Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yasmeen vs Kajodimal
2024 Latest Caselaw 27955 Kant

Citation : 2024 Latest Caselaw 27955 Kant
Judgement Date : 22 November, 2024

Karnataka High Court

Yasmeen vs Kajodimal on 22 November, 2024

Author: S.Sunil Dutt Yadav

Bench: S.Sunil Dutt Yadav

                                               -1-
                                                        NC: 2024:KHC-K:8741-DB
                                                       MFA No. 201479 of 2019
                                                   C/W MFA No. 201480 of 2019
                                                       MFA No. 201481 of 2019


                                IN THE HIGH COURT OF KARNATAKA,
                                       KALABURAGI BENCH

                           DATED THIS THE 22ND 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. 201479 OF 2019 (MV-D)
                                               C/W
                                 M.F.A NO. 201480 OF 2019 (MV-D)
                                 M.F.A NO. 201481 OF 2019 (MV-I)

                      IN M.F.A NO.201479 OF 2019

                      BETWEEN:

                      1.   NIZAM
                           S/O MAGAN MULANI
                           AGE:64 YEARS
                           OCC: HOUSE HOLD WORK

                      2.   MUBARAKBI
Digitally signed by
                           W/O NIZAM MULANI
SHAKAMBARI                 AGE:62 YEARS
Location: HIGH             OCC: HOUSE HOLD WORK
COURT OF
KARNATAKA
                      3.   YASMEEN
                           W/O BABA @ BABASAHEB MULANI
                           AGE:29 YEARS
                           OCC: HOUSE HOLD WORK

                      4.   ZAHID
                           S/O BABA @ BABASAHEB MULANI
                           AGE:10 YEARS
                           M/G BY APPELLANT NO.3
                             -2-
                                       NC: 2024:KHC-K:8741-DB
                                    MFA No. 201479 of 2019
                                C/W MFA No. 201480 of 2019
                                    MFA No. 201481 of 2019


5.     HASAN
       S/O BABA @ BABASAHEB MULANI
       AGE:08 YEARS
       M/G BY APPELLANT NO.3

       ALL ARE R/O ASAR GALLI
       VIJAYAPURA-586 101

                                               ...APPELLANTS

(BY SRI. SANGANAGOUDA V. BIRADAR, ADVOCATE)

AND:

1.     KAJODIMAL
       S/O SH. RODI LAL DANGI
       AGE:44 YEARS
       OCC:BUSINESS
       R/O VPO, DAROLI, TQ:VALLABH NAGAR
       DIST:UDAIPUR
       RAJASTHAN-302 001

2.     THE BRANCH MANAGER
       NEW INDIA ASSURANCE
       COMPANY LIMITED
       HANAMSHETTY BUILDING
       GURUKUL ROAD
       VIJAYAPURA-586 101

3.     HUSEN
       S/O NIJAM MULANI
       AGE:39 YEARS
       OCC:BUSINESS
       R/O ASAR GALLI
       TQ & DIST. VIJAYAPURA-586 101

4.     THE BRANCH MANAGER
       BAJAJ ALLIANZ GENERAL INSURANCE
       COMPANY LIMITED
                             -3-
                                     NC: 2024:KHC-K:8741-DB
                                    MFA No. 201479 of 2019
                                C/W MFA No. 201480 of 2019
                                    MFA No. 201481 of 2019


       MADIWALE ARCADE, CLUB ROAD
       BELGAUM-590 001

                                           ...RESPONDENTS

(BY SRI. RAHUL R. ASTURE, ADVOCATE FOR R2;
    SRI. SUBHASH MALLAPIR, ADVOCATE FOR R4;
    VIDE ORDER DATED 10.07.2023 NOTICE TO
    R3 STANDS DISPENSED WITH)

       THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
PRAYING TO MODIFY THE JUDGMENT AND AWARD PASSED IN
MVC NO.562/2014 DATED 12.11.2018 BY THE II ADDITIONAL
SENIOR CIVIL JUDGE AND MEMBER MACT-VII, AT VIJAYAPURA
AND ALLOW THIS APPEAL AND ENHANCE THE COMPENSATION
AS CLAIMED IN THE CLAIM PETITION, IN THE INTEREST OF
JUSTICE AND EQUITY.


