Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Murgesh @ Margeppa vs Mallikarjun
2024 Latest Caselaw 27463 Kant

Citation : 2024 Latest Caselaw 27463 Kant
Judgement Date : 15 November, 2024

Karnataka High Court

Murgesh @ Margeppa vs Mallikarjun on 15 November, 2024

Author: S.Sunil Dutt Yadav

Bench: S.Sunil Dutt Yadav

                                             -1-
                                                     NC: 2024:KHC-K:8488-DB
                                                    MFA No. 202387 of 2017
                                                C/W MFA No. 200087 of 2018



                              IN THE HIGH COURT OF KARNATAKA,
                                     KALABURAGI BENCH
                        DATED THIS THE 15TH DAY OF NOVEMBER, 2024

                                          PRESENT
                        THE HON'BLE MR. JUSTICE S.SUNIL DUTT YADAV
                                             AND
                    THE HON'BLE MR. JUSTICE RAMACHANDRA D. HUDDAR


                               M.F.A NO.202387 OF 2017 (MV-I)
                                            C/W
                                  M.F.A NO.200087 OF 2018

                   IN M.F.A NO.202387 OF 2017

                   BETWEEN:

                   MURGESH @ MARGEPPA
                   S/O NINGAPPA YANKANCHI
                   AGE:37 YEARS
                   OCC:CIVIL CONTRACTOR
                   R/O VILLAGE GANGAPUR
                   TQ. AFZALPUR
                   NOW RESIDING AT VENKATESH NAGAR
                   KALABURAGI-585 103
Digitally signed                                                ...APPELLANT
by SHAKAMBARI
Location: HIGH
COURT OF           (BY SRI. SANGANAGOUDA V. BIRADAR, ADVOCATE)
KARNATAKA
                   AND:

                   1.     MALLIKARJUN
                          S/O BASANNA ALMEL
                          MAJOR
                          OCC:BUSINESS AND OWNER OF
                          BOLERO BEARING NO.KA-33-M-1973
                          R/O MASHAL TQ. AFZALPUR
                          DIST.KALABURAGI-585 217
                           -2-
                                  NC: 2024:KHC-K:8488-DB
                                 MFA No. 202387 of 2017
                             C/W MFA No. 200087 of 2018



2.   IFFCO-TOKIO GENERAL INSURANCE
     CO. LTD., THROUGH ITS BRANCH MANAGER
     G1, G2, G12 &13, ASIAN ARCADE
     NEAR ANAND HOTEL
     S.B. TEMPLE ROAD
     KALABURAGI-585 102
     POLICY NO.1-2K8BW2CP400-86571379
     VALID FROM 02.02.2014 TO 01.02.2015

                                         ...RESPONDENTS

(BY SMT. PREETI PATIL MELKUNDI, ADVOCATE FOR R2;
     NOTICE TO R1 IS SERVED)


     THIS MFA IS FILED U/S. 173(1) OF MV ACT, PRAYING TO
ALLOW THE APPEAL BY MODIFYING THE JUDGMENT AND
AWARD DATED.18.09.2017 PASSED BY THE PRL. SENIOR CIVIL
JUDGE AND MACT AT KALABURAGI IN MVC NO.108/2015 AND
CONSEQUENTLY      BE    PLEASED     TO   ENHANCE     THE
COMPENSATION FROM RS.10,51,742/- TO RS.41,00,000/-
WITH INTEREST @ 12% PER ANNUM FROM THE DATE OF
PETITION TILL ACTUAL REALIZATION, IN THE INTEREST OF
JUSTICE AND EQUITY.

IN M.F.A NO.200087 OF 2018

BETWEEN:

IFFCO TOKIO GIC LTD.,
THROUGH ITS BRANCH MANAGER
G1, G2, G12 &13, ASIAN ARCADE
NEAR ANAND HOTEL
S.B. TEMPLE ROAD
KALABURAGI-585 102
(NOW REPRESENTED BY
AUTHORIZED SIGNATORY
BANGALORE)
                                            ...APPELLANT
(BY SMT. PREETI PATIL MELKUNDI, ADVOCATE)
                           -3-
                                  NC: 2024:KHC-K:8488-DB
                                 MFA No. 202387 of 2017
                             C/W MFA No. 200087 of 2018



AND:

1.     MURGESH @ MURGEPPA
       S/O NINGAPPA YANKANCHI
       AGE:38 YEARS
       OCC:CIVIL CONTRACTOR
       R/O VILLAGE GANGAPUR
       TQ: AFZALPUR
       NOW RESIDING AT VENKATESH NAGAR
       KALABURAGI-585 105

2.     MALLIKARJUN
       S/O BASANNA ALMEL
       MAJOR
       OCC:BUSINESS AND OWNER OF
       BOLERO BEARING NO.KA-33-M-1973
       R/O MASHAL TQ. AFZALPUR
       DIST.KALABURAGI-585 105
                                         ...RESPONDENTS

(BY SRI. SANGANAGOUDA V. BIRADAR, ADVOCATE FOR R1;
    NOTICE TO R2 IS SERVED)

     THIS MFA IS FILED U/S 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 18.09.2017 IN MVC NO.108/2015 PASSED BY THE PRL.
SENIOR CIVIL JUDGE AND MACT, KALABURAGI IN THE
INTEREST OF JUSTICE EQUITY.

     THESE MFAs HAVING BEEN RESERVED FOR JUDGMENT
COMING   ON   FOR  PRONOUNCEMENT     OF  THIS DAY,
RAMACHANDRA D. HUDDAR J., DELIVERED/PRONOUNCED THE
FOLLOWING:

CORAM:    HON'BLE MR. JUSTICE S.SUNIL DUTT YADAV
           AND
           HON'BLE MR. JUSTICE RAMACHANDRA D. HUDDAR
                                 -4-
                                       NC: 2024:KHC-K:8488-DB
                                      MFA No. 202387 of 2017
                                  C/W MFA No. 200087 of 2018




                       CAV JUDGMENT

(PER: HON'BLE MR JUSTICE RAMACHANDRA D. HUDDAR)

These two appeals arise out of a single Judgment

and Award dated 18th September 2017 in MVC

No.108/2015 by the Principal Sr.Civil Judge and Member,

MACT, Kalaburagi.

2. MFA No.202387/17 is filed by the claimant

seeking enhancement of compensation whereas, MFA

No.200087/18 is filed by respondent-Insurance Company

challenging the judgment and award with regard to the

liability and quantum.

3. As these two appeals arise out of a single

judgment, with the consent of both the side, both these

appeals are heard together, as common argument is heard

in both these appeals and hence common judgment is

passed.

4. Parties to these appeals are referred with

reference to their rank before the Tribunal.

NC: 2024:KHC-K:8488-DB

The brief facts of the case are as follows:

5. That the claimant on 21.08.2014 at 10.30 a.m.

near Gobburwadi Tanda within the limits of

Devalaganagapura Police Station was proceeding on his

motorbike bearing Regn.No.KA-32/Y-2126 from

Devalaganagapur to Gulbarga to attend his personal work,

at that time, a Bolero vehicle bearing Regn.No.KA-32/M-

1973 came from behind in high speed in a rash and

negligent manner, dashed to his motorbike. Because of

this impact, claimant fell down and sustained injuries on

his person. He was taken to Hospital for treatment. He

was treated in the hospital as in-patient from 21.8.2014 to

24.8.2014. With regard to the said accident, crime was

registered in Crime No.107/2014 against the driver of the

Bolero vehicle. According to him, he has spent substantial

amount towards medical expenses. At the time of

accident, he was aged 35 years and prior to the accident,

he was hale and healthy and was earning Rs.12 lakhs per

annum from his Class-I Civil Contract business. He was

running a contract business under the name and style of

NC: 2024:KHC-K:8488-DB

`M/s.M.L.Yenkanchi Contractor'. Because of accidental

injuries, he suffered disability as well as loss of future

income. According to him, both respondents are liable to

pay the compensation of Rs.41 lakhs as prayed in the

claim petition.

6. Pursuant to the notice, both the respondents

appeared and filed detailed independent objections

denying entire assertions made in the petition. With regard

to the nature of the accident alleged by the petitioner as

well as his age, avocation, income, permanent disability

alleged is denied by both the respondents. Respondent

no.2 contends that its liability is subject to terms and

conditions of the policy though the Insurance Policy was

valid as on the date of the accident. According to

respondent no.2, respondent no.1 used the said vehicle

without valid certificate of fitness and thereby, there is

violation of policy conditions. It is contended by both the

respondents that the claim is exorbitant and excessive and

hence prayed to dismiss the petition.

NC: 2024:KHC-K:8488-DB

7. Based upon the rival pleadings of the parties,

the learned Tribunal framed in all four relevant issues.

