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

The Reliance General Insurance Co., Ltd vs V.N.S Prabhakar Rao S/O Suryanarayana ...
2024 Latest Caselaw 11843 Kant

Citation : 2024 Latest Caselaw 11843 Kant
Judgement Date : 29 May, 2024

Karnataka High Court

The Reliance General Insurance Co., Ltd vs V.N.S Prabhakar Rao S/O Suryanarayana ... on 29 May, 2024

                                              -1-
                                                NC: 2024:KHC-K:3385-DB
                                                    MFA No. 200813 of 2017
                                                C/W MFA No. 200135 of 2017



                              IN THE HIGH COURT OF KARNATAKA

                                     KALABURAGI BENCH

                            DATED THIS THE 29TH DAY OF MAY, 2024

                                           PRESENT

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

                        MISCL. FIRST APPEAL NO. 200813 OF 2017 (MV-D)
                                             C/W
                           MISCL. FIRST APPEAL NO. 200135 OF 2017



                   IN M.F.A NO.200813 OF 2017

                   BETWEEN:

                   1.   V.N.S. PRABAKAR RAO
                        S/O SURYANARAYANA,
                        AGE:55 YEARS, OCC:AGRICULTURE,
                        R/O: NEELAGOL CAMP, RAICHUR. (DT).
Digitally signed
by VARSHA N
RASALKAR           2.   SMT. V.SUDHA RANI
Location: HIGH
COURT OF                W/O V.N.S.PRABAKAR RAO,
KARNATAKA               AGE:50 YEARS, OCC:HOUSEHOLD,
                        R/O NEELAGOL CAMP, RAICHUR (DT).

                   3.   PHANI DEEPTHI
                        W/O LATE RAM KISHORE,
                        AGE:30 YEARS, OCC:HOUSEHOLD, R/O NEELAGOL
                        CAMP, RAICHUR(DT).

                                                              ...APPELLANTS
                   (BY SRI. SHIVANAND PATIL AND
                   SRI. VARUN PATIL, ADVOCATE FOR APPELLANT NO.3)
                           -2-
                            NC: 2024:KHC-K:3385-DB
                                 MFA No. 200813 of 2017
                             C/W MFA No. 200135 of 2017



AND:

1.   MUSTAFA S/O KHASIM SAB
     AGE:MAJOR, OCC:LORRY DRIVER,
     R/O VIJAYANAGAR COLONY, SIRWAR,
     TQ.MANVI, DIST.RAICHUR-584123.

2.   NIRMALA DEVI W/O TULJARAM
     AGE:MAJOR, OCC:OWNER OF RC.HOLDER OF LORRY,
     R/O MAHATMA GANDHI COLONY,
     NEAR POLICE STATION, RAICHUR - 584103.

3.   THE RELIANCE GENERAL INSURANCE
     COMPANY LTD.,
     BRANCH OFFICE AT IST FLOOR,
     SLV TOWERS, 40 MAIN ROAD,
     PARVATHI NAGAR, BELLARY -588103.
                                         ...RESPONDENTS
(BY SRI. PREETI PATIL MELKUNDI, ADVOCATE FOR R3;
THE APPEAL SHALL STAND DISMISSED IN SO FAR AS R1 AND
R2 ARE CONCERNED)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT,
PRAYING TO ALLOW THE APPEAL, THE JUDGMENT AND AWARD
DATED-23-12-2016 PASSED IN MVC NO.651/2012 BY THE
LEARNED I ADDL. DIST. AND SESSION JUDGE, RAICHUR MAY
KINDLY BE MODIFIED BY ENHANCING THE COMPENSATION AS
CLAIMED IN THE CLAIM PETITION, IN THE INTEREST OF
JUSTICE AND EQUITY.

