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

Sridevi M J vs Shankarayya I Mathapathi
2024 Latest Caselaw 15740 Kant

Citation : 2024 Latest Caselaw 15740 Kant
Judgement Date : 4 July, 2024

Karnataka High Court

Sridevi M J vs Shankarayya I Mathapathi on 4 July, 2024

Author: K.Somashekar

Bench: K.Somashekar

                                                    -1-
                                                               NC: 2024:KHC:25515-DB
                                                                MFA No. 402 of 2019
                                                            C/W MFA No. 120 of 2021



                           IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                                DATED THIS THE 4TH DAY OF JULY, 2024

                                                PRESENT
                               THE HON'BLE MR JUSTICE K.SOMASHEKAR
                                                   AND
                           THE HON'BLE DR. JUSTICE CHILLAKUR SUMALATHA
                      MISCELLANEOUS FIRST APPEAL NO.402 OF 2019 (MV-I)
                                            C/W
                      MISCELLANEOUS FIRST APPEAL NO. 120 OF 2021 (MV-I)


                      IN MISCELLANEOUS FIRST APPEAL NO. 402 OF 2019:
                      BETWEEN:

                      THE RELIANCE GENERAL
                      INSURANCE COMPANY LTD.,
                      EAST WING, 5TH FLOOR,
                      NO.28, CENTENARY BUILDING
                      M. G. ROAD, BENGALURU-560 001.
                      NOW REPRESENTED BY
                      MANAGER LEGAL.
                                                                         ...APPELLANT
                      (BY SRI. ASHOK N. PATIL, ADVOCATE)
Digitally signed by
AASEEFA PARVEEN       AND:
Location: HIGH
COURT OF              1.    SRIDEVI M. J.
KARNATAKA
                            W/O. R. C. NANDA KISHORE,
                            AGED 41 YEARS, OCC:TEACHER
                            AND BEAUTICIAN, R/O NO.4
                            SAPTHAGIRI, 8TH CROSS
                            17TH WARD, POORNAPURA,
                            NEAR SHANIMAHATMA TEMPLE,
                            SUNDAR NAGAR, GOKUL, MSIRT,
                            BENGALURU-54.
                            NOW PRESENTLY R/O. C/O. 1471,
                            "KANASU" 'A' BLOCK,
                            J. H. PATIL LAYOUT,
                            NAGANURU ROAD,
                            DAVANAGERE-04.
                             -2-
                                        NC: 2024:KHC:25515-DB
                                         MFA No. 402 of 2019
                                     C/W MFA No. 120 of 2021



2.   SHANKARAYYA I. MATHAPATI
     S/O IRAYYA,
     AGED ABOUT 60 YEARS,
     R/O KULAHALLI VILALGE AND POST
     JAMAKHANDI TALUK,
     BAGALKOT DISTRICT.

3.   M/S SEABIRD HOLIDAY MAKERS,
     NO.24, HARAPANAHALLY
     JIGANI VILLAGE, JIGANI CIRCLE,
     ANKEKAL TALUK,
     BENGALURU RURAL DISTRICT-562 106
                                               ...RESPONDENTS
(BY SRI. R. SHASHIDHARA, ADVOCATE FOR R1;
R2 AND R3 - NOTICE DISPENSED WITH
V/O. DATED 31.10.2019)

     THIS MISCELLANEOUS FIRST APPEAL FILED U/S 173(1) OF MV
ACT AGAINST THE JUDGMENT AND AWARD DATED 02.11.2018,
PASSED IN MVC NO.530/2017, ON THE FILE OF THE PRINCIPAL
SENIOR CIVIL JUDGE & MEMBER, MACT-IV, DAVANAGERE,
AWARDING COMPENSATION OF RS.17,92,400/- WITH INTEREST @
8% P.A., FROM THE DATE OF PETITION TILL ITS REALIZATION.