8. Before the Tribunal, to substantiate the case of

the claimant, he himself entered the witness box as PW.1

and also examined Dr.Rajendra Kothari as PW.2 who had

issued the disability certificate and got marked Exs.P1 to

P18. None of the respondents entered the witness box to

rebut the evidence of the claimant.

9. The learned Tribunal, on hearing the arguments

and on evaluation of oral and documentary evidence,

came to the conclusion that the said accident has taken

place due to rash and negligent driving of the driver of the

offending vehicle. So far as entitlement of the

compensation claimed by the claimant, it is held that the

claimant is able to prove his avocation as a contractor and

observed, based upon the evidence placed on record that,

he must have suffered 13% disability and calculated his

income as well as disability and considering all these

aspects so also considered pain, suffering, loss of

NC: 2024:KHC-K:8488-DB

amenities to be enjoyed in the life, loss of future income,

medical and other incidental expenses, nourishment, food

etc., and loss of income during laid up period, has

awarded the compensation as under:

Sl.No.                  Heads                  Amount of
                                              Compensation
                                                 in Rs.
   1.      Pain and Suffering                   50,000-00

   2.      Loss    of     amenities    and        10,000-00
           enjoyment in life
   3.      Towards loss of future income        8,58,924-00

   4.      Medical Expenses                       21,082-00

   5.      Attendant      charges, food,     8,500-00
           nourishment and conveyance
           expenses
   6.      Loss of income during the      1,03,236-00
           period of treatment
                          TOTAL          10,51,742-00




10. So far as liability is concerned, it is held by the

Tribunal that the policy in respect of the offending vehicle

was valid and in force as on the date of the accident.

Respondent no.2 has failed to prove violation of the policy

conditions by respondent no.1. Thus, it is held that both

NC: 2024:KHC-K:8488-DB

the respondents are liable to pay the compensation and

ultimately it is held that respondent no.2 has to indemnify

the compensation amount and directed the same to be

deposited together with 6% interest p.a. from date of

petition till its realization. This is how both the appellants

i.e. Insurance Company as well as claimant are before this

Court questioning the liability, quantum and inadequacy of

the compensation respectively.

11. We have heard the arguments of learned

counsel appearing on both the side and perused the

records.

12. The learned counsel for appellant-Insurance

Company though admits the said accident, but, denies the

liability. According to learned counsel for appellant-

Insurance Company Smt.Preeti Patil Melkundi, claimant is

unable to prove his avocation as Contractor and the

income so arrived at by the Tribunal is incorrect. She

submits that, except the self-serving evidence of PW.1-

- 10 -

NC: 2024:KHC-K:8488-DB

claimant, to prove his profession as a Contractor and his

earnings, there is no evidence placed on record. Merely

the Income Tax returns which were filed after the

accident, cannot be taken into consideration. The Tribunal

has committed illegality in believing the version of the

claimant. According to her, the award so passed by the

Tribunal is highly excessive and there is no permanent

disability suffered by the claimant at any point of time

much less, after taking treatment. She submits that

respondent no.1 just filed the objections and has not

entered the witness box. Though respondent no.2 admits

the policy but, there is violation of policy conditions.

Therefore, she submits to exonerate the appellant-

Insurance Company from payment of compensation.

13. As against this submission, the learned counsel

Sri Sanganagouda V. Biradar for the claimant supported

the reasons and findings of the Tribunal with regard to the

said accident as well as the liability fastened on the

Insurance Company. He submits, however, the Tribunal

- 11 -

NC: 2024:KHC-K:8488-DB

has not taken into consideration the income of the

claimant in a proper manner so also his profession. He

submits that, Tribunal ought to have considered the

number of grievous injuries suffered by the claimant and

ought to have awarded substantial compensation under all

the conventional heads.

14. He submits that, the Tribunal ought to have

awarded compensation based upon the actual income of

the claimant. The claimant has suffered 52% disability to

the whole body and if 1/3rd is taken as permanent

disability it would have been 17%. Therefore, even the

disability assessed is on lower side, he submits that the

compensation so awarded requires to be enhanced as the

award passed is inadequate. He prays to allow his appeal.

15. In view of the rival submission of both the side,

the point that would arise for our consideration are:

(i) Whether the award of the Tribunal is inadequate as claimed by the claimant?

- 12 -

NC: 2024:KHC-K:8488-DB

(ii) Whether fastening of liability on the 2nd respondent/Insurance Company is justified?

16. So far as accident is concerned, there is no

dispute as such raised by the respondents. As stated

supra, respondents have not entered the witness box. To

prove the fact of accident, claimant relied upon Ex.P1 to

P5, the police documents such as FIR, complaint

statement, charge sheet crime detail form, MV Report.

Contents of these documents are not denied by the

respondents. In all these police documents it is specifically

alleged that because of rash and negligent driving by

Bolero vehicle - the offending vehicle by its driver, the said

accident has taken place. Except denial in the cross

examination, nothing is elicited from his mouth. Even the

said accident has taken place not because of any

mechanical defect. As rightly held by the learned Tribunal,

the claimant is able to establish that the said accident has

taken place because of the rash and negligent driving of

Bolero vehicle by its driver. Even the crime details show

that Bolero vehicle driver has dashed to the motor bike of

- 13 -

NC: 2024:KHC-K:8488-DB

the claimant from his behind though he had sufficient

space towards the right side of the road. Thus, we do not

find any factual or legal error with regard to such finding.

17. So far as award of compensation is concerned,

the claimant relies upon the medical records such as

wound certificate at Ex.P6 so also discharge summary.

Contents of Ex.P6 wound certificate reads as under:

"1. Abrasion over face

2. CT Scan of brain plain

3. Sub-arachnoid Haemorrhage in Rt.temporal region of intracerebral haemorragic contusion in Rt. Parietal temporal region.

4.Diffuse cerebral oedma.CT/X-ray spine/x-ray pelvis No.R10: normal study."

18. The discharge summary shows that the

claimant was admitted in Basaveshwara Teaching and

General Hospital, Gulbarga from 21.8.2014 to 24.8.2014

with the history of road traffic accident having suffered

head injury. He was administered with pain killers and

antibiotics. Even he was noticed with bleeding in his nose,

history of vomitting. Ex.P7 is the original wound certificate

which is not disputed by the respondents. Ex.P8 is the

- 14 -

NC: 2024:KHC-K:8488-DB

discharge summary issued by the Balawant Institute of

Neurosurgery and Intensive Trauma care, Solapur. It

shows that he was admitted in the said hospital from

19.6.2015 to 26.6.2015 with the history of head injury

and he was treated as in-patient there. He has produced

CT scan report issued by the radiologist as per Ex.P9

wherein it shows that, he had suffered 'multiple small

Gyriform streaky hyperdensity noted in right high parietal

region suggestive of subarachnoid haemorrhage.

19. While marking these documents, respondents

have not raised any objections. On 3.11.2015, he was

examined by Dr.Kothari and he has issued the disability

certificate as per Ex.P12. On examination he noticed

following physical impairments:

"1. Patient understands routine commands.

2. His pulse, respiration and temperature are within normal limits

3. Postural giddiness is noted

4. Loss of smell noted

5. Partial loss of hearing in L-ear on Rennis and Webber test

6. L-side neck stiffness and movements are painful

7. Unstable gait."

- 15 -

NC: 2024:KHC-K:8488-DB

20. According to doctor, the claimant has suffered

52% disability to the entire body. To show that he has

spent medical expenses, the claimant has produced in-

patient bills, medical bills, prescriptions which are not

denied by the respondents. These medical records do

establish that because of these accidental injuries he

suffered lot. He has suffered physical impairments. As he

has suffered the head injury as per the evidence of the

doctor, with all frustration and inconvenience, the claimant

has to survive. After assessing the evidence placed on

record by the claimant and on perusal of the cross-

examination, it is noticed that except bald denial, nothing

is elicited from his mouth.

21. It is well settled that, compensation for

personal injuries is higher as compared to fatal cases,

since in the former case, it is to be utilized by the victim of

the accident and in the latter, by the legal heirs. It is true

that, compensation cannot bring back the victim to the

- 16 -

NC: 2024:KHC-K:8488-DB

stage he enjoyed before the accident, but, it would provide

him some solace and security for his future.

22. It is also settled principle of law that, while

assessing the disability and compensation, it must not be

lost sight that, the loss of bodily integrity gives a right to

damages even if there is no damage at all to the earning

capacity or even to enjoyment of life. But, damages in

such cases are awarded commensurate with the extent,

gravity and duration of the injury. The test in the case of

bodily injury are to be as to whether the breaking of the

physical integrity is of a temporary nature or a permanent

nature one and what impact i.e to what extent the physical

incapability or temporary or permanent disability will be

reflected in he earning capacity of the injured.

