Citation : 2025 Latest Caselaw 1912 Kant
Judgement Date : 1 August, 2025
-1-
MFA No. 8014 of 2018
C/W
MFA No. 5154 of 2018
MFA No. 5155 of 2018
MFA No. 8017 of 2018
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 01ST DAY OF AUGUST, 2025
BEFORE
THE HON'BLE MRS. JUSTICE P SREE SUDHA
MISCELLANEOUS FIRST APPEAL NO. 8014/2018 (MV)
C/W
MISCELLANEOUS FIRST APPEAL NO. 5154/2018,
MISCELLANEOUS FIRST APPEAL NO. 5155/2018 &
MISCELLANEOUS FIRST APPEAL NO. 8017/2018
IN MFA NO.8014/2018:
BETWEEN:
1. SRI. R.K. NAGARAJU @ NAGARAJ,
S/O LATE KALLAPPA,
AGED ABOUT 54 YEARS,
2. CHETHAN KUMAR R.N,
S/O R.K. NAGARAJU @ NAGARAJ,
AGED ABOUT 26 YEARS,
3. DIWAKAR R.K,
S/O R.K. NAGARAJU @ NAGARAJ,
AGED ABOUT 24 YEARS,
ALL ARE RESIDING AT:
NO:549/B, MADANAYAKANAHALLI,
BANGALORE NORTH TALUK,
PERMANENT RESIDING AT:
RUDRAPURA VILLAGE, TIPTUR TALUK,
TUMKURU DISTRICT-572 101.
...APPELLANTS
(BY SRI. SHRIPAD V. SHASTRI, ADVOCATE)
-2-
MFA No. 8014 of 2018
C/W
MFA No. 5154 of 2018
MFA No. 5155 of 2018
MFA No. 8017 of 2018
AND:
1. G. BHADRARADHYA,
S/O GANGADHARAIAH .B,
NO.76, NH 4, BOVIPALYA,
OORUKERE VILLAGE,
TUMKUR DISTRICT-572 101.
2. THE ORIENTAL INSURANCE CO. LTD.,
REGIONAL OFFICE,
LEO SHOPPING COMPLEX,
RESIDENCY ROAD CROSS,
M.G. ROAD,
BENGALURU-01.
...RESPONDENTS
(BY SRI. A.N. KRISHNASWAMY, ADVOCATE FOR R2,
V/O DT:01.12.2022, NOTICE TO R1 IS D/W)
THIS APPEAL IS FILED U/S 173(1) OF MV ACT AGAINST
THE JUDGMENT AND AWARD DATED 25.04.2018, PASSED IN
MVC NO.2567/2016, 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.
IN MFA NO.5154/2018:
BETWEEN:
THE REGIONAL MANAGER,
THE ORIENTAL INSURANCE CO. LTD.,
NO.44/45, LEO SHOPPING COMPLEX,
OFF. RESIDENCY ROAD, M.G. ROAD,
BENGALURU-560 025.
...APPELLANT
(BY SRI. A.N. KRISHNASWAMY, ADVOCATE)
-3-
MFA No. 8014 of 2018
C/W
MFA No. 5154 of 2018
MFA No. 5155 of 2018
MFA No. 8017 of 2018
AND:
1. SRI. R.K. NAGARAJU @ NAGARAJ,
S/O LATE KALLAPPA,
AGED ABOUT 52 YEARS,
R/AT NO.549/B,
MADANAYAKANAHALLI,
BENGALURU NORTH TALUK,
PERMANENT R/AT RUDRAPURA VILLAGE,
TIPTUR TALUK,
TUMKURU DISTRICT-572 101.
