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

The Divisional Manager vs Mr D Ravi Kumar And Anr
2024 Latest Caselaw 27495 Kant

Citation : 2024 Latest Caselaw 27495 Kant
Judgement Date : 15 November, 2024

Karnataka High Court

The Divisional Manager vs Mr D Ravi Kumar And Anr on 15 November, 2024

                                                  -1-
                                                            NC: 2024:KHC-K:8521
                                                        MFA No. 200386 of 2022
                                               C/W MFA.CROB No. 200096 of 2023



                                 IN THE HIGH COURT OF KARNATAKA,

                                        KALABURAGI BENCH

                            DATED THIS THE 15TH DAY OF NOVEMBER, 2024

                                               BEFORE
                      THE HON'BLE MR JUSTICE SACHIN SHANKAR MAGADUM

                           MISCL. FIRST APPEAL NO. 200386 OF 2022 (MV-D)
                                                 C/W
                                 MFA CROSS OBJ NO. 200096 OF 2023


                      IN MFA NO. 200386/2022
                      BETWEEN:

                      THE DIVISIONAL MANAGER
                      NATIONAL INSURANCE CO.LTD
                      DIVISIONAL OFFICER,
                      OPP. KADAM FACTORY,
                      GUNJ ROAD,
                      RAICHUR.
                      NOW REPRESENTED BY THE
                      THE DIVISIONAL MANAGER
Digitally signed by   NATIONAL INSURANCE CO.LTD,
RENUKA
                      BILGUNDI COMPLEX,
Location: HIGH
COURT OF              OPP MINI VIDHAN SOUDHA,
KARNATAKA             KALABURAGI
                      DIST. KALABURAGI-585 101.
                                                                   ...APPELLANT

                      (BY SRI. SANJAY M. JOSHI, ADVOCATE)

                      AND:

                      1.   MR. D. RAVI KUMAR
                           AGE: 29 YRS,
                           OCC: CAR DRIVER,
                           R/O. BANGARI CAMP
                               -2-
                                     NC: 2024:KHC-K:8521
                                 MFA No. 200386 of 2022
                        C/W MFA.CROB No. 200096 of 2023



     I.E. VENKATAGIRICAMP
     TQ. SINDHANUR,
     DIST. RAICHUR-584 101.

2.   D. RAJENDRA PRASAD
     S/O. SUBBARAO
     AGE: 63,
     OCC: DRIVER CUM OWNER OF
     MARUTI SWIFT BEARING REG NO.
     KA 36/N2799, TQ. MANVI,
     DIST-RAICHUR,
     NOW R/O. JOLADARASJ
     ADARSHA COLONY, SINDHANUR-584 103.

                                          ...RESPONDENTS

(BY SRI. MAHANTESH PATIL, ADVOCATE FOR R1; V/O. DTD:
18.09.2024 NOTICE TO R2 IS DISPENSED WITH)


      THIS MFA IS FILED U/SEC.173(1) OF MV ACT, PRAYING
TO, CALL FOR THE ENTIRE RECORDS IN IMPUGNED JUDGMENT
AND AWARD OF THE COURT OF THE SENIOR CIVIL JUDGE AND
JMFC AT SINDHANUR IN MVC NO. 21/2016 DECIDED ON
11.11.2020 BY GRANTING A COMPENSATION OF RS. 12,28,000
TO THE ORIGINAL PETITIONER, WITH INTEREST THEREON AT
9% AND MODIFY THE JUDGMENT AND AWARD AND REDUCE
THE SAME BY RS. 6,00,000/-.



IN MFA CROSS OBJ. NO. 200096 OF 2023
BETWEEN:

MR. D. RAVI KUMAR
S/O. SHRIHARI AGE: ABOUT 31 YEARS,
OCC: CAR DRIVER,
RESIDENCE OF BANGARI CAMP
                            -3-
                                       NC: 2024:KHC-K:8521
                                 MFA No. 200386 of 2022
                        C/W MFA.CROB No. 200096 of 2023



I.E. VENKATAGIRI CAMP,
TALUK SINDHANUR, DISTRICT-RAICHUR.

