AS AGAINST THE APPELLANT IN
THE INTEREST OF JUSTICE.


IN MFA NO. 103954 OF 2018:

BETWEEN:

THE BRANCH MANAGER,
UNITED INDIA INSURANCE CO. LTD,
MALLIKARJUN COTTON PRESSING FACTORY,
KALADAGI ROAD, BAGALKOTE.
REPRESENTED BY ITS DIVISIONAL OFFICE,
MARUTI GALLI, BELAGAVI,
BY ITS SR. DIVISIONAL MANAGER.
                                                     ...APPELLANT
(BY SRI. N. R. KUPPELUR, ADVOCATE)

AND

1.    HANAMANT S/O. BHIMAPPA KENDUR
      AGE: 48 YEARS, OCC: LABOURER,
      R/O. HIRESHELLIKER VILLAGE,
      TQ & DIST:BAGALKOTE.

2.    YANKAPPA S/O. HANAMAPPA KAMATHAR
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O. KERAKALMATTI VILLAGE-587201,
      TQ: BADAMI, DIST: BAGALKOTE.

3.    VASANTKUMAR B. DAYAMA,
      AGE: 63 YEARS, OCC: BUSINESS,
      R/O. TULAJABHAVANI ROADWAYS,
      NEAR SHARADHA LODGE, BAGLKOTE,
      TQ & DIST:BAGALKOTE-587102.

4.    THE GENERAL MANAGER,
      SHRIRAM GENERAL INSURANCE CO. LTD.,
      NO.302, 3RD FLOOR, S & S COMER BUILD,
      BOWRING & LADY CURZEN HOSPITAL,
      SHIVAJI NAGAR, BENGALURU-560001.
                                                 ...RESPONDENTS
(BY SRI. NAGARAJ C. KOLLOORI, ADV. FOR R4;
                                - 19 -
                              NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



     SRI. N. L. BATAKURKI, ADV. FOR R1;
     NOTICE TO R2 AND R3 SERVED)

       THIS MFA IS FILED U/S.173(1) OF MV ACT, 1988, PRAYING TO
CALL FOR THE RECORDS CONNECTED WITH IN MVC NO.131/2015
ON THE FILE OF THE MEMBER MACT NO.III, BAGALKOTE, & SET
ASIDE AWARD DATED 11-07-2018 AS AGAINST THE APPELLANT IN
THE INTEREST OF JUSTICE.
IN MFA NO. 103955 OF 2018:

BETWEEN:

THE BRANCH MANAGER,
UNITED INDIA INSURANCE CO. LTD.,
MALLIKARJUN COTTON PRESSING FACTORY,
KALADAGI ROAD, BAGALKOTE.
REPRESENTED BY ITS DIVISIONAL OFFICE,
MARUTI GALLI, BELAGAVI,
BY ITS SR. DIVISIONAL MANAGER.
                                                     ...APPELLANT
(BY SRI. N. R. KUPPELUR, ADVOCATE)

AND

1.    RANGAPPA S/O. YELLAPPA NAIKAR
      AGE: 38 YEARS, OCC: LABOURER,
      R/O. HIRESHELLIKER VILLAGE-587204,
      TQ & DIST: BAGALKOTE.

2.    YANKAPPA S/O. HANAMAPPA KAMATHAR
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O. KERAKALMATTI VILLAGE-587201,
      TQ: BADAMI, DIST: BAGALKOTE.

3.    VASANTKUMAR B. DAYAMA,
      AGE: 63 YEARS, OCC: BUSINESS,
      R/O. TULAJABHAVANI ROADWAYS,
      NEAR SHARADHA LODGE, BAGLKOTE,
      TQ & DIST:BAGALKOTE-587102.

4.    THE GENERAL MANAGER,
      SHRIRAM GENERAL INSURANCE CO. LTD,
                               - 20 -
                              NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



      NO.302, 3RD FLOOR, S & S COMER BUILD,
      BOWRING & LADY CURZEN HOSPITAL,
      SHIVAJI NAGAR, BENGALURU-560001.
                                                 ...RESPONDENTS
(BY SRI. NAGARAJ C. KOLLOORI, ADV. FOR R4;
    SRI. N. L. BATAKURKI, ADV. FOR R1;
     NOTICE TO R2 AND R3 SERVED)

       THIS MFA IS FILED U/S.173(1) OF MV ACT, 1988, PRAYING TO
CALL FOR THE RECORDS CONNECTED WITH IN MVC NO.132/2015
ON THE FILE OF THE MEMBER MACT NO.III, BAGALKOTE, & SET
ASIDE AWARD DATED 11-07-2018 AS AGAINST THE APPELLANT IN
THE INTEREST OF JUSTICE.



IN MFA NO. 103956 OF 2018:

BETWEEN:

THE BRANCH MANAGER,
UNITED INDIA INSURANCE CO. LTD.,
MALLIKARJUN COTTON PRESSING FACTORY,
KALADAGI ROAD, BAGALKOTE.
REPRESENTED BY ITS DIVISIONAL OFFICE,
MARUTI GALLI, BELAGAVI,
BY ITS SR. DIVISIONAL MANAGER.
                                                     ...APPELLANT
(BY SRI. N. R. KUPPELUR, ADVOCATE)

AND

1.    RAMESH S/O. DUNDAPPA ANEGUDDI
      AGE: 38 YEARS, OCC: LABOURER,
      R/O. HIRESHELLIKER VILLAGE-587204,
      TQ & DIST:BAGALKOTE.

2.    YANKAPPA S/O. HANAMAPPA KAMATHAR
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O. KERAKALMATTI VILLAGE-587201,
      TQ: BADAMI, DIST: BAGALKOTE.

3.    VASANTKUMAR B DAYAMA
                               - 21 -
                              NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



      AGE: 63 YEARS, OCC: BUSINESS,
      R/O. TULAJABHAVANI ROADWAYS,
      NEAR SHARADHA LODGE, BAGLKOTE,
      TQ & DIST: BAGALKOTE-587102.

4.    THE GENERAL MANAGER,
      SHRIRAM GENERAL INSURANCE CO. LTD.,
      NO.302, 3RD FLOOR, S & S COMER BUILD,
      BOWRING & LADY CURZEN HOSPITAL,
      SHIVAJI NAGAR, BENGALURU-560001.
                                                 ...RESPONDENTS
(BY SRI. NAGARAJ C. KOLLOORI, ADV. FOR R4;
    SRI. N. L. BATAKURKI, ADV. FOR R1;
    NOTICE TO R2 AND R3 SERVED)

       THIS MFA IS FILED U/S.173(1) OF MV ACT, 1988, PRAYING TO
CALL FOR THE RECORDS CONNECTED WITH IN MVC NO.133/2015
ON THE FILE OF THE MEMBER MACT NO.III, BAGALKOTE, & SET
ASIDE AWARD DATED 11-07-2018 AS AGAINST THE APPELLANT IN
THE INTEREST OF JUSTICE.



IN MFA NO. 103957 OF 2018:

BETWEEN:

THE BRANCH MANAGER,
UNITED INDIA INSURANCE CO. LTD,
MALLIKARJUN COTTON PRESSING FACTORY,
KALADAGI ROAD, BAGALKOTE.
REPRESENTED BY ITS DIVISIONAL OFFICE,
MARUTI GALLI, BELAGAVI,
BY ITS SR. DIVISIONAL MANAGER.
                                                     ...APPELLANT
(BY SRI. N. R. KUPPELUR, ADVOCATE)

AND

1.    BENNAPPA S/O. GOVINDAPPA BISANAL,
      AGE: 48 YEARS, OCC: LABOURER,
      R/O. HIRESHELLIKER VILLAGE-587204,
      TQ & DIST: BAGALKOTE.
                              - 22 -
                             NC: 2024:KHC-D:9116
                   MFA No.103913 of 2018 C/W MFA Nos.103914,
                 103915, 103916, 103917, 103918, 103919, 103920,
                 103921, 103922, 103950, 103951, 103952, 103953,
                 103954, 103955, 103956, 103957, 103958 of 2018
                            & MFA No.103959 of 2018




2.   YANKAPPA S/O. HANAMAPPA KAMATHAR,
     AGE: 59 YEARS, OCC: BUSINESS,
     R/O. KERAKALMATTI VILLAGE-587201,
     TQ: BADAMI, DIST: BAGALKOTE.

3.   VASANTKUMAR B. DAYAMA,
     AGE: 63 YEARS, OCC: BUSINESS,
     R/O. TULAJABHAVANI ROADWAYS,
     NEAR SHARADHA LODGE, BAGLKOTE,
     TQ & DIST:BAGALKOTE-587102.

4.   THE GENERAL MANAGER,
     SHRIRAM GENERAL INSURANCE CO. LTD,
     NO.302, 3RD FLOOR, S & S COMER BUILD,
     BOWRING & LADY CURZEN HOSPITAL,
     SHIVAJI NAGAR, BENGALURU-560001.
                                                ...RESPONDENTS
(BY SRI. NAGARAJ C. KOLLOORI, ADV. FOR R4;
    NOTICE TO R1, R2 AND R3 SERVED)

      THIS MFA IS FILED U/S.173(1) OF MV ACT, 1988, PRAYING TO
CALL FOR THE RECORDS CONNECTED WITH IN MVC NO.134/2015
ON THE FILE OF THE MEMBER MACT NO.III, BAGALKOTE, & SET
ASIDE AWARD DATED 11-07-2018 AS AGAINST THE APPELLANT IN
THE INTEREST OF JUSTICE.



IN MFA NO. 103958 OF 2018:

BETWEEN:

THE BRANCH MANAGER
UNITED INDIA INSURANCE CO. LTD.,
MALLIKARJUN COTTON PRESSING FACTORY,
KALADAGI ROAD, BAGALKOTE.
REPRESENTED BY ITS DIVISIONAL OFFICE,
MARUTI GALLI, BELAGAVI,
BY ITS SR. DIVISIONAL MANAGER.
                                                    ...APPELLANT
(BY SRI. N. R. KUPPELUR, ADVOCATE)
                               - 23 -
                              NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



AND

1.    JAGANNATH S/O. HANAMANT TALAWAR
      AGE: 21 YEARS, OCC: LABOURER,
      R/O. HIRESHELLIKER VILLAGE-587204,
      TQ & DIST:BAGALKOTE.

2.    YANKAPPA S/O. HANAMAPPA KAMATHAR,
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O. KERAKALMATTI VILLAGE-587201,
      TQ: BADAMI, DIST: BAGALKOTE.

3.    VASANTKUMAR B. DAYAMA,
      AGE: 63 YEARS, OCC: BUSINESS,
      R/O. TULAJABHAVANI ROADWAYS,
      NEAR SHARADHA LODGE, BAGLKOTE,
      TQ & DIST:BAGALKOTE-587102.

4.    THE GENERAL MANAGER
      SHRIRAM GENERAL INSURANCE CO. LTD.,
      NO.302, 3RD FLOOR, S & S COMER BUILD,
      BOWRING & LADY CURZEN HOSPITAL,
      SHIVAJI NAGAR, BENGALURU-560001.
                                                 ...RESPONDENTS
(BY SRI. NAGARAJ C. KOLLOORI, ADV. FOR R4;
    SRI. N. L. BATAKURKI, ADV. FOR R1;
     NOTICE TO R2 AND R3 SERVED)

       THIS MFA IS FILED U/S.173(1) OF MV ACT, 1988, PRAYING TO
CALL FOR THE RECORDS CONNECTED WITH IN MVC NO.135/2015
ON THE FILE OF THE MEMBER MACT NO.III, BAGALKOTE, & SET
ASIDE AWARD DATED 11-07-2018 AS AGAINST THE APPELLANT IN
THE INTEREST OF JUSTICE.


IN MFA NO. 103959 OF 2018:

BETWEEN:

THE BRANCH MANAGER,
UNITED INDIA INSURANCE CO. LTD.,
MALLIKARJUN COTTON PRESSING FACTORY,
KALADAGI ROAD, BAGALKOTE.
                               - 24 -
                              NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



REPRESENTED BY ITS DIVISIONAL OFFICE,
MARUTI GALLI, BELAGAVI,
BY ITS SR. DIVISIONAL MANAGER.
                                                     ...APPELLANT
(BY SRI. N. R. KUPPELUR, ADVOCATE)

AND

1.    LAXMAN S/O. HANAMAPPA HULLIKERI,
      AGE: 43 YEARS, OCC: LABOURER,
      R/O. HIRESHELLIKER VILLAGE-587204,
      TQ & DIST:BAGALKOTE.

2.    YANKAPPA S/O. HANAMAPPA KAMATHAR,
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O. KERAKALMATTI VILLAGE-587201,
      TQ: BADAMI, DIST: BAGALKOTE.

3.    VASANTKUMAR B. DAYAMA,
      AGE: 63 YEARS, OCC: BUSINESS,
      R/O. TULAJABHAVANI ROADWAYS,
      NEAR SHARADHA LODGE, BAGLKOTE,
      TQ & DIST:BAGALKOTE-587102.

4.    THE GENERAL MANAGER,
      SHRIRAM GENERAL INSURANCE CO. LTD.,
      NO.302, 3RD FLOOR, S & S COMER BUILD,
      BOWRING & LADY CURZEN HOSPITAL,
      SHIVAJI NAGAR, BENGALURU-560001.
                                                 ...RESPONDENTS
(BY SRI. NAGARAJ C. KOLLOORI, ADV. FOR R4;
    SRI. N. L. BATAKURKI, ADV. FOR R1;
    NOTICE TO R2 AND R3 SERVED)

      THIS MFA IS FILED U/S.173(1) OF MV ACT, 1988, PRAYING TO
CALL FOR THE RECORDS CONNECTED WITH IN MVC NO.136/2015
ON THE FILE OF THE MEMBER MACT NO.III, BAGALKOTE, & SET
ASIDE AWARD DATED 11-07-2018 AS AGAINST THE APPELLANT IN
THE INTEREST OF JUSTICE.

       THESE APPEALS, COMING ON FOR ADMISSION, THIS DAY,
THE COURT DELIVERED THE FOLLOWING:
                                - 25 -
                              NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



                     COMMON JUDGMENT

     1.     As these appeals are arising out of common

judgment and award of the Tribunal, they are heard together

and disposed off by this common judgment.

     2.     M.F.A.   Nos.103913,        103914,   103915,   103916,

103917, 103918, 103919, 103920, 103921, 103922 of 2018

are filed by the Shriram General Insurance Company Limited

challenging the judgment and award of the Tribunal with regard

to liability and also quantum of compensation, whereas M.F.A.

Nos.103950,     103951,   103952, 103953, 103954,           103955,

103956, 103957, 103958, 103959 of 2018 are filed by the

United India Insurance Company Limited seeking reduction of

the compensation and also the liability and quantum awarded

by the Tribunal in M.V.C. Nos.127 to 136 of 2015, dated

11.07.2018, on the file of the Member M.A.C.T. No.III,

Bagalakote, (for short, 'the Tribunal').

     3.     For the sake of convenience, the parties are

referred to as they are referred to in the claim petitions before

the Tribunal.

     4.     The brief facts of the cases of the claimants and
                                - 26 -
                              NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



Insurance Companies in these appeals are as under:

      On 01.06.2014, at about 07:45 p.m., When Sidramappa

Hadapad alongwith other claimants were proceeding in a

tumtum vehicle bearing registered No.KA-29/A-3884 from

Lokapur-Hireshellikeri village to return their houses, when they

came near Khajjidoni pool on Lokapur-Bagalkot road, at that

time, the driver of the above said vehicle drove the said vehicle

in a rash and negligent manner and dashed to the lorry bearing

registered No.KA-29/A-5264, which was parked at left side of

the road without putting any signals and caused the accident.

     5.     Due to the said impact, the inmates of the vehicle

were sustained grievous fractures injuries and Sidramappa

Hadapad, died on the way to hospital. Hence, the first

informant lodged the first information report. This led to

registration of FIR and investigation.

     6.     The   legal   representatives    of   the   deceased

Sidramappa Hadapad and other claimants have filed their

petitions before the Tribunal. The Tribunal considering the oral

and documentary evidence at Exs.P1 to P46 and oral evidence

of P.Ws.1 to 10 and evidence of R.Ws.1 and 2 and at Exs.R1 to

R4 has awarded compensation in favour of claimants is as
                                - 27 -
                              NC: 2024:KHC-D:9116
                   MFA No.103913 of 2018 C/W MFA Nos.103914,
                 103915, 103916, 103917, 103918, 103919, 103920,
                 103921, 103922, 103950, 103951, 103952, 103953,
                 103954, 103955, 103956, 103957, 103958 of 2018
                            & MFA No.103959 of 2018



under:

   Sl.                           Amount            Amount
             M.V.C. Nos.
  Nos.                           claimed           Awarded
    1         127/2015         Rs.15,00,000/-     Rs.3,64,000/-
    2         128/2015          Rs.9,00,000/-     Rs.3,00,000/-
    3         129/2015          Rs.9,00,000/-     Rs.3,00,000/-
    4         130/2015          Rs.9,00,000/-     Rs.3,00,000/-
    5         131/2015          Rs.9,00,000/-     Rs.3,00,000/-
    6         132/2015          Rs.3,50,000/-     Rs.1,00,000/-
    7         133/2015          Rs.3,50,000/-     Rs.1,00,000/-
    8         134/2015          Rs.3,50,000/-     Rs.1,00,000/-
    9         135/2015          Rs.5,00,000/-     Rs.1,50,000/-
   10         136/2015          Rs.5,00,000/-     Rs.1,60,000/-

     7.     The Tribunal saddled the liability on United India

Insurance Company Limited to pay 80% of the award amount

to the claimants and saddled the liability on insurer of the lorry

i.e., Shriram General Insurance Company Limited to pay 20%

of the award amount to the claimants.

     8.     Being aggrieved by the judgment and award of the

Tribunal, the Insurer of tumtum vehicle and lorry filed these

appeals.

     9.     Heard learned counsel for       the appellants and

learned counsel for the claimants in all the appeals.

     10.    Sri.Nagaraj C. Kolloori, learned counsel for insurer

of lorry, has contended that the lorry in question was parked by

the side of the road and not in the middle of the road as
                                - 28 -
                              NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



contended by the claimants.

     11.    Learned counsel for insurer of the tumtum vehicle

submits that the driver of tumtum vehicle was not possessing

valid and effective driving licence, perhaps, this was led to

negligence and hence, the accident was occurred. Learned

counsel further submits that the liability fixed by the Tribunal at

20% is not in accordance with law. In fact, the entire liability

was to be fixed on the owner of the tumtum vehicle. Hence, he

prays to allow the appeals filed by the insurer of the lorry.

     12.    Miss.Vinaya Kuppellur, learned counsel for insurer

of tumtum vehicle vehemently contended that since lorry was

parked in the middle of the road, it was hindrance to the other

vehicles. Therefore, this accident had occurred. There is

involvement of two vehicles and the driver of lorry also

contributed negligence. The driver of the tumtum vehicle was

not possessing valid and effective driving licence. All the

claimants   including   deceased        Sidramappa   Hadapad    were

unauthorized passengers in the tumtum. Hence, the owner of

tumtum vehicle has violated the policy conditions. Therefore,

the insurer is not liable to indemnify the owner of tumtum

vehicle.
                                       - 29 -
                                      NC: 2024:KHC-D:9116
                         MFA No.103913 of 2018 C/W MFA Nos.103914,
                       103915, 103916, 103917, 103918, 103919, 103920,
                       103921, 103922, 103950, 103951, 103952, 103953,
                       103954, 103955, 103956, 103957, 103958 of 2018
                                  & MFA No.103959 of 2018



       13.     Learned counsel for insurer of tumtum vehicle fairly

submitted that if this Court comes to the conclusion that there

is contributory negligence by the driver of both lorry and

tumtum vehicle, under such circumstances, 50% liability may

be saddled on both Insurance Companies.

       14.     In support of the contention of the learned counsel

for the appellants, they relied upon the decision of the co-

ordinate Bench of this Court in M.F.A. No.2434/2014 dated

17.09.2019.

       15.     Sri.N.L.Batakurki, learned counsel for claimants

submitted that the Tribunal has rightly saddled the liability on

both insurance companies and the principle of pay and recovery

would not arise in this case. In support of his contention, he

relied upon the decision in the case of Manuara Khatun and

others vs. Rajesj Kr. Singh and others1.

