Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Manager vs Manjappa R @ Manjunath
2024 Latest Caselaw 27229 Kant

Citation : 2024 Latest Caselaw 27229 Kant
Judgement Date : 13 November, 2024

Karnataka High Court

The Manager vs Manjappa R @ Manjunath on 13 November, 2024

Author: N S Sanjay Gowda

Bench: N S Sanjay Gowda

                                              -1-
                                                             NC: 2024:KHC:46177
                                                          MFA No. 3682 of 2022
                                                      C/W MFA No. 5586 of 2019
                                                          MFA No. 5587 of 2019
                                                                AND 2 OTHERS


                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                         DATED THIS THE 13TH DAY OF NOVEMBER, 2024

                                            BEFORE
                          THE HON'BLE MR JUSTICE N S SANJAY GOWDA
                        MISCELLANEOUS FIRST APPEAL NO. 3682 OF 2022
                                             C/W
                        MISCELLANEOUS FIRST APPEAL NO. 5586 OF 2019,
                        MISCELLANEOUS FIRST APPEAL NO. 5587 OF 2019,
                        MISCELLANEOUS FIRST APPEAL NO. 1904 OF 2020,
                        MISCELLANEOUS FIRST APPEAL NO. 1908 OF 2020
                                            (MV-I)


                   IN MFA No. 3682/2022:

                   BETWEEN:

                   1.    CHOLAMANDALAM MS GENERAL
                         INSURANCE COMPANY LIMITED
                         6TH FLOOR, GOLDEN HEIGHTS BUILDING,
Digitally signed         59TH MAIN CROSS, RAJAJINAGARA,
by KIRAN                 2ND BLOCK, BENGALURU-560 010,
KUMAR R
Location: HIGH
                         BY ITS DEPUTY MANAGER.
COURT OF                                                           ...APPELLANT
KARNATAKA
                   (BY SRI. H.S.LINGARAJ., ADVOCATE)

                   AND:

                   1.    RAVI
                         NOW AGED ABOUT 26 YEARS,
                         S/O. MANJEGOWDA,
                         R/AT MUTTANAHALLI VILLAGE,
                         MADDUR TALUK,
                         MANDYA DISTRICT.
                           -2-
                                       NC: 2024:KHC:46177
                                    MFA No. 3682 of 2022
                                C/W MFA No. 5586 of 2019
                                    MFA No. 5587 of 2019
                                          AND 2 OTHERS


2.   A. B. SHIVAKUMAR
     NOW AGED ABOUT 61 YEARS,
     S/O. BASAPPA,
     R/O. ARAHATHOLALU VILLAGE,
     BHADRAVATHI TALUK,
     SHIVAMOGGA DISTRICT.
                                        ...RESPONDENTS
(BY SRI. CHANDRAKANTH.R., PATEL., ADVOCATE FOR R-2;
    R-1 IS SERVED AND UNREPRESENTED)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 16.10.2021
PASSED IN MVC NO. 924/2016 ON THE FILE OF THE
ADDITIONAL SENIOR CIVIL JUDGE AND MACT, MADDUR,
MANDYA     DISTRICT,   AWARDING    COMPENSATION     OF
RS.1,39,963/- WITH INTEREST AT 6 PERCENT P.A. FROM THE
DATE OF PETITION TILL THE DATE OF DEPOSIT WITH THE
TRIBUNAL.

IN MFA NO. 5586/2019:

BETWEEN:

1.   THE MANAGER
     CHOLAMANDLAM GENERAL
     INSURANCE COMPANY LIMITED
     GOLDEN HEIGHTS BUILDING
     6TH FLOOR, NO.1/2, 59TH MAIN
     CROSS, RAJAJINAGARA,
     2ND BLOCK, BENGALURU 560010
     BY ITS MANAGER
                                             ...APPELLANT
(BY SRI. O MAHESH., ADVOCATE)

AND:

1.   MANJAPPA R @ MANJUNATH
     S/O RAJAPPA R, AGE 28 YEARS.,
     R/O KENCHANADODDI VILLAGE
     MALAVALLI TALUK, MANDYA DIST-577501.
                            -3-
                                        NC: 2024:KHC:46177
                                     MFA No. 3682 of 2022
                                 C/W MFA No. 5586 of 2019
                                     MFA No. 5587 of 2019
                                           AND 2 OTHERS


2.   A B SHIVAKUMAR
     S/O BASAPPA, AGED ABOUT 58 YEARS
     R/O ARAHATHOLALU
     VILLAGE, BHADRAVATHI TALUK,
     SHIVAMOGGA DISTRICT-577201
                                        ...RESPONDENTS
(BY SRI. N.R.RANGEGOWDA., ADVOCATE FOR R-1;
    SRI. CHANDRAKANTH.R. PATEL., ADVOCATE FOR R-2)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 11/03/2019,
PASSED IN MVC NO.923/2016, ON THE FILE OF THE SENIOR
CIVIL   JUDGE    AND     MACT,    MALAVALLI,    AWARDING
COMPENSATION OF RS.11,17,500/- WITH INTEREST AT THE
RATE OF 9% P.A., FROM THE DATE OF PETITION TILL
REALIZATION.    THE    FUTURE    MEDICAL    EXPENSES    OF
RS.60,000/- SHALL NOT CARRY ANY INTEREST.


IN MFA NO. 5587/2019:

BETWEEN:

1.   THE MANAGER
     CHOLAMANDLAM GENERAL
     INSURANCE COMPANY LIMITED
     GOLDEN HEIGHTS BUILDING
     6TH FLOOR, NO.1/2, 59TH MAIN
     CROSS, RAJAJINAGAR 2ND BLOCK
     BENGALURU-560010
     BY ITS MANAGER
                                               ...APPELLANT
(BY SRI. O MAHESH.,ADVOCATE)

AND:

1.   SHIVU @ SHIVARAJ
     AGED ABOUT 26 YEARS., MADDAPPA
                            -4-
                                        NC: 2024:KHC:46177
                                     MFA No. 3682 of 2022
                                 C/W MFA No. 5586 of 2019
                                     MFA No. 5587 of 2019
                                           AND 2 OTHERS


     R/O KENCHANADODDI VILLAGE
     MALAVALLI TALUK , MANDYA DIST.

     PREMANENAT RESIDING AT
     KESHAVAPURA VILLAGE
     AMRUTHAPURA HOBLI, HOLALAKERE
     TALUK, CHITRA DURGA DISTRICT-577501.

2.   A B SHIVAKUMAR
     AGED ABOUT 58 YEARS
     S/O BASAPPA
     R/O ARAHATHOLALU
     VILLAGE, BHADRAVATHI TALUK
     SHIVAMOGGA DISTRICT-577201
                                       ...RESPONDENTS
(BY SRI. N.R.RANGEGOWDA., ADVOCATE FOR R-1;
    R-2 IS SERVED AND UNREPRESENTED)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 11/03/2019,
PASSED IN MVC NO.925/2016, ON THE FILE OF THE SENIOR
CIVIL   JUDGE    AND    MACT,     MALAVALLI,    AWARDING
COMPENSATION OF RS.1,64,000/- WITH INTEREST AT THE
RATE OF 9% P.A., FROM THE DATE OF PETITION TILL
REALIZATION.


IN MFA NO. 1904/2020:

BETWEEN:

1.   MANJAPPA R ALIAS MANJUNATH
     S/O RAJAPPA R
     NOW AGED ABOUT 28 YEARS
     R/O KENCHANADODDI VILLAGE
     MALAVALLI TALUK,
     MANDYA DISTRICT.
                                               ...APPELLANT
                            -5-
                                        NC: 2024:KHC:46177
                                     MFA No. 3682 of 2022
                                 C/W MFA No. 5586 of 2019
                                     MFA No. 5587 of 2019
                                           AND 2 OTHERS


(BY SRI. N.R.RANGEGOWDA., ADVOCATE)

AND:

1.   A B SHIVAKUMAR
     S/O BASAPPA
     NOW AGED ABOUT 58 YEARS
     R/O ARAHATHOLALU VILLAGE
     BHADRAVATHI TALUK
     SHIVAMOGGA DISTRICT-577301.

2.  THE MANAGER
    CHOLAMANDALAM GENERAL INSURANCE CO.LTD.
    GOLDEN HEIGHTS BUILDING
    6TH FLOOR, NO.1/2, 59TH MAIN CROSS
    RAJAJINAGARA, 2ND BLOCK
    BANGALORE-560 010.
                                        ...RESPONDENTS
(BY SRI. CHANDRAKANTH R. PATEL., ADVOCATE FOR R-1;
    SRI. O.MAHESH., ADVOCATE FOR R-2)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 11.03.2019
PASSED IN MVC NO.923/2016    ON THE FILE OF THE SENIOR
CIVIL JUDGE AND MACT, MALAVALLI, PARTLY ALLOWING THE
CLAIM   PETITION   FOR   COMPENSATION      AND    SEEKING
ENHANCEMENT OF COMPENSATION.


IN MFA NO. 1908/2020:

BETWEEN:

1.   SHIVU ALIAS SHIVARAJ
     S/O MADAPPA
     NOW AGED ABOUT 26 YEARS
     R/O KENCHANADODDI VILLAGE
     B G PURA HOBLI, MALAVALLI TALUK
     MANDYA DISTRICT-571 401.
                           -6-
                                       NC: 2024:KHC:46177
                                    MFA No. 3682 of 2022
                                C/W MFA No. 5586 of 2019
                                    MFA No. 5587 of 2019
                                          AND 2 OTHERS




     PERMANENT R/O KESHAVAPURA VILLAGE
     AMRUTHAPURA HOBLI
     HOLALAKERE TALUK
     CHITRADURGA DISTRICT
                                             ...APPELLANT
(BY SRI. N.R.RANGEGOWDA., ADVOCATE)

AND:

1.   A B SHIVAKUMAR
     S/O BASAPPA
     NOW AGED ABOUT 58 YEARS
     R/O ARAHATHOLALU VILLAGE
     BHADRAVATHI TALUK
     SHIVAMODDA DISTRICT-577 201.

2.  THE MANAGER
    CHOLAMANDALAM GENERAL INSURANCE CO.LTD.
    GOLDEN HEIGHTS BUILDING
    6TH FLOOR, NO.1/2
    59TH MAIN CROSS
    RAJAJINAGARA, 2ND BLOCK
    BANGALORE-560 010
                                        ...RESPONDENTS
(BY SRI. CHANDRAKANTH R. PATEL., ADVOCATE FOR R-1;
    SRI.O.MAHESH., ADVOCATE FOR R-2)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT,
AGAINST THE JUDGMENT AND AWARD DATED:11.03.2019
PASSED IN MVC NO.925/2016 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND MACT, MALAVALLI, 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:
                              -7-
                                          NC: 2024:KHC:46177
                                       MFA No. 3682 of 2022
                                   C/W MFA No. 5586 of 2019
                                       MFA No. 5587 of 2019
                                             AND 2 OTHERS


CORAM: HON'BLE MR JUSTICE N S SANJAY GOWDA

                     ORAL JUDGMENT

1. These appeals arise out of the awards passed by the

Tribunal, as detailed below:

Sl.    MFA                          Arising out of awards
                  Appellant
No.    No.                                in MVC no.
                                   Award dated 16.10.2021
                                   passed in MVC No.924 of
                                   2016 on the file of the
              Cholamandalam
      3682                         Additional Senior Civil
              MS General
1      of                          Judge     and     MACT,
              Insurance
      2022                         Maddur,          Mandya
              Company Limited
                                   District,      awarding
                                   compensation           of
                                   Rs.1,39,963/- to Ravi.


Manjappa R alias Award dated 11.03.2019 2 of passed in MVC Manjunath 2020 No.923/2016 on the file of the Senior Civil Judge Cholamandalam 5586 and MACT, Malavalli, MS General 3 of awarding compensation Insurance 2019 of Rs.11,17,500/-.

              Company Limited

      1908                         Award dated 11.03.2019
              Shivu alias
4      of                          passed       in      MVC
              Shivaraj
      2020                         No.925/2016 on the file
                                   of the Senior Civil Judge
              Cholamandalam
      5587                         and MACT, Malavalli,
              MS General
5      of                          awarding compensation
              Insurance
      2019                         of Rs.1,64,000/-.
              Company Limited

                                           NC: 2024:KHC:46177



                                             AND 2 OTHERS


BRIEF FACTS:

2. According to the claimants, on 14.01.2015 at about

12.30 p.m., an accident occurred between a motor-

bike and a canter lorry, and as a result of the collision,

the rider as well as the pillion riders suffered injuries.

3. Manjappa the rider of the motor cycle filed MVC No.923

of 2016 while Shivu @ Shivaraju--the pillion rider filed

MVC No.925 of 2016 before the Senior Civil Judge and

JMFC, Malavalli. The other pillion rider Ravi filed the

claim petition in MVC No.924 of 2016 before the

Additional Senior Civil Judge and JMFC, Maddur.

4. The Tribunal after assessing the evidence adduced

before it has recorded a finding that the accident

occurred on 14.01.2015, in which the claimants had

suffered injuries and that they were entitled to a

compensation of Rs.11,17,500/-, Rs.1,64,000/- and

Rs.1,39,963/- along with interest at 9% per annum.

NC: 2024:KHC:46177

AND 2 OTHERS

5. The Tribunal also recorded a finding that the insurer

had in fact received the premium by way of a cheque

on 14.01.2015 and therefore, it was liable to pay the

compensation.

6. The insurer is therefore in appeal, basically, contending

that the policy it had issued was valid only from

19.01.2015 and since the accident occurred on

14.01.2015, it did not have the liability to satisfy the

compensation. It is argued that the proposal itself was

submitted on 19.01.2015 and therefore, there was no

question of the insurance company being liable. An

argument is also advanced that the claimants were

themselves negligent inasmuch as the motor-cycle in

which they were riding had two pillion riders, which

itself indicated that the negligence on their part.

7. The claimants are also in appeal seeking for

enhancement. They also supported the judgment of

the Tribunal and contend that the proposal as well as

- 10 -

NC: 2024:KHC:46177

AND 2 OTHERS

the certificate of insurance itself records the fact that

the premium was received on 14.01.2015 by means of

a cheque and therefore, the risk continues from

14.01.2015 itself. It is their contention that the

issuance of a policy subsequently could have no

bearing on the liability and places reliance on the

Division Bench judgment of this Court rendered in the

case of Smt.Edna Lemuel Maben1 which has followed

the decision of the Hon'ble Supreme Court in the case

of Dharam Chand2.

8. The certificate of insurance which is produced by the

learned counsel for the insurer indicates that the

receipt bearing No.1004128858 was issued on

14.01.2015 for having received a cheque for a sum of

Rs.25,689/-. It is not in dispute that this cheque was

submitted by the owner of the insured vehicle.

The Claim Manager, Cholamandalam MS General Insurance Company Limited, Bangalore vs. Smt.Edna Lemuel Maben, ILR 2020 Kar 22.

. Oriental Insurance Company limited vs. Dharam Chand, 2010 ACJ 2659: 2020 (2) SCC 68

- 11 -

NC: 2024:KHC:46177

AND 2 OTHERS

However, the period of insurance mentioned in the

certificate of insurance states that it was valid from

19.01.2015 00:01 hours till midnight on 18.01.2016.

9. As the accident has occurred on 14.01.2015, a

question has arisen as to whether the risk would

commence from 14.01.2015 or 19.01.2015.

10. Shri O.Mahesh and H.S.Lingaraju, learned counsel,

contend that no matter when the premium was

received, it is the date on which the contract of

insurance comes into force which would be the relevant

date and, in this case, the insurance policy was issued

on 19.01.2015 and hence, the risk cover starts from

that date.

11. It is also sought to be contended that as per

Insurance Regulatory and Development Authority

(Manner of Receipt of Premium) Regulations,

2002, the risk commences, according to Regulation

- 12 -

NC: 2024:KHC:46177

AND 2 OTHERS

(4)3, only after the receipt of the premium. Since the

premium was actually received on the date the cheque

was encashed, the risk would only commence from that

date.

12. A Division bench of this Court, by placing reliance on

the judgement of the Apex Court in Dharam Chand,

has stated as follows:

"16. .............. Under such circumstance, the Hon'ble Supreme Court in the case of DHARAM CHAND (Supra) has held that the insurance company cannot disown its liability, that, as and when the cheque or cash is received, the risk is deemed to have commenced from that time. ........."

13. In light of the said declaration of law by the Division

Bench, the insurance company cannot disown its

4. Commencement of Risk: In all cases of risks covered by the policies issued by an insurer, the attachment of risk to an insurer will be in consonance with the terms of Section 64VB of the Act and except in the cases where the premium has been paid in cash, in all other cases the insurer shall be on risk only after the receipt of the premium by the insurer.

Provided that in the case of a policy of general insurance that where the remittance made by the proposer or the policyholder is not realised by the insurer, the policy shall be treated as void ab- initio.

Provided further that in the case of policy of life insurance, the continuance of the risk or otherwise shall depend on the terms and conditions of the policy already entered into.

- 13 -

NC: 2024:KHC:46177

AND 2 OTHERS

liability and its liability would commence from the time

it receives the cheque or the cash.

14. The reliance placed on Regulation (4) would also not

come to the aid of the insurer. Regulation (3)4 of the

said Regulations, in fact, indicates the manner of

premium payments and one of the accepted modes of

payment of premium is by way of cheque under

Regulation (3)(b). Regulation (4) indicates the

commencement of risk and it says that the insurer

should cover the risk after the receipt of premium by

the insurer, except in cases where the premium has

been received in cash.

3. Manner of premium payments: The premium to be paid by any person proposing to take an insurance policy (hereinafter referred to as the proposer) or by the policyholder to an insurer may be made in any one or more of the following manner(s), namely:- a) Cash;

b) Any recognized banking negotiable instrument such as cheques, including demand drafts, pay orders, banker's cheques drawn on any scheduled bank in India;

c) Postal money orders; d) Credit or Debit Cards held in his name;

e) Bank Guarantee or Cash Deposit; f) Internet; g) E-transfer;

h) Direct credits via standing instructions of proposer or the policyholder or the life insured through bank transfers; and

i) any other method of payment as may be approved by the Authority from time to time.

- 14 -

NC: 2024:KHC:46177

AND 2 OTHERS

15. If the premium can be paid by way of cheque under

Regulation (3)(b), it is obvious that the moment the

cheque is received by the insurer, there is a receipt of

the premium and Regulation (4) would come into

operation.

16. If it was the intent of IRDAI that the commencement of

risk would be on the encashment of the cheque, having

regard to the language used in Regulation (3)

regarding receipt of premium by way of cheque,

Regulation (4) would have read that the risk would

commence only from the date of encashment of the

cheque.

17. Since Regulation (4) categorically states that on

receipt of the premium, which can also be by means

of acceptance of cheque, the risk would commence

from the time the cheque was received by the insurer.

18. In this case, since the Receipt of the insurer indicated

that it had received a cheque on 14.01.2015, it is

- 15 -

NC: 2024:KHC:46177

AND 2 OTHERS

obvious that the risk would commence from

14.01.2015 itself which, incidentally, was the day on

which the accident occurred. It cannot therefore be no

doubt that the liability of the insurer would commence

from the date on 14.01.2015.

19. It may also have to be stated here that if it was the

case of the insurer that it had received the proposal

and consequently, the cheque only on 19.01.2015,

nothing prevented the insurer to examine the

Intermediary who had issued the proposal and whose

name is mentioned as 'Purushotham' with the

Intermediary Code 54516 to establish the fact that the

proposal itself was received after the occurrence of the

accident. Further, in this proposal, the proposed period

of insurance is clearly mentioned as 14.01.2015 to

13.01.2016.

20. The insurer could have also produced the receipt book

of 14.01.2015 to indicate that it had not received the

- 16 -

NC: 2024:KHC:46177

AND 2 OTHERS

cheque on 14.01.2015. On the other hand, an officer

of the insurance company deposed that the vehicle was

inspected on 19.01.2015 and thereafter, the certificate

of insurance was issued. This was obviously a false

statement simply because on 19.01.2015, the insured

vehicle was in the custody of the police and actually

was subjected to an inspection by the Inspector of

motor vehicles. This false evidence given by the

official would fundamentally indicate that the insurer

was trying to cover up the issuance of the premium

receipt on 14.01.2015.

21. As stated above, since the cheque was received under

receipt dated 14.01.2015, the risk would commence

from 14.01.2015 itself, insofar as the insurer was

concerned and consequently, the insurer was rightly

made liable to pay the compensation by the Tribunal.

22. The insurer also seeks to contend that the accident

occurred solely due to the negligence of the rider of the

- 17 -

NC: 2024:KHC:46177

AND 2 OTHERS

motorcycle inasmuch as he was carrying two pillion

riders.

23. The Apex Court in Mohammed Siddique's case5 has

held that mere carrying of two pillion riders will not

lead to an inference that there was negligence on the

part of the rider of the motorcycle.

24. It will have to be stated here that in order to establish

negligence, the evidence of the driver of the lorry was

relied upon. On a reading of this evidence would

indicate that apart from stating that the rider of the

motor-cycle was driving at a higher speed, he has not

even indicated that the rider lost control because he

was carrying two pillion riders. In the absence of any

assertion by the driver of the lorry that the motorcycle

Mohammed Siddique & anr. Vs. National insurance company ltd. & ors. AIR 2020 SC 520

"13. ...... The fact that the deceased was riding on a motor cycle along with the driver and another, may not, by itself, without anything more, make him guilty of contributory negligence. At the most it would make him guilty of being a party to the violation of the law."

- 18 -

NC: 2024:KHC:46177

AND 2 OTHERS

rider lost control because he was carrying two pillion

riders, negligence cannot be attributed to the rider of

the motorcycle alone.

25. It may also be pertinent to state here that the police

after investigation laid a charge-sheet against the

driver of the lorry and this, by itself, indicates that

there was an element of rash and negligent driving by

the driver of the lorry.

26. Consequently, even on the ground of negligence also,

the insurer's contentions are rejected.

27. In the result, there is no merit in the appeals filed by

the insurer and the appeals are therefore dismissed.

28. The amounts in deposit, if any, shall be transferred to

the Tribunal for disbursal in terms of the award.

IN MFA No.1904 OF 2020:

29. As far as the quantum of compensation in respect of

injuries suffered by Manjappa--rider of the motor-cycle

- 19 -

NC: 2024:KHC:46177

AND 2 OTHERS

is concerned, the Tribunal on assessment of the

evidence has awarded a sum of Rs.11,17,500/- under

the following heads:

Compensation Sl. awarded by the Nature of Heads No. Tribunal (In Rs.)

1. Pain and sufferings 1,00,000/-

Conveyance, food, nourishment, 60,000/-

2.

attendant charges Loss of future income due to 2,91,600/-

3. disability Loss of income during the laid 90,000/-

4. up period

5. Medical expenses 4,45,793/-

6. Loss of future amenities in life 70,000/-

7. Future medical expenses 60,000/-

                                    Total :         11,17,393/-
                           Rounded of to:          11,17,500/-


30. The Tribunal, on an analysis of the medical evidence,

has concluded that the claimant has suffered

permanent disability to the extent of 10% to the whole

body.

31. The Doctor who was examined has stated that he had

suffered disability to the extent of 68.5% in respect of

the right femur. In my view, since the claimant had

- 20 -

NC: 2024:KHC:46177

AND 2 OTHERS

suffered a fracture to femur with a degloving injury and

also suffered a fracture of the right tibia, it would be

appropriate to re-assess the whole body disability of

the claimant at 20%.

32. As there is no proof of actual income earned by the

claimant, the Tribunal has assessed the monthly

income of the claimant notionally at Rs.9,000/-.

33. In cases where there is no actual proof of income, the

Karnataka State Legal Services Authority has also

determined the income ₹9,000/- for the accidents of

the year 2015. Hence, it is held that the notional

income determined by the Tribunal is just and proper.

34. Since the claimant has suffered 20% disability and he

was aged 25 years as on the date of the accident, as

per Pranay Sethi6, future prospects of 40% need to

be added to the said income. (Rs.9,000/- + Rs.3,600/- =

Rs.12,600/-).

National Insurance Company Limited vs. Pranay Sethi and Others - (2017) 16 SCC 680

- 21 -

NC: 2024:KHC:46177

AND 2 OTHERS

35. Since the climate was aged 25 years as on the date of

the accident, as per Sarla Verma7, the appropriate

multiplier of '18' has to be applied.

36. Consequently, the claimant would be entitled to a sum

of Rs.5,44,320/- towards loss of future earnings

(Rs.12,600/- x 12 x 18 x 20%).

37. The Tribunal has awarded a sum of Rs.1,00,000/-

towards pain and suffering and Rs.70,000/-

towards loss of future amenities. Having regard to

the percentage of disability sustained by the claimant,

the said sums awarded by the Tribunal are just and

appropriate and hence they are affirmed.

38. The Tribunal has awarded a sum of Rs.60,000/-

towards attendant, nutrition, food, conveyance

expenses; Rs.4,45,793/- towards medical

expenses; and Rs.60,000/- towards future medical

Sarla Verma and others vs. Delhi Transport Corporation and another, (2009) 6 SCC

- 22 -

NC: 2024:KHC:46177

AND 2 OTHERS

expenses and in my considered view, the said sums

are also just and proper. Hence, they are also stand

affirmed.

39. A sum of Rs.90,000/- awarded towards loss of

income during the period of treatment is justified

since the claimant was hospitalised for more than four

months and hence, this sum is also affirmed.

40. Consequently, the award of the Tribunal is modified

and the claimant would be entitled to the following

compensation:

                                    As awarded           As awarded
 Sl.                                  by the               by this
          Nature of Heads
 No.                                 Tribunal               Court
                                          (In Rs.)             (In Rs.)
  1.   Pain and sufferings               1,00,000/-          1,00,000/-
       Conveyance, food,                   60,000/-            60,000/-
  2.   nourishment, attendant
       charges
       Loss of future income             2,91,600/-          5,44,320/-
  3.                                                     (Rs.12,600/- x 12 x 18
       due to disability                                              x 20%).

       Loss of income during               90,000/-             90,000/-
  4.
       the laid up period
  5.   Medical expenses                  4,45,793/-   4,45,793/-
  6.   Loss of future amenities            70,000/-     70,000/-
  7.   Future medical expenses             60,000/-     60,000/-
                          Total :       11,17,393/- 13,70,113/-
                  Rounded of to:        11,17,500/-
                                  - 23 -
                                                     NC: 2024:KHC:46177



                                                    AND 2 OTHERS




41. Thus, the    claimant is held           entitled     to the      total

   compensation        of    Rs.13,70,113/-               as    against

Rs.11,70,500/-, along with interest at the rate of six

per cent per annum (as against 9%) from the date of

petition till its realization.

42. The Insurance Company is directed to deposit the

amount of compensation awarded within two months

from the date of receipt of a certified copy of this

judgment.

43. The apportionment, deposit and release of the

enhanced compensation amount shall be made as per

the ratio adopted by the Tribunal.

44. The appeal is accordingly allowed in part.

In MFA No.1908 OF 2020:

45. As far as the compensation awarded towards the

injuries suffered by the pillion rider--Shivu is

- 24 -

NC: 2024:KHC:46177

AND 2 OTHERS

concerned, the Tribunal has awarded a sum of

₹1,64,000/- under the following heads:

Compensation Sl. awarded by the Nature of Heads No. Tribunal (In Rs.)

1. Pain and sufferings 25,000/-

Conveyance, food, nourishment, 20,000/-

2.

attendant charges Loss of income during the laid 18,000/-

3. up period

4. Medical expenses 90,200/-

5. Loss of future amenities in life 10,000/-

                                  Total :              1,63,200/-
                        Rounded of to:                1,64,000/-


46. The Tribunal has come to the conclusion that claimant

had suffered a cut lacerated wound over left chin and

abrasion over face, a cut lacerated wound over left

elbow and right calf region and moderate head injury.

It has come to the conclusion that claimant has not

suffered any permanent disability and hence, has

awarded a sum of Rs.25,000/- towards pain and

suffering, and a sum of Rs.10,000/- towards loss of

amenities.

- 25 -

NC: 2024:KHC:46177

AND 2 OTHERS

47. In my view, having regard the fact that the claimant

was hospitalised for eight days and suffered lacerated

wound and head injury, it would be appropriate to

award a sum of Rs.50,000/- towards pain and

suffering, and Rs.40,000/- towards loss of

amenities.

48. A sum of Rs.20,000/- awarded towards attendant,

charges, nutritional food and convenience charges and

Rs.18,000/- awarded ordered towards loss of

income during the treatment period and

Rs.90,200/- towards medical expenses are just and

proper and hence, they are affirmed.

49. Consequently, the claimant would be entitled to the

following compensation:

                                  As awarded          As awarded
 Sl.                                by the              by this
          Nature of Heads
 No.                               Tribunal              Court
                                       (In Rs.)             (In Rs.)
  1.   Pain and sufferings              25,000/-             50,000/-
       Conveyance, food,                20,000/-             20,000/-
  2.   nourishment, attendant
       charges
       Loss of income during            18,000/-             18,000/-
  3.
       the laid up period
                                - 26 -
                                                     NC: 2024:KHC:46177



                                                  AND 2 OTHERS


                                    As awarded           As awarded
 Sl.                                  by the               by this
          Nature of Heads
 No.                                 Tribunal               Court
                                          (In Rs.)             (In Rs.)
  4.   Medical expenses                    90,200/-          90,200/-
  5.   Loss of future amenities            10,000/-          40,000/-
                         Total :         1,63,200/-       2,18,200/-
                Rounded of to:          1,64,000/-


50. Thus, the    claimant is held           entitled     to the           total

   compensation        of     Rs.2,18,200/-               as       against

Rs.1,64,000/- along with interest at the rate of six per

cent per annum (as against 9%) from the date of

petition till its realization.

51. The Insurance Company is directed to deposit the

amount of compensation awarded within two months

from the date of receipt of a certified copy of this

judgment.

52. The apportionment, deposit and release of the

enhanced compensation amount shall be made as per

the ratio adopted by the Tribunal.

53. The appeal is accordingly allowed in part.

- 27 -

NC: 2024:KHC:46177

AND 2 OTHERS

54. Consequently, the appeals filed by the claimants in

MFA Nos.1904 and 1908 of 2020 are partly allowed

and the claimants would be entitled to the

compensation along with 6% interest per annum, as

against 9% awarded by the Tribunal.

55. The appeals filed by the insurer in MFA Nos.3682 of

2020, 5586 and 5587 of 2019 are dismissed.

56. The amounts in deposit, if any, shall be transmitted to

the Tribunal for disbursal in terms of the award.

Sd/-

(N S SANJAY GOWDA) JUDGE

RK

 
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