Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S United India Insurance Company ... vs Smt Sharadamma
2024 Latest Caselaw 22242 Kant

Citation : 2024 Latest Caselaw 22242 Kant
Judgement Date : 3 September, 2024

Karnataka High Court

M/S United India Insurance Company ... vs Smt Sharadamma on 3 September, 2024

                                                       -1-
                                                                       NC: 2024:KHC:36041
                                                                      MFA No. 5456 of 2017
                                                                  C/W MFA No. 5457 of 2017
                                                                      MFA No. 5458 of 2017
                                                                            AND 23 OTHERS




                            IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                              DATED THIS THE 3RD DAY OF SEPTEMBER, 2024

                                                BEFORE
                        THE HON'BLE MR JUSTICE T.G. SHIVASHANKARE GOWDA
                                        MFA NO. 5456/2017 C/W
                              MFA NOS. 5457/2017, 5458/2017, 5459/2017,
                             5460/2017, 5461/2017, 5462/2017, 5463/2017,
                             5464/2017, 5465/2017, 5466/2017, 5467/2017,
                             5468/2017, 5469/2017, 5470/2017, 5471/2017,
                             5472/2017, 5474/2017, 5475/2017, 5476/2017,
                             5477/2017, 5478/2017, 5479/2017, 5480/2017,
                                    5481/2017, 5482/2017 (MV-I)

                       IN MFA No. 5456/2017

                       BETWEEN:

                       M/S UNITED INDIA INSURANCE COMPANY LIMITED
                       BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
                       TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
                       6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
                       BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY

                                                                       ...APPELLANT
                       (BY SRI. A M VENKATESH, ADV.)

                       AND:
Digitally signed by
PRAJWAL A              1.     SMT SHARADAMMA
Location: HIGH COURT          W/O CHOWDAPPA
OF KARNATAKA
                              AGED ABOUT 58 YEARS
                              R/O KANCHUGARANAHALLI
                              HONNAVALLI HOBLI
                              TIPTUR TALUK-572201
                              TUMAKURU DISTRICT

                       2.     T R RAVINDRA
                              S/O RAMAIAH AGED ABOUT 47 YEARS
                              R/O NO.1578 1ST CROSS
                              1ST MAIN VINAYAKA NAGAR,
                              NEAR T.G.M.C. BANK TUMKUR-572 101    ...RESPONDENTS
                                 -2-
                                               NC: 2024:KHC:36041
                                              MFA No. 5456 of 2017
                                          C/W MFA No. 5457 of 2017
                                              MFA No. 5458 of 2017
                                                    AND 23 OTHERS




(BY SRI.NAGENDRA SHETTY, ADV. FOR R1;
    SRI.SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
PASSED IN MVC NO.96/2014 ON THE FILE OF THE SENIOR CIVIL
JUDGE AND XIV MACT, AT TIPTUR, AWARDING COMPENSATION
OF RS.32,000/- WITH INTEREST AT THE RATE OF 6% P.A. FROM
THE DATE OF PETITION TILL REALIZATION.

IN MFA NO. 5457/2017

BETWEEN:

M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY

                                              ...APPELLANT
(BY SRI. A M VENKATESH, ADV.)

AND:

1.     SRI. CHIDANANDA
       S/O LATE SHAMBULINGAPPA
       AGED ABOUT 38 YEARS
       R/O NAGATHIHALLI VILLAGE
       HONNAVALLI HOBLI
       TIPTUR TALUK-572 201
       TUMAKURU DISTRICT

2.     T R RAVINDRA
       S/O RAMAIAH, AGED ABOUT 45 YEARS
       R/O NO.1578, 1ST CROSS, 1ST MAIN
       VINAYAKA NAGAR, NEAR T.G.M.C.
       BANK TUMKUR-572101                 ...RESPONDENTS

(BY SRI.SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2;
    R1 SERVED BUT REPRESENTED)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
                              -3-
                                              NC: 2024:KHC:36041
                                             MFA No. 5456 of 2017
                                         C/W MFA No. 5457 of 2017
                                             MFA No. 5458 of 2017
                                                   AND 23 OTHERS




PASSED IN MVC NO.96/2014 ON THE FILE OF THE SENIOR CIVIL
JUDGE AND XIV MACT, AT TIPTUR, AWARDING COMPENSATION
OF RS.32,000/- WITH INTEREST AT THE RATE OF 6% P.A. FROM
THE DATE OF PETITION TILL REALIZATION.

IN MFA NO. 5458/2017

BETWEEN:

M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY

                                             ...APPELLANT
(BY SRI. A M VENKATESH., ADV.)

AND:

1.     KUM. GAGANA
       D/O RAJASHEKHARA
       AGED ABOUT 7 YEARS MINOR
       REP. BY HER NATURAL GUARDIAN
       FATHER RAJASHEKHARA, R/O HOSAPETE
       HONNAVALLI HOBLI, NOW R/AT
       CHIKKAHONNAVALLI VILLAGE
       HONNAVALI HOBLI, TIPTUR
       TALUK-572201, TUMAKURU DIST-572 201

2.     T R RAVINDRA
       S/O RAMAIAH AGED ABOUT 45 YEARS
       R/O NO.1578, 1ST CROSS, 1ST MAIN
       VINAYAKA NAGAR, NEAR T.G.M.C. BANK
       TUMKUR-572 101                     ...RESPONDENTS

(BY SRI. MALLIKARJUN DODDABASAVARAJAPPA RYAKHA, ADV.
    FOR R1; SRI.SANDEEP LAHIRI, ADV. FOR
    SMT. SOWMYA ANANTH, ADV. FOR R2)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
PASSED IN MVC NO.101/2014 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND XIV MACT, AT TIPTUR, AWARDING
COMPENSATION OF RS.5,000/- WITH INTEREST AT THE RATE OF
6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.
                              -4-
                                              NC: 2024:KHC:36041
                                             MFA No. 5456 of 2017
                                         C/W MFA No. 5457 of 2017
                                             MFA No. 5458 of 2017
                                                   AND 23 OTHERS




IN MFA NO.5459/2017

BETWEEN:

M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY
                                             ...APPELLANT
(BY SRI. A M VENKATESH., ADV.)

AND:

1.     SMT. GOWRAMMA
       W/O BASAVARAJU
       AGED ABOUT 38 YEARS
       R/O GHATAKINAKERE VILLAGE
       HONNAVALLI HOBLI
       TIPTUR TALUK-572 201
       TUMAKURU DISTRICT

2.     T R RAVINDRA
       S/O RAMAIAH, AGED ABOUT 45 YEARS
       R/O NO.1578 1ST CROSS, 1ST MAIN
       VINAYAKA NAGAR, NEAR T.G.M.C.BANK
       TUMKUR-572 101                    ...RESPONDENTS

(BY SRI.SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2;
    R1 SERVED BUT UNREPRESENTED)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
PASSED IN MVC NO.102/2014 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND XIV MACT, AT TIPTUR, AWARDING
COMPENSATION OF RS.29,000/- WITH INTEREST AT THE RATE
OF 6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.

IN MFA NO.5460/2017

BETWEEN:

M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
                                 -5-
                                              NC: 2024:KHC:36041
                                             MFA No. 5456 of 2017
                                         C/W MFA No. 5457 of 2017
                                             MFA No. 5458 of 2017
                                                   AND 23 OTHERS




TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY
                                             ...APPELLANT
(BY SRI. A M VENKATESH., ADV.)

AND:

1.     SMT. LATHA
       W/O. RAJASHEKARAIAH
       AGED ABOUT 27 YEARS
       R/O. HOSAPATNA VILLAGE
       HONNAVALLI HOBLI
       TIPTUR TALUK-572 201
       TUMAKURU DISTRICT

2.     T. R. RAVINDRA
       S/O. RAMAIAH, AGED ABOUT 45 YEARS
       R/O. NO. 1578, 1ST CROSS, 1ST MAIN
       VINAYAKA NAGAR, NEAR T.G.M.C. BANK
       TUMKUR-572 101                     ...RESPONDENTS

(BY SRI. MALLIKARJUN DODDABASAVARAJAPPA RYAKHA, ADV.
    FOR R1; SRI. SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
PASSED IN MVC NO.103/2014 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND XIV MACT, AT TIPTUR, AWARDING
COMPENSATION OF RS.15,000/- WITH INTEREST AT THE RATE
OF 6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.

IN MFA NO. 5461/2017

BETWEEN:

M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY

                                             ...APPELLANT
(BY SRI. A M VENKATESH., ADV.)
                                 -6-
                                              NC: 2024:KHC:36041
                                             MFA No. 5456 of 2017
                                         C/W MFA No. 5457 of 2017
                                             MFA No. 5458 of 2017
                                                   AND 23 OTHERS




AND:

1.     SMT. KAMALA
       W/O. LINGADEVARU
       AGED ABOUT 48 YEARS
       R/O. HOSAPATNA VILLAGE
       HONNAVALLI HOBLI
       TIPTUR TALUK-572 201
       TUMAKURU DISTRICT

2.     T. R. RAVINDRA
       S/O. RAMAIAH, AGED ABOUT 45 YEARS
       R/O. NO. 1578, 1ST CROSS, 1ST MAIN
       VINAYAKA NAGAR, NEAR T.G.M.C. BANK
       TUMKUR-572 101                     ...RESPONDENTS

(BY SRI. SRI. SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2;
    R1 SERVED BUT UNREPRESENTED)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
PASSED IN MVC NO.104/2014 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND XIV MACT, AT TIPTUR, AWARDING
COMPENSATION OF RS.10,000/- WITH INTEREST AT THE RATE
OF 6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.

IN MFA NO.5462/2017

BETWEEN:

M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY

                                             ...APPELLANT
(BY SRI. A M VENKATESH., ADV.)

AND:

1.     SRI.KENCHAPPA
       S/O KARIYAPPA
       AGED ABOUT 63 YEARS
                              -7-
                                              NC: 2024:KHC:36041
                                             MFA No. 5456 of 2017
                                         C/W MFA No. 5457 of 2017
                                             MFA No. 5458 of 2017
                                                   AND 23 OTHERS




       R/O GHATAKINAKERE VILLAGE
       MT. KAMALA
       HONNAVALLI HOBLI
       TIPTUR TALUK-572 201
       TUMAKURU DISTRICT

2.     T. R. RAVINDRA
       S/O. RAMAIAH, AGED ABOUT 45 YEARS
       R/O. NO. 1578, 1ST CROSS, 1ST MAIN
       VINAYAKA NAGAR, NEAR T.G.M.C. BANK
       TUMKUR-572 101                     ...RESPONDENTS

(BY SRI. SRI. SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2;
    R1 SERVED BUT UNREPRESENTED)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
PASSED IN MVC NO.107/2014 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND XIV MACT, AT TIPTUR, AWARDING
COMPENSATION OF RS.6,000/- WITH INTEREST AT THE RATE OF
6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.

IN MFA NO.5463/2017

BETWEEN:

M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY

                                             ...APPELLANT
(BY SRI. A M VENKATESH., ADV.)

AND:

1.     SRI.M.R.SURESH
       S/O RAMANNA
       AGED ABOUT 41 YEARS
       R/O MADALU, ARASIKERE TALUK
       NOW R/AT GHATAKINAKERE VILLAGE
       HONNAVALLI VILLAGE
       HONNAVALLI HOBLI
       TIPTUR TALUK - 572 201
                              -8-
                                              NC: 2024:KHC:36041
                                             MFA No. 5456 of 2017
                                         C/W MFA No. 5457 of 2017
                                             MFA No. 5458 of 2017
                                                   AND 23 OTHERS




       TUMAKURU DIST.
2.     T. R. RAVINDRA
       S/O. RAMAIAH, AGED ABOUT 45 YEARS
       R/O. NO. 1578, 1ST CROSS, 1ST MAIN
       VINAYAKA NAGAR, NEAR T.G.M.C. BANK
       TUMKUR-572 101                     ...RESPONDENTS

(BY SRI. SRI. SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2;
    VIDE ORDER DATED 31.08.2024
    NOTICE TO R1 DISPENSED WITH)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
PASSED IN MVC NO.110/2014 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND XIV MACT, AT TIPTUR, AWARDING
COMPENSATION OF RS.20,250/- WITH INTEREST AT THE RATE
OF 6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.

IN MFA NO.5464/2017

BETWEEN:

M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY

                                             ...APPELLANT
(BY SRI. A M VENKATESH., ADV.)

AND:

1.     PANCHAKSHARI @ PANCHANNA
       S/O CHIKKANNA
       AGED ABOUT 48 YEARS
       R/O KAMASANDRA
       NOW R/AT GHATAKINAKERE VILLAGE
       HONNAVALLI VILLAGE
       HONNAVALLI HOBLI
       TIPTUR TALUK - 572 201
       TUMAKURU DIST.
                                 -9-
                                              NC: 2024:KHC:36041
                                             MFA No. 5456 of 2017
                                         C/W MFA No. 5457 of 2017
                                             MFA No. 5458 of 2017
                                                   AND 23 OTHERS




2.     T. R. RAVINDRA
       S/O. RAMAIAH, AGED ABOUT 45 YEARS
       R/O. NO. 1578, 1ST CROSS, 1ST MAIN
       VINAYAKA NAGAR, NEAR T.G.M.C. BANK
       TUMKUR-572 101                     ...RESPONDENTS

(BY SRI. SRI. SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2;
    VIDE ORDER DATED 31.08.2024
    NOTICE TO R1 DISPENSED WITH)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
PASSED IN MVC NO.117/2014 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND XIV MACT, AT TIPTUR, AWARDING
COMPENSATION OF RS.19,000/- WITH INTEREST AT THE RATE
OF 6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.

IN MFA NO.5465/2017

BETWEEN:

M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY

                                             ...APPELLANT
(BY SRI. A M VENKATESH., ADV.)

AND:

1.     RAJESHWARI
       W/O AMBARISH
       AGED ABOUT 31 YEARS
       R/O HOSAPATNA VILLAGE
       HONNAVALLI HOBLI
       TIPTUR TALUK - 572 201
       TUMAKURU DIST.

2.     T. R. RAVINDRA
       S/O. RAMAIAH, AGED ABOUT 47 YEARS
       R/O. NO. 1578, 1ST CROSS, 1ST MAIN
       VINAYAKA NAGAR, NEAR T.G.M.C. BANK
       TUMKUR-572 101                     ...RESPONDENTS
                              - 10 -
                                              NC: 2024:KHC:36041
                                             MFA No. 5456 of 2017
                                         C/W MFA No. 5457 of 2017
                                             MFA No. 5458 of 2017
                                                   AND 23 OTHERS




(BY SRI. SRI. SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2;
    R1 SERVED ABD UNREPRESENTED)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
PASSED IN MVC NO.119/2014 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND XIV MACT, AT TIPTUR, AWARDING
COMPENSATION OF RS.10,000/- WITH INTEREST AT THE RATE
OF 6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.

IN MFA NO.5466/2017

BETWEEN:

M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY

                                             ...APPELLANT
(BY SRI. A M VENKATESH., ADV.)

AND:

1.     SMT.MAHADEVAMMA
       W/O GOVINDAPPA
       AGED ABOUT 51 YEARS
       R/O CHIKKANAHALLI VILLAGE
       HONNAVALLI HOBLI
       TIPTUR TALUK - 572 201
       TUMAKURU DIST.

2.     T. R. RAVINDRA
       S/O. RAMAIAH, AGED ABOUT 47 YEARS
       R/O. NO. 1578, 1ST CROSS, 1ST MAIN
       VINAYAKA NAGAR, NEAR T.G.M.C. BANK
       TUMKUR-572 101                     ...RESPONDENTS

(BY SRI. SRI. SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2;
    R1 SERVED ABD UNREPRESENTED)
                              - 11 -
                                              NC: 2024:KHC:36041
                                             MFA No. 5456 of 2017
                                         C/W MFA No. 5457 of 2017
                                             MFA No. 5458 of 2017
                                                   AND 23 OTHERS




     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
PASSED IN MVC NO.121/2014 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND XIV MACT, AT TIPTUR, AWARDING
COMPENSATION OF RS.12,000/- WITH INTEREST AT THE RATE
OF 6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.

IN MFA NO.5467/2017

BETWEEN:

M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY

                                             ...APPELLANT
(BY SRI. A M VENKATESH., ADV.)

AND:

1.     KUM.HARSHITHA
       D/O AMBAREESH
       AGED ABOUT 6 YEARS, MINOR
       REP. BY HER NATURAL GUARDIAN
       FATHER SRI.AMBAREESH
       R/O CHIKKOHONAVALLI VILLAGE
       HONNAVALLI HOBLI
       TIPTUR TALUK - 572 201
       TUMAKURU DIST.

2.     T. R. RAVINDRA
       S/O. RAMAIAH, AGED ABOUT 48 YEARS
       R/O. NO. 1578, 1ST CROSS, 1ST MAIN
       VINAYAKA NAGAR, NEAR T.G.M.C. BANK
       TUMKUR-572 101                     ...RESPONDENTS

(BY SRI. SRI. SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2;
    R1 SERVED ABD UNREPRESENTED)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
PASSED IN MVC NO.123/2014 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND XIV MACT, AT TIPTUR, AWARDING
                              - 12 -
                                              NC: 2024:KHC:36041
                                             MFA No. 5456 of 2017
                                         C/W MFA No. 5457 of 2017
                                             MFA No. 5458 of 2017
                                                   AND 23 OTHERS




COMPENSATION OF RS.8,200/- WITH INTEREST AT THE RATE OF
6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.