       16.     Learned counsel further submitted that if this Court

comes to the conclusion that if there was a violation of policy

conditions     in      respect   of    tumtum   Vehicle,   under   such

circumstance, the principle of pay and recovery method be

invoked.

1
    (2017) 4 SCC 796
                                     - 30 -
                                   NC: 2024:KHC-D:9116
                       MFA No.103913 of 2018 C/W MFA Nos.103914,
                     103915, 103916, 103917, 103918, 103919, 103920,
                     103921, 103922, 103950, 103951, 103952, 103953,
                     103954, 103955, 103956, 103957, 103958 of 2018
                                & MFA No.103959 of 2018



     17.      Heard leaned counsel appearing for the claimants

and learned counsels appearing for the insurance companies

and perused the judgment and award of the Tribunal.

     18.      In view of the contentions urged by both the

parties, the following points that would arise for Court's

consideration are as follows:

     1     "Whether the appellant - insurer and tumtum
           vehicle proved that the driver of tumtum vehicle
           was not holding valid and effective driving licence
           and the deceased and all the claimants were
           unauthorized passengers in the vehicle, thereby,
           there was a breach of policy conditions and hence,
           it is not liable?
     2     Whether the insurer of tumtum vehicle proved
           that, the driver of lorry parked the vehicle in the
           middle    of   road,     as       such,   he   also   equally
           contributed negligence?
     3     Whether     the     insurer   of    lorry   has made     out
           sufficient grounds that, the driver of tumtum
           vehicle was not holding valid driving licence, who
           caused entire accident, as such, it is not liable to
           pay any compensation?
     4     Whether the quantum of compensation awarded
           by the Tribunal in all claim petitions is just and
           reasonable or does it call for enhancement of
                                - 31 -
                               NC: 2024:KHC-D:9116
                     MFA No.103913 of 2018 C/W MFA Nos.103914,
                   103915, 103916, 103917, 103918, 103919, 103920,
                   103921, 103922, 103950, 103951, 103952, 103953,
                   103954, 103955, 103956, 103957, 103958 of 2018
                              & MFA No.103959 of 2018



           compensation or reduction?"


     19.     The insurer of lorry has taken up contention that

the appellants filed these appeals challenging the quantum of

compensation and liability. The accident was occurred between

two vehicles and there was no negligence on the part of the

lorry,   even   though   contributory    negligence   is   fixed   by

investigating officer. Hence, the learned counsel prayed that

the cases are liable to be re-assessed and liability saddled on

the insurer of lorry be shifted to insurer of tumtum vehicle.

     20.     Further, the insurer of tumtum vehicle contended

that in all 12 unauthorized passengers were travelled in a

tumtum goods vehicle, who were travelled after attending their

coolie work at "Baburao Minerals Factory", the deceased and

other claimants were not engaged as coolies in the tumtum

goods Vehicle. Therefore, the findings of the Tribunal insofar as

liability is concerned, is perverse and illegal. The Tribunal has

committed an error in not considering the fact that, neither the

policy as per Ex.R.1 nor under Section 147 of the Motor

Vehicles Act, 1988 (for short, 'the M.V. Act') as contemplates

coverage to be unauthorized passenger in the goods vehicle.
                               - 32 -
                              NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



Hence, there is clear violation of policy conditions and non-

coverage of unauthorized passenger in the goods vehicle.

Furthermore, the driver of the tumtum Vehicle did not

possessing valid and effective driving license to drove the

tumtum Vehicle.

     21.   In order to establish the contention of learned

counsel for the insurance companies, R.Ws.1 and 2 were

examined and Exs.R1 to R4 were got marked.

     22.   From perusal of the oral and documentary evidence

on record, it establishes that on 01.06.2014 at about 07:45

p.m., the lorry bearing registered No.KA-29/A-5264 was parked

in the left side of the road. At that time, the driver of tumtum

vehicle, who was carrying the Sidramappa Hadapad and other

claimants, drove the same in a rash and negligent manner and

dashed to the lorry. Due to the said impact, these claimants

and deceased Sidramappa Hadapad were sustained injuries.

     23.   From perusal of the FIR, complaint, spot sketch,

spot mahazar and contents of charge sheet etc., reveals that

the investigating officer has made the driver of lorry as well as

tumtum vehicle as accused, as they contributed the accident.

     24.   From the contents of para 17 of the charge sheet, it
                                - 33 -
                               NC: 2024:KHC-D:9116
                   MFA No.103913 of 2018 C/W MFA Nos.103914,
                 103915, 103916, 103917, 103918, 103919, 103920,
                 103921, 103922, 103950, 103951, 103952, 103953,
                 103954, 103955, 103956, 103957, 103958 of 2018
                            & MFA No.103959 of 2018



clearly establishes that the driver of the lorry parked the

vehicle left side of the road and it can be seen from the spot

sketch, lorry was parked without applying any signal. The

claimants have produced Exs.P1 - FIR, P2 - complaint, P3 -

charge sheet, P4 - spot panchnama, P5 - inquest panchanama,

P6 - postmortem report and P7 - MVI Report, to state that the

lorry was parked without any parking lights and without any

signals on the road. Hence, it is just and necessary to analyze

Section 122 of the M.V. Act.

     25.   Section 122 of the M.V. Act reads as under:

     "No person in charge of a motor vehicle shall cause or
     allow the vehicle or any trailer to be abandoned or to
     remain at rest on any public place in such a position or
     in such a condition or in such circumstances as to
     cause or likely to cause danger, obstruction or undue
     inconvenience to other users of the public place or to
     the passengers."


     26.   From careful reading of the above proposition of

law, it would make it clear that, no person in charge of a motor

vehicle shall abandoned or park the vehicle so as to cause or

likely to cause danger, obstruction or undue inconvenience to

other users of the public place or to the passengers.
                                     - 34 -
                                    NC: 2024:KHC-D:9116
                         MFA No.103913 of 2018 C/W MFA Nos.103914,
                       103915, 103916, 103917, 103918, 103919, 103920,
                       103921, 103922, 103950, 103951, 103952, 103953,
                       103954, 103955, 103956, 103957, 103958 of 2018
                                  & MFA No.103959 of 2018



       27.      In the case on hand, there is dispute as to parking

of the lorry on the road without indicator or parking lights. The

accident was occurred at about 07:45 p.m. during night. It is

not the case of the insurer of lorry that the lorry was parked in

footpath abutting to the road, but there is no material to

indicate that the lorry was parked on the footpath.