IN M.F.A NO.201480 OF 2019

BETWEEN:

YASMEEN
W/O BABA @ BABASAHEB MULANI
AGE:29 YEARS
OCC: HOUSE HOLD WORK
R/O ASAR GALLI
VIJAYAPURA-586 101
                                               ...APPELLANT

(BY SRI. SANGANAGOUDA V. BIRADAR, ADVOCATE)

AND:

1.     KAJODIMAL
       S/O SH. RODI LAL DANGI
       AGE:44 YEARS
       OCC:BUSINESS
                           -4-
                                     NC: 2024:KHC-K:8741-DB
                                MFA No. 201479 of 2019
                            C/W MFA No. 201480 of 2019
                                MFA No. 201481 of 2019


     R/O VPO, DAROLI, TQ:VALLABH NAGAR
     DIST:UDAIPUR
     RAJASTHAN-302 001

2.   THE BRANCH MANAGER
     NEW INDIA ASSURANCE
     COMPANY LIMITED
     HANAMSHETTY BUILDING
     GURUKUL ROAD
     VIJAYAPURA-586 101

3.   HUSEN
     S/O NIJAM MULANI
     AGE:39 YEARS
     OCC:BUSINESS
     R/O ASAR GALLI
     TQ & DIST. VIJAYAPURA-586 101

4.   THE BRANCH MANAGER
     BAJAJ ALLIANZ GENERAL INSURANCE
     COMPANY LIMITED
     MADIWALE ARCADE, CLUB ROAD
     BELGAUM-590 001

                                         ...RESPONDENTS

(BY SRI. RAHUL R. ASTURE, ADVOCATE FOR R2;
    SRI. SUBHASH MALLAPIR, ADVOCATE FOR R4;
    VIDE ORDER DATED 26.09.2024 NOTICE TO
    R3 STANDS DISPENSED WITH)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
PRAYING TO MODIFY THE JUDGMENT AND AWARD PASSED IN
MVC NO.563/2014 DATED 12.11.2018         BY THE II ADDL.
SENIOR CIVIL JUDGE AND MEMBER, MACT-VII AT VIJAYAPUR
AND ALLOW THIS APPEAL AND ENHANCE THE COMPENSATION
AS CLAIMED IN THE CLAIM PETITION, IN THE INTEREST OF
JUSTICE AND EQUITY.
                             -5-
                                       NC: 2024:KHC-K:8741-DB
                                  MFA No. 201479 of 2019
                              C/W MFA No. 201480 of 2019
                                  MFA No. 201481 of 2019


IN M.F.A NO.201481 OF 2019

BETWEEN:

YASMEEN
W/O BABA @ BABASAHEB MULANI
AGE:29 YEARS
OCC: HOUSE HOLD WORK
R/O ASAR GALLI
VIJAYAPURA-586 101
                                         ...APPELLANT
(BY SRI. SANGANAGOUDA V. BIRADAR, ADVOCATE)

AND:

1.     KAJODIMAL
       S/O SH. RODI LAL DANGI
       AGE:44 YEARS
       OCC:BUSINESS
       R/O VPO, DAROLI, TQ:VALLABH NAGAR
       DIST:UDAIPUR
       RAJASTHAN-302 001

2.     THE BRANCH MANAGER
       NEW INDIA ASSURANCE
       COMPANY LIMITED
       HANAMSHETTY BUILDING
       GURUKUL ROAD
       VIJAYAPURA-586 101

3.     HUSEN
       S/O NIJAM MULANI
       AGE:39 YEARS
       OCC:BUSINESS
       R/O ASAR GALLI
       TQ & DIST. VIJAYAPURA-586 101

4.     THE BRANCH MANAGER
       BAJAJ ALLIANZ GENERAL INSURANCE
       COMPANY LIMITED
                              -6-
                                       NC: 2024:KHC-K:8741-DB
                                   MFA No. 201479 of 2019
                               C/W MFA No. 201480 of 2019
                                   MFA No. 201481 of 2019


     MADIWALE ARCADE, CLUB ROAD
     BELGAUM-590 001

                                               ...RESPONDENTS

(BY SRI. RAHUL R. ASTURE, ADVOCATE FOR R2;
    SRI. SUBHASH MALLAPIR, ADVOCATE FOR R4;
    VIDE ORDER DATED 26.09.2024 NOTICE TO
    R3 STANDS DISPENSED WITH)

    THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
PRAYING   TO   ALLOW   THE    APPEAL    AND    ENHANCE    THE
COMPENSATION AS CLAIMED IN THE CLAIM PETITION BY
MODIFYING THE JUDGMENT AND AWARD DATED 12.11.2018
PASSED BY THE COURT OF II ADDL. SENIOR CIVIL JUDGE AND
MEMBER, MACT NO.VII, VIJAYAPUR IN MVC NO.569/2014 IN
THE INTEREST OF JUSTICE AND 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
                              -7-
                                       NC: 2024:KHC-K:8741-DB
                                      MFA No. 201479 of 2019
                                  C/W MFA No. 201480 of 2019
                                      MFA No. 201481 of 2019


                     CAV JUDGMENT

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

These three appeals arise out of a common judgment

and award dated 12th November 2018 passed in MVC Nos.

562/2014, 563/2014 and 569/2014 by the II Addl.Senior

Civil Judge, Vijayapura. These claim petitions arise out of a

single motor vehicle accident that took place on 10.2.2014

at 4.45 a.m. near Managaon on Mumbai-Goa Road.

2. Parties to these appeals are referred to as per

their rank before the Tribunal.

3. So far as claimants in MVC No.562/2014, they

are legal heirs of deceased Baba alias Babasaheb Mulani

being his parents, wife and children. Claimant in MVC

No.563/2014 is the mother of deceased-son Ashik who

was seven years old at the time of accident and was a

student and claimant in No.569/2014 is the injured - Smt.

NC: 2024:KHC-K:8741-DB

Yasmeen who suffered accidental injuries in the said

accident .

4. As per the claim petitions, on 10.2.2014 at 4.45

a.m. when claimant-Yasmeen, deceased Baba @

Babasaheb Mulani and their son Ashik were travelling in a

pick up vehicle bearing Regn. No. MH 45/7086 towards

Mumbai from Goa side, when the said vehicle came near

Managaon, a truck bearing Regn.No.RJ/27-GA 8765 came

from the opposite direction in high speed in a rash and

negligent manner and driver of the truck lost his control

over his vehicle and dashed to the pick up vehicle in which

the aforesaid persons were travelling. Because of this

accident, Babasaheb and his son Ashik having sustained

grievous injuries died on the spot and claimant Yasmeen

sustained injuries on her person i.e.,fracture of right hand

at two places, fracture of left hand, injury to her head and

injury to back and other injuries. With regard to the said

accident, criminal case was registered in Crime

NC: 2024:KHC-K:8741-DB

No.20/2014 for the offences under Section 279, 337, 338,

304-A of IPC and 184 of MV Act.

5. It is stated that, the deceased Baba @

Babasaheb was hale and healthy and was aged 28 years

and was doing business so also driving the vehicle. He was

earning Rs.25,000/- per month. Entire family was

depending upon his income. So far as deceased Ashik is

concerned, he was 7 years old and a brilliant student.

Because of untimely death of Ashik, the petitioner

Yasmeen lost her son who would have survived upto 100

years. It is prayed by all the claimants to award the

compensation as prayed for.

6. Before of the Tribunal, despite service of notice,

respondent no.1 remained absent, whereas, Respondent

No.2 - Insurance Company appeared through its Panel

Counsel and filed detailed similar written statements in all

the petitions. It was contended that, the petitions are not

maintainable and the Court has no jurisdiction to entertain

the petitions. The said offending truck was insured with

- 10 -

NC: 2024:KHC-K:8741-DB

respondent no.2 but, there is no negligence on the part of

the driver of the truck. The said accident has taken place

because of rashness and negligence on the part of driver

of the pick-up vehicle. The age, occupation and income of

the deceased is denied. The claim is exorbitant.

Respondent no.3 contends that, the claim made by the

claimants on various heads is very high and imaginary.

Petition against respondent no.3 be dismissed as no case

is made out against respondent no.3. So far as R-4-

Insurer- Bajaj Allianz Insurance Co., is concerned, similar

contention is taken contending that, Insurance Policy in

respect of the pick up vehicle was valid upto 10.2.2014.

The driver of the said pick up vehicle was not holding the

effective driving licence at the time of accident. It was a

goods carrying commercial vehicle and passengers were

not allowed to travel. Therefore, there is violation of policy

conditions. The said accident has taken place because of

rash and negligent driving of driver of truck, hence, it is

prayed to dismiss the petitions.