IN MISCELLANEOUS FIRST APPEAL NO. 120 OF 2021:
BETWEEN:
SRIDEVI M. J.
W/O. R. C. NANDA KISHORE,
AGED 43 YEARS,
TEACHER AND BEAUTICIAN
R/O NO.4, SAPTHAGIRI 8TH CROSS,
17TH WARD, POORNAPURA,
NEAR SHANIMANTAPA TEMPLE,
SUNDAR NAGAR, GOKUL, MSIRT,
BANGALORE-54.
NOW PRESENTLY
R/O CARE OF 1471, KANASU A BLOCK
J. H. PATEL LAYOUT, NAGANUR ROAD,
DAVANAGERE-577 004.
                                                 ...APPELLANT
(BY SRI. R. SHASHIDHARA, ADVOCATE)
                                   -3-
                                             NC: 2024:KHC:25515-DB
                                            MFA No. 402 of 2019
                                        C/W MFA No. 120 of 2021



AND:

1.      SHANKARAYYA I MATHAPATHI
        S/O IRAYYA, AGED ABOUT 62 YEARS,
        R/O KULAHALLI VILLAGE AND POST
        JAMKHANDI TALUK-587301
        BAGALKOT DISTRICT,
        DRIVER OF SEABIRD
        BUS BEARING NO.KA-51/B-1461.

2.      M/S SEABIRD HOLIDAY MAKERS,
        NO.24, HARAPANAHALLY JIGANI VILLAGE,
        JIGANI CIRCLE, ANEKAL TALUK,
        BANGALORE RURAL-562 106,
        OWNER OF BUS BEARING NO.LA-51/B-1461.

3.      THE DIVISIONAL MANAGER,
        RELIANCE GENERAL INSURANCE CO., LTD.,
        RGIC, 28, EAST WING, 5 TH FLOOR
        CENTENARY BUILDING, M. G. ROAD,
        BANGALORE-560 001.
                                                    ...RESPONDENTS
(BY SRI. ASHOK N. PATIL,ADVOCATE FOR R2;
R1 AND R2 - NOTICE DISPENSED
WITH V/O. DATED 31.10.2023)

        THIS MISCELLANEOUS FIRST APPEAL FILED U/S 173(1) OF MV
ACT AGAINST THE JUDGMENT AND AWARD DATED 02.11.2018
PASSED IN MVC NO.530/2017 ON THE FILE OF THE PRL. SENIOR
CIVIL    JUDGE    AND   MEMBER,   MACT-IV,    DAVANAGERE,   PARTLY
ALLOWING THE CLAIM PETITION FOR COMPENSATION AND SEEKING
ENHANCEMENT OF COMPENSATION.



     THESE       APPEALS   ARE    COMING     ON   FOR   DICTATION,
THIS DAY, DR. CHILLAKUR SUMALATHA, J., DELIVERED THE
FOLLOWING:
                                     -4-
                                                     NC: 2024:KHC:25515-DB
                                                   MFA No. 402 of 2019
                                               C/W MFA No. 120 of 2021



                              JUDGMENT

Heard Sri.Ashok N. Patil, learned counsel for the

Insurance Company as well Sri.Shashidhara R. learned counsel

who is representing the claimant.

While MFA No.402/2019 is filed by the Insurance

Company, MFA No.120/2021 is filed by the claimant.

With a contention that the medical expenses granted is

excessive and the interest awarded is also excessive and

thereby seeking for reduction in awarded amount, the

Insurance Company preferred the appeal vide MFA

No.402/2019.

On the other hand, on the ground that the amount

awarded as compensation is low and that the same needs

enhancement, the claimant preferred the appeal vide

MFA No.120/2021.

2. Challenge in both the appeals is the order that is

rendered by the Motor Accident Claims Tribunal-IV,

Davanagere, in MVC No.530/2017 dated 02.11.2018.

3. The crux of the case as could be perceived through

the material available on record is that on 03.04.2017 at about

NC: 2024:KHC:25515-DB

3.00 p.m. while the claimant was coming from Hubli to

Bangalore in a Tourists Bus bearing Registration

No.KA.51/B.1461, the driver of the said bus drove the bus in a

rash and negligent manner and dashed against a Crane, due to

which the claimant sustained injuries.

4. The undisputed facts in the case are that the

claimant took extensive treatment for the injuries sustained.

That she sustained fracture of 7th and 8th ribs anteriorly,

fracture of L1 vertebra, fracture transverse process of L2, left

subtrochanteric femur fracture and crush injury to left leg. Also

it is not in dispute that during the course of treatment her left

leg below knew was amputed.

5. Learned counsel for the Insurance Company

Sri.Ashok N.Patil submits that without sufficient proof the

Tribunal through the impugned order awarded compensation.

The tribunal as per the material available on record has

awarded a sum of Rs.17,92,400/- under the following heads:

    Sl.            Description                       Amount
    No                                                 Rs.
     1      Pain and suffering
                                                       50,000.00
      2     Food     and     nourishment,              30,000.00

                                          NC: 2024:KHC:25515-DB






           conveyance and attendant
           charge
      3    Loss of income during laid
           up period                             54.000.00

      4    Medical expenses
                                             7,98,400.00
      5    Loss of earning    due    to
           disability                        8,10,000.00

      6    Future medical expenses
                                                 40,000.00
      7    Loss of amenities        and
                                                 10,000.00
           unhappiness
          Total Compensation               17,92,400.00


6. Arguing in respect of merits of the matter learned

counsel Sri.Ashok N.Patil who is representing the Insurance

Company submits that without any basis the Tribunal awarded

a sum of Rs.7,98,400/- towards medical expenses. Learned

counsel states that the said amount has to be reduced. Learned

counsel also contends that the Tribunal has awarded interest at

the rate of 8% per annum and indeed it has to be reduced to

6%. Learned counsel thereby seeks to reduce the amount that

is awarded as compensation.

7. Contradicting the submission thus made,

Sri.R.Shashidhara, learned counsel who is representing the

claimant contends that the Tribunal erred in assessing the

NC: 2024:KHC:25515-DB

disability as 50%. Learned counsel states that the disability as

spoken by the doctor is 70%. However, a perusal of record

goes to show that the doctor who gave evidence did not state

that the disability of 70% is in respect of the whole body. The

Tribunal having discussed the facts of the case at length came

to a conclusion that the disability is to be taken as 50% in

respect of the whole body. This Court is not inclined to

disturbed the said finding as the said finding appears

reasonable.

8. Learned counsel Sri.Shashidhara R. also argued

that the Tribunal erred in not adding future prospects. Learned

counsel states that the Tribunal ought to have added future

prospects. In this regard learned counsel relies upon the

decision of the Hon'ble Apex Court in the case of Mohd.Sabeer

@ Shabir Hussain Vs. Regional Manager U.P. State Road

Transport Corporation in Civil Appeal Nos.9070-9071 of

2022. In the said decision the Hon'ble Apex Court at paragraph

No.18 of the judgment held as follows:

"18. It is a well settled position of law that in cases of permanent disablement caused by a motor accident, the claimant is entitled to not

NC: 2024:KHC:25515-DB

just future loss of income, but also future prospects. It has been reiterated by this Court in multiple instances that "just compensation" must be interpreted in such a manner as to place the claimant in the same position as he was before the accident took place."

9. In the light of the aforementioned discussion this

Court is of the view that the contention of the learned counsel

for the claimant that the Tribunal erred in not adding future

prospects is justifiable.

10. It is not in dispute that the claimant was aged about

40 years by the date of accident. The relevant medical record

reveals the said fact. Therefore, taking into consideration her

age, as per the decision of the Hon'ble Apex Court, 40% of the

actual earnings are required to be added as future prospects.

11. Coming to the income of the claimant by the date of

accident, her version is that she was working as teacher. She

also contended that she was earning Rs.30,000/- per month as

a teacher and as beautician. However, no substantive proof is

produced with regard to occupation or earning of the claimant

by the date of accident. However, taking into consideration the

NC: 2024:KHC:25515-DB

fact that the Karnataka State Legal Services Authority is taking

notional income as Rs.11,000/- per month in respect of the

accidents that occurred in the year 2017 and as the accident in

this case occurred in the year 2017, this Court considers

desirable to take the income as Rs.11,000/- per month.