       28.      On the other hand, the materials produced by the

claimants at Ex.P4 - spot panchanama would indicate that the

lorry was parked on the road. Hence, learned counsel for the

insurer of tumtum vehicle relied upon the judgment of co-

ordinate Bench of this Court in M.F.A. No.2434/2014 dated

17.09.2019. The Hon'ble Apex Court in the case of Archit

Saini     and    another      vs.   Oriental   Insurance    Company

Limited and others2, has held that a driver of parked lorry

alone is to be blamed for parking the said lorry without any

indication or signal for other road users. Therefore, the vehicle

is parked negligently on the National Highway, the person

dashed against the said vehicle cannot be held liable for

contributory negligence.

       29.      In this case, no contrary materials are placed

2
    (2018) 3 SCC 365
                                   - 35 -
                                  NC: 2024:KHC-D:9116
                      MFA No.103913 of 2018 C/W MFA Nos.103914,
                    103915, 103916, 103917, 103918, 103919, 103920,
                    103921, 103922, 103950, 103951, 103952, 103953,
                    103954, 103955, 103956, 103957, 103958 of 2018
                               & MFA No.103959 of 2018



before the Tribunal or before this Court by the insurer. The

insurer has not examined either the driver or cleaner of the

offending lorry. It shows that the driver of the lorry contributed

the negligence. In M.F.A. No.2434/2014, the co-ordinate Bench

of this Court considering the ratio laid down in the case of

Archit Saini (supra) saddled 100% liability on the offending

lorry which was parked on the road. Whereas, in the instant

case, the Tribunal saddled the responsibility on the insurer of

the lorry at 20%.

     30.    Admittedly,     the    claimants   were   passenger   of

tumtum vehicle has not produced driving license of driver of

the said vehicle. Perusal of oral and documentary evidence on

record, all the claimants and deceased Sidramappa Hadapad,

were travelling as passenger. The seating capacity of said

vehicle is 1+4. But more than five passengers were travelled.

They are to be treated as unauthorized passenger. Therefore,

the driver of the tumtum vehicle was negligently drove the

same and therefore, 75% of negligence shall be saddled on the

driver/owner of the tumtum vehicle and 25% of negligence

saddled on driver of the lorry.
                                    - 36 -
                                   NC: 2024:KHC-D:9116
                         MFA No.103913 of 2018 C/W MFA Nos.103914,
                       103915, 103916, 103917, 103918, 103919, 103920,
                       103921, 103922, 103950, 103951, 103952, 103953,
                       103954, 103955, 103956, 103957, 103958 of 2018
                                  & MFA No.103959 of 2018



       31.     So far as violation of policy condition is concerned,

insurer of tumtum vehicle submits that the Tribunal has

erroneously fastened the liability on the insurer of the tumtum

vehicle, having regard to the fact that the claimants and

deceased Sidramappa Hadpad were travelling as unauthorized

passengers, as on the date of the accident. Therefore, the

Tribunal ought to have attributed negligence on the owners of

the parked lorry and tumtum vehicle. It is not in dispute that

as on the date of accident, the claimants and deceased

Sidramappa Hadpad were returning to their village after

attending their work and they were not gratuitous passengers.

It shows that, the owner of the tumtum vehicle has violated

policy condition.


       32.     In the case of Mukund Dewangan vs. Oriental

Insurance Company Limited and others3, the Hon'ble Apex

Court held that, the insurer is liable to pay compensation on

account of negligence caused by the driver of the offending

vehicle in view of pay and recovery principle as held by the

Hon'ble Apex Court in the case of National Insurance


3
    (2016) 4 SCC 298
                                    - 37 -
                                   NC: 2024:KHC-D:9116
                         MFA No.103913 of 2018 C/W MFA Nos.103914,
                       103915, 103916, 103917, 103918, 103919, 103920,
                       103921, 103922, 103950, 103951, 103952, 103953,
                       103954, 103955, 103956, 103957, 103958 of 2018
                                  & MFA No.103959 of 2018



Company Limited vs. Swarn Singh and others4 and also in

the case of Rani and others vs. National Insurance

Company Limited and others5.


       33.     In view of the ratio laid down in the aforesaid

decisions and the facts and circumstances of the present cases,

the insurer of tumtum vehicle to first pay compensation

amount to the claimants with liberty to recover the same from

the owner of the tumtum vehicle, particularly the liability

saddled on it at 75%. Further, insurer of the lorry is liable to

pay 25% of the compensation amount to the claimants.


       34.     After hearing the learned counsel for the parties

and after perusal of the judgment and award of the Tribunal, I

am of the view that the compensation awarded by the Tribunal

is not just and reasonable, it is on the lower side and hence, it

requires to be enhanced in M.V.C. No.127/2015 and so far as

other cases are concerned, it is on higher side and hence, it

requires to be reduced.




4
    (2004) 3 SCC 297
5
    (2018 8 SCC 492
                                     - 38 -
                                    NC: 2024:KHC-D:9116
                          MFA No.103913 of 2018 C/W MFA Nos.103914,
                        103915, 103916, 103917, 103918, 103919, 103920,
                        103921, 103922, 103950, 103951, 103952, 103953,
                        103954, 103955, 103956, 103957, 103958 of 2018
                                   & MFA No.103959 of 2018



       35.     In M.F.A. Nos.103913 and 103950 of 2018 (M.V.C.

No.127/2015), prior to the accident, deceased Siddaramappa

Hadapad was aged about 48 years and he was hale and healthy

and was working as labour in Baburao Minerals and was getting

monthly income of Rs.10,000/-. Due to the accident, the

claimants suffered mental agony and financial loss. In order to

substantiate the income of the deceased Sidramappa Hadpad,

no document has been placed by the claimants. The accident is

of the year 2014 and the notional income would be assessed at

Rs.7,500/-. The Tribunal without any basis and reasoning has

held the income of the deceased at Rs.1,500/- per month,

which is on the lower side, same is not proper. As per the

principles of law laid down by the Hon'ble Apex Court in the

case of National Insurance Company Limited vs. Pranay

Sethi and others6, 25% of the income is to be added towards

future prospects. There are three dependants on the deceased.

Therefore, 1/3rd of earning would be deducted towards his

personal and living expenses. The deceased was aged about 48

years at the time of accident. Therefore, the appropriate

multiplier applicable as per judgment of the Hon'ble Supreme
6
    (2017) 16 SCC 680
                                    - 39 -
                                   NC: 2024:KHC-D:9116
                         MFA No.103913 of 2018 C/W MFA Nos.103914,
                       103915, 103916, 103917, 103918, 103919, 103920,
                       103921, 103922, 103950, 103951, 103952, 103953,
                       103954, 103955, 103956, 103957, 103958 of 2018
                                  & MFA No.103959 of 2018



Court in the case of Sarla Verma (SMT) and others vs.

Delhi        Transport    Corporation       and   another7   is   "13".

Therefore, the compensation under the head of loss of

dependency alongwith future prospects in life is recalculated

i.e., Rs.7,500/- is assessed as notional income, having regard

to the chart prepared by the Karnataka State Legal Services

Authority, in the absence of proof of income. Thus, the notional

income of the deceased is taken at Rs.7,500/- per month

instead of Rs.6,000/- per month, as taken by the Tribunal.

Thus, loss of dependency worked out as follows:


       (Rs.7,500/- + 25% - 1/3rd X 12 X 13 = Rs.9,75,000/-)


       36.      Accordingly, a sum of Rs.9,75,000/- is awarded

under the head loss of dependency.


       37.      The Tribunal has committed an error under the

head loss of consortium, loss of love and affection. Therefore,

as per the judgment of the Hon'ble Apex Court in the case of

Magma and Pranay Sethi (supra), three claimants are

entitled to Rs.48,000/- each under the head loss of consortium


7
    (2009) 6 SCC 121
                              - 40 -
                             NC: 2024:KHC-D:9116
                   MFA No.103913 of 2018 C/W MFA Nos.103914,
                 103915, 103916, 103917, 103918, 103919, 103920,
                 103921, 103922, 103950, 103951, 103952, 103953,
                 103954, 103955, 103956, 103957, 103958 of 2018
                            & MFA No.103959 of 2018



with 20% escalation (10% once in three years). Accordingly, a

sum of Rs.1,44,000/- (Rs.48,000/- X 3) is awarded under the

head loss of consortium, as against Rs.1,00,000/- awarded

by the Tribunal. Further a compensation of Rs.18,000/- each is

awarded under the head loss of love and affection and

funeral expenses with 20% escalation. Therefore, a sum of

Rs.36,000/- (Rs.18,000/- X 2) is awarded towards loss of

estate and food and nourishment, transportation etc.


    38.    Thus, in all, the claimants in M.V.C. No.127/2015

are entitled for enhanced compensation as under:

Loss of dependency                                Rs.9,75,000/-
Loss of consortium                                Rs.1,44,000/-
Loss of estate                                      Rs.18,000/-
Food, nourishment, transportation etc.              Rs.18,000/-
                     Total                      Rs.11,55,000/-
Less: compensation awarded by Tribunal             Rs.3,64,000/-
           Enhanced compensation                Rs.7,91,000/-

    39.    In M.F.A. Nos.103914 and 103951 of 2018 (M.V.C.

No.128/2015), the Tribunal awarded a sum of Rs.50,000/-

towards pain, shock and mental agony, considering the

grievous injuries, fracture of proximity 2nd and 3rd and 5th
                               - 41 -
                             NC: 2024:KHC-D:9116
                   MFA No.103913 of 2018 C/W MFA Nos.103914,
                 103915, 103916, 103917, 103918, 103919, 103920,
                 103921, 103922, 103950, 103951, 103952, 103953,
                 103954, 103955, 103956, 103957, 103958 of 2018
                            & MFA No.103959 of 2018



finger and no operation has been conducted in respect of

injuries sustained by the claimant. The Tribunal without

considering the injuries sustained by the claimant, awarded a

sum of Rs.50,000/- which is not reasonable one. In fact,

claimant sustained in all four grievous injuries and a simple

injury. As per settled law, for one grievous injury, claimant is

entitled for Rs.40,000/- and for additional fracture, he is

entitled for Rs.10,000/- each and for simple injury Rs.5,000/-.

In all claimant is entitled to a sum of Rs.75,000/- under the

head pain and suffering. The Tribunal awarded a sum of

Rs.1,50,000/- for the injuries sustained in the accident in the

absence of disability certificate, viz., the global compensation,

which is not permissible in the absence of any material

particulars. Further, the claimant has not furnished any

disability certificate and he has not examined any Doctor. The

Tribunal awarded a sum of Rs.80,000/- towards medical

expenses, in the absence of any medical bills. The Tribunal

awarded a sum of Rs.20,000/- towards food, nourishment and

attendant   charges   and   conveyance    etc.,   which   is   not

reasonable one. Hence, an additional sum of Rs.10,000/- is

awarded. Accordingly, a sum of Rs.30,000/- is awarded
                                  - 42 -
                                NC: 2024:KHC-D:9116
                   MFA No.103913 of 2018 C/W MFA Nos.103914,
                 103915, 103916, 103917, 103918, 103919, 103920,
                 103921, 103922, 103950, 103951, 103952, 103953,
                 103954, 103955, 103956, 103957, 103958 of 2018
                            & MFA No.103959 of 2018



towards food, nourishment and attendant charges and

conveyance     etc.   The      Tribunal        has    not       awarded     any

compensation under the head loss of amenities. Hence, a sum

of Rs.30,000/- is awarded towards loss of amenities. The

Tribunal has not awarded any compensation under the head

loss of income during laid up period. Hence, a sum of

Rs.22,500/- is awarded towards loss of income during laid

up   period,   considering     the     income        of   the    claimant    at

Rs.7,500/- X 3. Accordingly, the claimant is entitled for the

compensation as under:

Pain and sufferings                                               Rs.75,000/-
food, nourishment and attendant charges                           Rs.30,000/-
and conveyance etc.
Loss of amenities                                                 Rs.30,000/-
Loss of income        during    laid      up    period            Rs.22,500/-
(Rs.7,500/- X 3)
                      Total                                 Rs.1,57,500/-

     40.   In M.F.A. Nos.103915 and 103951 of 2018 (M.V.C.

No.129/2015), the Tribunal considering the two fractures

awarded a sum of Rs.50,000/- under the head pain, shock and

mental agony which is not reasonable one. In fact, the claimant

sustained three fractures and has undergone operation and he
                                       - 43 -
                                  NC: 2024:KHC-D:9116
                       MFA No.103913 of 2018 C/W MFA Nos.103914,
                     103915, 103916, 103917, 103918, 103919, 103920,
                     103921, 103922, 103950, 103951, 103952, 103953,
                     103954, 103955, 103956, 103957, 103958 of 2018
                                & MFA No.103959 of 2018



was admitted as an in-patient in the hospital for nine days.