IN M.F.A NO.200135 OF 2017

BETWEEN:

THE RELIANCE GENERAL INSURANCE
COMPANY LTD.,
BRANCH OFFICE AT IST FLOOR,
SLV TOWERS, 40 MAIN ROAD,
PARVATHI NAGAR, BELLARY -588103.
                                            ...APPELLANT

(BY SRI. PREETI PATIL MELKUNDI, ADVOCATE)
                           -3-
                            NC: 2024:KHC-K:3385-DB
                                MFA No. 200813 of 2017
                            C/W MFA No. 200135 of 2017



AND

1.   V.N.S. PRABAKAR RAO
     S/O SURYANARAYANA,
     AGE:55 YEARS, OCC:AGRICULTURE

2.   SMT. V.SUDHA RANI
     W/O V.N.S.PRABAKAR RAO,
     AGE:50 YEARS, OCC:HOUSEHOLD.

3.   PHANI DEEPTHI
     W/O LATE RAM KISHORE,
     AGE:30 YEARS, OCC:HOUSEHOLD,
     ALL ARE R/O NEELAGOL CAMP,
     RAICHUR -584101.

4.   MUSTAFA S/O KHASIM SAB
     AGE:MAJOR, OCC:LORRY DRIVER,
     R/O VIJAYANAGAR COLONY, SIRWAR,
     TQ.MANVI, DIST.RAICHUR-584101.

5.   NIRMALA DEVI W/O TULJARAM
     AGE:MAJOR, OCC:OWNER, RC.HOLDER,
     R/O MAHATMA GANDHI COLONY,
     NEAR POLICE STATION,
     RAICHUR - 585101.
                                          ...RESPONDENTS
(BY SRI. SHIVANAND PATIL AND
    SRI. VARUN PATIL, ADVOCATES FOR R3;
    R1, R2 AND R4 ARE SERVED,
    NOTICE TO R5 IS DISPENSED WITH)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT,
PRAYING TO CALL FOR THE RECORDS AND ALLOW THE ABOVE
APPEAL BY SETTING ASIDE THE IMPUGNED JUDGMENT AND
AWARD DATED 23.12.2016 IN MVC NO.651/2012 PASSED BY
THE I-ADDL. DISTRICT AND SESSIONS JUDGE AT RAICHUR, IN
THE INTEREST OF JUSTICE AND EQUITY.

     THESE APPEALS, COMING ON FOR FINAL HEARING, THIS
DAY ASHOK S. KINAGI J., DELIVERED THE FOLLOWING:
                              -4-
                               NC: 2024:KHC-K:3385-DB
                                    MFA No. 200813 of 2017
                                C/W MFA No. 200135 of 2017




                         JUDGMENT

These appeals are filed under section 173(1) of the

MV Act (for short 'the Act') against the judgment and

award dated 23.12.2016 passed in MVC No.651/2012 by

the I Addl. District and Sessions Judge, Raichur.

2. Parties are referred to as per their ranking

before the Tribunal. Appellants in MFA No.200813/2017

are the claimants, respondents are the respondents before

the tribunal.

3. Being aggrieved by the judgment and award

dated 23.12.2016 passed in MVC NO.651/2012, the

claimants filed the appeal in MFA No.200813/2017 seeking

enhancement of compensation and respondent-Insurance

Company has filed the appeal in MFA No.200135/2017,

challenging the liability.

4. Facts giving rise to filing of these appeals are as

under:On 04.08.2012 at about 7.00 a.m., the deceased

and his wife were proceeding to attend the reception of

NC: 2024:KHC-K:3385-DB

their relative in Manvi, on motorcycle bearing registration

No.KA-36/S-7275. The deceased was riding the said

motorcycle at extreme left side and petitioner No.3 was

the pillion rider. On reaching near Ambedkar Circle at

Manvi, the respondent No.1 came by driving the lorry

bearing registration No.KA-36/3355 in a very high speed,

rash and negligent manner and dashed to the backside of

the motorcycle, as a result V.Ram Kishore sustained

severe injuries on his body and he succumbed to the

injuries. The deceased was working in India Bulls Financial

Services Ltd., Corporation and he was drawing salary of

Rs.24,000/- per month. Apart from the salary, the

deceased was earning huge incentives from the employer

which was being paid by his employer in addition to the

salary in SB-Corporate Bank Account. The claimants being

the legal representatives of deceased V.Ram Kishore filed

the claim petition under Section 166 of the Motor Vehicles

Act seeking compensation.

NC: 2024:KHC-K:3385-DB

5. The respondent No.1 filed the written statement

in which the averments made in the claim petition were

denied. It is further contended that, the driver of the

vehicle was having valid and effective driving license as on

the date of the accident and prayed to dismiss the suit.