IN MFA NO.5468/2017
BETWEEN:

M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY

                                             ...APPELLANT
(BY SRI. A M VENKATESH., ADV.)

AND:

1.     SMT.CHIKKAMMA
       W/O KENCHAPPA
       AGED ABOUT 58 YEARS
       R/O GHATAKINAKERE VILLAGE
       HONNAVALLI HOBLI
       TIPTUR TALUK - 572 201
       TUMAKURU DIST.

2.     T. R. RAVINDRA
       S/O. RAMAIAH, AGED ABOUT 45 YEARS
       R/O. NO. 1578, 1ST CROSS, 1ST MAIN
       VINAYAKA NAGAR, NEAR T.G.M.C. BANK
       TUMKUR-572 101                     ...RESPONDENTS

(BY SRI. SRI. SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2;
    R1 SERVED AND UNREPRESENTED)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
PASSED IN MVC NO.124/2014 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND XIV MACT, AT TIPTUR, AWARDING
COMPENSATION OF RS.6,000/- WITH INTEREST AT THE RATE OF
6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.

IN MFA NO.5469/2017

BETWEEN:
                              - 13 -
                                              NC: 2024:KHC:36041
                                             MFA No. 5456 of 2017
                                         C/W MFA No. 5457 of 2017
                                             MFA No. 5458 of 2017
                                                   AND 23 OTHERS




M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY

                                             ...APPELLANT
(BY SRI. A M VENKATESH., ADV.)

AND:

1.     VASUDEVA
       S/O LATE GOVINDAPPA
       AGED ABOUT 40 YEARS
       R/O BIDAREGUDI VILLAGE
       HONNAVALLI HOBLI
       TIPTUR TALUK - 572 201
       TUMAKURU DISTRICT

2.     T. R. RAVINDRA
       S/O. RAMAIAH, AGED ABOUT 45 YEARS
       R/O. NO. 1578, 1ST CROSS, 1ST MAIN
       VINAYAKA NAGAR, NEAR T.G.M.C. BANK
       TUMKUR-572 101                     ...RESPONDENTS

(BY SRI. SRI. SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2;
    R1 SERVED AND UNREPRESENTED)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
PASSED IN MVC NO.125/2014 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND XIV MACT, AT TIPTUR, AWARDING
COMPENSATION OF RS.15,000/- WITH INTEREST AT THE RATE
OF 6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.

IN MFA NO. 5470/2017

BETWEEN:

M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY
                              - 14 -
                                              NC: 2024:KHC:36041
                                             MFA No. 5456 of 2017
                                         C/W MFA No. 5457 of 2017
                                             MFA No. 5458 of 2017
                                                   AND 23 OTHERS




                                             ...APPELLANT
(BY SRI. A M VENKATESH., ADV.)


AND:

1.     PUTTAMMA
       W/O NANJUNDAPPA
       AGED ABOUT 43 YEARS
       R/O HONNAVALLI HOBLI
       TIPTUR TALUK - 572 201
       TUMAKURU DISTRICT
       NOW R/AT MATHIHALII VILLAGE
       SIRAGATE, TUMAKURU - 572 101

2.     T. R. RAVINDRA
       S/O. RAMAIAH, AGED ABOUT 45 YEARS
       R/O. NO. 1578, 1ST CROSS, 1ST MAIN
       VINAYAKA NAGAR, NEAR T.G.M.C. BANK
       TUMKUR-572 101                     ...RESPONDENTS

(BY SRI. MALLIKARJUN DODDABASAVARAJAPPA RYAKHA, ADV.
    FOR R1; SRI. SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
PASSED IN MVC NO.127/2014 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND XIV MACT, AT TIPTUR, AWARDING
COMPENSATION OF RS.5,000/- WITH INTEREST AT THE RATE OF
6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.

IN MFA NO.5471/2017

BETWEEN:

M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY

                                             ...APPELLANT
(BY SRI. A M VENKATESH., ADV.)

AND:
                              - 15 -
                                              NC: 2024:KHC:36041
                                             MFA No. 5456 of 2017
                                         C/W MFA No. 5457 of 2017
                                             MFA No. 5458 of 2017
                                                   AND 23 OTHERS




1.     KUM.SANDHYARANI
       D/O NAGARAJU, AGED ABOUT 13 YEARS
       MINOR, REP. BY HER NATURAL GUARDIAN
       FATHER NAGARAJU, R/O SIRAGATE, TUMAKURU
       NOW R/AT MATIHALLI VILLAGE
       HONNAVALLI HOBLI
       TIPTUR TALUK - 572 201
       TUMAKURU DISTRICT

2.     T. R. RAVINDRA
       S/O. RAMAIAH, AGED ABOUT 45 YEARS
       R/O. NO. 1578, 1ST CROSS, 1ST MAIN
       VINAYAKA NAGAR, NEAR T.G.M.C. BANK
       TUMKUR-572 101                     ...RESPONDENTS

(BY SRI. MALLIKARJUN DODDABASAVARAJAPPA RYAKHA, ADV.
    FOR R1; SRI. SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
PASSED IN MVC NO.129/2014 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND XIV MACT, AT TIPTUR, AWARDING
COMPENSATION OF RS.5,000/- WITH INTEREST AT THE RATE OF
6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.

IN MFA NO.5472/2017

BETWEEN:

M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY

                                             ...APPELLANT
(BY SRI. A M VENKATESH., ADV.)

