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

Sushila And Ors vs The Managing Director
2024 Latest Caselaw 25350 Kant

Citation : 2024 Latest Caselaw 25350 Kant
Judgement Date : 24 October, 2024

Karnataka High Court

Sushila And Ors vs The Managing Director on 24 October, 2024

                                          -1-
                                                     NC: 2024:KHC-K:7854
                                                MFA No. 202317 of 2018
                                       C/W MFA.CROB No. 200021 of 2019



                          IN THE HIGH COURT OF KARNATAKA,
                                 KALABURAGI BENCH

                      DATED THIS THE 24TH DAY OF OCTOBER, 2024

                                        BEFORE
                THE HON'BLE MR. JUSTICE SACHIN SHANKAR MAGADUM
                    MISCL. FIRST APPEAL NO. 202317 OF 2018 (MV-D)
                                         C/W
                      MFA CROSS OBJ NO. 200021 OF 2019 (MV-D)

               IN MFA NO. 202317/2018

               BETWEEN:

               1.   THE MANAGING DIRECTOR
                    NEKRTC
                    SARIGE SADAN, OPP:KBN HOSPITAL
                    MAIN ROAD, KALABURAGI.
                    THROUGH ITS DIVISIONAL OFFICE
                    OPP:KBN COMPLEX, STATION MAIN ROAD
                    KALABURAGI
                    NOW THROUGH ITS
                    CHIEF LAW OFFICER
                    NEKRTC, CENTRAL OFFICE
                    SARIGE SADAHANA, MAIN ROAD, KALABURAGI.
                    THROUGH ITS AUTHORISED SIGNATORY
                                                         ...APPELLANT
Digitally signed
by RENUKA        (BY SRI. SHARANABASAPPA M. PATIL, ADVOCATE)
Location: HIGH
COURT OF         AND:
KARNATAKA
               1.   SUSHILA
                    W/O KACHARU PAWAR
                    AGE:57 YEARS
                    OCC:HOUSEHOLD

               2.   GODAVARI D/O KACHARU PAWAR
                    AGE:26 YEARS
                    OCC:STUDENT
                           -2-
                                    NC: 2024:KHC-K:7854
                                MFA No. 202317 of 2018
                       C/W MFA.CROB No. 200021 of 2019



3.   SHOBA D/O KACHARU PAWAR
     AGE:31 YEARS
     OCC:NIL

     ALL R/O DAHISAR MUMBAI
     NOW R/O 11-62/1, CIB COLONY
     KALABURAGI.-585 102.
                                        ...RESPONDENTS

(BY SRI. SRIDEVI J. TUPPAD, ADVOCATE FOR C/R1;
    SRI. MANVENDRA REDDY, ADVOCATE FOR R2 AND R3)

     THIS MFA IS FILED U/S 173 (1) OF MV ACT, BY THE
ADVOCATE FOR THE APPELLANT, PRAYING TO MODIFY THE
ORDER OF THE TRIBUNAL AND CALL FOR THE LOWER COURT
RECORDS AND HEAR THE PARTIES AND SET ASIDE THE ORDER
DATED 14.08.2018, PASSED THE COURT OF I ADDL.SENIOR
CIVIL JUDGE AND MACT AT KALABURAGI IN MVC NO.37/2017
IN THE INTEREST OF JUSTICE AND EQUITY.

IN MFA.CROB 200021/2019

BETWEEN:

1.   SUSHILA
     W/O KACHARU PAWAR
     AGE:58 YEARS
     OCC:HOUSEHOLD

2.   GODAVARI D/O KACHARU PAWAR
     AGE:27 YEARS
     OCC:STUDENT

3.   SHOBA D/O KACHARU PAWAR
     AGE:32 YEARS
     OCC:NIL

     ALL R/O DAHISAR MUMBAI
     NOW R/O 11-62/1,
                                -3-
                                            NC: 2024:KHC-K:7854
                                     MFA No. 202317 of 2018
                            C/W MFA.CROB No. 200021 of 2019



      CIB COLONY
      KALABURAGI.-585 102.
                                            ...CROSS OBJECTORS

(BY SRI. MANVENDRA REDDY, ADVOCATE)

AND:

1.    THE MANAGING DIRECTOR
      NEKRTC
      SARIGE SADAN
      OPP:KBN HOSPITAL
      MAIN ROAD,
      KALABURAGI-585 102.
                                                  ...RESPONDENT

(BY SRI. SHARANABASAPPA M. PATIL, ADVOCATE)

     THIS MFA.CROB IS FILED UNDER ORDER 41 RULE 22 OF
CPC, PRAYING TO CALL FOR THE RECORDS AND SET ASIDE
THE JUDGMENT AND AWARD DATED 14.08.2018, PASSED BY
THE I ADDL. SENIOR CIVIL JUDGE, KALABURAGI IN MVC
NO.37/2017 BY ALLOWING THE APPEAL AS PRAYED FOR IN
THE INTEREST OF JUSTICE AND EQUITY.

     THIS MFA AND MFA.CROB, COMING ON FOR ADMISSION,
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)

The captioned appeal in MFA.No.202317/2018 is filed

by the Corporation questioning the compensation

determined by the Tribunal in MVC.No.37/2017.

NC: 2024:KHC-K:7854

C/W MFA.CROB No. 200021 of 2019

MFA.Crob.No.200021/2019 is filed by the claimants feeling

aggrieved by the inadequate compensation awarded by

the Tribunal. The Corporation admits its liability and the

appeal is purely on quantum.

2. The claimants have filed a claim petition for

having lost one Ganesh in a road traffic accident dated

06.06.2016. The Tribunal by assessing the income of the

deceased notionally at Rs.7,500/- and by adding 40%

toward future prospects awarded a sum of Rs.11,34,000/-

under the head of loss of dependency. The said

determination is under challenge by the claimants, while

Corporation has filed the appeal questioning the quantum.

3. On re-assessing the entire evidence on record,

this Court is of the view that claimants though have

claimed that deceased was earning Rs.25,000/- p.m., no

documents are produced to substantiate the income of the

deceased. In absence of income proof, Tribunal erred in

notionally assessing the income of the deceased at

Rs.7,500/-. This Court in absence of income proof is

NC: 2024:KHC-K:7854

C/W MFA.CROB No. 200021 of 2019

inclined to assess the income of the deceased by relying

on the income chart prepared by the Legal Services

Authority. Accident is of the year 2016 and therefore,

income is assessed at Rs.8,750/-. 40% is added towards

future prospects. After adding 40%, the income of the

deceased is notionally assessed at Rs.12,250/-. Deceased

was admittedly a bachelor and therefore, 50% is deducted

towards his personal expenses. After deducting 50%,

income is taken at Rs.6,125/- and the proper multiplier

applicable is 18. The compensation re-determined by this

Court under the head 'loss of dependency' works out to

Rs.13,23,000/- (6,125x12x18).

4. Under conventional heads, only mother is

entitled and therefore, Rs.70,000/- is awarded. The

accident is of year 2016. Therefore, in the light of dictum

laid down by the Hon'ble Apex Court in the case of

National Insurance Co. Ltd., vs. Pranay Sethi and

Ors. , 10% escalation has to be considered on

2017 ACJ 2700 SC

NC: 2024:KHC-K:7854

C/W MFA.CROB No. 200021 of 2019

Rs.70,000/- for every three years and an additional

amount of Rs.14,000/- is added. The total compensation

re-determined by this Court works out to Rs.14,07,000/-

as against Rs.11,84,000/- awarded by the Tribunal.

5. For the foregoing reasons, this Court proceeds

to pass the following:

ORDER

(i) The appeal filed by the Corporation in MFA.No.202317/2018 is dismissed.

MFA.Crob.No.200021/2019 filed by the claimants is allowed-in-part;

(ii) The judgment and award passed by the Tribunal in MVC.No.37/2017 is modified;

(iii) The appellants are entitled to enhanced compensation of Rs.2,23,000/- which shall carry interest at the rate of 6% per annum from the date of petition till realization;

(iv) However, it is made clear that claimants are not entitled for interest for a period of 250 days;

NC: 2024:KHC-K:7854

C/W MFA.CROB No. 200021 of 2019

(v) The amount in deposit, if any, shall be remitted to the Tribunal to enable the claimants to withdraw the same.

Sd/-

(SACHIN SHANKAR MAGADUM) JUDGE

CA

 
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