Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mr K Narasimha Murhty vs Mr Hameedulla Khan Erlakunta
2024 Latest Caselaw 24998 Kant

Citation : 2024 Latest Caselaw 24998 Kant
Judgement Date : 21 October, 2024

Karnataka High Court

Mr K Narasimha Murhty vs Mr Hameedulla Khan Erlakunta on 21 October, 2024

Author: N S Sanjay Gowda

Bench: N S Sanjay Gowda

                                              -1-
                                                            NC: 2024:KHC:42078
                                                        MFA No. 3943 of 2019
                                                    C/W MFA No. 3940 of 2019



                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                          DATED THIS THE 21ST DAY OF OCTOBER, 2024

                                           BEFORE
                          THE HON'BLE MR JUSTICE N S SANJAY GOWDA
                         MISCELLANEOUS FIRST APPEAL NO.3943 OF 2019
                                             C/W
                   MISCELLANEOUS FIRST APPEAL NO.3940 OF 2019(MV-I)

                   IN MFA NO.3943/2019:

                   BETWEEN:

                   1.  MR. K. NARASIMHA MURHTY
                       S/O. GANGADHARAIAH
                       @ KARI THIMMAPPA
                       AGED ABOUT 31 YEARS
                       RESIDING AT G. BOMMASANDRA VILLAGE & POST
                       THONDEBAVI HOBLI, GOWRIBIDANUR TALUK
                       CHICKABALLAPUR DISTRICT-561 211.
                                                             ...APPELLANT
                   (BY SRI HARISH BABU K. N., ADVOCATE)
Digitally signed
by KIRAN           AND:
KUMAR R
Location:          1.    MR. HAMEEDULLA KHAN ERLAKUNTA
HIGH COURT               S/O. EMAN KHAN, MAJOR,
OF
KARNATAKA                (AGE NOT KNOWN TO THE APPELLANT)
                         DHARAMAPURAM, HINDUPUR
                         ANANTHAPURA DISTRICT
                         ANDHRA PRADESH-515 402.

                   2.  THE BRANCH MANAGER
                       SHRIRAM GENERAL INSURANCE COMPANY LTD.,
                       S-5, 2ND FLOOR, MONARCH CHAMBERS
                       INFANTRY ROAD, BENGALURU-560 001.
                                                           ...RESPONDENTS
                   (BY SRI B. PRADEEP, ADVOCATE FOR R-2;
                       VIDE ORDER DATED 6/9/2021 NOTICE TO R-1 IS
                       DISPENSED WITH)
                           -2-
                                       NC: 2024:KHC:42078
                                    MFA No. 3943 of 2019
                                C/W MFA No. 3940 of 2019




     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 18.06.2018
PASSED IN MVC NO.4576/2016 ON THE FILE OF THE IX
ADDITIONAL SMALL CAUSES JUDGE XXXIV ACMM, COURT OF
SMALL CAUSES, MEMBER, MACT-7, BENGALURU (SCCH-7),
PARTLY ALLOWING THE CLAIM PETITION FOR COMPENSATION
AND SEEKING ENHANCEMENT OF COMPENSATION.


IN MFA NO. 3940/2019:

BETWEEN:

     MR. G. NARASIMHA MURTHY
     S/O. GANGAPPA
     AGED ABOUT 31 YEARS
     R/AT NO.41-2, GUVWALAHALLI VILLAGE
     BIRAMANGAL, GOWRIBIDANUR TALUK
     CHICKBALLAPUR DISTRICT-561 211.
                                          ...APPELLANT

(BY SRI K. N. HARISH BABU, ADVOCATE)
AND:
1. MR. HAMEEDULLA KHAN ERLAKUNTA
   S/O. EMAN KHAN
   MAJOR
   (AGE NOT KNOWN TO THE APPELLANT)
   DHARAMPURAM, HINDUPUR
   ANANTHAPUR DISTRICT
   ANDHRA PRADESH-515 402.

2.   THE BRANCH MANAGER
     SHRIRAM GENERAL
     INSURANCE COMPANY LTD.,
     S-5, 2ND FLOOR, MONARACH CHAMBERS
     INFANTRY ROAD, BENGALURU-560 001.
                                    ...RESPONDENTS

(BY SRI B. PRADEEP, ADVOCATE FOR R-2;
    VIDE ORDER DATED 10/11/2023 NOTICE TO R-1 IS
    DISPENSED WITH)
                                  -3-
                                              NC: 2024:KHC:42078
                                           MFA No. 3943 of 2019
                                       C/W MFA No. 3940 of 2019



    THIS MFA IS FILED UNDER SECTION 173(1) OF MV
ACT AGAINST THE JUDGMENT AND AWARD DATED
18/06/2018, PASSED IN MVC NO.4575/2016, ON THE FILE
OF THE IX ADDITIONAL SMALL CAUSES JUDGE & XXXIV
ACMM., COURT OF SMALL CAUSES, MEMBER, MACT-7,
BENGALURU, PARTLY ALLOWING THE CLAIM PETITION FOR
COMPENSATION    AND    SEEKING  ENHANCEMENT      OF
COMPENSATION.

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

CORAM:     HON'BLE MR JUSTICE N S SANJAY GOWDA


                      ORAL JUDGMENT

1. The claimants are in appeal challenging the award of

Rs.5,36,283/- and Rs.30,000/- awarded as compensation for

the injuries suffered by them.

2. The occurrence of the accident and the liability of the

insurer to pay compensation by the insurer is not in

dispute.

3. The Tribunal has assessed the disability at 23% to

the whole body. In respect of the appellant - G Narasimha

Murthy, it has taken the notional income of Rs.9,000/-

awarded and a sum of Rs.4,22,280/- towards loss of

future income. In my view, this assessment and the award

NC: 2024:KHC:42078

of compensation cannot be found fault with. The Tribunal

has awarded Rs.60,000/- towards pain and sufferings,

Rs.8,003/- towards medical expenses, which is just and

proper and does not call for interference.

4. However, it is noticed that the claimant was

hospitalized for 54 days and therefore, it would be

appropriate to award a sum of Rs.40,000/- as against a

sum of Rs.10,000/- awarded by the Tribunal towards

special diet and conveyance, the award of Rs.36,000/-

towards of loss of earnings during laid up is just and

proper and deserves to be affirmed.

5. It is noticed that the Tribunal has not awarded any

sum towards loss of amenities. In my view, having regard

to the fact that the claimant was suffered 23% disability, it

would be appropriate to award a sum of Rs.50,000/-

towards loss of amenities.

6. Consequently, the award of the Tribunal is modified

and the following sums are awarded as compensation:

NC: 2024:KHC:42078

As As awarded awarded Sl. Compensation by the by this No. under different Tribunal Court Heads (Rs.) (Rs.)

1. Pain and sufferings 60,000/- 60,000/-

Actual medical

2. 8,003/- 8,003/-

expenses

Special diet and

3. 10,000/- 40,000/-

Conveyance

Loss of earning

4. during treatment 36,000/- 36,000/-

period

Loss of permanent

5. 4,22,280/- 4,22,280/-

disability

6. Loss of amenities Nil 50,000/-


                  Total
                                   5,36,283/-         6,16,283/-




7. Accordingly, the claimant - G Narasimha Murthy is

held entitled for compensation of Rs.6,16,283/- as

against Rs.5,36,283/- along with interest at the rate of 6%

p.a. from the date of petition till its realisation.

NC: 2024:KHC:42078

8. The appellant - G Narasimha Murthy would not be

entitled for interest for 209 days in view of the order dated

10.11.2023.

9. In so far as the claimant - K Narasimha Murthy is

concerned, the Tribunal has awarded a sum of Rs.30,000/- as

global compensation, the Tribunal has taken out to the fact that

the doctor, who treated the claimant, had been examined and

therefore, it has proceeded to award global compensation.

10. The documents produced by the claimant indicates that

he had suffered an undisplaced fracture of 1st, 4th and 5th

metatarsal bone and had lacerated wound over left hand and

other multiple abrasion all over the body and it is also borne

out from the evidence that he was an inpatient for a period of

12 days.

11. In light of the above, in my view, it would be appropriate

to enhance the global compensation of Rs.30,000/- to

Rs.80,000/-. Consequently, the claimant - K Narasimha Murthy

would be entitled for a sum of Rs.80,000/- as against

Rs.30,000/- awarded by the Tribunal.

NC: 2024:KHC:42078

12. Both the appeals are allowed in part.

13. The Insurance Company is directed to deposit the

amount of compensation awarded in both the appeals

within two months from the date of receipt of a certified

copy of this judgment.

Sd/-

(N S SANJAY GOWDA) JUDGE

GSR

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter