Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Sudhakara Reddy vs Sri Manjunatha
2024 Latest Caselaw 26011 Kant

Citation : 2024 Latest Caselaw 26011 Kant
Judgement Date : 4 November, 2024

Karnataka High Court

Sri Sudhakara Reddy vs Sri Manjunatha on 4 November, 2024

                                                 -1-
                                                              NC: 2024:KHC:44229
                                                           MFA No. 2091 of 2023
                                                       C/W MFA No. 2094 of 2023




                           IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                             DATED THIS THE 4TH DAY OF NOVEMBER, 2024

                                                BEFORE
                           THE HON'BLE DR. JUSTICE CHILLAKUR SUMALATHA
                      MISCELLANEOUS FIRST APPEAL NO.2091 OF 2023(MV-I)
                                            C/W
                      MISCELLANEOUS FIRST APPEAL NO.2094 OF 2023(MV-I)

                      IN MFA No. 2091 OF 2023:
                      BETWEEN:

                      SMT. AADILAKSHMI,
                      W/O. GANGADHARA Y.R.,
                      AGED ABOUT 47 YEARS,
                      R/AT VANGAYARALAPALLI,
                      BILLUR, CHIKKABALLAPUR,
                      DISTRICT-563124.
                                                                    ...APPELLANT
                      (BY SRI. JAGADEESH H.T., ADVOCATE)
                      AND:
                      1.    SRI. MANJUNATHA,
Digitally signed by         S/O RAMESH B.K.
AASEEFA PARVEEN             MAJOR, NEAR AYYAPPA
Location: HIGH              NO.49/7, TEMPLE ROAD,
COURT OF
KARNATAKA                   PALANAHALLI, YELAHANKA,
                            BANGALORE-560064.
                      2.    THE MANAGER
                            MAGMA HDI GENERAL
                            INSURANCE CO. LTD.,
                            OFFICE AT NO.40, II LANE,
                            CKC GARDEN, 4TH FLOOR,
                            MISSION ROAD, NEAR LALBAGH,
                            BANGALORE-27.
                                                                 ...RESPONDENTS
                      (BY SRI. MALLIKARJUNA REDDY, ADVOCATE FOR
                            -2-
                                        NC: 2024:KHC:44229
                                     MFA No. 2091 of 2023
                                 C/W MFA No. 2094 of 2023



SRI. B. PRADEEP, ADVOCATE FOR R2;
V/O. DATED 08.08.2023,
NOTICE TO R1 IS DISPENSED WITH)

     THIS MFA FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED 10.02.2023 PASSED IN
MVC NO.2809/2021 ON THE FILE OF THE XXI ACMM AND XXIII
ASCJ, MACT, BENGALURU, PARTLY ALLOWING THE CLAIM
PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT
OF COMPENSATION.

IN MFA NO. 2094 OF 2023:

BETWEEN:

SRI. SUDHAKARA REDDY,
S/O. GANGADHARA REDDY,
AGED ABOUT 29 YEARS,
R/AT VANGAYARALAPALLI, BILLUR,
CHIKKABALLAPURA DISTRICT-563124
                                              ...APPELLANT

(BY SRI. JAGADEESH H. T.,ADVOCATE)

AND:

1.   SRI. MANJUNATHA,
     S/O. RAMESH B. K.,
     MAJOR, NO.49/7, NEAR AYYAPPA,
     TEMPLE ROAD, PALANAHALLI,
     YELAHANKA, BANGALORE-560 064.

2.   THE MANAGER,
     MAGMA HDI GENERAL INSURANCE CO. LTD.,
     OFFICE AT NO.40, II LANE,
     CKC GARDEN, 4TH FLOOR, MISSION ROAD,
     NEAR LALBAGH, BANGALORE-27.
                                        ...RESPONDENTS

(BY SRI. MALLIKARJUNA REDDY, ADVOCATE FOR
SRI. B. PRADEEP, ADVOCATE FOR R2;
V/O. DATED 29.08.2023, NOTICE TO R1 IS DISPENSED WITH)

     THIS MFA FILED U/S 173(1) OF MV ACT AGAINST THE
                                   -3-
                                                   NC: 2024:KHC:44229
                                            MFA No. 2091 of 2023
                                        C/W MFA No. 2094 of 2023



JUDGMENT AND AWARD DATED 10.02.2023 PASSED IN
MVC NO.2808/2021 ON THE FILE OF THE XXI AMM AND XXIII
ASCJ, MACT, BENGALURU, PARTLY ALLOWING THE CLAIM
PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT
OF COMPENSATION.


     THESE APPEALS, COMING ON FOR ADMISSION,
THIS DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:

CORAM:        HON'BLE DR. JUSTICE CHILLAKUR SUMALATHA


                    COMMON ORAL JUDGMENT

These two appeals arise out of the common order that is

rendered by the Motor Accidents Claims Tribunal, Bengaluru in

MVC No.2808/2021 and MVC No.2809/2021.

2. The appellants in both the appeals sustained

injuries in a road traffic accident that occurred on 09.05.2021.

While the appellants in both the appeals were proceeding on a

motorcycle, they met with a road traffic accident when their

vehicle was hit by a Tata Ace vehicle.

3. The Tribunal through the impugned common order

awarded a sum of Rs.3,24,200/- to the appellant in MFA

No.2094/2023 and Rs.2,46,000/- to the appellant in MFA

No.2091/2023. Dissatisfied with the same, these appeals are

filed.

NC: 2024:KHC:44229

4. Heard Sri.Jagdeesh.H.T. learned counsel for the

appellants in both the appeals and Sri.Mallikarjuna Reddy.N.A

who represents Sri.Pradeep.B learned counsel on record for

respondent No.2 in both the appeals.

Findings of the Court in MFA No.2094/2023 which is connected to MVC No.2808/2021:

5. It is not in dispute that the appellant in this appeal

sustained closed fracture of left tibia and crush injury of left

thumb. Though PW3 assessed the disability in respect of left

lower limb as 42% and whole body as 14%, the Tribunal took

the disability in respect of whole body as 9%. The finding thus

given is justifiable.

6. Sri.Jagadeesh.H.T. representing the appellant

submits that the appellant took extensive treatment for the

injuries sustained and the appellant was in hospital for a period

of nine days. The appellant as an agriculturist was earning

Rs.20,000/- per month. However, without considering the

nature of injuries sustained, the Tribunal awarded meager sum

as compensation and therefore, the present appeal is filed.

NC: 2024:KHC:44229

Learned counsel ultimately seeks for enhancement of

compensation.

7. The submission that is made by Sri.Mallikarjuna

Reddy.N.A. representing the insurance company is that the

amount awarded as compensation under all heads is justifiable.

8. Admittedly, the appellant did not produce any

substantive proof with regard to his occupation and earnings as

on the date of the accident. The Tribunal took the notional

income as Rs.15,000/- per month. Having considered the

nature of injuries sustained, this Court is of the view that the

appellant would have taken bed rest atleast for a period of

three months. Thus, awarding a sum of Rs.15,000/- under the

head loss of income during laid up period is unjustifiable as

rightly projected by learned counsel for the appellant

Sri.Jagdeesh.H.T.

9. Having considered the nature of injuries sustained,

the disability which the appellant is left with and the amount

awarded as compensation under all heads by the Tribunal, this

Court is of the view that globally, a sum of Rs.75,000/- is

required to be enhanced so that the amount which the

NC: 2024:KHC:44229

appellant would get as compensation will be justifiable. Thus,

this Court holds that the appellant is entitled to a sum of

Rs.75,000/- in addition to the sum that is awarded by the

Tribunal as compensation.

Findings in MFA N0.2091/2023 which is connected to MVC No.2809/2021:

10. The appellant in this appeal as per the material

available on record sustained bimalleolar fracture of right ankle,

a lacerated wound over left knee with left knee subluxation and

fracture of right superior pubic ramus which are grievous in

nature. Apart from those injuries, the appellant also sustained

three other simple injuries. Even in this case, though it is

projected that the appellant as an agriculturist was earning

Rs.20,000/- per month, no proof was produced to that effect.

The Tribunal considering the totality of evidence produced,

awarded a sum of Rs.3,27,975/- as compensation. The Tribunal

awarded a sum of Rs.45,000/- only under the head pain and

suffering. Here is a case where the appellant sustained three

grievous and three simple injuries. Thus, granting a sum of

Rs.45,000/- only under the head pain and suffering is

NC: 2024:KHC:44229

unjustifiable. Also the Tribunal awarded a sum of Rs.15,000/-

only towards loss of income during laid up period.

11. Having considered the nature of injuries sustained,

this Court is of the view that the appellant would have taken

bed rest atleast for a period of five months. Thus, considering

all these aspects, this Court holds that appellant is entitled to a

sum of Rs.1,00,000/- in addition to the sum that is awarded by

the Tribunal. Thus, both the appeals are disposed of with the

following:

ORDER

(i) Both the appeals are allowed in part.

(ii) The compensation that is awarded by the Motor Accidents Claims Tribunal, Bengaluru through orders in MVC No.2808/2021 dated 10.02.2023 is enhanced by Rs.75,000/-.

(iii) The compensation that is awarded by Motor Accidents Claims Tribunal, Bengaluru through orders in MVC No.2809/2021 dated 10.02.2023 is enhanced by Rs.1,00,000/-.

(iv) The enhanced sum shall carry interest at the rate of 6% per annum from the date of petition till the date of deposit.

NC: 2024:KHC:44229

(v) Respondent No.2 is directed to deposit the enhanced sum in both the appeals within a period of eight weeks from the date of receipt of copy of this order.

(vi) On such deposit, the appellants in both the appeals are permitted to withdraw the deposited amount.

Sd/-

(DR.CHILLAKUR SUMALATHA) JUDGE

DS

 
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