Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Legal Manager vs Smt. Hemashree. N
2024 Latest Caselaw 6521 Kant

Citation : 2024 Latest Caselaw 6521 Kant
Judgement Date : 5 March, 2024

Karnataka High Court

The Legal Manager vs Smt. Hemashree. N on 5 March, 2024

                                           -1-
                                                    NC: 2024:KHC:9350-DB
                                                     MFA No.2479/2023
                                                 C/w MFA No.1591/2023
                                                     MFA No.1620/2023
                                                     MFA No.2493/2023
                                                     MFA No.2505/2023
                                                     MFA No.2560/2023
                                                     MFA No.5712/2023

                  IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                      DATED THIS THE 5TH DAY OF MARCH, 2024

                                      PRESENT
                       THE HON'BLE MRS JUSTICE K.S.MUDAGAL
                                           AND
                      THE HON'BLE MRS JUSTICE K.S. HEMALEKHA

                 MISCELLANEOUS FIRST APPEAL NO.2479/2023 (MV-D)
                                           C/w
                 MISCELLANEOUS FIRST APPEAL NO.1591/2023 (MV-D)
                 MISCELLANEOUS FIRST APPEAL NO.1620/2023 (MV-I)
                 MISCELLANEOUS FIRST APPEAL NO.2493/2023 (MV-I)
                 MISCELLANEOUS FIRST APPEAL NO.2505/2023 (MV-I)
                 MISCELLANEOUS FIRST APPEAL NO.2560/2023 (MV-I)
                 MISCELLANEOUS FIRST APPEAL NO.5712/2023 (MV-I)

            M.F.A.No.2479/2023:
            BETWEEN:
Digitally
signed by K S THE LEGAL MANAGER
RENUKAMBA THE NEW INDIA ASSURANCE CO. LTD.,
Location:     MOTOR TP HUB, 9/2, 2ND FLOOR
High Court of MAHALAKSHMI CHAMBERS
Karnataka     M G ROAD, BANGALORE - 560 001               ...APPELLANT
            (BY SRI PRADEEP B, ADVOCATE)
            AND:

            1.     SMT HEMASHREE N
                   W/O NIVEDHAN M YADAV
                   @ NIVEDHAN M
                   AGED ABOUT 27 YEARS
                               -2-
                                            NC: 2024:KHC:9350-DB
                                             MFA No.2479/2023
                                         C/w MFA No.1591/2023
                                             MFA No.1620/2023
                                             MFA No.2493/2023
                                             MFA No.2505/2023
                                             MFA No.2560/2023
                                             MFA No.5712/2023

2.   GAHANA NIVEDHAN YADAV
     D/O LATE NIVEDHAN M YADAV
     @ NIVEDHAN M
     AGED ABOUT 7 YEARS
     SINCE R2 IS MINOR
     REP. BY HER MOTHER AND
     N/G I.E. R1
     R1 & R2 ARE R/AT NO.34
     GOVINDARAJANAGAR SLUM
     BASAVESHWARNAGAR
     BANGALORE

3.   VENKATA LAKSHMAMMA
     W/O MURALI
     AGED ABOUT 68 YEARS
     R/AT NO.122/1, 7TH CROSS
     4TH MAIN, GOVINDARAJANAGAR
     VIJAYANAGAR, BENGALURU

4.   MANJUNATHA R V
     MAJOR
     S/O VEERABADRAIAH
     R/AT NO.4, RAMAKALLUPALYA
     VVG DODDI POST, MADBAL
     MAGADI TALUK, RAMANAGARA DISTRICT

5.   LEGAL MANAGER
     NATIONAL INSURANCE CO. LTD.
     NO.144, 145, TP HUB
     SHUBARAM COMPLEX
     M G ROAD, BENGALURU - 560 001

6.   SHAIKH IRFAN RABANI
     MAJOR
     S/O SHAIKH RABBANI
     R/AT DATTA NAGAR, KAILASH NAGAR
     AURANGABAD
     MAHARASHTRA- 431 001                     ...RESPONDENTS

(BY SMT.SUNITHA B.H. FOR SRI RAJANNA, ADVOCATES FOR C/R1& R3;
    R2 MINOR REPRESENTED BY R1;
    SRI K.G.BHAT FOR SRI SHRIPAD V SHASTRI, ADVOCATES FOR R4;
    SMT.MANJULA N TEJASWI, ADVOCATE FOR R5;
    NOTICE TO R6 DISPENSED WITH V/C/O DTD: 06.06.2023)
                             -3-
                                           NC: 2024:KHC:9350-DB
                                             MFA No.2479/2023
                                         C/w MFA No.1591/2023
                                             MFA No.1620/2023
                                             MFA No.2493/2023
                                             MFA No.2505/2023
                                             MFA No.2560/2023
                                             MFA No.5712/2023

      THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER SECTION
173(1) OF MV ACT PRAYING TO SET ASIDE THE JUDGMENT AND
AWARD DATED 02.12.2022 PASSED BY II ADDITIONAL JUDGE AND
ADDITIONAL CHIEF METROPOLITAN MAGISTRATE, COURT OF SMALL
CAUSES, BENGALURU, SCCH-13 IN MVC NO.4034/2019 AWARDING
COMPENSATION OF RS.46,35,000/- WITH INTEREST AT 6% P.A.