AND:

1.     SRI. MAHENDRA
       S/O RAMAIAH
       AGED ABOUT 41 YEARS
       R/O HIREBEDARE VILLAGE
                                 - 16 -
                                              NC: 2024:KHC:36041
                                             MFA No. 5456 of 2017
                                         C/W MFA No. 5457 of 2017
                                             MFA No. 5458 of 2017
                                                   AND 23 OTHERS




       HONNAVALLI HOBLI
       TIPTUR TALUK - 572 201
       TUMAKURU DISTRICT

2.     T. R. RAVINDRA
       S/O. RAMAIAH, AGED ABOUT 45 YEARS
       R/O. NO. 1578, 1ST CROSS, 1ST MAIN
       VINAYAKA NAGAR, NEAR T.G.M.C. BANK
       TUMKUR-572 101                     ...RESPONDENTS

(BY SRI. SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2;
    R1 SERVED AND UNREPRESENTED)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
PASSED IN MVC NO.131/2014 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND XIV MACT, AT TIPTUR, AWARDING
COMPENSATION OF RS.5,000/- WITH INTEREST AT THE RATE OF
6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.

IN MFA NO.5474/2017

BETWEEN:

M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY

                                             ...APPELLANT
(BY SRI. A M VENKATESH., ADV.)

AND:

1.     MAMATHA
       W/O KIRANKUMAR
       AGED ABOUT 33 YEARS
       R/O HOSPATNA VILLAGE
       HONNAVALLI HOBLI
       TIPTUR TALUK - 572 201
       TUMAKURU DISTRICT
                              - 17 -
                                                 NC: 2024:KHC:36041
                                                MFA No. 5456 of 2017
                                            C/W MFA No. 5457 of 2017
                                                MFA No. 5458 of 2017
                                                      AND 23 OTHERS




2.     T. R. RAVINDRA
       S/O. RAMAIAH, AGED ABOUT 45 YEARS
       R/O. NO. 1578, 1ST CROSS, 1ST MAIN
       VINAYAKA NAGAR, NEAR T.G.M.C. BANK
       TUMKUR-572 101                     ...RESPONDENTS

(BY SRI. SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2;
    VIDE ORDER DATED 31.08.2024
    NOTICE TO R1 IS DISPENSED WITH)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
PASSED IN MVC NO.135/2014 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND XIV MACT, AT TIPTUR, AWARDING
COMPENSATION OF RS.5,000/- WITH INTEREST AT THE RATE OF
6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.

IN MFA NO.5475/2017

BETWEEN:

M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY

                                                ...APPELLANT
(BY SRI. A M VENKATESH., ADV.)

AND:

1.     JEEVAN
       S/O KIRANAKUMAR
       AGED ABOUT 4.5 YEARS, MINOR
       REP. BY HIS NATURAL GUARDIAN
       MOTHER MAMATHA, R/O
       CHIKKAHONNAVALLI VILLAGE
       HONNAVALLI HOBLI
       TIPTUR TALUK - 572 201
       TUMAKURU DISTRICT

2.     T. R. RAVINDRA
       S/O. RAMAIAH, AGED ABOUT 48 YEARS
       R/O. NO. 1578, 1ST CROSS, 1ST MAIN
                              - 18 -
                                              NC: 2024:KHC:36041
                                             MFA No. 5456 of 2017
                                         C/W MFA No. 5457 of 2017
                                             MFA No. 5458 of 2017
                                                   AND 23 OTHERS




       VINAYAKA NAGAR, NEAR T.G.M.C. BANK
       TUMKUR-572 101                     ...RESPONDENTS

(BY SRI. SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2;
    R1 SERVED AND UNREPRESENTED)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
PASSED IN MVC NO.137/2014 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND XIV MACT, AT TIPTUR, AWARDING
COMPENSATION OF RS.5,000/- WITH INTEREST AT THE RATE OF
6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.

IN MFA NO.5476/2017

BETWEEN:

M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY

                                             ...APPELLANT
(BY SRI. A M VENKATESH., ADV.)

AND:

1.     SRI.DASAPPA SHETTY
       S/O CHIKKANNA SHETTY
       AGED ABOUT 64 YEARS
       R/O THAMMADIHALLI VILLAGE
       PERIYAPATNA TALUK
       MYSORE DISTRICT
       NOW R/AT GHATAKINAKERE VILLAGE
       HONNAVALLI HOBLI
       TIPTUR TALUK - 572 201
       TUMAKURU DISTRICT

2.     T. R. RAVINDRA
       S/O. RAMAIAH, AGED ABOUT 45 YEARS
       R/O. NO. 1578, 1ST CROSS, 1ST MAIN
       VINAYAKA NAGAR, NEAR T.G.M.C. BANK
       TUMKUR-572 101                     ...RESPONDENTS
                                 - 19 -
                                              NC: 2024:KHC:36041
                                             MFA No. 5456 of 2017
                                         C/W MFA No. 5457 of 2017
                                             MFA No. 5458 of 2017
                                                   AND 23 OTHERS




(BY SRI. SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2;
    VIDE ORDER DATED 31.08.2024
    NOTICE TO R1 IS DISPENSED WITH)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
PASSED IN MVC NO.139/2014 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND XIV MACT, AT TIPTUR, AWARDING
COMPENSATION OF RS.11,000/- WITH INTEREST AT THE RATE
OF 6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.

IN MFA NO.5477/2017

BETWEEN:

M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY

                                             ...APPELLANT
(BY SRI. A M VENKATESH., ADV.)

AND:

1.     RENUKASHETTY
       W/O RAJASHETTY
       AGED ABOUT 44 YEARS
       R/O HONNAVALLI HOBLI
       TIPTUR TALUK - 572 201
       TUMAKURU DISTRICT

2.     T. R. RAVINDRA
       S/O. RAMAIAH, AGED ABOUT 48 YEARS
       R/O. NO. 1578, 1ST CROSS, 1ST MAIN
       VINAYAKA NAGAR, NEAR T.G.M.C. BANK
       TUMKUR-572 101                     ...RESPONDENTS

(BY SRI. SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2;
    R1 SERVED AND UNREPRESENTED)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
                              - 20 -
                                              NC: 2024:KHC:36041
                                             MFA No. 5456 of 2017
                                         C/W MFA No. 5457 of 2017
                                             MFA No. 5458 of 2017
                                                   AND 23 OTHERS




PASSED IN MVC NO.141/2014 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND XIV MACT, AT TIPTUR, AWARDING
COMPENSATION OF RS.21,000/- WITH INTEREST AT THE RATE
OF 6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.

