Citation : 2024 Latest Caselaw 15742 Kant
Judgement Date : 4 July, 2024
-1-
NC: 2024:KHC:25396
MFA No. 2461 of 2023
C/W MFA No. 6526 of 2023
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 4TH DAY OF JULY, 2024
BEFORE
THE HON'BLE MR JUSTICE K.NATARAJAN
MISCELLANEOUS FIRST APPEAL NO. 2461 OF 2023 (MV-D)
C/W
MISCELLANEOUS FIRST APPEAL NO. 6526 OF 2023(MV-D)
IN MFA NO.2461/2023
BETWEEN:
1. NETHRAVATHI
W/O LATE DEVARAJU,
AGED ABOUT 32 YEARS,
2. DEEKSHA
D/O LATE DEVARAJU,
AGED ABOUT 12 YEARS,
3. DIMPAL
Digitally signed by D/O LATE DEVARAJU,
VEDAVATHI A K AGED ABOUT 10 YEARS,
Location: High
Court of Karnataka
4. JAYALAKSHMI
W/O RANGASWAMY,
AGED ABOUT 64 YEARS,
ALL ARE R/AT BHUVANAHALLI VILLAGE,
KASABA HOBLI,
HASSAN TALUK.
SINCE PETITIONER NO.2 AND 3 ARE MINORS,
THEY ARE REPRESENTED BY THEIR MOTHER
-2-
NC: 2024:KHC:25396
MFA No. 2461 of 2023
C/W MFA No. 6526 of 2023
AND NATURAL GUARDIAN
SMT. NETHRAVATHI
W/O DEVARAJU.
...APPELLANTS
(BY SRI. GIRISH B. BALADARE, ADVOCATE)
AND:
DIVISIONAL CONTROLLER,
K.S.R.T.C.,
HASSAN DEPO,
HASSAN - 573 201.
...RESPONDENT
(BY SRI. F.S.DABALI, ADVOCATE)
THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 173(1) OF MV ACT AGAINST THE JUDGMENT AND
AWARD DATED 08.02.2023 PASSED IN MVC NO. 1722/2019
ON THE FILE OF THE II ADDITIONAL SENIOR CIVIL JUDGE AND
JMFC, HASSAN, PARTLY ALLOWING THE CLAIM PETITION
FOR COMPENSATION AND SEEKING ENHANCEMENT OF
COMPENSATION.
IN MFA NO.6526/2023
BETWEEN:
DIVISIONAL CONTROLLER
K.S.R.T.C.,
HASSAN DEPO,
HASSAN - 573 201.
NOW REPRESENTED BY IT'S CHIEF LAW OFFICER,
KSRTC, CENTRAL OFFICE,
SHANTHINAGARA, K.H.ROAD,
BENGALURU - 560 027.
...APPELLANT
(BY SRI. F.S.DABALI, ADVOCATE)
-3-
NC: 2024:KHC:25396
MFA No. 2461 of 2023
C/W MFA No. 6526 of 2023
AND:
1. NETHRAVATHI
W/O LATE DEVARAJU,
AGED ABOUT 32 YEARS,
2. DEEKSHA
D/O LATE DEVARAJU,
AGED ABOUT 12 YEARS,
3. DIMPAL
D/O LATE DEVARAJU,
AGED ABOUT 10 YEARS,
SINCE RESPONDENTS NO.2 AND 3 ARE MINORS,
THEY ARE REPRESENTED BY THEIR MOTHER
AND NATURAL GUARDIAN RESPONDENT NO.1
SMT. NETHRAVATHI,
W/O DEVARAJU.
4. JAYALAKSHMI
W/O RANGASWAMY,
AGED ABOUT 64 YEARS,
ALL ARE RESPONDENTS ARE
R/AT BHUVANAHALLI VILLAGE,
KASABA HOBLI, HASSAN TALUK - 573 201.
...RESPONDENTS
(BY SRI. GIRISH B. BALADARE, ADVOCATE FOR R1 TO R4;
R2 & R3 ARE MINORS REPRESENTED BY R1)
THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 173(1) OF MV ACT, AGAINST THE JUDGMENT AND
AWARD DATED.08.02.2023 PASSED IN MVC NO.1722/2019 ON
THE FILE OF THE II ADDITIONAL SENIOR CIVIL JUDGE AND
JMFC, HASSAN, AWARDING COMPENSATION OF
RS.17,98,450/- WITH INTEREST AT 9 PERCENT P.A. FROM THE
DATE OF PETITION TILL REALIZATION.
-4-
NC: 2024:KHC:25396
MFA No. 2461 of 2023
C/W MFA No. 6526 of 2023
THESE APPEALS, COMING ON FOR ADMISSION, THIS
DAY, THE COURT DELIVERED THE FOLLOWING:
JUDGMENT
M.F.A. No.2461/2023 is filed by the claimants for
enhancement of compensation and M.F.A. No.6526/2023 is
filed by the KSRTC challenging negligence and the liability of
compensation granted by the II Additional Senior Civil Judge
and JMFC, Motor Accident Claims Tribunal, Hassan, in M.V.C.
No.1722/2019, dated 08.02.2023.
2. Heard the learned counsel appearing for the parties.
3. The appellants in M.F.A. No. 2461/2023 are the
petitioners, the appellant in M.F.A. No. 6526/2023 is the
respondent-KSRTC in MVC No.1526/2014. The rank of the
parties before the Tribunal is retained for the sake convenience.
4. The case of the petitioners is that the petitioners filed
the claim petition under Section 166 of the Motor Vehicles Act,
1988, seeking compensation for the death of one Devaraju,
the husband of the first petitioner. It was stated in the petition
NC: 2024:KHC:25396
that on 06.08.2019 at about 3.15 p.m., while the deceased
Devaraju after alighting his pillion rider opposite to Sanjeevani
hospital, Salagame road, Hassan, was sitting on the bike, which
was in starting condition, at that time, the driver of the KSRTC
bus drove the same in rash and negligent manner and dashed
to the deceased's bike. As a result of which, the deceased
sustained severe head injury and died on the spot. The police
registered FIR and filed charge sheet against the driver of the
bus. Hence, the petitioners-claimants filed the claim petition
seeking the compensation of Rs.30 lakhs.
5. In response to the notice, the respondent-KSRTC
appeared before the Tribunal and filed statement of objection
denying the rash and negligent driving of the bus and also
denied the accident, age and income of the deceased, and
contended that the accident was occurred because of the
negligence of the deceased Devaraju and accordingly prayed
for dismissal of the petition.
6. Based upon the same, the Tribunal framed the
following two issues:
NC: 2024:KHC:25396
1) ಾಂಕ 06-08-2019 ರಂದು 1 ೇ ಅ ಾರರ ಗಂಡ ಮೃತ ೇವ ಾಜು ಇವರು ಮ ಾ ಹ ಸು ಾರು 3-15 ಗಂ ೆ ಸಮಯದ ! ತಮ" #ಾಬು #ೈ&ನ (ಂ)ಾಗ ಕು*+ದ, ವ &-ಯನು #ೈ&.ಂದ /ೆಳ1ೆ ಇ*2 #ೈ3 4ಾ56 ಾ7/ೊಂಡು 9ೊರಡಲು .ಂ+ ಾ,ಗ, ಮುಂ)ಾಗ ಂದ /ೆ.ಎ<.ಆ>.?.2 ಬ< @ಾಲಕ ಅ+Aೇಗ ಮತು- ಅBಾಗರೂಕCೆDಂದ @ಾಲ ೆ ಾ7/ೊಂಡು ಬಂದು ಮೃತ ೇವ ಾಜುರವರ #ೈ3 ಬಲ)ಾಗ 9ಾ ಂಡEೆF 7&H ಾ7ದ ಪJKಾಮ ೇವ ಾಜು #ೈ3 ಸLೕತ /ೆಳ/ೆH Mದು, +ೕವNAಾO 1ಾಯ1ೊಂಡು ಸPಳದ !Qೕ ಮೃತಪ?5ರುವR ಾO ಅ ಾರರು 4ಾSೕತು ಪ7ಸುವ ೇ?
2. ಅ ಾರರು ತಮ" ಅ ಯ ! /ೇ*ರುವ ಪJ9ಾರ ಪTೆಯಲು ಅಶಹ ಾOರುವ ೆ ? ಅಹ ಾOದ, ! ಎಷು5 ಪN ಾಣದ ಪJ9ಾರ ಪTೆಯಲು ಅಹ ರು?
3. ಾಡುವ ಆ ೇಶ ಅಥAಾ ಅAಾ>Y ಏನು ?
7. On behalf of the petitioners, petitioner No.1 was
examined as P.W.1 and examined one T. Krishnaraju as P.W.2,
and got marked 11 documents as per the exhibits P.1 to P.11.
On the other hand, the KSRTC bus driver was examined as
R.W.1 and got marked two documents as exhibits R.1 and 2.
8. After hearing the arguments, the Tribunal answered
issue No.1 in the affirmative and issue No.2 partly in the
affirmative and awarded the compensation of Rs.17,98,450/-
NC: 2024:KHC:25396
with interest at 9% per annum from the date of petition till
realization. Being aggrieved by the same, the petitioners have
filed the present appeal seeking enhancement of the
compensation and the KSRTC has also filed the appeal
challenging the liability and seeking reduction in the quantum
of compensation.
9. Learned counsel for the appellants-petitioners has
contended that the Tribunal has committed an error in
considering the income of the deceased at Rs.12,000/- per
month as notional income. Even for the accidents of the year
2019, Rs.14,000/- is considered in Lok Adalaths. It is further
contended that 40% towards future prospects is required to be
granted. Accordingly, prayed for allowing the appeal.
10. Per contra, learned counsel for the respondent-
KSRTC has seriously contended that there was no negligence
on the part of the driver of the bus. The deceased was fully in
drunken stage and he came on the middle of the road and died.
The driver of the KSRTC himself gave complaint against the
deceased as per Exhibit R2. The learned counsel further
NC: 2024:KHC:25396
contended that the PM report clearly reveals that there was
consumption of Ethyl alcohol (67.43 mg / 100ml of blood) by
the deceased, and the deceased was not wearing helmet, due
to which the accident had occurred. It is also contended that
Exhibit P9-the sketch reveals that the deceased was standing
on the vehicle on the opposite direction which was in starting
condition. Therefore, no liability can be fixed on the driver of
the bus. Even otherwise, there is contributory negligence on
the part of the deceased. The quantum of compensation shall
also be reduced. Therefore, prayed for dismissal of the appeal
filed with the appellant-petitioners by allowing the appeal filed
by the KSRTC.
11. Having heard the learned counsel appearing for the
parties, perused the records.
12. The points that arise for consideration are,
(i) Whether the Tribunal is justified in holding that the accident was occurred due to rash and negligent driving of the driver of the KSRTC bus ?
NC: 2024:KHC:25396
(ii) Whether the deceased also contributed to the negligence due to intoxication and riding without wearing helmet on the middle of the road ?
(iii) Whether the petitioners - claimants are entitled for enhancement of compensation ?
(iv) If so, what order?
13. The case of the petitioners is that on 06.08.2019, the
deceased, after alighting the pillion rider, was sitting on the
bike, which was in starting condition, on the middle of the road.
At that time, the driver of the respondent-KSRTC bus drive the
same in the opposite direction and dashed against the motor
bike, due to which the deceased fell down and sustained
injuries and died on the spot. Petitioner No.1 is examined as
P.W.1 and got marked the documents. P.W. 1 is not an eye
witness to the incident. P.W.2 is the complainant and he has
not seen the incident. While going on the place of incident, he
found that there was the accident and immediately, he went
and saw that the deceased was known person to him and
immediately, the bus was stopped. In the cross examination,
P.W.2 has admitted, normally, the bus going on the opposite
road should go on the left side. He further admitted in exhibit
P.5-sketch, where the accident occurred, the deceased was
- 10 -
NC: 2024:KHC:25396
standing on the bike on the middle of the road. He also
admitted that the deceased could have parked the vehicle on
the left side of the road.
14. Therefore, the admission made by P.W.2 indicates
that the deceased came on the scooter on the opposite
direction and was standing on the middle of the road. It is
pertinent to note that the claimants also have not examined the
person who was the pillion rider. P.W.2, while going on the
same direction, filed the complaint who said to have seen the
accident.
15. The averments made in the complaint says that the
accident was occurred on the middle of the road and the police
sent the dead body to the hospital for post mortem. The post
mortem report produced by the petitioners at exhibit P.7 shows
that internal parts like left kidney and right kidney and some
visceral were collected from the body of the deceased and were
sent to the FSL for analysis. The doctor in the report at exhibit
P.8 has opined that the deceased consumed Ethyl Alcohol
(67.43 mg / 100ml of blood) which reveals that the deceased
- 11 -
NC: 2024:KHC:25396
was fully in drunken condition at the time of the accident. It is
also to be noticed that the deceased was not wearing helmet at
the time of incident, which goes to show that the deceased
came on the opposite direction on the middle of the road and
said to be parked the vehicle, due to which the KSRTC bus
came in the opposite direction, touched the handle of the motor
bike due to which the deceased fell down and sustained injuries
and died on the spot.
16. But, the deceased has also contributed to the
accident in not wearing helmet and he came on the middle of
the road and had consumed alcohol at the time of accident.
Therefore, the Tribunal is not justified in considering that the
accident has mainly occurred due to the rash and negligent
driving of the driver of the KSRTC bus. But, the deceased also
contributed to the accident. Therefore, I hold that the deceased
has contributed to the accident to the tune of 25% and the
driver of the KSRTC bus has contributed to the tune of 75%.
17. As regards the quantum of compensation, the
accident was occurred in the year 2019. The Tribunal has
- 12 -
NC: 2024:KHC:25396
considered the income of the deceased at Rs.12,000/- per
month. However, for the accidents of the year 2019, the Lok
Adalaths have taken Rs.14,000/- per month. The deceased has
left behind his wife, children and mother. Therefore, taking
40% towards future prospects out of Rs.14,000/-, it would
come to Rs.5,600 and the income would come to Rs.19,600/-
per month. If one-fourth is deducted towards personal
expenses out of the said amount, Rs.14,700/- per month would
be the net income. The deceased was aged 32 years at the
time of accident and the appropriate multiplier would be 16.
Therefore, Rs.28,22,400/- (Rs.14,700/- x 12 x 16) would be
the loss of dependency.
18. The 1st claimant-1st petitioner is his wife and
claimant Nos.2 and 3 are her children and claimant No.4 is the
mother of the deceased. Therefore, they are entitled for
Rs.40,000/- each towards consortium, which comes to
Rs.1,60,000/- , and Rs.30,000/- towards loss of estate. In all,
the petitioners-claimants entitled to the total compensation of
Rs.30,12,400/-.
- 13 -
NC: 2024:KHC:25396
19. The compensation awarded by the Tribunal is
modified as below:
Loss of dependency 28,22,400/-
Loss of love and affection 1,60,000/-
and consortium
Loss of estate 30,000/-
Total 30,12,400/-
20. In view of the contributory negligence on the part of
the deceased, if 25% out of Rs.30,12,400/-is deducted, it
would come to Rs.7,53,100/- and the remaining amount of
Rs.22,59,300/- to be paid by the KSRTC, which would be the
enhanced compensation.
21. Accordingly, I proceed to pass the following :
ORDER
(i) Both the appeals are allowed in part.
(ii) The appellant-claimants are entitled for the
compensation of Rs.30,12,400/- together with interest at the
rate of 6% per annum, from the date of claim petition till the
date of realisation.
- 14 -
NC: 2024:KHC:25396
(iii) Out of the compensation of out of enhanced
compensation of Rs.30,12,400/-, the KSRTC after deducting
25% on the enhanced compensation i.e. Rs.7,53,100/-, is
directed to pay Rs.22,59,300/- together with interest at the
rate of 6% per annum, from the date of claim petition till the
date of realisation.
(vi) The respondent-KSRTC is directed to deposit the
enhanced compensation with interest at 6% per annum, within
60 days from the date of receipt of a copy of the award;
(v) The amount in deposit shall be transmitted to the
Tribunal.
(vi) The apportionment made by the Tribunal is hereby
confirmed.
Sd/-
JUDGE
CS
CT:SK
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!