                                             ...PETITIONER

(BY SRI. MAHANTESH PATIL, ADVOCATE)

AND:

1.   D. RAJENDRA PRASAD
     S/O. SUBBARAO,
     AGE: 65 YEARS,
     OCC: DRIVER CUM OWNER
     OF VEHICLE MARUTI SWIFT (VDI)
     CAR BEARING NO. KA-36/N-2799,
     RESIDENCE OF AMARESHWARA CAMP,
     TQ. MANVI, DISTRICT-RAICHUR,
     NOW AT JOLADARARASH LAYOUT,
     ADARSH COLONY, SINDHANUR,
     DISTRICT RAICHUR-584 101.

2.   THE DIVISIONAL MANAGER
     NATIONAL INSURANCE COMPANY LTD;
     DIVISIONAL OFFICER,
     OPPOSITE KADAM FACTORY,
     GUNJ ROAD, RAICHUR-584 101.

                                           ...RESPONDENTS

(BY SRI. SANJAY M. JOSHI, ADVOCATE FOR R2; V/O. DTD:
18.09.2024 NOTICE TO R1 IS DISPENSED WITH)

       THIS MFA.CROB IS FILED U/O.   XLI RULE 22 R/W SEC.
151 OF THE CODE OF CIVIL PROCEDURE, PRAYING TO, ALLOW
THIS CROSS OBJECTIONS BY MODIFYING THE JUDGMENT AND
AWARD DATED 11-11-2020 PASSED BY THE LEARNED SENIOR
CIVIL JUDGE AND JMFC AT SINDHANUR IN MVC NO. 21/2016,
BY ENHANCING THE COMPENSATION AS CLAIMED IN THE
CLAIM      PETITION,   CONSEQUENTLY       DISMISS     THE
                              -4-
                                         NC: 2024:KHC-K:8521
                                   MFA No. 200386 of 2022
                          C/W MFA.CROB No. 200096 of 2023



MISCELLANEOUS     FIRST   APPEAL    FILED   BY   THE   FIRST-
RESPONDENT HEREIN.

     THESE APPEALS, COMING ON FOR FURTHER HEARING,

THIS DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:

CORAM:    HON'BLE MR JUSTICE SACHIN SHANKAR MAGADUM


                     ORAL JUDGMENT

(PER: HON'BLE MR JUSTICE SACHIN SHANKAR MAGADUM)

These two appeals are filed by Insurance Company

and claimants. MFA No.200386/2022 is filed by Insurance

Company seeking reduction in the quantum determined by

Tribunal and MFA Crob. 200096/2023 is filed by claimants

seeking enhancement of compensation.

2. For the sake of brevity, ranks of parties are

referred to as per their ranking before Trial Court.

3. Claimant met with an accident on 23.02.2015.

In the said accident, claimant sustained fracture of right

leg below knee with posterior dislocation of right hip.

Claimant claimed that he was admitted and treated as

NC: 2024:KHC-K:8521

C/W MFA.CROB No. 200096 of 2023

inpatient for 17 days and underwent surgeries on two

occasions and rods and clips are inserted. Claimant

asserted that he has undergone treatment at Arunodaya

Hospital, Bellary. Claim petition is filed by specifically

contending that claimant being a driver by profession is

not in a position to resume his job as a driver and hence,

claimed compensation to substantiate his disability and

inability to work post accident. Claimant examined the

doctor as PW-3 and relied on disability certificate, marked

as Ex.P-27.

4. Tribunal having examined the medical evidence,

assessed the income of the claimant notionally at

Rs.6000/- and has awarded Rs.6,48,000/- towards future

loss of earning. In all Rs.12,28,000/- is awarded.

5. Heard counsel for Insurance Company and the

counsel appearing for claimant and perused the records.

6. Medical records clearly reveal that claimant has

suffered dislocation of hip and fracture to the right leg

NC: 2024:KHC-K:8521

C/W MFA.CROB No. 200096 of 2023

below the knee. Though, PW-3 is not a treated doctor,

however, on clinical examination he has issued a disability

certificate indicating that claimant has a disability, which is

permanent in nature about 60% to the whole body. In the

disability certificate, doctor has clearly opined that

claimant finds difficulty in squatting, cross leg sitting and

brisk walking. Records reveal that Insurance Company has

not seriously disputed claimant's avocation.

7. The short point that needs consideration is, as

to whether Tribunal was justified in assessing the disability

of claimant at 50%, which is contrary to medical evidence.

This Court is of the view that since, doctor has specifically

opined that appellant has 60% disability to the whole

body, Tribunal clearly lacked expertise to reduce it to 50%

as contrary to medical evidence. This court is also of the

view that Tribunal erred in notionally assessing the income

of claimant at Rs.6,000/-. In absence of income proof, this

Court is inclined to rely on income chart prepared by

Karnataka State Legal Services Authority. Accident is of

NC: 2024:KHC-K:8521

C/W MFA.CROB No. 200096 of 2023

the year 2015 and therefore, as per income chart, income

of the claimant is notionally assessed at Rs.8,000/-. The

medical evidence clearly substantiates that claimant has

suffered permanent disability amounting to 60% to the

whole body. If income is notionally assessed at Rs.8,000/-

and 60% disability is accepted, loss of future earning on

account of permanent disability works out to

Rs.10,36,800/- (8,000 x 12 x 18 x 60%).

8. Medical expenses awarded to the tune of

Rs.1,86,000/-, remains undisturbed. Claimant was hardly

aged 24 years, when the accident occurred. He is

examined in 2017 by PW-3. Even after a lapse of 3 years,

Doctor has opined that he finds difficulty in brisk walking,

he is unable to squat and complains difficulty while cross

leg sitting. Having regard to the fact that claimant has

suffered dislocation of hip and fracture right leg, this Court

deems it fit to grant Rs.50,000/- towards pain and

suffering and Rs.30,000/- towards loss of amenities.

NC: 2024:KHC-K:8521

C/W MFA.CROB No. 200096 of 2023

9. Having regard to the gravity of injuries, this

Court is of the view that claimant being operated twice, is

entitled for compensation for six months, towards laid up

period. Accordingly, by notionally assessing income at

Rs.8,000/-, a sum of Rs.48,000/- is awarded. Records

reveal that claimant was treated as inpatient for a period

of 17 days. Having regard to the fact that accident is of

the year 2015, a sum of Rs.25,000/- is awarded under the

head of Diet, traveling and miscellaneous expenses. Total

compensation works out to Rs.13,75,800/- as against

Rs.12,28,000/-.

            Heads of                   Amount
          Compensation

           Loss of future            Rs.10,36,800/-

              earning

          Medical expenses           Rs.1,86,000/-

          Pain an Suffering           Rs.50,000/-

             Amenities                Rs.30,000/-

                                                     NC: 2024:KHC-K:8521

                                 C/W MFA.CROB No. 200096 of 2023




           Loss of income                       Rs.48,000/-
        during laid up period
         Diet, Traveling and                    Rs.25,000/-
         Miscellaneous exp.
                Total                         Rs.13,75,800/-



10. For the foregoing reason stated supra, this

Court passes the following order:

ORDER

i. MFA No.200386/2022 filed by the Insurance Company dismissed. ii. MFA Crob No.200096/2023 filed by claimant is allowed in part. iii. Claimant is entitled for enhanced compensation of Rs.1,47,800/- with interest at the rate of 6%, from the date of petition, till realization of entire compensation amount.

Sd/-

(SACHIN SHANKAR MAGADUM) JUDGE

NJ List No.: 1 Sl No.: 2 CT-SW

 
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