- 11 -

NC: 2024:KHC-K:8741-DB

7. Based upon the rival pleadings of both the

parties, the learned Tribunal framed relevant issues in all

the petitions. To substantiate the case of the claimants in

all the petitions, a common claimant Yasmeen in all the

petitions entered the witness box as PW.1 and got marked

Ex.P1 to P22 and closed claimants' evidence. To rebut the

evidence of claimants, an official of respondent no.4 by

name Ibrahim Khazamin Dharwad entered the witness box

as RW.1 and got marked Ex.R1 to R3 closed respondent's

evidence. The other respondents did not lead any

evidence.

8. On hearing the arguments and on assessment

of the evidence, the learned Tribunal awarded the

compensation in all the petitions as under:

Sl. MVC Case No. MFA No. Claimant/s Amount No awarded in Rs.

1. No.562/2014 201479/2014 Parents, wife and 8,20,000 children of deceased Baba @ Babasaheb

2. No.563/2014 201480/2014 Mother-Yasmeen 5,90,000 for the death of her Son -Ashik

- 12 -

NC: 2024:KHC-K:8741-DB

3. No.569/2014 201481/2014 Smt.Yasmeen for 4,25,000 her personal injuries

MFA No.201479/2019 in MVC No.562/2014:

9. It is argued by the claimants in all the claim

petitions-appellants herein that, deceased Babasaheb was

aged 28 years at the time of accident and he was earning

Rs.25,000/-per month from his business and driver's

profession. Because of untimely death of deceased, these

claimants are suffering financially, mentally and socially.

According to him, the compensation so awarded under all

the relevant heads in MVC No.562/2014 is very meagre

and it has to be enhanced. While awarding the

compensation, the Tribunal has not taken into

consideration the income of the deceased Babasaheb and

assessed the notional income at Rs.5,000/- per month

which is on lower side. There were five dependents.

10. Except the evidence of PW.1, there is no

document to show the actual income being earned by the

- 13 -

NC: 2024:KHC-K:8741-DB

deceased during his life time. The Tribunal has assessed

the notional income at Rs.5,000/- per month which is on

lower side. As per the guidelines issued by KSLSA, as the

accident is of the year 2014, in the absence of proof of

income, the notional income ought to have been taken at

Rs.9,000/- as has been held in C.Poornima vs.

Gangadharappa in M.F.A No.2351/2017 date

01.05.2020. Thus, the notional income is taken at

Rs.9,000/- to which 40% is to be added towards future

prospects in view of decision in National Insurance Co.

vs. Pranay Sethi reported in 2017 ACJ 2700 (SC). It

comes to Rs.12,600/-. In all he had 5 dependents,

therefore, 1/4th has to be deducted towards his personal

expenses. Thus, Rs. 12,600 x 1/4th = Rs.3,150/-,

Rs.12,600/- - Rs.3150/- would be Rs.9,450/-. This would

be the net income of the deceased. If it is calculated

annually, it comes to Rs.1,13,400/-(Rs.9,450 x 12). His

age was 28 years at the time accident. The proper

multiplier would be `17'. Thus, the loss of dependency

would be Rs.19,27,800/- (Rs.1,13,400 x 17).

- 14 -

NC: 2024:KHC-K:8741-DB

11. Claimant nos. 1 and 2 are the parents, claimant

no.3 is the wife and claimant nos. 4 and 5 are his children.

At the evening of their life, claimant nos. 1 and 2 have lost

their son and his love and affection, so also claimant no.3

being 25 years has lost her husband at her young age,

claimant nos. 4 and 5 being the small children aged 6 and

4 years have lost their father. The loss of consortium is

awarded by the Tribunal is too low. Therefore, towards

loss of consortium to all these claimants at, Rs.40,000/- is

to be awarded to each of the claimants with 10% hike for

every three years from the date of accident. The date of

accident is 10.02.2014. Hence, 30% hike is to be

calculated on Rs.40,000/- to each of the claimants which

comes to Rs.2,60,000/- (Rs.40,000/- x 30% x 5).

12. The Tribunal has awarded Rs.20,000/- towards

`loss of estate' so also Rs.25,000/- for `transportation of

dead body' which is on higher side . As per judgment

Pranay Sethi supra, it ought to have been Rs.15,000/-

each and the same is awarded. Thus, the claimants in MVC

- 15 -

NC: 2024:KHC-K:8741-DB

562/2014 against which MFA No.201479/2019 is filed, are

entitled to the following compensation:

Sl.                Particulars               Amount in Rs.
no.
1      Loss of dependency                           19,27,400/-

2      Loss    of     consortium        to           2,60,000/-
       claimants no.1 to 5
3      Loss of estate                                 15,000/-

4      Transportation of dead body                    15,000/-
       and   funeral expenses
                         TOTAL                     22,17,800/-
                                               Rounded off to
                                              Rs.22,18,000/-



MFA No.201480/2019 in MVC No.563/2014:

13. So far as claimant-Yasmeen in MVC

No.563/2014 is concerned, she has lost her son Ashik in

the accident. She has sought compensation of

Rs.10,25,000/- stating that she has suffered mental agony

on account of death of her son. It is observed by the

Tribunal that to prove that deceased Ashik was a brilliant

study, there is no satisfactory evidence. As per Ex.P6 P.M.

report of deceased Ashik showing his age as 7 years at the

- 16 -

NC: 2024:KHC-K:8741-DB

time of his death. The learned Tribunal has relied upon

judgment in Kishan Gopal and Another vs. Lala and

Others reported in 2014 (1) SCC 244. By relying upon

the said judgment, the notional income of the deceased

child is taken at Rs.30,000/- p.a. In the course of

judgment, the learned Tribunal has taken into

consideration the principles laid down in Lata Wadhwa

and Others vs. State of Bihar and Others reported in

2001 (8) SCC 197, Sarla Verma vs. DTC reported in

(2009) 6 SCC 121 and by applying the proper multiplier

`18' having regard to the age of the mother, has

awarded global compensation of Rs.5,40,000/- in addition

to which, Rs.50,000/- is awarded towards conventional

heads, totally Rs.5,90000/- which, in our opinion is just

and proper. We do not find any factual or legal error in

awarding said compensation to the claimant because of

death of her son Ashik. No grounds have been made out

to enhance the compensation as prayed in this appeal.

Therefore, no interference is required into such award

- 17 -

NC: 2024:KHC-K:8741-DB

which is based upon the law laid down by the Hon'ble Apex

Court.

MFA No.201481/2019 in MVC No.569/2014:

14. So far this claimant is concerned, she has

suffered injuries in the said accident and sought for

enhancement of compensation for her injuries in the said

accident. When she was examined by the doctor, the

doctor has opined that, the injuries are simple but, opinion

is reserved. As per the medical records so produced as per

Ex.P13, she was admitted in Sanchethi Hospital on

10.02.2014 and was discharged on 11.02.2014. She had

sustained head injury. She has produced Ex.P14 discharge

summary being clinical findings wherein, it shows that she

was admitted on 10.02.2014 and was discharged on

04.03.2014. She has produced injury certificate vide Ex.P7

which states that she sustained Cut lacerated wound over

forehead, cut lacerated wound over left forearm, contusion

over back, fractures of humerus. We find inconsistent

discharge summary produced by the claimant. Though the

- 18 -

NC: 2024:KHC-K:8741-DB

claimant has produced no. of documents x-rays, she has

not chosen to examine the doctor who had treated her to

show that she had really suffered disability as alleged in

the claim petition. Though she had deposed that she had

spent substantial amount towards medical expenses, but,

there appears to be duplication of bills and there is no

proper calculation. The learned Tribunal has observed that

Ex.P12 are the 19 bills containing hospital and medical

bills to the tune of Rs.1,22,000/-. Considering the bills,

discharge summary, lab reports, etc., the Tribunal has

stated that she has spent Rs.4,04,000/- towards her

treatment. Taking into consideration of all these aspects,

the Tribunal has awarded Rs.25,000/- as global

compensation along with Rs.4,00,000/- towards medical

expenses keeping in mind the decision of this Court in

Pandurang vs. Veerappa and Another reported in

2013 SCC Online KAR 6724 But, however, in the said

accident, she has lost her husband and son aged 7 years

and she also has suffered no. of injuries as noticed in the

wound certificate, she is under continuous treatment right

- 19 -

NC: 2024:KHC-K:8741-DB

from the date of accident, she must have put to mental

agony, pain suffering trauma etc., therefore, she requires

to be awarded substantial compensation. Hence, she is

entitled for compensation under the head of pain, injury,

sufferance and trauma at Rs.25,000/-. She must have

been idle atleast for a period of one month and sufferance

after death of her husband and son. As her avocation is

stated to be tailor and also house maker, as no documents

are produced about her avocation, if Rs.9,000/- is

awarded during laid-up period, it would meet the ends of

justice. She is taking continuous treatment and must have

lost amenities to be enjoyed in life. Under the said head, if

Rs.10,000/- is awarded, it would meet the ends of justice.