23. On perusal of the evidence of PW.2 Dr.

Rajendra Kothari. Evidently he is not a treated doctor and

based upon the complaint with the regard to the injuries,

he examined the claimant and major complaints were

postural giddiness headache on and off heaviness in the

- 17 -

NC: 2024:KHC-K:8488-DB

head, attack of fits, pain in left head in the neck region,

neck movement painful etc.., but, on examination he

noticed that the patient understands routine commands

pulse respiration, temperature were within the normal

limits. Postural giddiness is noted. Loss of smell noted.

Partial loss of hearing in left ear left side neck stiffness and

movements are painful, unstable gate. Thus, according to

the doctor, the aforesaid impairments are noticed by him

when he medically examined him. But, he is not a

neurologists but clinically and radiologically examined him.

He denied all other suggestions.

24. As the claimant has taken treatment at the

reputed hospitals under the expert doctors, by this time,

whatever the disabilities he was having must have been

cured to some extent. This possibility cannot be ruled out.

So therefore, in the considered view of this Court

whatever the disability that is assessed by the doctor need

not be taken into consideration as the claimant has taken

- 18 -

NC: 2024:KHC-K:8488-DB

treatment but, however, he has to suffer throughout his

life because of his physical disability.

25. As per the claimant, he is a Civil Contractor by

profession. As per his evidence, he is graduated in Civil

Engg. which is not denied by the respondents either in the

objection statement or in the cross-examination.

Therefore, profession of the claimant is taken as Civil

Contractor which is rightly accepted by the learned

Tribunal.

26. So far as the income of the claimant is

concerned, claimant has produced the income tax returns

so submitted to the income tax department for the

financial year 2011-12, 2013-14 and 2014-15 wherein he

has shown his income at Rs.2,88,839/-.2,83,100/-

5,10,219/- for all the aforesaid financial years

respectively. In view of the judgment of co-ordinate bench

of this Court in MFA No.202275/2023 decided on 1st March

2024 while calculating the income of the claimant, three

years' average income has to be calculated to arrive at the

- 19 -

NC: 2024:KHC-K:8488-DB

annual income of the injured. The same rule is applied to

this case also. On perusal of the said income tax returns

as stated above, produced by the claimant at Ex.P15 to

P17, the total three years' income is reckoned at

Rs.10,82,159/- i.e. (Rs.2,88,839/+ Rs.2,83,100/-+

Rs.5.10,219/-). Three years' average income come to

Rs.3,60,719/- The claimant has paid income tax as per

Ex.P.15, 16 and 17 of Rs.9,874/-. The income after

deduction of tax is Rs.3,50,845/-. Thus, the monthly

income would be Rs.29,237/-(i.e.3,50,845 divided by 12).

So far as disability is concerned, the Tribunal has

considered the disability keeping in mind the evidence of

PW.2 Doctor and the treatment taken by the claimant. It

has taken 13% permanent disability to the whole body. In

view of the evidence of claimant and the doctor, it is just

and proper.

27. So far as loss of future income due to disability

is concerned, as calculated above, the loss of monthly

income due to permanent disability is calculated at

- 20 -

NC: 2024:KHC-K:8488-DB

Rs.29,237/- it should be multiplied with 12. As the

claimant was aged 35, the proper multiplier would be 16.

So the future loss of income is re-assessed at

Rs.7,29,755.52/-(Rs.29,237 x 12 x 16x13/100) which is

rounded off to Rs.7,29,760/-

28. So far as pain and suffering is concerned, with

all frustration, inconvenience with disability he has to

suffer and go on suffering, therefore, the Tribunal has

awarded Rs.50,000/- as compensation to the pain and

suffering but, in view of the injuries suffered by the

claimant and physical impairments noticed by the doctor

when he medically examined him, certain amount is to be

increased towards pain and suffering. If it is increased to

Rs.60,000/- it would meet the ends of justice.

29. Though the learned Tribunal has awarded loss

of amenities to the extent of Rs.10,000/- but, he being a

civil contractor has to move from one place to another

place to attend his contract work. Such movement is not

possible because of these accidental injuries and he has

- 21 -

NC: 2024:KHC-K:8488-DB

lost hearing of his left ear. He has lost his amenities to be

enjoyed in the life. So to some extent certain amount is to

be awarded towards loss of amenities. Though the learned

counsel for the claimant submits to award Rs.50,000/-

but, it is on higher side, if it is enhanced to Rs.30,000/- it

would meet the ends of justice.

30. The learned Tribunal has considered medical

expenses by relying upon Ex.P14 the hospital and medical

bills so also included the incidental charges etc.

Considering the said award of Rs.21,082/- as it is based

upon the actual receipts produced at Ex.P14 it is just and

proper. But, in addition to the same, he must also have

spent money towards other incidental expenses like food,

nourishment and conveyance etc., though the Tribunal has

awarded Rs.8,500/- it needs to be increased. In view of

the evidence brought on record and looking to the present

conditions of food, nourishment etc., if it is increased it

would meet the ends of justice. Therefore, claimant is held

entitled for compensation under the head attendant

- 22 -

NC: 2024:KHC-K:8488-DB

charges, food nourishment and conveyance expenses to

the extent of Rs.40,000/- Because of these injuries, the

claimant must have suffered a lot and he must have taken

treatment not only as in-patient as noticed in the medical

records and also taken treatment as outpatient atleast for

a period of three months he must have lost his income due

to his treatment. Therefore, the claimant is held entitled

for loss of income during laid up period, it would be

Rs.87,711/- (Rs.29,237 x 3).

31. Thus, the claimant is held entitled for

compensation as under:

Sl.                   Heads                           Amount of
No.                                                Compensation in
                                                         Rs.
1.    Pain and Suffering                              60,000-00
2.    Loss of amenities and enjoyment in life         30,000-00
3.    Towards loss of future income due to          7,29,600-00
      disability
3.    Medical Expenses                               21,082-00
4.    Attendant charges, food, nourishment           40,000-00
      and conveyance expenses

5.    Loss of income during the period of            87,711-00
      treatment
                  TOTAL                             9,68,393-00
                                                   rounded off to
                                                   Rs. 9,68,500/-
                              - 23 -
                                       NC: 2024:KHC-K:8488-DB






Thus, the claimant is held entitled for compensation

of Rs.9,68,500/- together with interest at 6% p.a. from

the date of petition till its realization. Thereby, there is

reduction of compensation by Rs.83,224/- (Rs.10,51,724 -

Rs.9,68,500).

32. So far as liability is concerned, as rightly

observed by the learned Tribunal, except the bald

contentions taken up in the objections, no evidence is

placed on record by the respondent no.2 to show that,

there is violation of the policy conditions. Even respondent

no.1 has not entered the witness box. The respondent

no.2 has not taken any steps to examine any of its

witnesses. When policy is admitted, so also its validity on

the date of accident, the appellant Insurance Company

cannot escape the liability to pay the compensation.

Therefore, the question of exonerating the appellant

Insurance Company from depositing the compensation

amount does not arise at all.

- 24 -

NC: 2024:KHC-K:8488-DB

33. The primary liability is on respondent no.1 the

owner of the offending vehicle to pay the compensation.

Under law of indemnity, it is respondent no.2 Insurance

Company has to deposit the compensation as awarded

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

of petition till its realization.

34. With this view, the appeal filed by the

Insurance Company deserved to be allowed in-part and

appeal filed by the appellant-claimant is liable to be

dismissed. Resultantly, we pass the following:

ORDER

(i) MFA No.202387/17 filed by the claimant is dismissed. Appeal filed by Insurance Company MFA No.200087/18 is allowed in-part.

(ii) The claimant is held entitled for reduced compensation of Rs.9,68,500/- as against Rs.10,51,742/- together with interest at the rate of 6% p.a from the date of petition till realization, thereby

- 25 -

NC: 2024:KHC-K:8488-DB

there would be reduction of compensation by Rs.83,242/-.

(iii) The order regarding deposit of the 50% of the compensation remained undisturbed with liberty to withdraw the periodical interest as ordered by the Tribunal without seeking any permission from the Court.

(iv) The Insurance Company-R2 is directed to deposit compensation amount within four weeks from the date of receipt of the certified copy of this order.

(v) Statutory deposit shall be transmitted to the Tribunal forthwith.

There shall be modified award in the above

terms.

Sd/-

(S.SUNIL DUTT YADAV) JUDGE

Sd/-

(RAMACHANDRA D. HUDDAR) JUDGE

 
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 : MAIMS

 
 
Latestlaws Newsletter