M.F.A.No.1591/2023::

BETWEEN:

1.   SMT HEMASHREE N
     W/O NIVEDHAN M YADAV @ NIVEDHAN M
     AGED ABOUT 27 YEARS

2.   KUM GAHANA NIVEDHAN YADAV
     D/O LATE NIVEDHAN M YADAV @ NIVEDHAN M
     AGED ABOUT 7 YEARS

     A2 IS MINOR
     REP. BY HER MOTHER AND
     NATURAL GUARDIAN SMT.HEMASHREE N

     A1 & A2 ARE R/AT NO.34,
     GOVINDARAJANAGARA SLUM
     BASAVESHWARA NAGARA
     BENGALURU - 560 079

3.   SMT VENKATLAKSHMAMMA
     W/O MUARLI
     AGED ABOUT 68 YEARS
     R/AT NO.122/1, 7TH CROSS
     4TH MAIN, GOVINDARAJA NAGAR
     VIJAYANAGAR, BENGALURU - 560 040         ...APPELLANTS


(BY SMT.SUNITHA B.H FOR SRI RAJANNA, ADVOCATES)

AND:

1 . SRI MANJUNATHA R V
    S/O VEERABHADRAIAH
    MAJOR
    R/AT NO.4, RAMAKALLUPALYA
                             -4-
                                            NC: 2024:KHC:9350-DB
                                             MFA No.2479/2023
                                         C/w MFA No.1591/2023
                                             MFA No.1620/2023
                                             MFA No.2493/2023
                                             MFA No.2505/2023
                                             MFA No.2560/2023
                                             MFA No.5712/2023

     VVG DODDI POST
     MADBAL, MAGADI TALUK
     RAMANAGARA DISTRICT - 562 159
2.
     NATIONAL INSURANCE CO. LTD.
     NO.144, 145, TP HUB
     SHUBARAM COMPLEX
     M G ROAD, BENGALURU - 560 001
     REP. BY IT'S MANAGER

3 . SHAIKH IRFAN RABANI
    S/O SHAIKH RABBANI
    R/AT DATTA NAGAR, KAILASH NAGAR
    AURANGABAD
    MAHARASTRA - 431 001

4 . NEW INDIA ASSURANCE CO. LTD.,
    OFFICE AT NO.9, 2ND FLOOR
    MAHALAKSHMI CHAMBERS
    M G ROAD, BENGALURU - 560 001
    REP. BY IT'S MANAGER                      ...RESPONDENTS


(BY SRI K.G.BHAT FOR SRI SHRIPAD V SHASTRI, ADVOCATES FOR R1;
    SMT.MANJULA N TEJASWI, ADVOCATE FOR R2;
    SRI B PRADEEP, ADVOCATE FOR R4;
    NOTICE TO R3 DISPENSED WITH V/C/O DTD:08.11.2023)

      THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER SECTION
173(1) OF MV ACT PRAYING TO SET ASIDE THE JUDGMENT AND
AWARD DATED 02.12.2022 PASSED BY II ADDITIONAL JUDGE AND
ADDITIONAL CHIEF METROPOLITAN MAGISTRATE, COURT OF SMALL
CAUSES, BENGALURU, SCCH-13 IN MVC NO.4034/2019 PARTLY
ALLOWING THE CLAIM PETITION FOR COMPENSATION AND SEEKING
ENHANCEMENT OF COMPENSATION.

M.F.A.No.1620/2023:

BETWEEN:

SMT HEMASHREE N
W/O NIVEDHAN M YADAV @ NIVEDHAN M
AGED ABOUT 27 YEARS
R/AT NO.34, GOVINDARAJANAGARA
GOVINDARAJANAGARA SLUM
                              -5-
                                            NC: 2024:KHC:9350-DB
                                             MFA No.2479/2023
                                         C/w MFA No.1591/2023
                                             MFA No.1620/2023
                                             MFA No.2493/2023
                                             MFA No.2505/2023
                                             MFA No.2560/2023
                                             MFA No.5712/2023

BASAVESHWARA NAGARA
BENGALURU - 560 079                                ...APPELLANT

(BY SMT.SUNITHA B.H. FOR SRI RAJANNA, ADVOCATES)

AND:

1.   SRI MANJUNATHA R V
     S/O VEERABHADRAIAH
     MAJOR
     R/AT NO.4, RAMAKALLUPALYA
     VVG DODDI POST, MADBAL
     MAGADI TALUK
     RAMANAGARA DISTRICT - 570 024

2.   M/S NATIONAL INSURANCE CO. LTD.,
     OFFICE/AT NO.144, 145,
     TP HUB, SHUBARAM COMPLEX
     M G ROAD, BANGALORE - 560 001
     REP. BY ITS MANAGER

3.   SHAIKH IRFAN RABANI
     S/O SHAIKH RABBANI
     R/AT DATTA NAGAR
     SHANKARANARAYAN BUILDING
     KAILASH NAGAR, AURANGABAD
     MAHARASHTRA - 431 001

4.   M/S. NEW INDIA ASSURANCE CO. LTD.
     OFFICE AT NO.9, 2ND FLOOR
     MAHALAKSHMI CHAMBERS
     M G ROAD, BANGALORE - 560 001
     REP. BY ITS MANAGER                       ...RESPONDENTS

(BY SMT.MANJULA N.TEJASWI, ADVOCATE FOR R2;
    SRI B.PRADEEP, ADVOCATE FOR R4; R1 & R3 SERVED)

      THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER SECTION
173(1) OF MV ACT PRAYING TO MODIFY THE JUDGMENT AND AWARD
DATED 02.12.2022 PASSED BY THE II ADDITIONAL JUDGE AND
ADDITIONAL CHIEF METROPOLITAN MAGISTRATE, COURT OF SMALL
CAUSES, MOTOR VEHICLES ACCIDENT CLAIMS TRIBUNAL, BENGALURU
(SCCH-13) IN MVC NO.4236/2019 PARTLY ALLOWING THE CLAIM
PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT OF
COMPENSATION.
                                -6-
                                             NC: 2024:KHC:9350-DB
                                             MFA No.2479/2023
                                         C/w MFA No.1591/2023
                                             MFA No.1620/2023
                                             MFA No.2493/2023
                                             MFA No.2505/2023
                                             MFA No.2560/2023
                                             MFA No.5712/2023

M.F.A.No.2493/2023:

BETWEEN:

THE LEGAL MANAGER
THE NEW INDIA ASSURANCE CO. LTD.
MOTOR TP HUB, 9, 2ND FLOOR
MAHALAKSHMI CHAMBERS
M.G. ROAD, BENGALURU - 560 001                     ...APPELLANT

(BY SRI PRADEEP B, ADVOCATE)
AND:

1.   DAKSHAYANI
     D/O GURURANGAIAH
     AGED ABOUT 30 YEARS
     R/AT TIPPU SULTHAN ROAD
     NEAR RAILWAY STATION ROAD
     DEVANAHALLI, BENGALURU RURAL DISTRICT

2.   MANJUNATHA. R. V.
     S/O. VEERABADRAIAH
     MAJOR
     R/AT NO.4, RAMAKALLUPALYA
     VVG DODDI POST
     MADBAL, MAGADI TALUK
     RAMANAGARA DISTRICT

3.   NATIONAL INSURANCE CO. LTD.
     NO.144, 145, TP HUB
     SHUBARAM COMPLEX
     M.G. ROAD, BENGALURU - 560 001
     REP. BY IT'S MANAGER

4.   SHAIKH IRFAN RABANI
     MAJOR
     S/O. SHAIKH RABBANI
     R/AT DATTA NAGAR, KAILASH NAGAR
     AURANGABAD
     MAHARASHTRA - 431 001                     ...RESPONDENTS

(BY SMT.SUNITHA B.H FOR SRI RAJANNA, ADVOCATES FOR C/R1;
    SRI K.G.BHAT FOR SRI SHRIPAD V SHASTRI, ADVOCATES FOR R2;
    SMT.MANJULA N TEJASWI, ADVOCATE FOR R3;
    NOTICE TO R4 DISPENSED WITH V/C/O DTD:06.06.2023)
                                -7-
                                            NC: 2024:KHC:9350-DB
                                             MFA No.2479/2023
                                         C/w MFA No.1591/2023
                                             MFA No.1620/2023
                                             MFA No.2493/2023
                                             MFA No.2505/2023
                                             MFA No.2560/2023
                                             MFA No.5712/2023

       THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER SECTION
173(1) OF MV ACT PRAYING TO SET ASIDE THE JUDGMENT AND
AWARD DATED 02.12.2022 PASSED BY THE II ADDITIONAL JUDGE
AND ADDITIONAL CHIEF METROPOLITAN MAGISTRATE, COURT OF
SMALL CAUSES, BENGALURU, SCCH-13 IN MVC NO.4224/2019
AWARDING COMPENSATION OF RS.5,41,480/- WITH INTEREST AT 6%
P.A. (FUTURE MEDICAL EXPENSES DOES NOT CARRY ANY INTEREST)
FROM THE DATE OF PETITION TILL REALIZATION.

M.F.A.No.2505/2023:

BETWEEN:

THE LEGAL MANAGER
THE NEW INDIA ASSURANCE CO. LTD.
MOTOR TP HUB, 9, 2ND FLOOR
MAHALAKSHMI CHAMBERS
M.G. ROAD, BENGALURU - 560 001                    ...APPELLANT

(BY SRI PRADEEP B, ADVOCATE)
AND:

1.   SMT HEMASHREE N
     W/O NIVEDHAN M YADAV @ NIVEDHAN M
     AGED ABOUT 27 YEARS
     R/AT NO.34, GOVINDARAJANAGARA
     GOVINDARAJANAGARA SLUM
     BASAVESHWARA NAGARA
     BENGALURU

2.   MANJUNATHA R. V.
     MAJOR
     S/O. VEERABADRAIAH
     R/AT NO.4, RAMAKALLUPALYA
     VVG DODDI POST
     MADBAL, MAGADI TALUK
     RAMANAGARA DISTRICT
3.   NATIONAL INSURANCE CO. LTD.
     NO.144, 145, TP HUB
     SHUBARAM COMPLEX
     M.G. ROAD, BENGALURU - 560 001
     REP. BY IT'S MANAGER
                                -8-
                                            NC: 2024:KHC:9350-DB
                                             MFA No.2479/2023
                                         C/w MFA No.1591/2023
                                             MFA No.1620/2023
                                             MFA No.2493/2023
                                             MFA No.2505/2023
                                             MFA No.2560/2023
                                             MFA No.5712/2023

4.   SHAIKH IRFAN RABANI
     MAJOR
     S/O. SHAIKH RABBANI
     R/AT DATTA NAGAR, KAILASH NAGAR
     AURANGABAD
     MAHARASHTRA - 431 001                   ...RESPONDENTS

(BY SMT.SUNITHA B H FOR SRI RAJANNA, ADVOCATES FOR C/R1;
    SRI K.G.BHAT FOR SRI SHRIPAD V SHASTRI, ADVOCATES FOR R2;
    SMT.MANJULA N TEJASWI, ADVOCATE FOR R3;
    NOTICE TO R4 DISPENSED WITH V/C/O DTD:06.06.2023)

      THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER SECTION
173(1) OF MV ACT, PRAYING TO SET ASIDE THE JUDGMENT AND
AWARD DATED 02.12.2022 PASSED BY II ADDITIONAL JUDGE AND
ADDITIONAL CHIEF METROPOLITAN MAGISTRATE, COURT OF SMALL
CAUSES, BENGALURU, SCCH-13 IN MVC NO.4236/2019 AWARDING
COMPENSATION OF RS.2,80,183/- WITH INTEREST AT 6% P.A.
(FUTURE MEDICAL EXPENSES DOES NOT CARRY ANY INTEREST) FROM
THE DATE OF PETITION TILL REALIZATION.

MFA No.2560/2023:

BETWEEN:

THE LEGAL MANAGER
THE NEW INDIA ASSURANCE CO. LTD.
NO.9, 2ND FLOOR
MAHALAKSHMI CHAMBERS
M.G.ROAD, BENGALURU - 560 001                     ...APPELLANT

(BY SRI PRADEEP B, ADVOCATE)

AND:
1.     MANJUNATHA R. V.
       MAJOR
       S/O. VEERABADRAIAH
       R/AT NO.4, RAMAKALLUPALYA
       VVG DODDI POST
       MADBAL, MAGADI TALUK
       RAMANAGARA DISTRICT

2.     SHAIKH IRFAN RABANI
       MAJOR
       S/O. SHAIKH RABBANI
                             -9-
                                             NC: 2024:KHC:9350-DB
                                               MFA No.2479/2023
                                           C/w MFA No.1591/2023
                                               MFA No.1620/2023
                                               MFA No.2493/2023
                                               MFA No.2505/2023
                                               MFA No.2560/2023
                                               MFA No.5712/2023

       R/AT DATTA NAGAR, KAILASH NAGAR
       AURANGABAD, MAHARASHTRA - 431 001       ...RESPONDENTS

(BY SRI.K.G.BHAT FOR SRI SHRIPAD V SHASTRI, ADVOCATES FOR R1;
    NOTICE TO R2 DISPENSED WITH V/C/O DTD: 06.06.2023)

      THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER SECTION
173(1) OF MV ACT PRAYING TO SET ASIDE THE JUDGMENT AND
AWARD DATED 02.12.2022 PASSED BY THE II ADDITIONAL JUDGE
AND ADDITIONAL CHIEF METROPOLITAN MAGISTRATE, COURT OF
SMALL CAUSES, BENGALURU SCCH-13 IN MVC.NO.6614/2019
AWARDING COMPENSATION OF RS.1,00,000/- WITH INTEREST AT 6%
P.A. FROM THE DATE OF PETITION TILL THE DATE OF DEPOSIT.

M.F.A. No. 5712/2023:

BETWEEN:

SMT.DAKSHAYANI
D/O GURURANGAIAH
AGED ABOUT 30 YEARS
R/AT TIPPU SULTHAN ROAD
NEAR RAILWAY STATION ROAD
DEVANAHALLI
BENGALURU RURAL DISTRICT- 562 113                   ...APPELLANT

(BY SMT.SUNITHA B.H., FOR SRI RAJANNA, ADVOCATES)

AND:

1. SRI MANJUNATHA R. V.
   S/O.VEERABHADRAIAH
   MAJOR
   R/AT NO.4, RAMAKALLUPALYA
   VVG DODDI POST, MADBAL
   MAGADI TALUK
   RAMANAGARA DISTRICT-562 159
2. NATIONAL INSURANCE CO. LTD.
   NO.144, 145, TP HUB
   SHUBARAM COMPLEX
   M.G. ROAD, BENGALURU - 560 001
   REP. BY IT'S MANAGER

3. SHAIKH IRFAN RABANI
   S/O. SHAIKH RABBANI
   R/AT DATTA NAGAR, KAILASH NAGAR
                              - 10 -
                                               NC: 2024:KHC:9350-DB
                                                MFA No.2479/2023
                                            C/w MFA No.1591/2023
                                                MFA No.1620/2023
                                                MFA No.2493/2023
                                                MFA No.2505/2023
                                                MFA No.2560/2023
                                                MFA No.5712/2023

    AURANGABAD
    MAHARASTRA - 431 001

4. NEW INDIA ASSURANCE CO. LTD.
   OFFICE AT NO.9, 2ND FLOOR
   MAHALAKSHMI CHAMBERS
   M G ROAD, BENGALURU - 560 001
   REP. BY ITS MANAGER                          ...RESPONDENTS

(BY SMT.MANJULA N.TEJASWI, ADVOCATE FOR R2;
    SRI B.PRADEEP, ADVOCATE FOR R4;
    R1 & R3 SERVED & UNREPRESENTED)

      THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER SECTION
173(1) OF MV ACT PRAYING TO MODIFY THE JUDGMENT AND AWARD
DATED 02.12.2022 PASSED BY II ADDITIONAL JUDGE AND
ADDITIONAL CHIEF METROPOLITAN MAGISTRATE, COURT OF SMALL
CAUSES, MACT, BENGALURU, (SCCH-13) IN MVC NO.4224/2019
PARTLY ALLOWING THE CLAIM PETITION FOR COMPENSATION AND
SEEKING ENHANCEMENT OF COMPENSATION.

     THESE MISCELLANEOUS FIRST APPEALS COMING ON FOR FINAL
HEARING, THIS DAY, K.S.MUDAGAL.J, DELIVERED THE FOLLOWING:

                           JUDGMENT

These appeals arise out of the accident which took place on

22.05.2019 at 3.00 a.m. near Lakkenahalli, Ambedkar Nagara

cross, Kunigal Nelamangala NH-75 within the limits of Kudur

police station between lorry bearing Registration No.MH-20-DE-

4175 and car bearing No.KA-42-A-4662. In the said accident, one

Dr.Nivedhan died and two inmates of the car namely Hemashree

and Dakshayini and the driver of the car Manjunath R.V. suffered

injuries.

- 11 -

NC: 2024:KHC:9350-DB

2. Claiming compensation for the death of Dr.Nivedhan

his wife, daughter Gahana and mother Venkatalakshmamma filed

M.V.C.No.4034/2019. For the injuries suffered by Hemashree,

Dakshayini and Manjunath, they filed M.V.C.No.4236/2019,

M.V.C.No.4224/2019 and M.V.C.No.6614/2019 respectively.

3. Award in M.V.C.No.4034/2019, M.V.C.No.4236/2019

and M.V.C.No.4224/2019 are challenged both by the Insurer of

the lorry and the claimants and the award in

M.V.C.No.6614/2019 is challenged by the Insurer of the lorry.

The particulars of the appeals and the relating claim petitions are

set out in the table below:

                 MFA No.             MVC No.            Appeal by
                2479/2023          4034/2019          Insurer of lorry
                1591/2023          4034/2019             Claimants
                1620/2023          4236/2019             Claimant
                2505/2023          4236/2019          Insurer of lorry
                2493/2023          4224/2019          Insurer of lorry
                5712/2023          4224/2019             Claimant
                2560/2023          6614/2019          Insurer of lorry


4. The ranks of the parties and the documents marked in

these cases are referred to according to M.V.C.No.4034/2019,

c/w M.V.C.No.4224/2019, M.V.C.No.4236/2019 and

M.V.C.No.6614/2019.

- 12 -

NC: 2024:KHC:9350-DB

5. Brief facts of the case are as follows:

That on 22.05.2019 at 3.00 a.m. when deceased Nivedhan,

Hemashree, Dakshayani and daughter of the deceased were

travelling in car bearing No.KA-42-A-4662 near Lakkenahalli and

Kunigal Nelamangala NH-75, the driver of the car rammed into

lorry bearing No.MH-20-DE-4175 which was parked on the road.

In the accident, Nivedhan died and the claimants in the above

cases including the driver of the car suffered the injuries.

6. Regarding the accident, Harish relative of Nivedhan

filed complaint as per Ex.P2 alleging that the driver of the lorry

had parked the lorry on the road without parking indicator lights

and the driver of the car also driving the car in rash and negligent

manner hit the lorry. Therefore the accident occurred. Based on

the said complaint, Kudur police registered first information

report as per Ex.P1 (in M.V.C.No.4034/2019 c/w

M.V.C.No.4224/2019) in Crime No.128/2019 against the drivers

of the car and the lorry. On investigation, the said police filed the

charge sheet as per Ex.P3 (in M.V.C.No.4034/2019 c/w

M.V.C.No.4224/2019) against the drivers of the car and lorry for

the offences punishable under Sections 279, 304A, 338 of IPC

- 13 -

NC: 2024:KHC:9350-DB

and Section 122 of the Indian Motor Vehicles Act, 1988 ('the MV

Act' for short).

7. The claimants in M.V.C.No.4034/2019,

M.V.C.No.4224/2019 and M.V.C.No.4236/2019 filed claim

petitions contending that the accident occurred due to actionable

negligence on the part of the drivers of the lorry and the car. In

M.V.C.No.4034/2019 the claimants contended that they were

solely dependant on the income of the deceased. In

M.V.C.No.4236/2019 and M.V.C.No.4224/2019 the claimants

contended that in the accident, they have suffered grievous

injuries and permanent physical disability. The driver of the car

who was the claimant in M.V.C.No.6614/2019 contended that the

accident occurred solely due to actionable negligence on the part

of the driver of the lorry. He claimed compensation from the

owner and the driver of the lorry. They all claimed compensation

on different heads as per the table below:

Compensation MVC No. claimed by the parties in Rs.

                       4034/2019                1,00,00,000/-
                       4236/2019                 20,00,000/-
                       4224/2019                 20,00,000/-
                       6614/2019                 12,00,000/-
                                - 14 -
                                                     NC: 2024:KHC:9350-DB








8. At the relevant time, respondent Nos.1 and 2 were

the driver and Insurer of the car and respondent Nos.3 and 4

were the registered owner and the Insurer of the lorry (in

M.V.C.No.4034/2019, M.V.C.No.4236/2019, M.V.C.No.4224/2019)

respectively. The owner of the lorry did not contest the petition.

The owner of the car and the insurers of both vehicles contested

the petition denying actionable negligence on the part of their

insured vehicles, age, occupation, income of the deceased, the

injuries, permanent physical disability suffered by the injured and

their liability to pay the compensation.

9. The Tribunal framed relevant issues in all the cases.

The parties led their evidence. The Tribunal on hearing the

parties held that the accident occurred due to actionable

negligence on the part of the driver of the lorry. The Tribunal on

considering the evidence on record, awarded compensation in the

above cases as per the table below:

Compensation MVC No. awarded by the Tribunal in Rs.

                  4034/2019        46,35,000/-
                  4236/2019         2,80,183/-
                  4224/2019         5,41,480/-
                  6614/2019         1,00,000/-
                               - 15 -
                                                       NC: 2024:KHC:9350-DB








10. The Insurer of the lorry has filed the appeals

challenging the negligence on the part of the driver of the lorry,

as well as quantum of compensation, whereas the claimants have

preferred the appeals as stated supra questioning the adequacy

of quantum of compensation.

11. Reiterating the grounds of appeal Sri B.Pradeep,

learned Counsel for the Insurer of the lorry submits that all along

the claimants contended that the accident occurred due to

actionable negligence on the part of the drivers of both vehicles

and even the charge sheet was filed against the drivers of both

vehicles. Therefore the Tribunal committed error in holding that

the driver of the lorry was solely responsible for the accident.

Regarding quantum of compensation, he submits that in

M.V.C.No.4034/2019, income of the deceased was not

established and the compensation awarded on other heads is also

on the higher side. So far as the claim petitions of the injured, he

challenges the findings on the assessment of permanent physical

disability, income of the injured and medical expenses etc.

- 16 -

NC: 2024:KHC:9350-DB

12. Smt.Sunitha B.H., learned Counsel for the claimants

questioning the award contended that the compensation awarded

is on the lower side and contrary to the evidence on record.

13. Sri K.G.Bhat, learned Counsel for the driver of the car

submitted that the accident occurred due to actionable negligence

on the part of the driver of the lorry, in the accident, the driver

also suffered injuries and the compensation awarded to him is on

the lower side.

14. On considering the submissions of both parties and on

examining the materials on records, the points that arise for

determination of the Court are:

(i) Whether the Tribunal was justified in holding that the accident occurred solely due to actionable negligence on the part of the driver of the lorry bearing Registration No.MH-20-DE-4175?

(ii) Whether the compensation awarded in M.V.C.No.4034/2019, M.V.C.No.4236/2019 and M.V.C.No.4224/2019 is just one?

Reg. Point No.1: Negligence:

15. None of the parties are at dispute about occurrence of

the accident on 22.05.2019 at 3.00 a.m. on Kunigal Nelamangala

- 17 -

NC: 2024:KHC:9350-DB

National Highway 75 Road, Lakkenahalli involving car bearing

No.KA-42-A-4662 and lorry bearing No.MH-20-DE-4175. It is also

not disputed that lorry bearing No.MH-20-DE-4175 was stationary

one and the car was in motion. It is further not disputed that the

first information report was registered against the drivers of the

car and lorry and the charge sheet was also filed against both of

them. But against the driver of the lorry, Section 122 of the

MV Act was also invoked saying that he had parked the lorry on

public road without indicator lights causing danger to other users

of public road.

16. Though the charge sheet was filed against both the

drivers, it is settled law that the charge sheet is not conclusive

proof of actionable negligence. That was only prima facie proof of

negligence which can be rebutted by adducing evidence by the

parties.

17. To rebut the presumption which arose under the

charge sheet, the driver of the car who was the claimant in

M.V.C.No.6614/2019 entered the witness box in all these cases

and deposed that the driver of the lorry had parked the same on

the road without putting indicator lights, therefore he could not

- 18 -

NC: 2024:KHC:9350-DB

notice that and his car hit the lorry. Admittedly, the place where

the accident took place was National Highway. None of the

witnesses deposed to say that the driver of the car was driving

the same beyond any prescribed limit of speed. The sketch of

scene of offence was produced at Ex.P24 in M.V.C.No.4034/2019

and connected matter which goes to show that the lorry was

parked on the main road and not on the side mud road. The spot

mahazar Ex.P4 shows that the accident had occurred on the tar

road.

18. Under the circumstances, the burden was on the

owner and the insurer of the lorry to prove that the driver of the

lorry had switched on the parking indicator lights. But he was not

examined. Apparently the place where the lorry was parked was

not the parking area. The owner of the lorry did not contest the

petitions at all and the insurer of the lorry failed to discharge its

burden to prove that the driver of the car alone was rash and

negligent.

19. Under the circumstances, the ignorance expressed by

the claimants in M.V.C.No.4034/2019, M.V.C.No.4224/2019 and

M.V.C.No.4236/2019 in their evidence about they not noticing the

- 19 -

NC: 2024:KHC:9350-DB

source of light at the scene of accident or the driver of the car

may also be negligent, did not come to the aid of the insurer of

the lorry. In the similar circumstances, the Hon'ble Supreme

Court in Jumani Begam v. Ram Narayan1 and K.Anusha v.

Regional Manager, Shriram General Insurance Co. Ltd.2 held that

when the vehicle was in a place which was not the parking place,

without indication or signal, actionable negligence has to be

imputed to the driver of the lorry. These cases are also covered

by the said judgments. The Tribunal on judicious appreciation of

the evidence on record arrived at the conclusion that the driver of

the lorry was solely responsible for the accident. Such finding

does not warrant interference of this Court.

Reg. Point No.2: Quantum of compensation in M.V.C.No.4034/2019:

20. There is no dispute that the claimants in this case are

the wife, daughter and mother of deceased Nivedhan M.Yadav.

Exs.P14 and P15 BAMS degree certificate and registration

certificate (in M.V.C.No.4034/2019 C/w. M.V.C.No.4224/2019)

show that Nivedhan secured Bachelor of Ayurvedic Medicine &

LAWS (SC)-2019-12-105

LAWS (SC)-2021-10-62

- 20 -

NC: 2024:KHC:9350-DB

Surgery in the year 2009. He got registered himself as doctor in

2013. Though it was contended that he was working in two

hospitals and earning Rs.1,00,000/- per month, there was no

proof of his actual income. Under the circumstances, the Tribunal

considered his income notionally at Rs.25,000/- per month. Even

as per the Government Notification No.PSC 1 RTB-1/2020 dated

30.07.2020 for the post of Assistant Professor in Ayush

Department which requires minimum qualification of Bachelor of

Degree in Ayush, the pay scale of Rs.15,600- 39,100/- is fixed.

21. To prove that Dr.Nivedhan was earning Rs.1,00,000/-

per month, the claimants neither produced his bank statements

nor income tax returns. Therefore the Tribunal was justified in

considering his income at Rs.25,000/- per month. Based on

Ex.P38 SSLC Marks card, the Tribunal rightly considered the age

of the deceased at 31 years. As he was having three dependants,

as per the judgment of the Hon'ble Supreme Court in Sarla

Verma v. Delhi Transport Corporation3 1/3rd has to be deducted

from his income for his personal expenses. As per the judgment

of the Hon'ble Supreme Court in National Insurance Company

AIR 2009 SC 3104

- 21 -

NC: 2024:KHC:9350-DB

Limited vs. Pranay Sethi4 for his age, 40% has to be super added

to his income by way of future prospects which comes to

Rs.25,000/- x 40% = Rs.10,000/-. Therefore his monthly income

comes to Rs.25,000/- + 10,000/- = Rs.35,000/- Out of

Rs.35,000/-, 2/3rd comes to Rs.23,333.33 p.m. The applicable

multiplier is 16. Therefore the compensation payable on the head

of loss of dependency comes to Rs.23,333.33 x 12 x 16 =

Rs.44,79,936/- rounded of to Rs.44,80,000/-.

22. As per the judgment of the Hon'ble Supreme Court in

Pranay Sethi's case referred to supra and Magma General

Insurance Company Ltd. v. Nanu Ram5, each of the claimants

are entitled to compensation of Rs.40,000/- with escalation of

10% on the head of loss of consortium which comes

to Rs.1,32,000/-.

23. As per the judgment of the Hon'ble Supreme Court in

Pranay Sethi's case referred to supra, the claimants are entitled

to compensation of Rs.15,000/- on the head of funeral expenses

and Rs.15,000/- on the head of loss of estate with escalation of

AIR 2017 SC 5157

2018 (18) SCC 130

- 22 -

NC: 2024:KHC:9350-DB

10% which comes to Rs.33,000/-. Thus the total compensation

payable to the claimants is as follows:

              Sl.          Particulars               Compensation
              No.                                    awarded in Rs.
              1.    Loss of dependency                       44,80,000/-
              2.    Consortium                                1,32,000/-
              3.    Funeral      expenses       &               33,000/-
                    loss of estate
                                   Total                   46,45,000/-
                    Less: Awarded by Tribunal            (- ) 46,35,000/-
                    Enhanced compensation                      10,000/-



24. In view of the above, M.F.A.No.2479/2023 is liable to

be dismissed and M.F.A.No.1591/2023 deserves to be allowed in

part.

Reg. Point No.2: Quantum of compensation in M.V.C.No.4224/2019:

25. The claimant in this case contended that she suffered

fracture of femur and right tibia, she underwent surgery for the

same and she suffered permanent physical disability. She claimed

compensation of Rs.20,00,000/-.

26. The evidence of PW.3 the doctor who treated her in

Bowring and Lady Curzon Hospital, wound certificate Ex.P25 and

the discharge summaries Exs.P26 to 29 (in M.V.C.No.4034/2019

- 23 -

NC: 2024:KHC:9350-DB

and connected matter) show that the claimant had suffered the

following injuries:

(i) Fracture of right proximal femur

(ii) Fracture of right tibia.

27. The claimant underwent surgery in Bowring Hospital.

She was admitted in the said hospital for 42 days. PW.3 deposed

that she suffered permanent physical disability of 60% in her

right lower limb and 30% to the whole body. The Tribunal

reduced the said disability to 8% only on the ground that she is

working as Accountant, therefore, there is no functional disability.

28. The claimant was hardly aged 26 years at the time of

the accident. She was unmarried. Being a woman she had several

responsibilities in her domestic front which requires her physical

movements. She had expectation of marriage, pregnancy and

child care responsibility which again need intense physical fitness.

PW.3 the doctor deposed that she is unable to walk, not able to

sit, squat. There was shortening of right lower limb. Under the

circumstances, the Tribunal was not justified in reducing the

disability to 8%, only considering her occupation. Therefore, 1/3rd

of her disability to her particular limb/right lower limb shall be

- 24 -

NC: 2024:KHC:9350-DB

taken as permanent physical disability of whole body which

comes to 20%.

29. There was no proof of actual income. Having regard

to the minimum wages during 2019 and cost of living, the

Tribunal was justified in considering her income at Rs.14,000/-

per month, 20% of the same comes to Rs.14,000/- x 20%=

2,800/-p.m. The applicable multiplier is 17. Therefore the

compensation payable under the head of loss of future earnings

comes to Rs.2,800/- x 12 x 17= 5,71,200/-.

30. Having regard to the nature of the injuries,

hospitalization and the doctor's evidence, the compensation

awarded on the head of pain and sufferings is on the lower side.

It would be reasonable to award Rs.50,000/- on that head. As

she was hospitalized for 42 days, minimum of three months

period has to be taken as laid up period. Therefore the

compensation payable on the head of loss of income during laid

up period comes to Rs.42,000/- (Rs.14,000/- x 3).

31. The medical expenses awarded was based on the

documents produced by the claimants. Therefore the same needs

to be maintained. Having regard to the nature of the injuries,

- 25 -

NC: 2024:KHC:9350-DB

doctor's evidence, age and other circumstances, the

compensation awarded on the head of amenities requires to be

enhanced to Rs.1,00,000/-. PW.3 stated that future medical

expenses required for the treatment is Rs.30,000/-. But the

Tribunal without any reasons reduced that to Rs.15,000/-.

Therefore Rs.30,000/- has to be awarded for future medical

expenses. The compensation awarded on the head of food,

nourishment and conveyance is just. Therefore the just

compensation payable is as follows:

   Sl.                  Particulars                          Compensation
   No.                                                       awarded in Rs.
    1.     Loss of future earnings                                  5,71,200/-
    2.     Pain and sufferings                                        50,000/-
    3.     Loss of income during laid up period                       42,000/-
    4.     Medical expenses                                         1,73,000/-
    5.     Loss of amenities                                        1,00,000/-
    6.     Future medical expenses                                    30,000/-
    7.     Food/nourishment/conveyance                                50,000/-
                          Total                                   10,16,200/-

           Less: Awarded by the Tribunal                        (-) 5,41,480/-

                Enhanced compensation                              4,74,720/-


32. For the aforesaid reasons, M.F.A.No.2493/2023 is

liable to be dismissed and M.F.A.No.5712/2023 deserves to be

allowed in part.

- 26 -

NC: 2024:KHC:9350-DB

Reg. Point No.2: Quantum of compensation in M.V.C.No.4236/2019:

33. The victim in this case was aged 23 years. The

evidence of PW.3 the doctor who treated her and Ex.P7 the

wound certificate issued by him, Exs.P9 and P13 prescriptions

and discharge summaries, Ex.P14 case sheet, Ex.P16 clinical

notes in M.V.C.No.4236/2019 show that the claimant had

suffered the following injuries:

(i) Fracture of left ribs from 2nd to 4th

(ii) Fracture of spinous process from C6 to T5

(iii) Facial injury

34. The doctor assessed the disability of left arm at 31%

and to the whole body at 10%. The evidence of PW.3 further

shows that she was treated as an inpatient from 25.05.2019 to

03.06.2019 and all the fractures were treated conservatively. As

against the evidence of PW.3, the Tribunal reduced the disability

to 8% only on the ground that the fracture was united. PW.3 has

deposed that when he examined the claimant on 22.02.2022, she

was still complaining weakness and pain in the left upper limb,

unable to lift weight with the left upper limb and her face was

disfigured. Under the circumstances, the Tribunal was not

justified in reducing the permanent disability to 8% contrary to

- 27 -

NC: 2024:KHC:9350-DB

the medical and other evidence on record. The Tribunal should

have taken the disability at 10% to the whole body.

35. The Tribunal though considered the prevailing wage

rate at Rs.14,000/- p.m., reduced that for the claimant to

Rs.10,000/- on the sole ground that she is homemaker.

Homemaker's job is more tough and demanding than the other

jobs. That job requires dedication 24 x 7 x 365 days. Reduction

of income from Rs.14,000/- to Rs.10,000/- suffers gender bias

and is unacceptable. Therefore the income has to be considered

notionally at Rs.14,000/- per month. The applicable multiplier for

her age is 18. Therefore the compensation payable on the head

of loss of future earnings is Rs.3,02,400/- (Rs.1400/- (14,000 x

10%) x 12 x 18).

36. As there was loss of weight bearing bone, it would be

just to award compensation of Rs.40,000/- on the head of pain

and suffering as against Rs.30,000/- awarded by the Tribunal.

The claimant was admitted in hospital for 10 days. There was no

major functional disability. Therefore the compensation of

Rs.10,000/- awarded under the head loss of amenities is

- 28 -

NC: 2024:KHC:9350-DB

maintained. The medical expenses awarded is based on the bills

and the records. Therefore the same needs to be maintained.

37. Though PW.3 doctor has deposed that Rs.1,00,000/-

would be required for future medical expenses, the claimant is

awarded Rs.20,000/- on the head of loss of future medical

expenses. Nothing is placed on record to show that pending these

cases she underwent any plastic surgery for treating her facial

disfiguration. Therefore, the compensation awarded under the

head of future medical expenses needs to be maintained.

38. As deposed by PW.3 the victim suffered face

disfigurement. Therefore the compensation of Rs.30,000/-

awarded for disfigurement of face is maintained. As she was

admitted in the hospital for 10 days and treated conservatively in

the hospital, compensation of Rs.10,000/- awarded on the head

of conveyance, food, nourishment and attendant charges is just

and the same needs to be maintained. Therefore just

compensation payable is as under:

            Sl.                Particulars               Compensation
            No.                                          awarded in Rs.
             1.       Loss of future earning                 3,02,400/-
            2.        Pain & suffering                            40,000/-
            3.        Loss of amenities                           10,000/-
            4.        Medical expenses                             7,383/-
                                        - 29 -
                                                          NC: 2024:KHC:9350-DB








            5.        Future medical expenses             20,000/-
            6.        Facial disfiguration                 30,000/-
            7.        Transportation & Diet                10,000/-
                          Total compensation             4,19,783/
                      Less: awarded by Tribunal     (-) 2,80,183/-
                       Enhanced compensation           1,39,600/-


39. For the aforesaid reasons, M.F.A.No.2505/2023 is

liable to be dismissed and M.F.A.No.1620/2023 deserves to be

allowed in part.

Reg. M.V.C.No.6614/2019 (MFA.No.2560/2023):

40. The claimant in this case is the driver of the car. He

claimed compensation of Rs.12,00,000/- on the ground that he

has suffered personal injuries and damages to his car. The

Tribunal held that the claimant received Rs.3,00,701/- from his

insurer towards damages to the car. Therefore, did not award

compensation under the said head. He has not challenged the

same. Therefore, the only question to be considered is "whether

the compensation awarded for the injuries suffered by the

claimant is on the higher side?

41. As per the wound certificate Ex.P3 in

M.V.C.No.6614/2019, the claimant suffered the following injuries:

         (i)          Blunt contusion injury to head.
         (ii)         CLW left maxillar region 12x2x1 cm.
                                    - 30 -
                                                       NC: 2024:KHC:9350-DB








(iii) Swelling around left side of the face and lips.

(iv) Loss of upper alvelor teeth.

42. As per the wound certificate Ex.P3, injury No.1 was

simple in nature and injury Nos.2 to 4 were grievous in nature.

The author of Ex.P3 was not examined. PW.1/the clamant himself

admitted in his cross-examination that he suffered simple

injuries. Ex.P14 in M.V.C.No.6614/2019 the discharge summary

coupled with the evidence of the claimant shows that he was

treated as inpatient in Sapthagiri Hospital, Bengaluru, from

22.05.2019 to 29.05.2019 which would come to eight days. The

genuineness of Ex.P3 wound certificate was not denied. Thus,

there is no reason to disbelieve that he lost a tooth and suffered

injuries as shown in Ex.P3. Ex.P12 in M.V.C.No.6614/2019 the

photograph shows that he suffered disfigurement of the face.

43. Considering the above said facts and circumstances of

the case, it cannot be said that the global compensation awarded

by the Tribunal is arbitrary and exorbitant. Therefore,

M.F.A.No.2560/2023 is liable to be dismissed. For the aforesaid

reasons, the following:

- 31 -

NC: 2024:KHC:9350-DB

ORDER

M.F.A.No.2479/2023, M.F.A.No.2505/2023,

M.F.A.No.2493/2023 & M.F.A.No.2560/2023 are hereby

dismissed.

M.F.A.No.1591/2023, M.F.A.No.1620/2023 and

M.F.A.No.5712/2023 are partly allowed.

The claimants in M.V.C.No.4034/2019 are awarded

enhanced compensation of Rs.10,000/- and the claimant in

M.V.C.No.4224/2019 is awarded enhanced compensation of

Rs.4,74,720/-. The claimant in M.V.C.No.4236/2019 is awarded

enhanced compensation of Rs.1,39,600/-.

The enhanced compensation shall carry interest at 6% p.a.

from the date of petition till realization.

Respondent -Insurer of lorry bearing No.MH-20-DE-4175

shall deposit the enhanced compensation before the Tribunal in

the above cases within four weeks from the date of receipt of

copy of this order.

On such deposit, the Tribunal shall release the amount to

the claimants in terms of the award.

- 32 -

NC: 2024:KHC:9350-DB

The amount in deposit, if any, in the concerned matters and

the trial Court records shall be transmitted to the Tribunal

forthwith.

Pending IAs if any stood disposed of accordingly.

Sd/-

JUDGE

Sd/-

JUDGE KSR,S

 
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