2. SRI. G. BHADRARADHYA,
S/O GANGADHARAIAH B,
NO.76, NH 4, BOVIPALYA,
OORUKERE VILLAGE,
TUMKURU DISTRICT-572 101
...RESPONDENTS
(BY SRI. SHRIPAD V. SHASTRY, ADVOCATE FOR R1
(VK NOT FILED), V/O DT:01.12.2022, NOTICE TO R2 D/W)
THIS APPEAL IS FILED U/S 173(1) OF MV ACT AGAINST
THE JUDGMENT AND AWARD DATED 25.04.2018, PASSED IN
MVC NO.2566/2016, ON THE FILE OF THE IX ADDITIONAL
SMALL CAUSES JUDGE & XXXIV ACMM., COURT OF SMALL
CAUSES, MEMBER, MACT-7, BENGALURU, AWARDING
COMPENSATION OF RS.2,83,810/- WITH INTEREST AT 9%
P.A., FROM THE DATE OF PETITION TILL REALIZATION OF
ENTIRE AMOUNT.
IN MFA NO.5155/2018:
BETWEEN:
THE REGIONAL MANAGER,
THE ORIENTAL INSURANCE CO. LTD.,
NO.44/45, LEO SHOPPING COMPLEX,
OFF. RESIDENCY ROAD, M.G. ROAD,
-4-
MFA No. 8014 of 2018
C/W
MFA No. 5154 of 2018
MFA No. 5155 of 2018
MFA No. 8017 of 2018
BENGALURU-560 025.
...APPELLANT
(BY SRI. A.N. KRISHNASWAMY, ADVOCATE)
AND:
1. SRI. R.K. NAGARAJU @ NAGARAJ,
S/O LATE KALLAPPA,
AGED ABOUT 54 YEARS,
2. SRI. CHETHAN KUMAR R.N.,
S/O R.K. NAGARAJU @ NAGARAJ,
AGED ABOUT 26 YEARS,
3. DIWAKAR R.K.,
S/O R.K. NAGARAJU @ NAGARAJ,
AGED ABOUT 24 EYARS,
ALL RE R/AT NO.549/B,
MADANAYAKANAHALLI,
BENGALURU NORTH TALUK,
PERMANENT R/AT RUDRAPURA VILLAGE,
TIPTUR TALUK,
TUMKURU DISTRICT-572 101.
4. SRI. G. BHADRARADHYA,
S/O GANGADHARAIAH B,
NO.76, NH 4, BOVIPALYA,
OORUKERE VILLAGE,
TUMKURU DISTRICT-572 101
...RESPONDENTS
(BY SRI. SHRIPAD V. SHASTRY, ADVOCATE FOR R1 TO R3,
R4 SERVED)
THIS APPEAL IS FILED U/S 173(1) OF MV ACT AGAINST
THE JUDGMENT AND AWARD DATED 25.04.2018, PASSED IN
MVC NO.2567/2016, ON THE FILE OF THE IX ADDITIONAL
SMALL CAUSES JUDGE & XXXIV ACMM., COURT OF SMALL
-5-
MFA No. 8014 of 2018
C/W
MFA No. 5154 of 2018
MFA No. 5155 of 2018
MFA No. 8017 of 2018
CAUSES, MEMBER, MACT-7, BENGALURU, AWARDING
COMPENSATION OF RS.2,83,810/- WITH INTEREST AT 9%
P.A., FROM THE DATE OF PETITION TILL REALIZATION.
IN MFA NO.8017/2018:
BETWEEN:
SRI. R.K. NAGARAJU @ NAGARAJ,
S/O LATE KALLAPPA,
AGED ABOUT 54 YEARS,
RESIDING AT:
NO:549/B, MADANAYAKANAHALLI,
BANGALORE NORTH TALUK,
PERMANENT RESIDING AT:
RUDRAPURA VILLAGE, TIPTUR TALUK,
TUMKURU DISTRICT.
...APPELLANT
(BY SRI. SHRIPAD V. SHASTRI, ADVOCATE)
AND:
1. G. BHADRARADHYA,
S/O GANGADHARAIAH .B,
NO.76, NH 4, BOVIPALYA,
OORUKERE VILLAGE,
TUMKUR DISTRICT.
2. THE ORIENTAL INSURANCE CO. LTD.,
REGIONAL OFFICE,
LEO SHOPPING COMPLEX,
RESIDENCY ROAD CROSS,
M.G. ROAD,
BENGALURU-01.