12. Having taken notional income as Rs.11,000/- per

month, adding 40% towards future prospects and applying

multiplier '15' as per the decision of the Hon'ble Apex Court in

the case of Smt.Sarla Verma and others Vs. Delhi

Transport Corporation and Another reported in AIR 2009

SC 3104, the loss of earnings due to permanent disability if

calculated would be as under:

          Description                   Amount
                                          Rs.
      Annual income (11,000x12)
                                        1,32,000.00
      Add 40% of towards future
      prospects(1,32,000+40%)           1,84,800.00

      Applying      the   relevant
      multiplier                       27,72,000.00
      '15'(1,84,800x15)
      Disability being 50%             13,86,000.00
      (27,72,000 x 50%)
      Loss of earnings due to
                                      13,86,000.00
      disability
                                   - 10 -
                                              NC: 2024:KHC:25515-DB





13. Coming to other considerations, having regard to

the fact that the appellant sustained grievous injuries due to

the accident, lost one of her limbs and took extensive

treatment, this Court considers desirable to award a sum of

Rs.1,00,000/- under the head pain and sufferings. Likewise,

this Court considers desirable to award a sum of Rs.50,000/-

under the head food and nourishment, conveyance and

attendant charges. The appellant would have taken bed rest at-

least for a period of six months. Thus, loss of income during laid

up period comes to Rs.66,000/- (Rs.11,000/- x 6). Having

considered the documentary evidence produced i.e. the medical

bills, this Court is of the view that the amount awarded under

the head medical expenses i.e. Rs.7,98,400/- should remain

undisturbed.

14. Though learned counsel for the claimant stated that

the appellant is required to have artificial limb and should have

replacement, the cost of the artificial limb and the necessity for

replacement periodically is not produced through any cogent

evidence. However, pursuing the fact that the artificial limb

purchased cannot be used life long, this Court considers

desirable to award a sum of Rs.1,00,000/- under the head

- 11 -

NC: 2024:KHC:25515-DB

future medical expenses as well as purchase of artificial limb.

The Tribunal has awarded a sum of Rs.10,000/- towards loss of

amenities and unhappiness, this Court considers desirable to

award a sum of Rs.1,00,000/- under the said head. Relying

upon the decision that is referred supra i.e. Mohd. Sabeer's

case, learned counsel seeks to award certain amount under the

head disfigurement. Admittedly, the appellant has lost one of

her limb, certainly there would be disfigurement. Therefore, this

Court considers desirable to award a sum of Rs.50,000/- under

the head disfigurement. Thus, the total amount which the

appellant is entitled to would be as under:

    Sl.           Description                     Amount
    No                                              Rs.
     1     Pain and suffering
                                                  1,00,000.00
      2    Food    and  nourishment,
           conveyance and attendant                 50,000.00
           charge
      3    Loss of income during laid
           up period                                66,000.00

      4    Medical expenses
                                                  7,98,400.00
      5    Loss of future earnings due
           to disability                         13,86,000.00

      6    Future medical expenses
           and      for    purchase of
                                                  1,00,000.00
           artificial limb

      7    Loss     of   amenities       and      1,00,000.00
                                  - 12 -
                                             NC: 2024:KHC:25515-DB






               unhappiness
      8        For disfigurement                  50,000.00
              Total Compensation              26,50,400.00


15. This Court considers that there is force in the

submission that is made by learned counsel for the Insurance

Company Sri.Ashok N.Patil so far as award of interest is

concerned. Therefore, as prayed for, the interest is required to

be reduced from 8% to 6% per anum. Thus, the following

ORDER

(i) Both the appeals are allowed in part.

(ii) The amount awarded as compensation by the Motor

Accidents Claims Tribunal-IV, Davanagere through orders in

MVC No.530/2017 dated 02.11.2018 is enhanced from

Rs.17,92,400/- to Rs.26,50,400/-.

(iii) The awarded sum as well as the enhanced sum shall

carry interest at the rate of 6% per annum from the date of

petition till the date of deposit.

(iv) The insurance company shall deposit the entire sum

within a period of 8 weeks from the date of receipt of copy of

this order.

- 13 -

NC: 2024:KHC:25515-DB

(v) On such deposit, the appellant is permitted to withdraw

50% of the total sum and the remaining 50% shall be kept in

fixed deposit in her name in any nationalized bank for a period

of five years.

(vi) On completion of the said period, the claimant is

permitted to withdraw the same along with accrued interest.

(vii) The amount, if any, in deposit be transmitted along

with records to the concerned Tribunal forthwith.

Sd/-

JUDGE

Sd/-

JUDGE

AP CT:TSM

 
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