Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri. Md. Maheboob @ Shaik Md vs The Divisional Manager
2024 Latest Caselaw 12628 Kant

Citation : 2024 Latest Caselaw 12628 Kant
Judgement Date : 6 June, 2024

Karnataka High Court

Sri. Md. Maheboob @ Shaik Md vs The Divisional Manager on 6 June, 2024

                                                -1-
                                                  NC: 2024:KHC-K:3631-DB
                                                      MFA No.201552 of 2015
                                             C/W MFA.CROB No.200015 of 2016



                                IN THE HIGH COURT OF KARNATAKA,

                                       KALABURAGI BENCH

                               DATED THIS THE 6TH DAY OF JUNE, 2024

                                             PRESENT

                             THE HON'BLE MR. JUSTICE ASHOK S. KINAGI
                                               AND
                               THE HON'BLE MR. JUSTICE RAJESH RAI K

                           MISCL. FIRST APPEAL NO.201552 OF 2015 (MV-I)
                                               C/W
                             MFA CROSS OBJ NO.200015 OF 2016 (MV-I)

                      IN M.F.A.NO.201552 OF 2015

                      BETWEEN:

                      THE DIVISIONAL MANAGER
                      THE ORIENTAL INSURANCE CO., LTD.,
                      DIVISIONAL OFFICE,
                      N.G. COMPLEX, 2ND FLOOR,
                      OPP. MINI VIDHANA SOUDHA,
Digitally signed by
BASALINGAPPA
                      KALABURAGI - 585 102.
SHIVARAJ
DHUTTARGAON
                                                                ...APPELLANT
Location: HIGH        (BY SRI. UDAY P.HONGUNTIKAR, ADVOCATE)
COURT OF
KARNATAKA
                      AND:

                      1.   SRI.MD. MAHABOOB @ SHAIK
                           MD. MAHABOOB S/O YOUNUS ALI,
                           AGE: 27 YEARS,
                           OCC: QUALITY ENGINEER IN SIENNA
                           ECAD TECHNOLOGIES PVT., LTD.,
                           BANASHANKARI, 3RD STAGE,
                           BANGALORE, R/O: NOW RESIDING AT
                           MADINA COLONY,
                           KALABURAGI - 585 103.
                           -2-
                            NC: 2024:KHC-K:3631-DB
                                 MFA No.201552 of 2015
                        C/W MFA.CROB No.200015 of 2016




2.   SRI. MD. AKBAR S/O LAL AHAMED,
     AGE: 31 YEARS,
     OCC: DRIVER OF TWO WHEELER
     HERO HONDA MOTOR CYCLE
     BEARING REG.NO.KA-32/U-6898,
     R/O: H.NO.11/2272, LALGERI,
     BRAHAMPUR, KALABURAGI - 585 103.
                                         ...RESPONDENTS

(BY SRI. BASAVARAJ KAREDDY, ADVOCATE FOR R1;
    SRI M.M.ALLUR AND
    SRI VIDYADHAR B. HUGGI, ADVOCATES FOR R2)

      THIS MFA IS FILED UNDER SECTION 173(1) OF THE
MOTOR VEHICLES ACT, PRAYING TO CALL FOR THE RECORDS
IN M.V.C. NO.1235/2012 ON THE FILE OF THE PRINCIPAL
SENIOR CIVIL JUDGE AND C.J.M., AT KALABURAGI DATED
02.06.2015 AND SET ASIDE THE JUDGMENT AND AWARD
DATED 02.06.2015 PASSED BY THE PRINCIPAL SENIOR CIVIL
JUDGE AND C.J.M., AT KALABURAGI BY ALLOWING THE
APPEAL, IN THE INTEREST OF JUSTICE AND EQUITY.