...RESPONDENTS
(BY SRI. A.N. KRISHNASWAMY, ADVOCATE FOR R2,
V/O DT:08.09.2021, NOTICE TO R1 IS D/W)
-6-
MFA No. 8014 of 2018
C/W
MFA No. 5154 of 2018
MFA No. 5155 of 2018
MFA No. 8017 of 2018
THIS APPEAL IS FILED U/S 173(1) OF MV ACT AGAINST
THE JUDGMENT AND AWARD DATED 25.04.2018, PASSED IN
MVC NO.2566/2016, 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 HAVING BEEN HEARD AND RESERVED
ON 28.07.2025 COMING ON FOR PRONOUNCEMENT OF
JUDGMENT THIS DAY, P SREE SUDHA J., DELIVERED THE
FOLLOWING:
CORAM: HON'BLE MRS. JUSTICE P SREE SUDHA
CAV JUDGMENT
M.F.A. Nos.8014/2018, 8017/2018, 5154/2018 and
5155/2018 are filed against the common award passed by IX
Additional Small Causes and Additional MACT Bangalore, in
MVC No.2566/2016 C/w. 2567/2016 dated 25.04.2018. Both
the claim applications arose out of the same accident dated
16.03.2016. MVC No.2566/2016 is a case of injury and MVC
No.2567/2016 is a case of death.
2. M.F.A. Nos.8014/2018 is filed by the claimants against
the award passed in MVC No.2567/2016, in which it is
contended that the Tribunal granted compensation of
C/W
Rs.8,05,000/- with interest at 9% per annum. Considering the
year of accident and occupation of the deceased, the earnings
of the deceased are to be taken more than Rs.7,000/- per
month. It is further contended that Tribunal has deducted 1/3rd
of income towards personal expenses, instead of 50%. It is
also stated that the Tribunal ought to have granted
compensation under the conventional heads like transportation
and also for filial consortium as per judgment reported in Civil
Appeal No. 9581/2017 dated 18.09.2018.
3. M.F.A. No.5155/2018 is filed by the insurance
company against the award passed in MVC No.2567/2016,
wherein it is contented that respondent No.1-husband of the
deceased is a security guard and not dependent on her income.
Respondent Nos.2 and 3 are major sons and cannot be treated
as dependents. It is also contended that the rate of interest
awarded at 9% per annum is opposed to Section 149(1) of M.V.
Act read with Section 34 of CPC. Therefore, requested this
Court to set aside the judgment of the Tribunal.
4. Heard the arguments of both sides.
C/W
5. P.W.1 in his evidence has stated that his deceased
wife was aged 43 years and she was hale and healthy. She was
working as a tailor in Scotts Garments Ltd., Madavara,
Thumkur Road, getting a salary of Rs.10,000/- per month. He
filed Ex.P.25-employment ID card, Ex.P.26-PAN card and
Ex.P.27-two salary slips. However, P.W.1 has not produced
appointment letter of the deceased to prove her income.
Though he has stated that the amount was credited in her
savings account, bank account number was not produced and
bank passbook was also not filed. As per Exhibit Ex.P.20-
voters identity card, she was aged 43 years as on the date of
death.
6. Regarding the income of the deceased, the Tribunal
has taken her notional income as Rs.7,000/- per month. The
accident was occurred on 16.03.2016. Learned counsel for the
claimants submits that considering the guidelines given to
Karnataka State Legal Services Authority, requested this Court
to consider the notional income at Rs.9,500/- per month as the
C/W
accident was occurred in the year 2016. Though evidence was
let in regarding the income of the deceased, the Tribunal
without considering the same, has taken the notional income at
Rs.7,000/- per month. But the said notional income taken by
the Tribunal was pertaining to the year of the accident 2012
and 2013. Therefore, this Court finds that it is just and
reasonable to take the income of the deceased as Rs.9,500/-
per month. As per the guidelines of the Hon'ble Apex Court in
dictum of Sarla Verma Vs. Delhi Transport Corporation1, if
the deceased was unmarried, /3 of his income has to be
deducted as there are 2 dependents towards his personal
expenses. Thus, the annual income of the deceased after
deducting personal expenses comes to Rs.6,333/- per month.
The Hon'ble Apex Court in the dictum of National Insurance
Company Limited Vs. Pranay Sethi2, held that the future
prospects of income of the self-employed deceased shall also
be included in determination of the compensation. Thus,
considering the age of the deceased, 25% of the income has to
(2009) 6 SCC 121
(2017) 16 SCC 680
- 10 -
C/W
be added towards future prospects and thus the amount would
become Rs.7,916/- per month (6333+1583). The multiplier is
to be taken as 14. So, the loss of dependency comes to
Rs.13,29,930/-.
7. The amounts granted under the conventional heads is
just and reasonable, and this Court finds no reason to interfere
with the same.
8. With regard to the interest at 9% per annum granted
on the compensation by the Tribunal, this Court feels to reduce
the same to 6% per annum from the date of petition till the
date of realization.
9. Therefore, The award of compensation granted by the
Tribunal in M.V.C. No.2567/2016 is modified as under:
Heads Amount in Rs.
1. Loss of Dependency 13,29,930/-
2. Loss of consortium 40,000/-
3. Loss of Love and Affection 15,000/-
4. Towards Funeral Expenses 15,000/-
Total 13,99,930/-
- 11 -
C/W
10. In all, the claimants are entitled for the
compensation of Rs.13,99,930/- with interest at 6% p.a. from
the date of petition till realization as against Rs.8,05,000/-
granted by the Tribunal.
11. Though the learned counsel for the insurance
company raised an objection that respondent No.1-husband is
not dependent and respondent Nos.2 and 3-sons are major and
they are not dependent on the income of the deceased, they
lost their wife/mother, when she was aged 43 years. It cannot
be compensated in terms of money. Therefore, the argument of
the learned counsel for the insurance company cannot be
accepted.
12. M.F.A. No.8017/2018 is filed by claimant against the
judgment of the Tribunal passed in M.V.C. No.2566/2016,
seeking enhancement of compensation in which the claimant
has contended that the Tribunal has considered his income as
Rs.8,000/- per month and functional disability was restricted to
12%. In view of the injuries sustained by him, he had more
than 38% of physical disability. It is further contended less
- 12 -
C/W
amounts were granted for medical expenses, conveyance, extra
nourishment, attendant charges, though he was hospitalized for
a longer period and the Tribunal ought to have granted
Rs.30,000/- for removal of implants. Therefore, requested this
Court for enhancement of compensation from Rs.3,01,810/- to
Rs.15,00,000/-.
13. M.F.A. No.5154/2018 is filed by the Insurance
Company against the judgment of the Tribunal in M.V.C.
No.2566/2016 in which the insurance company has contended
that P.W.2 has not treated the first respondent and the
disability assessed by him at the rate of 12% is excessive. It is
also contended that the amount granted under the head pain
and sufferings, mental agony at Rs.70,000/- is excessive and
the interest awarded on the compensation at 9% per annum is
also opposed to Section 149(1) of M.V. Act read with Section
34 of CPC. Therefore, requested this Court to set aside the
judgment of the Tribunal.
14. Heard the arguments of both sides.
- 13 -
C/W
15. The claimant in this case was examined himself as
P.W.1 and also examined the Doctor as P.W.2 and a Medical
Record Technician as P.W.3 and filed Exs.P.1 to P.35 to support
his version.
16. P.W.1 has stated that he underwent surgery and
implants were fixed and he was discharged on 01.04.2016.
Again, he was admitted in Victoria Hospital on 16.04.2016 and
underwent skin grafting surgery and discharged on 25.04.2016.
He filed Ex.P.5-wound certificate, Ex.P.11-discharge summary.
The claimant examined P.W.2-Doctor and got marked Ex.P.31-
inpatient case sheet through him. The claimant also examined
Medical Record Technician as P.W.3 and got marked Exs.P.33
to P.35 through him. It was observed that the claimant took
treatment for a period of 25 days and as such, Rs.70,000/- was
granted for pain and suffering. P.W.1 also filed Exs.P.12 to 14
i.e. OPD slips, medical bills and medical prescriptions
respectively. Based on the same, Rs.20,050/- was granted by
the Tribunal towards medical expenses and Rs.10,000/- for
special diet and convenience.
- 14 -
C/W
17. P.W.1 has further stated that he was getting salary
of Rs.12,000/- per month and in view of the accident, he could
not walk. He produced Exs.P.8 to P.10 and P.21. The Tribunal
observed that he has not filed appointment letter or bank
account to prove his income. As per Ex.P.10, he was getting a
salary of Rs.8,000/- per month and he was aged 50 years as
per Ex.P.21. Therefore, the Tribunal assessed the notional
income of the claimant as Rs.8,000/- per month. Learned
counsel for the claimant contended that in view of the
guidelines given to the Karnataka State Legal Services
Authority, requested this Court to consider the notional income
at Rs.9,500/- per month as the accident was occurred in the
year 2016. In this case, the claimant has claimed his income as
Rs.12,000/- per month and filed certain documents. But he has
not examined the employer and failed to prove the income. As
such, the Tribunal has rightly assessed his income as
Rs.8,000/- per month and this Court finds no reason to
interfere with the said order.
- 15 -
C/W
18. P.W.2 has stated that the claimant sustained
permanent physical disability at 38.39% to the right lower limb
and 19.19% to the whole body. He also denied that the
fracture of claimant was well united. The Tribunal, considering
the age and occupation of the claimant and also the medical
records, taken permanent disability of the claimant to the
whole body as 12%. Since P.W.2-Doctor assessed the whole
body disability as 19.19%, this Court finds it just and
unreasonable to consider the said disability for the purpose of
calculation of loss of income due to disability at Rs.2,39,491/-
(8000 x 19.19% x 12 x 13).
19. Though learned counsel for the insurance company
submits that compensation granted under the head pain and
suffering is excessive but no amounts were granted under the
heads loss of earnings and loss of amenities. Therefore, this
Court finds that the amount of Rs.70,000/- granted under the
head pain and suffering is reasonable and needs no
interference.
- 16 -
C/W
20. The amounts granted by the Tribunal under the other
heads are reasonable and there is no need for interference.
21. Learned counsel for the insurance company submits
that interest granted at 9% per annum by the Tribunal is
excessive. Hence, this Court feels to reduce the same to 6%
per annum from the date of petition till the date of realization.
22. Therefore, The award of compensation granted by
the Tribunal in M.V.C. No.2566/2016 is modified as under:
Heads Amount in Rs.
1. For pain and sufferings, mental agony 70,000.00
2. Actual Medical Expenses 20,050.00
3. For Special diet and Conveyance 10,000.00
4. For loss of earning during 32,000.00
treatment period
5. Loss of income due to permanent 2,39,491.00
disability
6. Future Medical expenses 20,000.00
TOTAL 3,91,541.00
- 17 -
C/W
23. Thus, the claimant in M.V.C. No.2566/2016 is
entitled for the compensation of Rs. 3,91,541/- with interest at
the rate of 6% per annum from the date of petition till the date
of realization as against Rs.3,01,810/- granted by the Tribunal.
24. In the result, the following order is passed:
(i) All the appeals are allowed in part.
(ii) The claimants in M.V.C. No.2567/2016 are
entitled for the total compensation of
Rs.13,99,930/- with interest at 6% p.a. from
the date of petition till realization.
(iii) The claimant in M.V.C. No.2566/2016 is
entitled for the compensation of Rs. 3,91,541/-
with interest at 6% p.a. from the date of
petition till realization.
(iv) The Insurance company is directed to deposit
the entire compensation amount awarded in
both cases within one month from the date of
receipt of copy of this order.
- 18 -
C/W
(v) On such deposit, the claimants in M.V.C.
No.2567/2016 are permitted to withdraw their
share of 1/3rd each along with interest accrued
thereon and the claimant in M.V.C.
No.2566/2016 is permitted to withdraw the
entire amount along with interest accrued
thereon.
Sd/-
(P SREE SUDHA) JUDGE CS
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!