Though the Tribunal has awarded compensation globally,

but, in view of law laid down by Hon'ble Supreme Court,

under all conventional heads, the Tribunal ought to have

awarded the compensation. By mere producing the

medical records without any proof, such documents cannot

be accepted. Therefore, claimant is not entitled for

compensation under the head of `medical expenses' as

- 20 -

NC: 2024:KHC-K:8741-DB

prayed, but, however, neither the owner nor the Insurance

Company have challenged the award of compensation of

Rs.4,25,000/- under which Rs.4,00,000/- is awarded

towards medical expenses as observed by the Tribunal and

no argument is advanced to that effect. Therefore, the

compensation awarded towards the medical expenses

remains undisturbed. She must have spent some amount

towards nutritious food, attendant charges etc., and

hence, she is entitled for Rs.10,000/- towards the same.

Thus, the claimant is held entitled for enhanced

compensation as under:

         Sl.                 Particulars                  Amount in
         No.                                                 Rs.
          1  Injury, Pain and Sufferings                    25,000/-
          2  Loss of income during treatment                 9,000/-
             period
          3  Loss of Amenities                              10,000/-
          4  Medical Expenses                             4,00,000/-
          5  Nutrition, diet and attendant                  10,000/-
             charges
                                         Total            4,54,000/-




15. So far as liability is concerned, respondent nos.

1 to 4 have not preferred any appeal challenging the

- 21 -

NC: 2024:KHC-K:8741-DB

liability fastened on the Insurance Company. While

discussing the aspect of liability, the Tribunal has come to

the conclusion that the said accident has taken place

because of the contributory negligence on the part of both

the vehicles. It fastened the negligence to the extent of

80% on the truck bearing Regn.No.RJ27-GA8765 and 20%

negligence on respondent no.3 pick up vehicle bearing

No.MH45/7086. This fact is also not disputed by the

respondents.

16. Therefore, as rightly observed by the Tribunal,

respondent Nos.1 and 2 being the owner and insurer of

the Truck bearing Regn. No. RJ 27- GA 8765 are jointly

and severally held liable to pay the compensation to the

extent of 80% of total compensation awarded in all the

respective petitions, so also, respondent nos. 3 being the

owner of the Mini Goods Carrying Commercial vehicle

bearing Regn.No.MH 45 7086 who has violated the policy

conditions of carrying the passengers is liable to pay

- 22 -

NC: 2024:KHC-K:8741-DB

compensation to the extent of 20% in all the respective

petitions.

17. Resultantly, we pass the following:

ORDER

(i) The appeal filed by claimant-appellants in MFA Nos.201479/19 is allowed in-part enhancing compensation to Rs.22,18,000/- as against Rs.8,20,000 awarded by the Tribunal, thereby enhanced compensation would be Rs.13,98,000/- with 6% interest.

(ii) MFA No.201480/2019 filed by the claimant-appellant is dismissed. Judgment and award passed in MVC No.563/2014 dated 12.11.2018 is confirmed.

(iii) MFA No.201481/19 filed by claimant-

injured is allowed in-part enhancing the compensation to Rs.4,54,000/- as against Rs.4,25,000/- awarded by the Tribunal, thereby enhanced compensation would be Rs.29,000/-.

- 23 -

NC: 2024:KHC-K:8741-DB

(iv) Respondent Nos.2-Insurer of Truck bearing and Respondent No.3-owner of Mini Goods Carrying Commercial vehicle bearing Regn.No.MH 45 7086 are directed to deposit the compensation amount so awarded at the ratio of 80:20 respectively in the above two appeals within four weeks from the date of uploading the judgment in the website, before the Tribunal. The compensation so awarded in MVC No.563/2014 remains undisturbed.

(v) The order of the Tribunal regarding, apportionment, deposit and release of the compensation remains unaltered.

There shall be a modified award accordingly.

Sd/-

(S.SUNIL DUTT YADAV) JUDGE

Sd/-

(RAMACHANDRA D. HUDDAR) JUDGE

SK/-

 
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