IN MFA NO.5478/2017

BETWEEN:

M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY

                                             ...APPELLANT
(BY SRI. A M VENKATESH., ADV.)

AND:

1.     SRI.SWAMY
       S/O CHANNARAJASHETTY
       AGED ABOUT 48 YEARS
       R/O KAMBARAHALLY
       PERIYAPATNA TALUK
       NOW R/AT GHATAKINAKERE VILLAGE
       HONNAVALLI HOBLI
       TIPTUR TALUK - 572 201
       TUMAKURU DISTRICT

2.     T. R. RAVINDRA
       S/O. RAMAIAH, AGED ABOUT 45 YEARS
       R/O. NO. 1578, 1ST CROSS, 1ST MAIN
       VINAYAKA NAGAR, NEAR T.G.M.C. BANK
       TUMKUR-572 101                     ...RESPONDENTS

(BY SRI. SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2;
    R1 SERVED AND UNREPRESENTED)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
PASSED IN MVC NO.142/2014 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND XIV MACT, AT TIPTUR, AWARDING
COMPENSATION OF RS.6,000/- WITH INTEREST AT THE RATE OF
6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.
                              - 21 -
                                              NC: 2024:KHC:36041
                                             MFA No. 5456 of 2017
                                         C/W MFA No. 5457 of 2017
                                             MFA No. 5458 of 2017
                                                   AND 23 OTHERS




IN MFA NO.5479/2017

BETWEEN:

M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY

                                             ...APPELLANT
(BY SRI. A M VENKATESH., ADV.)

AND:

1.     DEVARAJU
       S/O RUDRAPPA
       AGED ABOUT 34 YEARS
       R/O SOPPINAHALLI
       ARASIKERE TALUK
       NOW R/AT HONNAVALLI VILLAGE
       HONNAVALLI HOBLI
       TIPTUR TALUK - 572 201
       TUMAKURU DISTRICT

2.     T. R. RAVINDRA
       S/O. RAMAIAH, AGED ABOUT 45 YEARS
       R/O. NO. 1578, 1ST CROSS, 1ST MAIN
       VINAYAKA NAGAR, NEAR T.G.M.C. BANK
       TUMKUR-572 101                     ...RESPONDENTS

(BY SRI. SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2;
    VIDE ORDER DATED 31.08.2024
    NOTICE TO R1 DISPENSED WITH)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
PASSED IN MVC NO.143/2014 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND XIV MACT, AT TIPTUR, AWARDING
COMPENSATION OF RS.14,670/- WITH INTEREST AT THE RATE
OF 6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.

IN MFA NO.5480/2017
                              - 22 -
                                              NC: 2024:KHC:36041
                                             MFA No. 5456 of 2017
                                         C/W MFA No. 5457 of 2017
                                             MFA No. 5458 of 2017
                                                   AND 23 OTHERS




BETWEEN:

M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY

                                             ...APPELLANT
(BY SRI. A M VENKATESH., ADV.)

AND:

1.     SMT.SHAMSHAD BANU
       W/O LATE APSAR
       AGED ABOUT 49 YEARS
       R/O DODDAMATIKURKE
       KANAKATTE HOBLI
       ARASIKERE TALUK - 573 103
       TUMAKURU DISTRICT

2.     T. R. RAVINDRA
       S/O. RAMAIAH, AGED ABOUT 45 YEARS
       R/O. NO. 1578, 1ST CROSS, 1ST MAIN
       VINAYAKA NAGAR, NEAR T.G.M.C. BANK
       TUMKUR-572 101                     ...RESPONDENTS

(BY SRI. SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2;
    R1 SERVED AND UNREPRESENTED)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
PASSED IN MVC NO.402/2013 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND XIV MACT, AT TIPTUR, AWARDING
COMPENSATION OF RS.12,174/- WITH INTEREST AT THE RATE
OF 6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.

IN MFA NO.5481/2017

BETWEEN:

M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
                                 - 23 -
                                              NC: 2024:KHC:36041
                                             MFA No. 5456 of 2017
                                         C/W MFA No. 5457 of 2017
                                             MFA No. 5458 of 2017
                                                   AND 23 OTHERS




BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY

                                             ...APPELLANT
(BY SRI. A M VENKATESH., ADV.)

AND:

1.     H.K.JAGADISH
       S/O KENCHASHETTY
       AGED ABOUT 40 YEARS
       R/O HONNAVALLI HOBLI
       TIPTUR TALUK - 572 201
       TUMAKURU DISTRICT

2.     T. R. RAVINDRA
       S/O. RAMAIAH, AGED ABOUT 45 YEARS
       R/O. NO. 1578, 1ST CROSS, 1ST MAIN
       VINAYAKA NAGAR, NEAR T.G.M.C. BANK
       TUMKUR-572 101                     ...RESPONDENTS

(BY SRI. SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2;
    VIDE ORDER DATED 31.08.2024
    NOTICE TO R1 DISPENSED WITH)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
PASSED IN MVC NO.1376/2012 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND XIV MACT, AT TIPTUR, AWARDING
COMPENSATION OF RS.13,675/- WITH INTEREST AT THE RATE
OF 6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.

IN MFA NO.5482/2017

BETWEEN:

M/S UNITED INDIA INSURANCE COMPANY LIMITED
BRANCH OFFICE, RAGHAVENDRA COLONY, B. H. ROAD
TIPTUR-572 202, NOW REP. BY ITS REGIONAL OFFICE
6TH FLOOR, KRISHI BHAVAN, NRUPATHUNGA ROAD
BENGALURU-560 001, REP. BY ITS AUTHORIZED SIGNATORY

                                             ...APPELLANT
(BY SRI. A M VENKATESH., ADV.)

AND:
                                - 24 -
                                                  NC: 2024:KHC:36041
                                                 MFA No. 5456 of 2017
                                             C/W MFA No. 5457 of 2017
                                                 MFA No. 5458 of 2017
                                                       AND 23 OTHERS




1.   RAMCHANDRA
     S/O RAJANNA @ CHIKKABYRANNA
     AGED ABOUT 45 YEARS
     R/O HONNAVALLI HOBLI
     TIPTUR TALUK - 572 201
     TUMAKURU DISTRICT

2.   T. R. RAVINDRA
     S/O. RAMAIAH, AGED ABOUT 45 YEARS
     R/O. NO. 1578, 1ST CROSS, 1ST MAIN
     VINAYAKA NAGAR, NEAR T.G.M.C. BANK
     TUMKUR-572 101                     ...RESPONDENTS

(BY SRI. SANDEEP LAHIRI, ADV. FOR
    SMT.SOWMYA ANANTH, ADV. FOR R2;
    R1 SERVED AND UNREPRESENTED)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 22.02.2017
PASSED IN MVC NO.1378/2012 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND XIV MACT, AT TIPTUR, AWARDING
COMPENSATION OF RS.21,000/- WITH INTEREST AT THE RATE
OF 6% P.A. FROM THE DATE OF PETITION TILL REALIZATION.

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

CORAM:    HON'BLE MR JUSTICE T.G. SHIVASHANKARE GOWDA


                   ORAL JUDGMENT

In these bunch of appeals, the Insurance

Company has challenged the liability to pay the

compensation as fastened by the Tribunal.

- 25 -

NC: 2024:KHC:36041

AND 23 OTHERS

2. For the sake of convenience, the rank of the

parties shall be referred to as per their status before

the Tribunal.

3. Undisputedly there was an accident on

02.03.2012 at 6.15 a.m., near Madhihalli village, in

front of Janaka Agro Industries, NH-206 road, Tiptur

taluk, involving a private bus bearing the name

"Prakasha Bus" bearing Reg.No.KA-06/B-7369 carrying

the passengers, while overtaking a lorry going ahead

bus had dashed against the roadside tree. Due to

which, the bus was toppled and petitioners being

passengers in the said bus have sustained simple and

grievous injuries. After taking treatment at various

Hospitals, the petitioners have approached the Tribunal

for grant of compensation. Claims were opposed by the

Insurance Company on the ground that the bus was

permitted to drive in a certain route, but at the time of

accident, the bus was traveling in a deviated route.

Thereby, the bus has committed breach of permit, it

- 26 -

NC: 2024:KHC:36041

AND 23 OTHERS

amounts to violation of terms and conditions of the

policy, the Insurance Company can avoid its liability.

The Tribunal after taking the evidence and hearing the

learned counsels appearing for the respective

petitioners and the Insurance Company, by a common

judgment allowed the claim petitions, assessed

compensation and directed the Insurance Company to

indemnify the insured. Questioning the same, the

Insurance Company is before this Court.

4. Heard the arguments of Shri A.M.Venkatesh,

learned counsel for the Insurance Company, Shri

Sandeep Lahiri, learned counsel appearing on behalf of

Smt.Sowmya Ananth, learned counsel for the owner of

the Bus and Shri. Nagendra Shetty, learned counsel

who representing some of the petitioners.

5. It is the strenuous submission on behalf of the

Insurance Company that the bus was required to travel

from Tiptur to Chitradurga and return in a prescribed

route. The place of accident will not comes within the

- 27 -

NC: 2024:KHC:36041

AND 23 OTHERS

said route prescribed in the permit. The bus was

deviated from the permitted route, it was the cause for

the accident, it is a fundamental breach and it can be

avoided its liability. In support of his contention, he

has relied on the judgment of Hon'ble Apex Court in

(Amrit Paul Singh & Another v. TATA AIG General

Insurance Company Ltd and others)1

5.1. Insofar as the quantum of compensation is

concerned, there is no dispute. Learned counsel for the

Insurance Company has placed reliance on the

judgment of Gohar Mohammed v. U.P. State Road

Transport Corporation2 to support his arguments.

6. Per contra, learned counsel for the owner of

the vehicle has contended that it is not a case of no

permit and principles of Gohar Mohammed's case

(supra) is not applicable to the facts of this case. It is

(2018) 7 SCC 558

2022 ACJ 2771

- 28 -

NC: 2024:KHC:36041

AND 23 OTHERS

his case that due to tree fall, the driver was forced to

take a little deviation and it is not a case of no permit.

Learned counsel has tried to emphasis that the bus

was started its journey at the permitted point and it

was reaching the permitted point, only little deviation

because of natural calamities, beyond control it does

not amount to a fundamental breach. The Insurance

Company cannot be permitted to take such a defense

which is not available as contemplated under Section

149 of the Motor Vehicles Act (for short, 'M.V.Act'). The

Tribunal is justified in fastening the liability against the

Insurance Company. To buttress his arguments, he has

relied on the bunch of judgments rendered by

Coordinate Bench and Division Bench of this Court.

7. Learned counsel for the petitioners has

submitted that identical contentions have been taken

by the Insurance Company as well as the owner of the

vehicle before the Tribunal. The Tribunal, after

appreciating the material on record and the principles

- 29 -

NC: 2024:KHC:36041

AND 23 OTHERS

of liability has rightly directed the Insurance Company

to indemnify the insured and he has supported the

impugned judgment.

8. I have given my anxious consideration to the

arguments addressed on behalf of the owner of the

Bus petitioners and Insurance Company and perused

the records.

9. The quantum of compensation assessed in

respect of the petitioners is not in dispute. The only

point that arises before this Court "whether the

Insurance Company can avoid its liability to indemnify

the insured?" The ground urged by the Insurance

Company is that there is a fundamental breach of

terms and conditions of the policy, and the Insurance

Company having a right to avoid its liability.