IN M.F.A.CROB.NO.200015 OF 2016

BETWEEN:

SRI.MD. MAHEBOOB @ SHAIKH MD.
MAHEBOOB S/O YOUNUS ALI,
AGE: 28 YEARS,
OCC: QUALITY ENGINEER IN SIENNA
ECAD TECHNOLOGIES PVT. LTD.,
BANASHANKARI, 3RD STAGE,
BANGALORE, NOW AT MADINA COLONY,
KALABURAGI.
                                     ...CROSS OBJECTOR
(BY SRI. BASAVARAJ KAREDDY, ADVOCATE)
                                    -3-
                                     NC: 2024:KHC-K:3631-DB
                                          MFA No.201552 of 2015
                                 C/W MFA.CROB No.200015 of 2016




AND:

1.   THE DIVISIONAL MANAGER,
     THE ORIENTAL INSURANCE CO., LTD.,
     II-FLOOR, N.G. COMPLEX,
     OPP: MINI VIDHANA SOUDHA,
     KALABURAGI - 585 102.

2.   MD. AKBAR S/O LAL AHMED,
     AGE: 32 YEARS,
     OCC: RIDER OF TWO WHEELER
     HERO HONDA MOTOR CYCLE
     BEARING REG.NO.KA-32/U-6898,
     R/O: H.NO.11/2272, LALGERI,
     BRAHAMPUR, KALABURAGI - 585 103.
                                                    ...RESPONDENTS

(BY SRI. UDAY P. HONGUNTIKAR, ADVOCATE FOR R1;
    SRI. M.M.ALLUR AND
    SRI VIDYADHAR B. HUGGI, ADVOCATES FOR R2)

       THIS MFA CROB., IS FILED UNDER ORDER 41 RULE 22
OF CODE OF CIVIL PROCEDURE, PRAYING TO MODIFY THE
IMPUGNED       JUDGMENT      AND     AWARD       DATED   02.06.2015
PASSED BY THE LEARNED PRINCIPAL SENIOR CIVIL JUDGE
AND M.A.C.T., KALABURAGI IN M.V.C.NO.1235/2012 AND
PASS AN ORDER FOR ENHANCEMENT OF COMPENSATION AS
DEEMED    FIT   BY   THIS    COURT       UNDER     THE   FACTS   AND
CIRCUMSTANCES OF THE CASE INCLUDING THE COSTS, IN
THE INTEREST OF JUSTICE AND EQUITY.


       THIS MFA AND MFA CROB., COMING ON FOR HEARING,
THIS    DAY,    ASHOK       S.    KINAGI     J.,   DELIVERED     THE
FOLLOWING:
                                  -4-
                                      NC: 2024:KHC-K:3631-DB
                                      MFA No.201552 of 2015
                             C/W MFA.CROB No.200015 of 2016



                           JUDGMENT

This appeal and cross-objection are arising out of the

judgment and award dated 02.06.2015 passed in MVC

No.1235/2012 by the Principal Senior Civil Judge and CJM

at Kalaburagi (for short hereinafter referred to as 'the

Tribunal').

2. The Insurance Company has filed the appeal in

MFA No.201552/2015 and the claimant has filed the cross-

objection in MFA.CROB.No.200015/2016.

3. For the sake of convenience, parties are

referred to as per their ranking before the Tribunal. The

appellant is respondent No.2, respondent No.1 is the

petitioner and respondent No.2 is respondent No.1.

4. Facts giving rise to filing of this appeal and

cross-objection are that, on 07.07.2012 at about 2.00

p.m., the petitioner was traveling as a pillion rider in a

Hero Honda Motor Cycle bearing registration No.KA-32/U-

6898 and he was proceeding to Jewargi from Gulbarga

NC: 2024:KHC-K:3631-DB

C/W MFA.CROB No.200015 of 2016

with his friend Md. Akbar who was riding the above said

motorcycle. When they were near Nadi Sinoor on National

Highway No.218, the rider of the motorcycle rode the

same in a high speed and in a negligent manner. At that

time, rear wheel tyre of the motorcycle was burst. Due to

which, the petitioner fell down resulting in grievous

injuries. He was admitted to Basaveshwar Hospital,

Gulbarga and on the same day, he was discharged from

the said hospital and he was admitted to Ganga Hospital,

Solapur, for further treatment. He took treatment as

inpatient from 07.07.2012 to 04.08.2012 and he

underwent surgeries. He again hospitalized for 128 days

for taking treatment. It is contended that the accident has

occurred due to rash and negligent riding of the rider of

the motorcycle. It is stated in the claim petition that the

petitioner has suffered permanent disability and he cannot

do day-to-day work. Hence, the petitioner filed claim

petition under Section 166 of the Motor Vehicles Act, 1988

seeking compensation on account of the grievous injuries

sustained by him in the road traffic accident.

NC: 2024:KHC-K:3631-DB

C/W MFA.CROB No.200015 of 2016

5. In response to the service of notice, respondent

No.1 appeared and filed written statement denying the

averments made in the claim petition. It is contended that

the accident has occurred due to rash and negligent riding

of the rider of the motorcycle. It is further contended that

the said motorcycle involved in the accident is insured with

respondent No.2 and the policy was in force as on the date

of the accident. Hence, it is contended that if the Tribunal

comes to the conclusion that the accident has occurred

due to rash and negligent riding of the rider of the

motorcycle, respondent No.2 is liable to pay the

compensation amount. On these grounds, prays to

dismiss the claim petition.

6. Respondent No.2 filed written statement

denying the averments made in the claim petition and

contended that the petitioner has sustained injuries not by

falling from the bike, but, due to self-fall of the petitioner.

It is further contended that as per the wound certificate,

the petitioner himself was admitted to the hospital by his

NC: 2024:KHC-K:3631-DB

C/W MFA.CROB No.200015 of 2016

relatives and friends. It is also contended that the alleged

accident took place on 07.07.2012, but, the complaint was

lodged on 19.08.2012. There is delay of 41 days in lodging

the complaint. The complaint itself is a created one and

an afterthought. On these grounds, prays to dismiss the

claim petition.

7. The Tribunal, on the basis of the pleadings of

the parties, framed the issues and recorded the evidence.

8. In order to establish the case, petitioner

examined himself as PW.1 and examined the doctor as

PW.2 and got marked 20 documents as Exs.P1 to P20. On

the other hand, the Administrative Officer of respondent

No.2 was examined as RW.1 and examined Dr.Sharath

Kulkarni, who has issued Ex.P6 as RW.2 and got marked

one document as Ex.R1.

9. The Tribunal after recording the evidence,

hearing on both side and on assessment of oral and

documentary evidence on record, allowed the claim

NC: 2024:KHC-K:3631-DB

C/W MFA.CROB No.200015 of 2016

petition in part with cost and awarded compensation of

Rs.25,89,000/- by deducting interim compensation paid, if

any, with interest at the rate of 6% per annum from the

date of petition till the date of deposit with the Tribunal.

The Tribunal also held that respondent No.2/insurer is

liable to pay the compensation amount and as such,

directed to deposit the award amount with interest within

three months from the date of award.

10. Respondent No.2 being aggrieved by the

judgment and award passed in MVC No.1235/2012 filed

the appeal challenging the liability as well as quantum of

compensation and the petitioner has filed the cross-

objection seeking enhancement of compensation.

11. Heard learned counsel for respondent No.2 and

learned counsel for the petitioner.

12. Learned counsel for respondent No.2 submits

that respondent No.2 has taken specific defence in the

written statement that the petitioner has not fallen from

NC: 2024:KHC-K:3631-DB

C/W MFA.CROB No.200015 of 2016

the bike and it is self-fall. He contended that there is delay

of 41 days in lodging the complaint and the said aspect

was not considered by the Tribunal. Even for fastening the

liability on the Insurance Company, the Tribunal has not

assigned any reason in the impugned judgment. He also

submits that in order to disprove the contents of Ex.P6,

respondent No.2 examined the Doctor as RW.2, but the

Tribunal has not considered the evidence of RW.2. He

submits that the Tribunal while passing the impugned

judgment has not applied its mind. On these grounds, he

prays to allow the appeal and to dismiss the cross-

objection filed by the petitioner.

13. Per contra, learned counsel for the petitioner

submits that the petitioner has fallen from the bike and

sustained injuries. Initially, the petitioner was admitted to

Basaveshwara Hospital, Kalaburagi. Thereafter, he was

shifted to Ganga Hospital, Solapur for higher treatment.

He submits that he was admitted in the hospital initially,

for 27 days and later, he again took treatment in the

- 10 -

NC: 2024:KHC-K:3631-DB

C/W MFA.CROB No.200015 of 2016

hospital as inpatient for another 26 days. As the petitioner

was admitted in the hospital, he could not lodge the

complaint within the time and the petitioner has explained

the delay in lodging the complaint. He submits that the

accident has occurred due to rash and negligent riding of

the rider of the motorcycle and the charge sheet is filed

against the rider of the motorcycle. Hence, he submits

that in order to establish the negligence on the part of the

rider of the motorcycle, the petitioner has produced copy

of the charge sheet. The Tribunal was justified in

fastening the liability jointly and severally. On these

grounds, he prays to allow the cross-objection filed by the

petitioner and to dismiss the appeal filed by respondent

No.2.

14. We have perused the records and considered

the submissions of the learned counsel for the parties.

15. The point that arises for our consideration is

liability and quantum.

- 11 -

NC: 2024:KHC-K:3631-DB

C/W MFA.CROB No.200015 of 2016

16. Insofar as liability: It is the case of the

petitioner that the petitioner was a pillion rider and one

Md. Akbar was riding the motorcycle bearing registration

No.KA-32/U-6898. The accident has occurred due to rash

and negligent riding of the rider of the motorcycle i.e., Md.

Akbar and the petitioner has fallen down from the

motorcycle and sustained grievous injuries. In order to

establish that the accident has occurred due to rash and

negligent riding of the rider of the motorcycle, the

petitioner has produced Ex.P1 which is the certified copy

of FIR and Ex.P3 which is the certified copy of the charge

sheet. But, respondent No.2 has taken defence in the

written statement that the petitioner has not fallen from

the bike, but it is self-fall. Though the petitioner has

produced Ex.P6 to establish that the petitioner has

sustained injuries in the road traffic accident, to disprove

the contents of Ex.P6, respondent No.2 has examined the

Author of Ex.P6 i.e., RW.2.

- 12 -

NC: 2024:KHC-K:3631-DB

C/W MFA.CROB No.200015 of 2016

17. We have perused the judgment passed by the

Tribunal. The Tribunal has not recorded any finding to

come to a conclusion in regard to fastening of liability on

respondent No.2. Further, respondent No.2 has denied

the very accident itself. The Tribunal has not recorded any

finding on the said issue and proceeded to pass the

impugned judgment. Further, the Tribunal has also not

considered the evidence of RW.2 in the impugned

judgment. Hence, the Tribunal has not applied its mind

and not considered the material placed on record. Thus,

the impugned judgment and award passed by the Tribunal

deserves to be set aside and the matter requires re-

consideration by the Tribunal.

18. As we have already observed that the Tribunal

has not considered the material on record, we are not

expressing any opinion in regard to the quantum of

compensation.

19. Accordingly, we proceed to pass the following:

- 13 -

                              NC: 2024:KHC-K:3631-DB

                        C/W MFA.CROB No.200015 of 2016



                        ORDER

 i.    The     appeal   filed        by   the   Insurance
       Company     in    MFA         No.201552/2015      is

allowed. The cross-objection filed by the petitioner in MFA.CROB.No.200015/2016 is dismissed.

ii. The judgment and award dated 02.06.2015 in MVC No.1235/2012 passed by the Principal Senior Civil Judge and CJM at Kalaburagi, is set aside.

iii. The claim petition in MVC No.1235/2012 is restored on to the file of Principal Civil Judge and CJM, Kalaburagi. The Tribunal is requested to provide opportunity to the parties to adduce further evidence and after recording further evidence, the Tribunal is requested to dispose of the claim petition in accordance with law, after assigning reasons insofar as liability and quantum of compensation.

iv. Parties are directed to appear before the Tribunal on 29.07.2024.

- 14 -

NC: 2024:KHC-K:3631-DB

C/W MFA.CROB No.200015 of 2016

v.` As the claim petition is of the year 2012, the Tribunal is requested to dispose of the claim petition as expeditiously as possible.

vi. We make it clear that we have not made any adjudication on merits in issue.

vii. The Tribunal is requested to dispose of the claim petition without being influenced by the observations made in this judgment.

viii. All the contentions of the parties are kept open.

The amount in deposit be transmitted to the Tribunal

forthwith.

Sd/-

JUDGE

Sd/-

JUDGE

NB

Ct;Vk

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter