Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Oriental Insurance Company Ltd vs Tontesh S/O Basavaraj
2024 Latest Caselaw 6341 Kant

Citation : 2024 Latest Caselaw 6341 Kant
Judgement Date : 4 March, 2024

Karnataka High Court

The Oriental Insurance Company Ltd vs Tontesh S/O Basavaraj on 4 March, 2024

                                           -1-
                                                         NC: 2024:KHC-D:4794
                                                 MFA No. 101270 of 2016
                                        C/W MFA.CROB No. 100068 of 2023



                    IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                         DATED THIS THE 4TH DAY OF MARCH, 2024

                                         BEFORE
                      THE HON'BLE MR JUSTICE VIJAYKUMAR A.PATIL
                MISCELLANEOUS FIRST APPEAL NO. 101270 OF 2016 (MV-I)
                                       C/W
                         MFA CROSS OBJ NO. 100068 OF 2023

               IN MFA NO.101270/2016

               BETWEEN:

               THE ORIENTAL INSURANCE COMPANY LIMITED,
               REPRESENTED BY ITS DIVISIONAL MANAGER,
               II FLOOR, MADIWALE ARCADE,
               CLUB ROAD, BELAGAVI.
               NOW REPRESENTED BY ITS
               AUTHORIZED SIGNATROY AND
               DEPUTY MANAGER, REGIONAL OFFICE,
               SUMANGALA COMPLEX,
               LAMINGTON ROAD, HUBBALLI.
                                                                ...APPELLANT
               (BY SRI. S. K. KAYAKMATH, ADVOCATE)

               AND:
Digitally
signed by      1.   TONTESH S/O. BASAVARAJ DIGAMBARMATH,
JAGADISH T R        AGE: 32 YEARS, OCC: ENGINEER,
Location:           R/O. HOUSE NO.4955, SHANKAR NAGAR,
HIGH COURT
OF                  NIDASOSI ROAD, SANKESHWAR,
KARNATAKA           TALUK: HUKKERI, DIST: BELAGAVI.

               2.   SRI. VISHNU GUNDU PANHALKAR,
                    AGE: MAJOR, OCC: BUSINESS,
                    R/O. KUDUREMANE,
                    TALUK AND DIST: BELAGAVI.

                                                            ...RESPONDENTS
               (BY SMT. CHETANA S. BIRAJ, ADV. FOR RESPONDENT NO.1,
                   SRI. HARISH S. MAIGUR, ADV. FOR RESPONDENT NO.2)

                   THIS MISCELLANEOUS FIRST APPEAL IS FILED U/S.173(1) OF
               MOTOR VEHICLES ACT 1988, PRAYING TO CALL FOR THE RECORDS,
                               -2-
                                             NC: 2024:KHC-D:4794
                                   MFA No. 101270 of 2016
                          C/W MFA.CROB No. 100068 of 2023



HEAR THE PARTIES, AND ALLOW THE APPEAL AS PRAYED FOR BY
SETTING ASIDE THE JUDGMENT AND AWARD DATED 09.02.2016
PASSED BY THE VI ADDITIONAL DISTRICT AND SESSIONS JUDGE
AND ADDITIONAL MACT, BELAGAVI, IN MVC NO.134/2014, WITH
COST IN THE INTEREST OF JUSTICE AND EQUITY.

IN MFA CROB NO.100068/2023

BETWEEN:

SHRI. TONTESH S/O. BASAVARAJ DIGAMBARMATH,
AGE: 39 YEARS, OCC: ENGINEER,
R/O. HOUSE NO.4955, SHANKAR NAGAR,
NIDASOSI ROAD, TAL: SANKESHWAR,
DIST: BELAGAVI-591313.
                                                    ...APPELLANT
(BY SMT. CHETANA S. BIRAJ, ADVOCATE)

AND

1.   SRI. VISHNU GUNDU PANHALKAR,
     AGE: MAJOR, OCC: BUSINESS,
     R/O. KUDREMANI, TAL & DIST: BELAGAVI.

2.   THE ORIENTAL INSURANCE COMPANY LTD,
     REPRESENTED BY ITS DIVISIONAL MANAGER,
     II FLOOR, MADIWALE ARCADE,
     CLUB ROAD, BELAGAVI-590001.

                                              ...RESPONDENTS
(BY SRI. S. K. KAYAKMATH, ADV. FOR RESPONDENT NO.2)

      THIS MFA.CROB IN MFA NO.101270/2016 IS FILED UNDER
ORDER 41 RULE 22 OF CPC. R/W SECTION 173(1) OF MOTOR
VEHICLES ACT, 1988, PRAYING TO THE JUDGMENT AND AWARD
DATED 09/02/2016 IN MVC NO.134/2014 PASSED BY THE VI ADDL.
DISTRICT AND SESSIONS JUDGE AND ADDL. MACT, BELAGAVI IN
AWARDING RS.5,00,000/- BE KINDLY MODIFIED BY ENHANCING TO
RS.10,00,000/- @ 10% PER ANNUM FROM THE DATE OF PETITION,
TILL THE DATE OF PAYMENT, IN THE INTEREST OF JUSTICE AND
EQUITY.

     THIS APPEAL AND MFA CROB, COMING ON FOR HEARING ON
INTERLOCUTORY APPLICATION, THIS DAY, THE COURT DELIVERED
THE FOLLOWING:
                                       -3-
                                                     NC: 2024:KHC-D:4794
                                           MFA No. 101270 of 2016
                                  C/W MFA.CROB No. 100068 of 2023




                               JUDGMENT

MFA No.101270/2016 is filed by the Insurance Company

challenging the quantum of compensation awarded by the

Tribunal as well as negligence, whereas, MFA.CROB

No.100068/2023 is filed by the appellant/injured seeking for

enhancement of compensation. Both these appeals are filed,

being aggrieved by the judgment and award dated

09.02.2016 passed in MVC No.134/2014 on the file of VI

Addl. District & Sessions Judge & Addl. M.A.C.T, Belagavi (for

short, 'Tribunal').

2. Brief facts leading to filing of these appeals are that

on 17.10.2013, at 12.00 noon, on NH-A, near Hidkal Dam

Cross, the driver of Goods vehicle bearing Registration

No.KA-22-B-2378, drove the same in rash and negligent

manner and dashed two wheeler bearing Registration No.KA-

23-EF-6449, ridden by the appellant/injured. Due to

accident, the appellant/injured sustained grievous injuries.

He was shifted to the hospital and took treatment. Hence, he

filed claim petition seeking compensation.

NC: 2024:KHC-D:4794

C/W MFA.CROB No. 100068 of 2023

3. The respondent entered appearance before the

Tribunal and filed statement of objections denying all the

averments made in the petition and sought for dismissal of

the claim petition.

4. The Tribunal considering the evidence available

on record has awarded total compensation of Rs.4,85,000/-

along with interest at the rate of 9% per annum from the

date of petition till realization. Both the appellant/injured as

well as the respondent/Insurance Company are in the appeal

before this Court.

5. Sri. S K. Kayakmath, learned counsel appearing

for the appellant at the outset submits that they restrict their

appeal only insofar as the quantum of compensation. He

submits that insofar as the driver of the offending vehicle

possessing driving license of LMV non-transport vehicle

concerned, the said issue is covered by the decision of the

Hon'ble Supreme Court in the case of MUKUND

DEWANGAN Vs ORIENTAL INSURANCE CO.LTD (2017)

14 SCC 663. He submits that the Tribunal has committed

NC: 2024:KHC-D:4794

C/W MFA.CROB No. 100068 of 2023

grave error in fastening the entire liability on the driver of

the offending vehicle. As per Ex.P3-sketch available on

record clearly indicates that the accident has taken place in

the middle of the road, hence, the appellant/injured is also

contributed to the accident in question and required to

fastened equal liability insofar as the accident is concerned.

He further argued that the Tribunal has committed grave

error in assessing the disability of the appellant/injured at

15% and awarding compensation under the head of loss of

future prospectus at Rs.1,98,900/-. The appellant/injured

has not produced any evidence to substantiate that after the

accident he has resigned from the job and unable to carry

out any activity, hence, the award of compensation under

the head of loss of future income cannot be granted. He

further submits that the award of interest at the rate of 9%

per annum by the Tribunal is contrary to the settled principle

of law and he seeks to modify the same by restricting to 6%

per annum. Hence, he seeks to allow the appeal.

6. Per contra, Smt. Chetana S. Biraj, learned

counsel appearing for the cross-objector/appellant supports

NC: 2024:KHC-D:4794

C/W MFA.CROB No. 100068 of 2023

the impugned judgment of the Tribunal and submits that the

Tribunal taking note of the material evidence available on

record has assessed the disability of the injured at 15% to

the whole body. She further submits that the Tribunal has

committed grave error in assessing the income of the

appellant/claimant at Rs.6,500/- contrary to the salary slip

available on record at Ex.P8. It is further submitted that the

Jurisdictional Police after investigation has filed charge sheet

against the driver of the offending vehicle. Hence, fastening

of the entire liability on the Insurance Company does not

warrant any interference. It is submitted that the award of

compensation by the Tribunal on other heads are also on

lower side which requires to be interfered.

7. I have heard the arguments of the learned

counsel appearing for the parties and perused the

memorandum of appeals and the Tribunal records. The points

that would arise for consideration in these appeals are:

a) Whether the Tribunal has justified in holding that the driving of the vehicle bearing Registration No.KA-22-B-2378 was negligent and caused the accident in question?

NC: 2024:KHC-D:4794

C/W MFA.CROB No. 100068 of 2023

B) Whether the Tribunal has justified in awarding the compensation and requires any modification?

8. The answer to the above points is 'affirmative' for

the following reasons.

9. It is not in dispute that the appellant/claimant has

met with a road accident on 17.10.2013. It is also not in

dispute that the offending vehicle bearing Registration

No.KA-22-B-2378 was insured with the appellant/Insurance

Company. The appellant/claimant to substantiate his claim

before the Tribunal has examined himself and other two

witnesses and produced the documents as Exs.P1 to P21.

The Tribunal on appreciation of evidence available on record

has awarded total compensation of Rs.4,85,000/- along with

interest at the rate of 9% per annum.

10. Insofar as the contention of the

appellant/Insurance Company that the accident has taken

place in the middle of the road hence, the rider of the motor

cycle i.e., appellant/injured had also contributed to the

accident is concerned, it is required to be rejected for the

reason that the sketch at Ex.P3 indicates the accident that

NC: 2024:KHC-D:4794

C/W MFA.CROB No. 100068 of 2023

has taken place at the junction and nothing can be inferred

from Ex.P3. Hence, it cannot be the basis to come to a

conclusion that the rider of the motor cycle was also

negligent. Admittedly, the Investigating officer after

completion of investigation has filed charge sheet in Crime

No.254/2013 against the driver of the offending car. Taking

note of the charge sheet material, it is evident that the

driver of the car alone was negligent and caused the accident

and the appellant/Insurance Company has not challenged

the charge sheet nor adduced any independent witness to

support their claim of contributory negligence of rider.

11. The contention of the learned counsel for the

appellant/insurer that the appellant/injured has suffered

fractural injuries however, there is no disability and he has

not placed evidence to claim that he has lost the future

income. On perusal of the evidence of PW1 at paragraphs 3

and 4, it is clearly stated that he is an engineer by profession

and was getting salary of Rs.18,000/- per month and he had

also produced the salary slip. Further he stated that due to

the injuries he has lost his job and also lost the marriage

NC: 2024:KHC-D:4794

C/W MFA.CROB No. 100068 of 2023

prospects. The witness has been cross-examined by the

appellant/Insurance Company however, nothing has been

elucidated. It would be useful to refer the evidence of PW2

which reads as under:

"After the accident, the said patient was patient admitted to Lakeview Hospital, Belagavi. The patient had brought Discharge Summary of the said Hospital and as per said Discharge Summary sheet, the said patient has sustained following injuries:

a) Comminuted fracture distal radius Left.

b) Intra-articular extension with fracture ulnar styloid.

C) With fusual injuries and nasal bone fracture.

On examination I certify that scar on left forearm with wasting of forearm muscles, deformity of left wrist and pinch and grip strength reduced by 20% on left side compared to right side. The functional disability is:

        a) Lifting weight             Not possible..

        b) Doing labourious work      Not possible.."

PW2 opined that the appellant/injured has suffered

permanent physical disability amounting to 30% to left upper

limb and the said witness has been cross-examined. In the

cross-examination, he admitted that, unless, he knows the

- 10 -

NC: 2024:KHC-D:4794

C/W MFA.CROB No. 100068 of 2023

nature of avocation of the appellant, he cannot say whether

the injuries sustained by him is the functional disability. In

further cross-examination, he has stated that it is incorrect

to suggest that after the treatment, appellant/injured has

become completely alright. It would be useful to refer the

evidence of PW3, who is not treated the doctor however, he

has examined the appellant and based on the medical

records he opined that he has examined PW1 and observed

as under:

a) Breathing trouble due to nose injury,

b) Disability and hardship in chewing food,

c) Complains of loss of sensation on the left side of face involving upper-lip,

d) Often facio-dental pain with episodes of left sided headaches,

e) Gen. bodily weakness, unable to work daily cores after the accident.

A) External face examination showed clinically that:

a) Face skin scar below the left eye brow 10 cms in length.

b) Face skin scar on the left frontal bone 2 cms in length.

c) Face skin scar on left maxillary region by side of nose.

- 11 -

NC: 2024:KHC-D:4794

C/W MFA.CROB No. 100068 of 2023

d) Both face tempero mandible joints painful and discomfort tested by physical palpation by fingers.

B) Internal oral examination again showed the clinical picture:

a) Maxilliary upper left teeth Nos.23, 24 and 25 minor grinders felt tender and painful damaged.

C) Examination in chief for head and face radiology by Dr. Ginde on 20.09.2014 Radiological evidence of nasal bones: Sic. :

a) Depressed and malunited fracture of the nasal bones.

b) Radiological evidence of P.N.S Water's view Sic.

Malunited fracture of inferior wall of left orbit with surgical wires in situ. Defective bony parts are marked blue arrows.

D) Assessment of dysfunctional disability by RTA hurt. a. fractured and mal united nasal bones... grievous 20% b. fractured & mal united interior wall of left orbit-Gr. 10% c. Loss of sensory sensation of the side of face check. 05% d. Maxillary upper teeth Nos.23, 24 & 25 hurt & damage [3% per tooth) 09%

----

-

Total disability 44%

12. PW3 after examining the appellant/injured has

opined that the appellant/injured has suffered 44% disability

equal to just 15% to the whole body and based on that he

has issued the disability certificate. Taking note of the

- 12 -

NC: 2024:KHC-D:4794

C/W MFA.CROB No. 100068 of 2023

evidence of PW1-claimant and expert doctors/PW2 and PW3,

it is clear that the appellant/claimant has suffered functional

disability and there are fractural and mal united nasal bones,

fractured mal united interior wall of left orbit -Gr, loss of

sensory and was on the side of the face of the check. Taking

note of these aspects, PW3 has come to a definite conclusion

that the appellant/claimant suffered disability at 44%. The

Tribunal taking note of the oral evidence of PW2 and PW3

has assessed the whole body disability of the

appellant/claimant at 15% and assessed loss of future

income. This Court does not find any error in awarding

compensation under the aforesaid head. The

appellant/Insurance Company has not placed any evidence

contrary to the evidence given by the doctors. Thus, the

appellant/claimant would be entitled to modified

compensation on the head of loss of future earning capacity:

Rs.7,000 x 12 x 17 x 15% = Rs.2,14,200/-

13. The Tribunal has committed error in assessing the

income of the appellant/claimant at Rs.6,500/- per month.

- 13 -

NC: 2024:KHC-D:4794

C/W MFA.CROB No. 100068 of 2023

The appellant/claimant has produced salary certificate at

Ex.P8(A), however, he has not adduced the evidence of the

employer nor placed any corroborative evidence to

substantiate that he was drawing Rs.18,000/- per month.

Admittedly, the evidence placed by the appellant/claimant is

not sufficient to assess the income of the appellant/claimant.

Hence, placing reliance on the chart prepared by the

Karnataka State Legal Services Authority, this Court

assesses the income of the appellant/injured at Rs.7,000/-

per month. Taking note of the injuries suffered by the

appellant, this Court is of the considered view that the

appellant/claimant is entitled to additional sum of

Rs.10,000/- under the head of pain and suffering and

entitled to Rs.21,000/- (i.e., Rs.7,000 x 3 months) under

the head of loss of income during the treatment period as

against Rs.19,500/-. The award of compensation on other

heads are unaltered. The Tribunal has committed an error in

awarding interest at the rate of 9% per annum. Taking note

of the prevailing rate of interest in the nationalized bank, it

- 14 -

NC: 2024:KHC-D:4794

C/W MFA.CROB No. 100068 of 2023

would be just and proper to award interest at the rate of 6%

on the compensation amount.

Sl.No.              Particulars                        Amount
   1   Pain and sufferings                       Rs.    60,000
   2   Loss of future happiness and              Rs.    60,000/-
       amenities
   3   Loss of income during the treatment       Rs.    21,000/-
       period
   4   Incidental charges                        Rs. 21,000/-
   5   Medical expenses                          Rs.1,35,600/-
   6   Loss of future income                     Rs.2,14,200/-
   7   Future medical expenses                   Rs. 15,000/-
                        Total                    Rs.5,26,800/-


14. For the aforementioned reasons, I pass the

following:

ORDER

a) Appeals are allowed in part.

b) The impugned judgment and award

passed by the Tribunal to an extent that the

appellant/injured would be entitled to total

compensation of Rs.5,26,800/- as against

Rs.4,85,000/- awarded by the Tribunal.

- 15 -

NC: 2024:KHC-D:4794

C/W MFA.CROB No. 100068 of 2023

c) The enhanced compensation amount shall

carry interest at the rate of 6% per annum

from the date of petition till the date of

payment.

d) The appellant/claimant is not entitled for

interest for a delayed period of 1762 days.

e) On such deposit, the same shall be

released in favour of the appellant/claimant.

f) The amount in deposit along with records

should be transmitted back to the Tribunal

forthwith.

g) Draw modified award accordingly.

Sd/-

JUDGE

PMP

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter