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

Savitri W/O Shankaragouda Hiregoudar ... vs Khajahussain S/O Hazrath Sab And Ors
2025 Latest Caselaw 2266 Kant

Citation : 2025 Latest Caselaw 2266 Kant
Judgement Date : 5 August, 2025

Karnataka High Court

Savitri W/O Shankaragouda Hiregoudar ... vs Khajahussain S/O Hazrath Sab And Ors on 5 August, 2025

Author: H.P.Sandesh
Bench: H.P.Sandesh
                                              -1-
                                                     NC: 2025:KHC-K:4405-DB
                                                    MFA No. 201742 of 2019
                                           C/W MFA.CROB No. 200065 of 2021

                   HC-KAR




                               IN THE HIGH COURT OF KARNATAKA,

                                      KALABURAGI BENCH

                            DATED THIS THE 5TH DAY OF AUGUST, 2025

                                           PRESENT
                             THE HON'BLE MR. JUSTICE H.P.SANDESH
                                             AND
                               THE HON'BLE MR. JUSTICE T.M.NADAF


                     MISCL. FIRST APPEAL NO. 201742 OF 2019 (MV-D)
                                             C/W
                            MFA CROSS OBJ NO. 200065 OF 2021 (MV-D)


                   IN MFA NO.201742 OF 2019

                   BETWEEN:

                   M/S. SHRIRAM GENERAL INSURANCE CO. LTD.
                   E-8, EPIC, RIICO INDUSTRIAL AREA,
                   SITAPURA, JAIPUR - 302 022,
Digitally signed   RAJASTAN STATE,
by SACHIN
Location: HIGH
COURT OF           INSURER OF ABOVESAID VEHICLE POLICY
KARNATAKA
                   NO.1003/31/15/12595.

                   PRESENTLY REPRESENTED BY ITS
                   AUTHORISED SIGNATORY
                   SHRIRAM GENERAL INSURANCE CO. LTD.,
                   NO.5/4, 3RD FLOOR, S.V.ARCADE,
                   BELEKAHALLI MAIN ROAD,
                   OFF BANNERUGHATTA ROAD,
                   IIMB POST, BENGALURU - 560 076.

                                                               ...APPELLANT

                   (BY SRI SUDARSHAN M., ADVOCATE)
                            -2-
                                   NC: 2025:KHC-K:4405-DB
                                 MFA No. 201742 of 2019
                        C/W MFA.CROB No. 200065 of 2021

HC-KAR




AND:

1.   SMT. SAVITRI
     W/O SHANKARGOUDA HIREGOUDAR
     AGED ABOUT 37 YEARS,
     OCC:HOUSEHOLD,
     R/O: KIDADUR, TALUK: KUSTAGI,
     NOW RESIDING AT TURADAGI,
     TALUK:LINGASUGUR, DISTRICT: RAICHUR.

2.   SMT.GANGAMMA
     W/O BHAIRADDIGOUDA HIREGOUDA,
     AGE:57 YEARS, OCC:NIL,
     R/O: KIDADUR, TALUK: KUSTAGI,
     NOW RESIDING AT TURADAGI,
     TALUK:LINGASUGUR,
     DISTRICT: RAICHUR - 584 122.

3.   KHAJAHUSSAIN
     S/O HAZARATH SAB,
     AGE : MAJOR, OCC:DRIVER OF VEHICLE
     NO.AP-21/TW-4798, R/O HUTTI @ HATTI,
     TALUK:LINGASUGUR,
     DISTRICT:RAICHUR - 584 115.

4.   ABDUL RAVOOF
     S/O ALAM BASHA,
     AGE : MAJOR, OCC:OWNER OF VEHICLE,
     R/O: NEAR GOVT. HOSPITAL KURDI,
     TALUK : MANVI,
     DISTRICT: RAICHUR - 584 123.

                                            ...RESPONDENTS

(BY SRI SANGANAGOUDA V. BIRADAR, ADVOCATE FOR R1 &
    R2)

       THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 173(1) OF MV ACT, PRAYING TO SET ASIDE THE
JUDGMENT AND AWARD DATED 01.02.2019 PASSED IN MVC
                           -3-
                                  NC: 2025:KHC-K:4405-DB
                                MFA No. 201742 of 2019
                       C/W MFA.CROB No. 200065 of 2021

HC-KAR




NO.376/2017 BY THE SENIOR CIVIL JUDGE & JMFC & MACT, AT
LINGASUGUR, IN THE INTEREST OF JUSTICE AND EQUITY.

IN MFA.CROB.NO.200065/2021

BETWEEN:

1.   SAVITRI
     W/O SHANKARAGOUDA HIREGOUDAR
     AGE: 39 YEARS,
     OCC:HOUSEHOLD WORK,
     R/O: KIDADUR, TALUK: KUSTAGI,
     NOW RESIDING AT TURADAGI,
     TALUK:LINGASUGUR, DISTRICT: RAICHUR.

2.   GANGAMMA
     W/O BHAIRADDIGOUDA HIREGOUDA,
     AGE: 59 YEARS, OCC:NIL,
     R/O: KIDADUR, TALUK: KUSTAGI,
     NOW RESIDING AT TURADAGI,
     TALUK:LINGASUGUR,
     DISTRICT: RAICHUR.
                                       ...CROSS OBJECTORS

(BY SRI SANGANAGOUDA V. BIRADAR, ADVOCATE)

AND:

1.   KHAJAHUSSAIN
     S/O HAZRATH SAB,
     AGE: MAJOR, OCC: DRIVER
     R/O HUTTI,
     TALUK:LINGASUGUR,
     DISTRICT:RAICHUR.

2.   ABDUL RAVOOF
     S/O ALAM BASHA,
     AGE : MAJOR, OCC:OWNER,
     R/O: NEAR GOVT. HOSPITAL KURDI,
     TALUK : MANVI,
     DISTRICT: RAICHUR.
                              -4-
                                       NC: 2025:KHC-K:4405-DB
                                   MFA No. 201742 of 2019
                          C/W MFA.CROB No. 200065 of 2021

HC-KAR




3.   M/S. SRIRAM GENERAL INSURANCE CO. LTD.
     E-8, EPIC, RIICO INDUSTRIAL AREA,
     SITAPUR, JAIPUR,
     RAJASTAN STATE,
     ITS OFFICER/MANAGER,
     SRIRAM GENERAL INSURANCE CO. LTD.,
     NO.5/4, 3RD FLOOR, S.V. ARCADE,
     BELEKAHALLI MAIN ROAD,
     OFF BANNERGHATTA ROAD,
     IIMB POST,
     BENGALURU - 560 007.

                                              ...RESPONDENTS

(BY SRI SUDARSHAN M., ADVOCATE, FOR R3;
 V/O DATED 10.10.2023 NOTICE TO
 R1 & R2 IS DISPENSED WITH)

      THIS MFA.CROB IS FILED UNDER ORDER 41 RULE 22 OF
THE CIVIL PROCEDURE CODE, PRAYING TO ENHANCE THE
COMPENSATION      AMOUNT   BY      SUITABLY   MODIFYING     THE
JUDGMENT    AND   AWARD    DATED      01.02.2019   PASSED    BY
SENIOR   CIVIL    JUDGE   AND      MOTOR   ACCIDENT   CLAIMS
TRIBUNAL AT LINGASUGAR IN MVC NO.376/2017, IN THE
INTEREST OF JUSTICE AND EQUITY.

      THESE APPEAL AND CROSS OBJECTION, COMING ON FOR
ORDERS, THIS DAY, JUDGMENT WAS DELIVERED THEREIN AS
UNDER:

CORAM:   HON'BLE MR. JUSTICE H.P.SANDESH
         AND
         HON'BLE MR. JUSTICE T.M.NADAF
                                 -5-
                                          NC: 2025:KHC-K:4405-DB
                                      MFA No. 201742 of 2019
                             C/W MFA.CROB No. 200065 of 2021

HC-KAR




                         ORAL JUDGMENT

(PER: HON'BLE MR. JUSTICE H.P.SANDESH)

Though these matters are listed for orders for taking

steps against respondent Nos.3 and 4 in MFA

No.201742/2019, with the consent of learned counsel

appearing for parties, they are taken up for final disposal.

2. MFA No.201742/2019 is filed by the Insurance

Company and MFA.CROB.No.200065/2021 is filed by the

claimants challenging the judgment and award dated

01.02.2019 passed by the Senior Civil Judge and JMFC and

MACT, Lingasugur, (for short, 'the Tribunal') in MVC

No.376/2017.

3. Heard the learned counsel appearing for the

Insurance company and learned counsel appearing for the

claimants.

4. Since the liability has been fastened on the

Insurance Company, the appellant-Insurance Company

has challenged the quantum of compensation awarded on

NC: 2025:KHC-K:4405-DB

C/W MFA.CROB No. 200065 of 2021

HC-KAR

the grounds that it is on the higher side and that the

aspect of contributory negligence was not taken into

consideration by the Tribunal. The learned counsel

appearing for the appellant-Insurance Company in MFA

No.201742/2019 vehemently submitted that the Tribunal

has assessed the income of the deceased at Rs.18,000/-

per month, which is on the higher side, despite no

documentary evidence having been produced to support

such an income. He submits that the appeal has been filed

on two counts, firstly, the Tribunal has taken a higher

income without being any proof for such income and

secondly, the Tribunal has failed to consider the aspect of

negligence.

5. Per contra, learned counsel appearing for the

claimants vehemently contended that the claimants have

produced licence before the Tribunal to show that the

deceased was doing the business of fertilizer. He also

contended that the Tribunal has committed an error in not

adding future prospects to the income of the deceased.

NC: 2025:KHC-K:4405-DB

C/W MFA.CROB No. 200065 of 2021

HC-KAR

Since the age of the deceased was 40 years as on the date

of the accident, the Tribunal ought to have added 40% of

the income towards future prospects.

6. Having heard the learned counsel appearing for

the Insurance company and learned counsel for the

claimants, the point that would arise for our consideration

is:

"Whether the Tribunal has committed an error in granting higher compensation and not considering contributory negligence and also whether the Tribunal has committed an error in not awarding just and reasonable compensation?"

7. Having heard the learned counsel appearing for

both the parties and on perusal of the material available

on record, it is clear that the occurrence of the accident is

not in dispute. The main contention of the learned counsel

appearing for the Insurance Company is that the income

assessed by the Tribunal was on the higher side. In order

to prove the fact that the deceased was running the

business, the claimants have produced the document of

NC: 2025:KHC-K:4405-DB

C/W MFA.CROB No. 200065 of 2021

HC-KAR

licence at Ex.P142 before the Tribunal. Apart from that,

Ledger account issued by Hanuman Agro Agencies,

Kidodur are also produced and marked as Exs.P130 to

P132. Learned counsel also contended that in the absence

of any documentary proof with regard to the income

though he was running the business, the Tribunal ought

not to have taken the said income. However, the learned

counsel does not dispute the fact that future prospects is

not added while calculating loss of dependency.

8. However, the contention of the learned counsel

appearing for the claimants is that the income taken by

the Tribunal is very meager and the Tribunal also erred in

not adding future prospects to the income of the

deceased.

9. In the absence of any documentary proof with

regard to the income of the deceased, the Tribunal has

taken the income at Rs.18,000/- per month considering

the fact that the deceased was running business and the

NC: 2025:KHC-K:4405-DB

C/W MFA.CROB No. 200065 of 2021

HC-KAR

claimants have produced the documents at Exs.P130 to

132 as well as Ex.P142 which are licence and Ledger

account extract.

10. According to the postmortem report, the

deceased was aged about 40 years. As per the decision of

the Hon'ble Supreme Court in the case of National

Insurance Company Limited v. Pranay Sethi and

Others reported in AIR 2017 SC 5157, it is clear that if

the deceased is below the age of 40 years, future

prospects should be added at 40%; if the age is between

40 and 50 years, future prospects should be added at

25%.

11. The Tribunal has granted compensation by

assessing the income at Rs.18,000/- per month. Though

the Tribunal has not added future prospects to the income

of the deceased, we find that there is an error on the part

of the Tribunal in granting compensation by taking the

income at Rs.18,000/- per month which is on the higher

- 10 -

NC: 2025:KHC-K:4405-DB

C/W MFA.CROB No. 200065 of 2021

HC-KAR

side. However, even if the income is considered as

Rs.15,000/- per month with the addition of 25% towards

future prospects, the compensation would approximately

come to the same compensation as that awarded by the

Tribunal. Hence, we find no grounds to interfere with the

quantum of compensation awarded.

12. Insofar as the other ground urged by the

learned counsel appearing for the Insurance Company that

the Tribunal has not considered the contention with regard

to contributory negligence, in order to prove the said

factum of contributory negligence, none of the witnesses

have been examined by the insurance company before the

Tribunal, except producing the documents at Exs.R1 to R3

viz., Insurance Policy, DL extract and 'B' register extract.

In the absence of any evidence either oral or documentary

with regard to the negligence, the Court cannot assume

and presume anything. Hence, we do not find any material

to interfere with the finding on negligence.

- 11 -

NC: 2025:KHC-K:4405-DB

C/W MFA.CROB No. 200065 of 2021

HC-KAR

13. However, insofar as the contention of the

learned counsel appearing for the insurance company in

respect of awarding of interest by the Tribunal at 9% is

concerned, the Tribunal has not discussed anything about

the acceptance of the judgment of Hon'ble Supreme Court

in the case of Municipal Corporation of Delhi vs.

Association of Victims of Uphaar Tragedy and others

reported in (2011)14 SCC 481 to award interest at the

rate of 9%. In motor accident claim cases, the Hon'ble

Apex Court as well as this Court has consistently awarded

interest at the rate of 6%.

14. When such being the case, the only ground

made out by the Insurance Company is for modification of

the interest rate from 9% to 6%. Hence, the appeal filed

by the insurance company is liable to be partly allowed.

Insofar as the cross-objection filed by the claimants

seeking enhancement of compensation, we do not find any

merit in the cross-objection to enhance the compensation.

- 12 -

NC: 2025:KHC-K:4405-DB

C/W MFA.CROB No. 200065 of 2021

HC-KAR

Hence, we answer the above point for consideration in

negative.

15. In view of the above discussions, we pass the

following:

ORDER

i. The appeal filed by the Insurance company in MFA No.201742/2019 is allowed in part.

ii. The cross objection filed by the claimants in MFA.CROB.No.200065/2021 is dismissed.

iii. The impugned judgment and award dated 01.02.2019 passed by the Senior Civil Judge and JMFC and MACT at Lingasugur in MVC No.376/2017 is modified only in respect of awarding of interest by reducing the same from 9% to 6%.

iv. The amount, if any, in deposit before this Court is ordered to be transmitted to the Tribunal forthwith.

- 13 -

NC: 2025:KHC-K:4405-DB

C/W MFA.CROB No. 200065 of 2021

HC-KAR

v. The balance amount is payable by the appellant-Insurance Company within a period of six weeks from today.

vi. Registry is directed to send the records to the Tribunal forthwith.

Sd/-

(H.P.SANDESH) JUDGE

Sd/-

(T.M.NADAF) JUDGE NB List No.: 1 Sl No.: 5/CT:NI

 
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