Hence, a sum of Rs.60,000/- is awarded towards pain and

sufferings. The Tribunal awarded a sum of Rs.1,50,000/- for

the injuries sustained in the accident in the absence of

disability certificate, viz., the global compensation, which is not

permissible in the absence of any material particulars. Further,

the claimant has not furnished any disability certificate and he

has not examined any Doctor. Further, the Tribunal awarded a

sum of Rs.80,000/- towards medical expenses, in the absence

of   any   medical     bills.   The     Tribunal   awarded   a   sum   of

Rs.20,000/- towards food, nourishment and attendant charges

and conveyance etc., which is not reasonable one. Hence, an

additional sum of Rs.10,000/- is awarded. Accordingly, a sum

of Rs.30,000/- is awarded towards food, nourishment and

attendant charges and conveyance etc. The Tribunal has

not awarded any compensation under the head loss of

amenities. Hence, a sum of Rs.30,000/- is awarded towards

loss of amenities. The Tribunal has not awarded any

compensation under the head loss of income during laid up

period. Hence, a sum of Rs.22,500/- is awarded towards loss

of income during laid up period, considering the income of
                                 - 44 -
                               NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



the claimant at Rs.7,500/- X 3. Accordingly, claimant is entitled

for compensation as under:

Pain and sufferings                                          Rs.60,000/-
food, nourishment and attendant charges                      Rs.30,000/-
and conveyance etc.
Loss of amenities                                            Rs.30,000/-
Loss of income        during   laid      up    period        Rs.22,500/-
(Rs.7,500/- X 3)
                      Total                               Rs.1,42,500/-

    41.    In M.F.A. Nos.103916 and 103653 of 2018 (M.V.C.

No.130/2015), the Tribunal awarded a sum of Rs.50,000/-

towards pain, shock and mental agony considering two

grievous injuries sustained by the claimant which is reasonable

one. The Tribunal awarded a sum of Rs.1,50,000/- for the

injuries sustained in the accident in the absence of disability

certificate, the global compensation, which is not permissible in

the absence of any material particulars. Further, the claimant

has not furnished any disability certificate and he has not

examined any Doctor. The Tribunal                awarded a sum        of

Rs.80,000/- towards medical expenses, in the absence of any

medical bills. The Tribunal awarded a sum of Rs.20,000/-

towards   food,   nourishment      and        attendant    charges   and
                                - 45 -
                               NC: 2024:KHC-D:9116
                   MFA No.103913 of 2018 C/W MFA Nos.103914,
                 103915, 103916, 103917, 103918, 103919, 103920,
                 103921, 103922, 103950, 103951, 103952, 103953,
                 103954, 103955, 103956, 103957, 103958 of 2018
                            & MFA No.103959 of 2018



conveyance etc., which is not reasonable one. Hence, an

additional sum of Rs.10,000/- is awarded. Accordingly, a sum

of Rs.30,000/- is awarded towards food, nourishment and

attendant charges and conveyance etc. The Tribunal has

not awarded any compensation under the head loss of

amenities. Hence, a sum of Rs.30,000/- is awarded towards

loss of amenities. The Tribunal has not awarded any

compensation under the head loss of income during laid up

period. Hence, a sum of Rs.22,500/- is awarded towards loss

of income during laid up period, considering the income of

the claimant at Rs.7,500/- X 3. Accordingly, the claimant is

entitled for the compensation as under:

Pain and sufferings                                      Rs.50,000/-
food, nourishment and attendant charges                  Rs.30,000/-
and conveyance etc.
Loss of amenities                                        Rs.30,000/-
Loss of income        during   laid     up   period      Rs.22,500/-
(Rs.7,500/- X 3)
                      Total                           Rs.1,32,500/-

    42.    In M.F.A. Nos.103917 and 103954 of 2018 (M.V.C.

No.131/2015), the Tribunal awarded a sum of Rs.45,000/-

towards pain, shock and mental agony. From the perusal of the
                                  - 46 -
                              NC: 2024:KHC-D:9116
                   MFA No.103913 of 2018 C/W MFA Nos.103914,
                 103915, 103916, 103917, 103918, 103919, 103920,
                 103921, 103922, 103950, 103951, 103952, 103953,
                 103954, 103955, 103956, 103957, 103958 of 2018
                            & MFA No.103959 of 2018



Ex.P14 wound certificate, the claimant sustained a fracture and

simple injury. Hence, the compensation awarded under this

head is on higher side. Accordingly, he is entitled to a sum of

Rs.40,000/- towards a grievous injury and Rs.5,000/- towards

simple injury. In all, he is entitled to a sum of Rs.45,000/-

towards pain and sufferings. The Tribunal awarded a sum of

Rs.1,50,000/- for the injuries sustained in the accident in the

absence of disability certificate, the global compensation, which

is not permissible in the absence of any material particulars.

Further, the claimant has not furnished any disability certificate

and he has not examined any Doctor. Further, the Tribunal

awarded a sum of Rs.80,000/- towards medical expenses, in

the absence of any medical bills. The Tribunal awarded a sum

of Rs.20,000/- towards food, nourishment and attendant

charges and conveyance etc., which is not reasonable one.

Hence,   an   additional   sum      of    Rs.10,000/-   is   awarded.

Accordingly, a sum of Rs.30,000/- is awarded towards food,

nourishment and attendant charges and conveyance etc.

The Tribunal has not awarded any compensation under the

head loss of amenities. Hence, a sum of Rs.30,000/- is

awarded towards loss of amenities. The Tribunal has not
                                         - 47 -
                                       NC: 2024:KHC-D:9116
                          MFA No.103913 of 2018 C/W MFA Nos.103914,
                        103915, 103916, 103917, 103918, 103919, 103920,
                        103921, 103922, 103950, 103951, 103952, 103953,
                        103954, 103955, 103956, 103957, 103958 of 2018
                                   & MFA No.103959 of 2018



awarded any compensation under the head loss of income

during laid up period. Hence, a sum of Rs.22,500/- is

awarded towards loss of income during laid up period,

considering the income of the claimant at Rs.7,500/- X 3.

Accordingly, the claimant is entitled for the compensation as

under:

 Pain and sufferings                                                Rs.45,000/-
 food, nourishment and attendant charges                            Rs.30,000/-
 and conveyance etc.
 Loss of amenities                                                  Rs.30,000/-
 Loss of income            during      laid        up   period      Rs.22,500/-
 (Rs.7,500/- X 3)
                              Total                              Rs.1,27,500/-

       43.     In M.F.A. Nos.103918 and 103955 of 2018 (M.V.C.

No.132/2015), the Tribunal has globally awarded a sum of

Rs.1,00,000/- to the claimant which is on higher side and

exorbitant. From perusal of the wound certificate Ex.P16, the

claimant has sustained a simple injury and considering the

nature of injury, a sum of Rs.25,000/- towards pain and

suffering which is just and proper. Accordingly, the claimant in

all,   is    entitled    to     a     sum     of    Rs.25,000/-      as   global

compensation.
                                    - 48 -
                                  NC: 2024:KHC-D:9116
                      MFA No.103913 of 2018 C/W MFA Nos.103914,
                    103915, 103916, 103917, 103918, 103919, 103920,
                    103921, 103922, 103950, 103951, 103952, 103953,
                    103954, 103955, 103956, 103957, 103958 of 2018
                               & MFA No.103959 of 2018



     44.     Whereas, the Tribunal has globally awarded a sum

of Rs.1,00,000/- to the claimants in M.F.A. Nos.103919 and

103956 of 2018 (M.V.C. No.133/2015) and also Rs.1,00,000/-

to the claimants in M.F.A. Nos.103920 and 103957 of 2018

(M.V.C. No.134/2015) in the absence of any material records

or   disability   certificates,   which     are   on   higher   side   and

exorbitant. However, if a sum of Rs.25,000/- is awarded, the

same would just and reasonable. Accordingly, the claimants in

all, are entitled to a global sum of Rs.25,000/- in both the

cases i.e., M.V.C. Nos.133/2015 and 134/2015 instead of

Rs.1,00,000/-.


     45.     In M.F.A. Nos.103921 and 103958 of 2018 (M.V.C.

No.135/2015), the Tribunal awarded a sum of Rs.20,000/-

towards pain, shock and mental agony. As per Ex.P19, the

claimant sustained two simple injuries and admitted in the

hospital on 01.06.2014 and was discharged on 04.06.2014.

Considering the nature of injuries sustained by the claimant, if

globally a sum of Rs.75,000/- is awarded, it would be just and

reasonable. Accordingly, the claimant is entitled to a sum of

Rs.75,000/- globally.
                                - 49 -
                              NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



    46.     In M.F.A. Nos.103922 and 103959 of 2018 (M.V.C.

No.136/2015), the Tribunal awarded a sum of Rs.20,000/-

towards pain, shock and mental agony. From the perusal of the

material records, if a sum of 30,000/- is awarded, it would be

just and reasonable. Accordingly, a sum of Rs.30,000/- is

awarded under the head pain and sufferings. Further, the

Tribunal awarded a sum of Rs.80,000/- towards injuries

sustained in the accident in the absence of disability certificate,

as global compensation, which is not permissible in the

absence of any material particulars. Further, the claimant has

not furnished any disability certificate and he has not examined

any Doctor. The Tribunal has awarded a sum of Rs.20,000/-

towards medical expenses and that is also not permissible in

the absence of any medical bills. Further, the Tribunal has

awarded a sum of Rs.10,000/- towards food, nourishment and

attendant   charges    and   conveyance       etc.,   which   is   not

reasonable one. Hence, an additional sum of Rs.10,000/- is

awarded. Accordingly, a sum of Rs.20,000/- is awarded

towards food, nourishment and attendant charges and

conveyance      etc.   The   Tribunal   has     not   awarded      any

compensation under the head loss of amenities. Hence, a sum
                                   - 50 -
                                 NC: 2024:KHC-D:9116
                    MFA No.103913 of 2018 C/W MFA Nos.103914,
                  103915, 103916, 103917, 103918, 103919, 103920,
                  103921, 103922, 103950, 103951, 103952, 103953,
                  103954, 103955, 103956, 103957, 103958 of 2018
                             & MFA No.103959 of 2018



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

Accordingly, the claimant is entitled for the compensation as

under:

Pain and sufferings                                          Rs.30,000/-
food, nourishment and attendant charges and                  Rs.20,000/-
conveyance etc.
Loss of amenities                                            Rs.30,000/-
                       Total                            Rs.80,000/-

    47.     Accordingly, I pass the following:

                                 ORDER
    (i)     Appeals are partly allowed.

    (ii)    The   common         judgment      and   award    dated

11.07.2018 passed by the Member M.A.C.T. No.III, Bagalakote in M.V.C. Nos.127/2015 to 136/2015 is modified to the extent stated above.

(iii) The claimants in M.F.A. Nos.103913 and 103950 of 2018 (M.V.C. No.127/2015) are entitled to an enhanced compensation of Rs.7,91,000/-.

(iv) The claimant in M.F.A. Nos.103914 and 103951 of 2018 (M.V.C. No.128/2015) is entitled to a sum of Rs.1,57,500/- as against Rs.3,00,000/-.

- 51 -

NC: 2024:KHC-D:9116 MFA No.103913 of 2018 C/W MFA Nos.103914, 103915, 103916, 103917, 103918, 103919, 103920, 103921, 103922, 103950, 103951, 103952, 103953, 103954, 103955, 103956, 103957, 103958 of 2018

(v) The claimant in M.F.A. Nos.103915 and 103951 of 2018 (M.V.C. No.129/2015) is entitled to a sum of Rs.1,42,500/- as against Rs.3,00,000/-.

(vi) The claimant in M.F.A. Nos.103916 and 103953 of 2018 (M.V.C. No.130/2015) is entitled to a sum of Rs.1,32,500/- as against Rs.3,00,000/-.

(vii) The claimant in M.F.A. Nos.103917 and 103954 of 2018 (M.V.C. No.131/2015) is entitled to a sum of Rs.1,27,500/- as against Rs.3,00,000/-.

(viii) The claimant in M.F.A. Nos.103918 and 103955 of 2018 (M.V.C. No.132/2015) is entitled to a sum of Rs.25,000/- as against Rs.1,00,000/-.

(ix) The claimant in M.F.A. Nos.103919 and 103956 of 2018 (M.V.C. No.133/2015) is entitled to a sum of Rs.25,000/- as against Rs.1,00,000/-.

(x) The claimant in M.F.A. Nos.103920 and 103957 of 2018 (M.V.C. No.134/2015) is entitled to a sum of Rs.25,000/- as against Rs.1,00,000/-.

(xi) The claimant in M.F.A. Nos.103921 and 103958 of 2018 (M.V.C. No.135/2015) is entitled to a sum of Rs.75,000/- as against Rs.1,50,000/-.

- 52 -

NC: 2024:KHC-D:9116 MFA No.103913 of 2018 C/W MFA Nos.103914, 103915, 103916, 103917, 103918, 103919, 103920, 103921, 103922, 103950, 103951, 103952, 103953, 103954, 103955, 103956, 103957, 103958 of 2018

(xii) The claimant in M.F.A. Nos.103922 and 103959 of 2018 (M.V.C. No.136/2015) is entitled to a sum of Rs.80,000/- as against Rs.1,60,000/-.

(xiii) Shriram General Insurance Company Limited and United India Insurance Company Limited are directed to pay the compensation at the ratio of 25 : 75 of the total compensation alongwith interest at the rate of 6% per annum from the date of petition till realization to the claimants.

(xiv) The Insurance Companies are directed to deposit the compensation amount within a period of four weeks from the date of receipt of copy of this judgment.

(xv) The United India Insurance Company to first pay compensation to the claimants and to recover from the owner of the tumtum vehicle under the principle pay and recovery.

(xvi) The order of apportionment and deposit, shall be made as per the order of the Tribunal.

(xvii) The amount in deposit by the Insurance Companies before this Court, if any, be transmitted to the Tribunal within a period of three weeks from today.

- 53 -

NC: 2024:KHC-D:9116 MFA No.103913 of 2018 C/W MFA Nos.103914, 103915, 103916, 103917, 103918, 103919, 103920, 103921, 103922, 103950, 103951, 103952, 103953, 103954, 103955, 103956, 103957, 103958 of 2018

(xviii) Draw the modified award accordingly.

(xix) Registry is directed to transmit a copy of this judgment to the concerned Court forthwith.

     (xx)    No order as to costs.



                                          Sd/-
                                         JUDGE

AC/RSH/ct-an

 

 
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 : MAIMS

 
 
Latestlaws Newsletter