10. The Hon'ble Apex Court in Gohar

Mohammed's case referred (supra), when the

accident took place the vehicle in question did not have

- 30 -

NC: 2024:KHC:36041

AND 23 OTHERS

a valid and effective permit to plie the said vehicle on

the route. This means to say that at the time of

accident, the vehicle in question was not holding valid

permit at all.

11. The Division Bench of this Court in Syed

Zaheer v. Smt.Puttamadamma and others in

MFA.No.5745/2016 and C/w. MFA.No.4811/2016

decided on 07.12.2023 referring to the judgments of

Hon'bel Apex Court in National Insurance Co. Ltd V.

Challa Upendra Rao and Others3, Sandhya Rani

Bebbarma and others v. National Insurance

Company Limited and Another4, Pappu and Ors. v.

Vinod Kumar Lamba and Anr5, National Insurance

Co. Ltd V. Swaran Singh and others 6, applied the

principle of pay and recovery. In the said case, the

Division Bench was dealing with case of a no permit. It

(2004) 8 SCC 517

(2016) 16 SCC 206

AIR 2018 SC 592

(2004) 3 SCC 297

- 31 -

NC: 2024:KHC:36041

AND 23 OTHERS

is thus clear in Gohar Mohammed and Syed Zaheer

cases, (supra) the Hon'ble Apex Court and the Division

Bench of this Court were dealing with no permit and

not the deviation of permit.

12. Adverting to the arguments of learned

counsel for the owner of the bus that the driver was

forced to take a deviation due to fall of the tree on

account of natural calamities has been rightly

answered by Insurance Company by placing evidence

of Assistant Executive Engineer of PWD and the Range

Forest Officer of Chikkanayakanahalli who have been

examined as RWs.5 and 6. Their testimony shows

there was no tree fall on the said route. Even assuming

for the sake of arguments, the Bus was deviated

without any natural calamities, it is not a case of no

permit, it is a case of deviation of permit.

13. As regarding deviation of permit, the learned

counsel for the owner of the vehicle has relied on the

- 32 -

NC: 2024:KHC:36041

AND 23 OTHERS

following judgments of the Division Bench of this Court

in:

(i) MFA No. 30752/2011 dated 11.07.2018 (Smt. Sangeeta & Ors., v. Satish & Ors.);

(ii) MFA No. 102428/2017 dated 07.06.2019;

(United India Insurance Co. Ltd., v. Smt. Sandhya & Ors.);

(iii) MFA No. 201648/2015 dated 26.11.2020 (Abdul Rouf v. Meghraj & Ors.)

(iv) MFA No. 101103/2017 dated 01.02.2024 (The Divisional Manager, v. Smt. Pushpa),

Coordinate Bench of this Court in:

(i) MFA No. 1201/2011 dated 07.11.2016 (Durgamma v. S.G. Naresh);

(ii) MFA No. 1183/2012 dated 19.06.2018 (S.N. Kenchanna & Ors., v. Smt. Anitha);

(iii) MFA No. 11339/2008 dated 21.09.2020 (Branch Manager v. D. Malappa & Ors.);

(iv) MFA No. 633/2021 dated 16.08.2022 (Manjappa N. & Ors., V. Gurumurthy B.K.);

(v) MFA No. 200599/2017 dated 25.06.2024 (The Divisional Manager v. Basappa & Ors.);

(vi) MFA No.201759/2019 dated 03.07.2024 (The Authorized Officer v. Shivkanta & Ors.,)

- 33 -

NC: 2024:KHC:36041

AND 23 OTHERS

This Bench in:

(i) MFA No. 2708/2017 dated 30.10.2023 (The Manager v. Venkatesh);

(ii) MFA No. 4619/2015 dated 27.11.2023 (Shivakumar P., V. Sri. Jayarama & Ors.)

14. In MFA.No.2708/2017 as per order dated

30.10.2023 and MFA.No.4619/2015 as per order dated

27.11.2023, this Bench referring to case of no permit

and deviation of permit relying on the judgment of the

Division Bench of this Court in Smt.Sandhya (supra)

in MFA.No.102428/2007 order dated 07.06.2019 and

also Durgamma (supra) came to the conclusion that

the violation of permit condition on account of the

deviation of permit is not a fundamental breach within

the meaning of Section 149(2) of the M.V.Act and

directed the insurer to indemnify the insured.

15. These catena of judgments clearly point out

and makes out distinction between 'no permit' and

'deviation of permit'. At the time of accident the bus

- 34 -

NC: 2024:KHC:36041

AND 23 OTHERS

was holding valid permit to ply between Tiptur to

Chitradurga, it was plying between Chitradurga and

Tiptur only but only deviation of route in the middle.

Hence, as laid down by this Bench, Coordinate Bench

and also the Division Bench of this Court, for deviation

of the valid permit, the Insurance Company cannot

avoid its liability as it is not a fundamental breach

within the meaning of Section 149(2) of the M.V.Act. It

is not a case for application of principle of pay and

recovery as the violation is not a fundamental breach.

The Tribunal has rightly appreciated the evidence on

record and directed the Insurance Company to

indemnify the insured.

16. As to the factual matrix of the case, principles

of Gohar Mohammed's is not applicable and

principles in Amrit Paul Singh is also not applicable to

apply principle of pay and recovery. All these appeals

are devoid of merits, in the result, the following:

- 35 -

NC: 2024:KHC:36041

AND 23 OTHERS

ORDER

(i) Appeals filed by the Insurance Company are dismissed;

(ii) The judgment and award in all the cases

is confirmed;

(iii) Amount in deposit shall be transmitted to the Tribunal for disbursement;

(iv) The Insurance Company shall deposit the remaining compensation with interest within 8 weeks from the date of receipt of certified copy of this judgment.

Sd/-

(T.G. SHIVASHANKARE GOWDA) JUDGE

MKM

 
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