Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shivasharanappa vs Annayya And Anr
2025 Latest Caselaw 7851 Kant

Citation : 2025 Latest Caselaw 7851 Kant
Judgement Date : 29 August, 2025

Karnataka High Court

Shivasharanappa vs Annayya And Anr on 29 August, 2025

Author: Shivashankar Amarannavar
Bench: Shivashankar Amarannavar
                                               -1-
                                                         NC: 2025:KHC-K:4975
                                                     MFA No. 200977 of 2022
                                                 C/W MFA No. 200980 of 2022
                                                     MFA No. 200984 of 2022
                    HC-KAR                         AND MFA.No.201058/2022


                                IN THE HIGH COURT OF KARNATAKA,

                                       KALABURAGI BENCH

                             DATED THIS THE 29TH DAY OF AUGUST, 2025

                                             BEFORE

                   THE HON'BLE MR. JUSTICE SHIVASHANKAR AMARANNAVAR

                        MISC. FIRST APPEAL NO.200977 OF 2022 (MV-I)
                                            C/W
                           MISC. FIRST APPEAL NO.200980 OF 2022
                           MISC. FIRST APPEAL NO.200984 OF 2022
                           MISC. FIRST APPEAL NO.201058 OF 2022

                   IN M.F.A.NO.200977/2022
                   BETWEEN:
                        MALAPPA
                        S/O ANANDRAYA @ ANANT,
                        AGE: 14 YEARS, MINOR,
                        OCC: STUDENT,
                        U/G OF HIS NATURAL FATHER,
                        ANANDRAYA @ ANANT
                        S/O RAMANNA PUJARI,
                        AGE: 47 YEARS,
Digitally signed
by RENUKA               OCC: AGRICULTURE, NOW NIL,
Location: HIGH          R/O: BHUSNOOR, TQ: ALAND,
COURT OF
KARNATAKA               DIST: KALABURAGI.
                                                                ...APPELLANT
                   (BY SRI SANJEEV PATIL, ADVOCATE)
                   AND:

                   1.   ANNAYYA
                        S/O SEKAYYA GUTTEDAR,
                        AGE: MAJOR,
                        OCC: BUSINESS,
                        R/O: POST. CHINCHOLI,
                        TQ: AFZALPUR,
                        DIST: KALABURAGI - 585 301.
                              -2-
                                        NC: 2025:KHC-K:4975
                                   MFA No. 200977 of 2022
                               C/W MFA No. 200980 of 2022
                                   MFA No. 200984 of 2022
HC-KAR                           AND MFA.No.201058/2022


2.   THE DIVISIONAL MANAGER,
     UNITED INDIA INSURANCE CO. LTD.,
     DIVISIONAL OFFICE, II FLOOR,
     CENTURY COMPLEX, SUPER MARKET,
     KALABURAGI - 585 102.
                                            ...RESPONDENTS

(BY SRI MOHAMMED ABDUL QUAYUM, ADVOCATE FOR R2;
    NOTICE TO R1 IS DISPENSED WITH)

      THIS MFA IS FILED UNDER SECTION 173 (1) OF THE

MOTOR VEHICLES ACT, PRAYING TO EXERCISE ITS APPELLATE

JURISDICTION,   CALL   FOR   THE   ENTIRE   LOWER   COURT

RECORDS AND MODIFY THE JUDGMENT AND AWARD DATED

05.01.2022 PASSED BY THE LEARNED III ADDL. SENIOR CIVIL

JUDGE AND MACT, KALABURAGI IN MVC.NO.1220/2019 BY

ENHANCING THE COMPENSATION AMOUNT AS PRAYED FOR, IN

THE INTEREST OF JUSTICE AND EQUITY AND ETC.


IN M.F.A.NO.200980/2022

BETWEEN:

     ANANDRAYA @ ANANTRAJ
     S/O RAMANNA PUJARI,
     AGE: 47 YEARS,
     OCC: AGRICULTURE, NOW NIL,
     R/O: BHUSNOOR,
     TQ: ALAND,
     DIST: KALABURAGI.
                                               ...APPELLANT

(BY SRI SANJEEV PATIL, ADVOCATE)
                            -3-
                                        NC: 2025:KHC-K:4975
                                 MFA No. 200977 of 2022
                             C/W MFA No. 200980 of 2022
                                 MFA No. 200984 of 2022
HC-KAR                         AND MFA.No.201058/2022


AND:

1.   ANNAYYA
     S/O SEKAYYA GUTTEDAR,
     AGE: MAJOR,
     OCC: BUSINESS,
     R/O: POST. CHINCHOLI,
     TQ: AFZALPUR,
     DIST: KALABURAGI - 585 301.

2.   THE DIVISIONAL MANAGER,
     UNITED INDIA INSURANCE CO. LTD.,
     DIVISIONAL OFFICE, II FLOOR,
     CENTURY COMPLEX, SUPER MARKET,
     KALABURAGI - 585 102.
                                           ...RESPONDENTS

(BY SRI MOHAMMED ABDUL QUAYUM, ADVOCATE FOR R2;
    NOTICE TO R1 IS DISPENSED WITH)

     THIS MFA IS FILED UNDER SECTION 173 (1) OF THE
MOTOR VEHICLES ACT, PRAYING EXERCISE ITS APPELLATE
JURISDEICTION, CALL FOR THE ENTIRE LOWER COURT
RECORDS AND MODIFY THE JUDGMENT AND AWARD DATED
05.01.2022 PASSED BY THE LEARNED III ADDL. SENIOR CIVIL
JUDGE AND MACT, KALABURAGI IN MVC.NO.1219/2019 BY
ENHANCING THE COMPENSATION AMOUNT AS PRAYED FOR, IN
THE INTEREST OF JUSTICE AND EQUITY.
IN M.F.A.NO.200984/2022
BETWEEN:
     SHIVASHARANAPPA
     S/O CHANNAPPA,
     AGE: 18 YEARS,
     OCC: STUDENT,
     R/O: KHANAPUR,
     TQ: ALAND,
     DIST: KALABURAGI.
                                               ...APPELLANT

(BY SRI SANJEEV PATIL, ADVOCATE)
                            -4-
                                        NC: 2025:KHC-K:4975
                                 MFA No. 200977 of 2022
                             C/W MFA No. 200980 of 2022
                                 MFA No. 200984 of 2022
HC-KAR                         AND MFA.No.201058/2022


AND:

1.   ANNAYYA
     S/O SEKAYYA GUTTEDAR,
     AGE: MAJOR,
     OCC: BUSINESS,
     R/O: POST. CHINCHOLI,
     TQ: AFZALPUR,
     DIST: KALABURAGI - 585 301.

2.   THE DIVISIONAL MANAGER,
     UNITED INDIA INSURANCE CO. LTD.,
     DIVISIONAL OFFICE, II FLOOR,
     CENTURY COMPLEX, SUPER MARKET,
     KALABURAGI - 585 102.
                                           ...RESPONDENTS

(BY SRI MOHAMMED ABDUL QUAYUM, ADVOCATE FOR R2;
    NOTICE TO R1 IS DISPENSED WITH)

     THIS MFA IS FILED UNDER SECTION 173 (1) OF THE
MOTOR VEHICLES ACT, PRAYING TO EXERCISE ITS APPELLAET
JURISDICTION, CALL FOR THE ENTIRE LOWER COURT
RECORDS AND MODIFY THE JUDGMENT AND AWARD DATED
05.01.2022 PASSED BY THE LEARNED III ADDL. SENIOR CIVIL
JUDGE AND MACT, KALABURAGI IN MVC.NO.1218/2019 BY
ENHANCING THE COMPENSATION AMOUNT AS PRAYED FOR, IN
THE INTEREST OF JUSTICE AND EQUITY.
IN M.F.A.NO.201058/2022
BETWEEN:

     KUM. BHAGYASHREE D/O CHANNAPPA
     AGE: 15 YEARS, OCC: STUDENT,
     U/G. OF HER NATURAL FATHER
     CHENNAPPA S/O SHIVASHARANAPPA PUJARI,
     AGE: 47 YEARS, OCC: AGRICULTURE, NOW NIL,
     R/O: KHANAPUR, TQ: ALAND,
     DIST: KALABURAGI.
                                            ...APPELLANT

(BY SRI SANJEEV PATIL, ADVOCATE)
                              -5-
                                        NC: 2025:KHC-K:4975
                                   MFA No. 200977 of 2022
                               C/W MFA No. 200980 of 2022
                                   MFA No. 200984 of 2022
HC-KAR                           AND MFA.No.201058/2022


AND:

1.   ANNAYYA
     S/O SEKAYYA GUTTEDAR,
     AGE: MAJOR,
     OCC: BUSINESS,
     R/O: POST. CHINCHOLI,
     TQ: AFZALPUR,
     DIST: KALABURAGI - 585 301.

2.   THE DIVISIONAL MANAGER,
     UNITED INDIA INSURANCE CO. LTD.,
     DIVISIONAL OFFICE, II FLOOR,
     CENTURY COMPLEX, SUPER MARKET,
     KALABURAGI - 585 102.

                                            ...RESPONDENTS

(BY SRI MOHAMMED ABDUL QUAYUM, ADVOCATE FOR R2;
    NOTICE TO R1 IS DISPENSED WITH)

       THIS MFA IS FILED UNDER SECTION 173 (1) OF THE

MOTOR VEHICLES ACT, PRAYING TO EXERCISE ITS APPELLATE

JURISDICTION,   CALL   FOR   THE   ENTIRE   LOWER   COURT

RECORDS AND MODIFY THE JUDGMENT AND AWARD DATED

05.01.2022 PASSED BY THE LEARNED III ADDL. SENIOR CIVIL

JUDGE AND MACT, KALABURAGI IN MVC.NO.1217/2019 BY

ENHANCING THE COMPENSATION AMOUNT AS PRAYED FOR, IN

THE INTEREST OF JUSTICE AND EQUITY.


       THESE MFA'S, COMING ON FOR ADMISSION, THIS DAY,

JUDGMENT WAS DELIVERED THEREIN AS UNDER:
                             -6-
                                         NC: 2025:KHC-K:4975
                                  MFA No. 200977 of 2022
                              C/W MFA No. 200980 of 2022
                                  MFA No. 200984 of 2022
HC-KAR                          AND MFA.No.201058/2022


CORAM:     HON'BLE MR. JUSTICE SHIVASHANKAR
           AMARANNAVAR


                      ORAL JUDGMENT

MFA.No.200977/2022 is filed by the appellant -

claimant seeking enhancement of compensation as

awarded by the Tribunal in the judgment and award dated

05.01.2022 passed in MVC.No.1220/2019 by the III

Additional Senior Civil Judge and MACT, Kalaburagi.

02. MFA.No.200980/2022 is filed by the appellant -

claimant seeking enhancement of compensation as

awarded by the Tribunal in judgment and award dated

05.01.2022 passed in MVC.No.1219/2019 by the III

Additional Senior Civil Judge and MACT, Kalaburagi.

03. MFA.No.200984/2022 is filed by the appellant -

claimant seeking enhancement of compensation as

awarded by the Tribunal in judgment and award dated

05.01.2022 passed in MVC.No.1218/2019 by the III

Additional Senior Civil Judge and MACT, Kalaburagi.

NC: 2025:KHC-K:4975

HC-KAR AND MFA.No.201058/2022

04. MFA.No.201058/2022 is filed by the appellant -

claimant seeking enhancement of compensation as

awarded by the Tribunal in judgment and award dated

05.01.2022 passed in MVC.No.1217/2019 by the III

Additional Senior Civil Judge and MACT, Kalaburagi.

05. All the claim petitions have been filed pertaining

to the accident taken place on 26.04.2019. The date of

accident, liability of the insurance company and age of the

claimants - injured are not in dispute.

06. Heard learned counsel for the appellants -

claimants and learned counsel for respondent No.2 -

insurance company.

07. Learned counsel for the appellants - claimants

would contend that except the appellant - claimant in

MFA.No.200980/2022, the other claimants in other 03

appeals are minors and they are entitled to compensation

as per the judgment of the Hon'ble Supreme Court in the

case of Master Mallikarjun Vs. The Divisional

Manager, National Insurance Company Limited and

NC: 2025:KHC-K:4975

HC-KAR AND MFA.No.201058/2022

Another reported in (2014) 14 SCC 396 with escalation

at 10%. He further submits that the Tribunal has taken

the disability on the lower side. He further submits that

the appellant - claimant in MFA.No.200980/2022 is aged

45 years and disability taken pertaining to the appellant -

claimant at 10% as against the evidence of doctor at 38%

is on the lower side. With these he prays to enhance the

compensation.

08. Learned counsel for respondent No.2 -

insurance company submits that the compensation

awarded by the Tribunal is just and proper and there are

no grounds for enhancement of compensation.

09. The appellant - claimant was aged 45 years as

on the date of accident. The accident has taken place in

the year 2019. As per the Lok-Adalath Chart, the notional

income is Rs.13,250/- per month. The Tribunal has taken

the notional income accordingly. PW.2 is the doctor, in his

evidence and in the disability certificate at Ex.P.9, he has

opined that claimant has sustained following injuries.

NC: 2025:KHC-K:4975

HC-KAR AND MFA.No.201058/2022

I. Patient had grievous traumatic brain, face and chest

injury as found clinically and radiologically,

II. Deformed look of face due to fracture of mandible,

inability to open the mouth completely due to

fracture of ramus of mandible, non-alignment of law

gives mastication is painful due to inability to open

the mouth completely etc., is impairing the routine

lower 1/3 functions of mouth accounts for disability

of 25%,

III. Pain to neck and painful neck movements on right

side is due to contusion and sprain of muscles,

inability to lift weight is due to neck pan radiation in

arms, etc., is impairing the routine work accounts for

disability of 15% and

IV. Pain in right side chest on deep inspiration and

inability to sleep on right side is due to old fracture of

9th rib accounts for disability of 10%.

- 10 -

NC: 2025:KHC-K:4975

HC-KAR AND MFA.No.201058/2022

10. Considering the same, the doctor - PW.2 has

stated that the disability is 38% of the entire body. Even

though the doctor has stated so, the Tribunal has erred in

taking disability at 10%.

11. Considering the same, the disability has to be

taken at 15%. The Tribunal has rightly taken the multiplier

at 14. In view of the same, the loss of future earning is as

under:-

Rs.13,250/- x 12 x 14 x 15% = Rs.3,33,900/-.

12. Considering the fractures sustained, the award

of compensation for pain and suffering in a sum of

Rs.40,000/- is on the lower side. The appellant - claimant

is entitled for Rs.75,000/- towards the pain and suffering.

13. The Tribunal has rightly awarded the medical

expenses of Rs.92,596/-, loss of income during the laid up

period of Rs.39,750/-, nutritious food and attendant

charges in a sum of Rs.30,000/-.

- 11 -

NC: 2025:KHC-K:4975

HC-KAR AND MFA.No.201058/2022

14. Considering the fractures and injuries sustained

by the appellant - claimant, the loss of future amenities

awarded by the Tribunal in a sum of Rs.30,000/- is on the

lower side. The appellant - claimant is entitled to a sum of

Rs.60,000/- towards loss of future amenities.

15. Considering the above aspects, the appellant -

claimant is entitled to compensation as under :-

 Sl.              Heads of            Compensation
 No.          compensation         awarded by this Court
 1       Loss of future earnings           Rs.3,33,900/-
 2       Pain and suffering                  Rs.75,000/-
 3       Medical expenses                    Rs.92,596/-
 4       Loss of income during               Rs.39,750/-
         the laid up period
 5.      Nutritious    food    and           Rs.30,000/-
         attendant charges
 6.      Loss of future amenities            Rs.60,000/-
         Total                            Rs.6,31,246/-



16. The appellant - claimant is entitled to total

compensation of Rs.6,31,246/- as against Rs.4,54,946/-

as awarded by the Tribunal.

- 12 -

                                                         NC: 2025:KHC-K:4975



HC-KAR                                        AND MFA.No.201058/2022


IN    MFA.NO.200977/2022,                        MFA.NO.200984/2022




      17.         In    MFA.No.200977/2022                 the     injured    -

clamant is aged 12 years, in MFA.No.200984/2022 the

injured - claimant is aged 16 years and in

MFA.No.201058/2022 the injured - claimant is aged 13

years as on the date of accident.

18. The doctor who examined the claimant -

injured in MFA.No.200977/2022 has stated that the

claimant - injured has sustained disability at 30%, in

MFA.No.200984/2022 the claimant - injured has sustained

disability at 32% and in MFA.No.201058/2022 the

claimant - injured has sustained disability at 25%.

19. Considering the said aspects, all the appellants

- claimants have sustained the disability more than 10%.

As per the decision of the Hon'ble Supreme Court in the

case of Master Mallikarjun (supra), the appellants -

- 13 -

NC: 2025:KHC-K:4975

HC-KAR AND MFA.No.201058/2022

claimants are entitled to compensation of Rs.3,00,000/-

towards pain and sufferings, mental and physical shock,

hardship, inconvenience and discomfort and loss of

amenities in life on account of permanent disability. In the

case of Master Mallikarjun (supra) the accident has

taken place in the year 2006 and accident in the present

case is taken place in the year 2019. Therefore, the

appellants - claimants are entitled to escalation at 10%.

Therefore, the appellants - claimants are entitled to

Rs.3,00,000/- + 30,000 (10%) = Rs.3,30,000/- towards

said head. Apart from that the claimants are entitled for

loss of earning of the parents during the period of

hospitalization in a sum of Rs.39,750/- (Rs.13,250/- x 3).

Apart from that the claimants are entitled to medical

expenses respectively.

20. In view of the above, the appellants - claimants

are entitled to compensation as under:-

- 14 -

                                            NC: 2025:KHC-K:4975



HC-KAR                                AND MFA.No.201058/2022


IN MFA.NO.200977/2022 :-



 Sl.             Heads of                  Compensation
 No.          compensation             awarded by this Court
 1       Pain and suffering etc.,                Rs.3,30,000/-
 2       Loss of earning of the                    Rs.39,750/-
         parents during the period
         of hospitalization
 3       Medical Expenses                        Rs.1,82,366/-
         Total                                 Rs.5,52,116/-




IN MFA.NO.200984/2022 :-



 Sl.             Heads of                  Compensation
 No.          compensation             awarded by this Court
 1       Pain and suffering etc.,                Rs.3,30,000/-
 2       Loss of earning of the                    Rs.39,750/-
         parents during the period
         of hospitalization
 3       Medical Expenses                          Rs.95,981/-
         Total                                 Rs.4,65,731/-
                               - 15 -
                                            NC: 2025:KHC-K:4975



HC-KAR                                AND MFA.No.201058/2022


IN MFA.NO.201058/2022 :-

 Sl.               Heads of                 Compensation
 No.          compensation             awarded by this Court
 1       Pain and suffering etc.,                Rs.3,30,000/-
 2       Loss of earning of the                     Rs.39,750/-
         parents during the period
         of hospitalization
 3       Medical Expenses                         Rs.40,111/-
         Total                                 Rs.4,09,861/-


       21.   The       appellant        -     claimant       IN

MFA.No.200977/2022 is entitled to total compensation of

Rs.5,52,116/- as against Rs.3,03,866/- as awarded by the

Tribunal.

22. The appellant - claimant IN

MFA.No.200984/2022 is entitled to total compensation of

Rs.4,65,731/- as against Rs.2,15,981/- as awarded by the

Tribunal.

23. The appellant - claimant IN

MFA.No.201058/2022 is entitled to total compensation of

Rs.4,09,861/- as against Rs.1,53,111/- as awarded by the

Tribunal.

24. In view of the above, the following;

- 16 -

                                            NC: 2025:KHC-K:4975



HC-KAR                                AND MFA.No.201058/2022


                       ORDER


I. All the appeals are allowed in part.

II. The appellant - claimant in MFA.No.200980/2022 is

entitled to total compensation of Rs.6,31,246/- with

interest at the rate of 6% p.a. from the date of

petition till its realization.

III. The appellant - claimant in MFA.No.200977/.2022 is

entitled to total compensation of Rs.5,52,116/- with

interest at the rate of 6% p.a. from the date of

petition till its realization.

IV. The appellant - claimant in MFA.No.200984/.2022 is

entitled to total compensation of Rs.4,65,731/- with

interest at the rate of 6% p.a. from the date of

petition till its realization.

V. The appellant - claimant in MFA.No.201058/.2022 is

entitled to total compensation of Rs.4,09,861/- with

interest at the rate of 6% p.a. from the date of

petition till its realization.

- 17 -

NC: 2025:KHC-K:4975

HC-KAR AND MFA.No.201058/2022

VI. Respondent No.2 - insurance company shall pay the

award amount with interest in all the appeals and

deposit the same before the Tribunal within a period

of 08 weeks from this day, failing which it is liable to

pay interest at the rate of 9% p.a.

VII. The appellant - claimant in MFA.No.200980/2022 is

entitled to release of entire compensation amount.

VIII. The appellants - claimants in MFA.No.200984/2022

and in MFA.No.201058/2022 have attained the age

of majority and therefore, they are entitled to release

of entire compensation amount.

IX. The appellant - claimant in MFA.No.200977/2022 is

still a minor and the order of deposit passed by the

Tribunal is remained unaltered.

Sd/-

(SHIVASHANKAR AMARANNAVAR) JUDGE

KJJ

CT:VK

 
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