Respondent No.2 has filed a memo adopting the written

statement filed by respondent No.1. Respondent No.3 has

also filed the written statement denying the averments

made in the petition. It is contended that the accident in

question was due to sole negligence on the part of

deceased V.Ram Kishore who was riding an uninsured

motorcycle and was not possessing the driving license as

on the date of the accident. Hence, prayed to dismiss the

suit.

6. On the basis of the pleadings of the parties, the

Tribunal framed relevant issues for consideration.

7. In order to prove the case, the petitioner No.1

examined himself as PW.1 and petitioner No.3 examined

herself as PW.2 and got exhibited documents namely

NC: 2024:KHC-K:3385-DB

Exs.P1 to P.55. On behalf of the respondent No.3,

Insurance company examined its official as RW.1 and got

marked documents as Exs.R1 to R5. The Tribunal, after

hearing both sides and on the assessment of oral and

documentary evidence allowed the petition in part with

costs and it is ordered that the petitioners are entitled for

compensation of Rs.31,25,552/- from respondent Nos.1 to

3 with interest at the rate of 6% p.a. from the date of

petition till realization of the award amount. In default,

respondent No.3 shall pay penal interest @ 2% p.a. extra

on the award amount and further directed the respondent

No.3 to deposit the entire compensation amount within

one month from the date of award.

8. Being dissatisfied with the compensation

awarded by the Tribunal, the petitioners have filed appeal

in MFA No.200813/2017 seeking enhancement of

compensation and respondent-Insurance Company has

filed appeal in MFA No.200135/2017 challenging the

liability.

NC: 2024:KHC-K:3385-DB

9. Heard, learned counsel for the petitioners and

learned counsel for the respondent-Insurance Company.

10. The learned counsel for the petitioners submits

that, the compensation awarded by the tribunal is on the

lower side. He submits that the deceased was working as

Assistant Manager and drawing gross salary of

Rs.20,667/- per month and after deduction the deceased

was getting net salary of Rs.19,795/- per month. The

tribunal has failed to grant future prospects in view of the

law laid down by the Hon'ble Apex Court in the case of

National Insurance Company Limited vs. Pranay Sethi

and Others reported in AIR 2017 SC 5157. He further

submits that the petitioners have proved that the accident

was occurred due to rash and negligent driving by the driver

of the offending vehicle. Hence, on these grounds he prays

to allow the appeal filed by the petitioners and prays to

dismiss the appeal filed by the respondent-Insurance

Company.

NC: 2024:KHC-K:3385-DB

11. Per contra, the learned counsel appearing for

the respondent/Insurance company submits that V.Ram

Kishore was not the employee of India Bulls Financial

Services Ltd., Corporation and further submits that the

deceased was not possessing valid driving license as on

the date of the accident. She further submits that the

compensation awarded by the tribunal is excess and

exorbitant. Hence, on these grounds prays to allow the

appeal filed by the Insurance Company and dismiss the

appeal filed by the petitioners.

12. Perused the records and considered the

submissions made by the learned counsel for the parties.

13. The points that arises for our consideration are

liability and quantum. In order to prove the claim of the

petitioners, petitioner No.1 was examined as PW.1, has

reiterated the averments in the examination-in-chief.

Further, the petitioners have also produced the certified

copy of FIR which is marked at Ex.P1 and also produced

certified copy of charge sheet which is marked at Ex.P3

- 10 -

NC: 2024:KHC-K:3385-DB

which discloses that the accident was occurred due to rash

and negligent driving by the driver of the offending

vehicle. Further the petitioners have also produced driving

license of the deceased, which is marked as Ex.P7, it

discloses that the deceased V.Ram Kishore was holding

the valid driving license as on the date of the accident.

Hence, the contention of the learned counsel for

respondent No.3 does not hold water in view of Ex.P7. It is

the case of the petitioners that, the deceased V.Ram

Kishore was working as Assistant Manager in India Bulls

Financial Services Ltd., Corporation at its branch office at

Bengaluru and drawing salary of Rs.20,667/- and after

deduction he was getting a net salary of Rs.19,795/-. In

order to establish that the deceased V. Ram Kishore was

employed in India Bulls Financial Services Ltd.,

Corporation have produced salary slips at Exs.P11 to P14,

which discloses that the deceased was drawing gross

salary of Rs.20,667/- and they have also produced bank

statement which discloses that the deceased was getting

salary of Rs.20,667/- per month which is marked as

- 11 -

NC: 2024:KHC-K:3385-DB

Ex.P14. Further the learned counsel for respondent No.3-

Insurance Company has suggested to PW.3 which reads as

under:

"Upon the death of V. Ram Kishore we had paid service death benefits to his family members amounting to Rs. 5,00,000/- (Rupees Five Lakhs only). My employee code in our organization is 110511."

14. From the said suggestion it is clear that

respondent No.3 has admitted the employment of

deceased V. Ram Kishore in India Bulls Financial Services

Ltd., Corporation at Bengaluru. Further we have perused

the impugned judgment wherein the tribunal while

granting compensation under the head loss of dependency

has failed to grant future prospects as per the law laid

down by the Hon'ble Apex Court in the case of National

Insurance Company Limited vs. Pranay Sethi and

Others reported in AIR 2017 SC 5157. Thus, considering

the pay slips after deduction deceased was getting

Rs.19,795/-. As the deceased was aged about 25 years at

- 12 -

NC: 2024:KHC-K:3385-DB

the time of accident, multiplier of 18 has to be adopted to

the age group of deceased as per the judgment of the

Hon'ble Supreme Court in the case of Sarla Verma vs.

Delhi Transport Corporation reported in (2009) 6 SCC

121. The deceased was getting salary of Rs.19,795/- per

month as on the date of death. To the aforesaid amount,

40% of the said amount has to be added on account of

future prospects in view of the law laid down by the

Constitution Bench of the Supreme Court in the case of

National Insurance Company Limited vs. Pranay Sethi

and Others reported in AIR 2017 SC 5157. Thus, the

monthly income of the deceased comes to Rs.27,713/-.

Out of which, considering that there are three dependents,

We deem it appropriate to deduct 1/3rd of the said income

towards personal expenses of the deceased and therefore,

the monthly income of the deceased comes to Rs.18,476/.

Taking into account the age of the deceased which was 25

years at the time of the accident, multiplier of 18 has to be

adopted as per the judgment of the Hon'ble Supreme

Court in the case of Sarla Verma vs. Delhi Transport

- 13 -

NC: 2024:KHC-K:3385-DB

Corporation reported in (2009) 6 SCC 121. Therefore,

the petitioners are entitled to the sum of Rs.39,90,816/-

(18,476 x 12 x 18) on account of loss of dependency as

against Rs.28,50,552/- awarded by the Tribunal.

15. However, the tribunal has failed to award

compensation under the head loss of consortium. In view

of the law laid down by the Hon'ble Supreme Court in

Magma General Insurance Company Limited vs.

Nanu Ram Alias Chuhru Ram & Others reported in

2018 ACJ 2782, each of the petitioners are entitled for

compensation of Rs.40,000/- under the head of 'loss of

consortium', which comes to Rs.1,20,000/-.

16. In addition, the petitioners are entitled to the

sum of Rs.15,000/- towards funeral expenses and

Rs.15,000/- under the head of loss of estate.

17. Thus, the petitioners are entitled for total

compensation of Rs.41,40,816/- as against Rs.31,25,552/-

awarded by the tribunal. Hence, the claimants are entitled

for enhanced compensation of Rs.10,15,264/-.

- 14 -

NC: 2024:KHC-K:3385-DB

18. In view of the above discussion, We proceed to

pass the following:

ORDER

a) The appeal filed by the petitioners in MFA

Nos.200813/2014 is allowed in part.

b) The appeal filed by the respondent-Insurance

Company in MFA No.200135/2017 is

dismissed.

c) The impugned judgment and award passed by

the Tribunal is modified. The petitioners are

entitled for total compensation of

Rs.41,40,816/- as against Rs.31,25,552/-

awarded by the tribunal. The petitioners are

entitled for enhanced compensation of

Rs.10,15,264/- along with interest at the rate

of 6% per annum from the date of petition till

the date of realization.

d) The respondent No.3-Insurance Company is

directed to deposit the enhanced

- 15 -

NC: 2024:KHC-K:3385-DB

compensation amount within a period of eight

weeks from date of the receipt of certified

copy of this judgment.

e) The amount in deposit shall be transmitted to

the tribunal forthwith.

Sd/-

JUDGE

Sd/-

JUDGE MSR

CT;BN

 
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