Sunday, 19, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri. Earappa And Ors vs Sri. Kanakarasu P And Ors
2025 Latest Caselaw 11163 Kant

Citation : 2025 Latest Caselaw 11163 Kant
Judgement Date : 3 December, 2025

[Cites 7, Cited by 0]

Karnataka High Court

Sri. Earappa And Ors vs Sri. Kanakarasu P And Ors on 3 December, 2025

Author: H.T.Narendra Prasad
Bench: H.T.Narendra Prasad
                                                   -1-
                                                           NC: 2025:KHC-K:7453-DB
                                                         MFA No. 201276 of 2019
                                                     C/W MFA No. 201275 of 2019
                                                         MFA No. 201305 of 2019
                      HC-KAR                                       AND 1 OTHER


                                 IN THE HIGH COURT OF KARNATAKA,

                                         KALABURAGI BENCH

                             DATED THIS THE 3RD DAY OF DECEMBER, 2025

                                                 PRESENT

                           THE HON'BLE MR. JUSTICE H.T.NARENDRA PRASAD
                                                   AND
                           THE HON'BLE MR. JUSTICE TYAGARAJA N. INAVALLY

                           MISCL. FIRST APPEAL NO. 201276 OF 2019 (MV-I)
                                                  C/W
                               MISCL. FIRST APPEAL NO. 201275 OF 2019
                               MISCL. FIRST APPEAL NO. 201305 OF 2019
                               MISCL. FIRST APPEAL NO. 201306 OF 2019


                      IN M.F.A.NO.201276/2019

                      BETWEEN:

                            SHARIF SAB
Digitally signed by
BASALINGAPPA
SHIVARAJ
                            S/O RAJA SAB,
DHUTTARGAON
Location: HIGH
                            AGE: 22 YEARS,
COURT OF
KARNATAKA
                            OCC: COOLIE WORK,
                            R/O: HEGGADADINNI VILLAGE,
                            TQ: DEVADURGA.
                            NOW RESIDING AT KALMALA VILLAGE,
                            TQ & DIST: RAICHUR - 584 102
                                                                     ...APPELLANT

                      (BY SRI BASAVARAJ R.MATH, ADVOCATE)

                      AND:

                      1.    SRI. KANAKARASU P.
                            -2-
                                    NC: 2025:KHC-K:7453-DB
                                  MFA No. 201276 of 2019
                              C/W MFA No. 201275 of 2019
                                  MFA No. 201305 of 2019
HC-KAR                                      AND 1 OTHER


     S/O PERUMAL,
     AGE: 30 YEARS,
     OCC: DRIVER OF LORRY BEARING
     NO.TN-29/BA-9524,
     R/O: 274, THIPATT V. RAJAGOLAHALLI,
     POST: PENNAGARAM,
     TQ: DHARMAPURI DIST:636 803 (TN)

2.   SELVAM K.P.
     S/O PALANSAMY K.C.
     AGE: MAJOR,
     OCC: OWNER OF LORRY BEARING
     NO.TN-29/BA-9524, OLD NO.3/49,
     NEW NO.3/274, GUNDALAPATTY VILLAGE,
     OLD DHARMAPURI POST,
     DHARMAPURI DIST: 636 803 (TN)

3.   THE MANAGER,
     SUNDARAM ALLIANCE INSURANCE CO LTD.,
     NO.102 & 103 COUNTER PERMIT BUILDING,
     OPPOSITE TO SAJANAYVANI (HUBLI)
     KARNATAKA - 580 020.

4.   SRI. HANUMANTHA
     S/O SANNA HUCHAPPA,
     AGE: MAJOR,
     OCC: OWNER OF TEMPO TRAX
     BEARING NO.KA-36/A-7800,
     R/O: ERA VILLAGE, TQ: MANVI,
     DIST; RAICHUR - 584 123.
                                           ...RESPONDENTS

(BY SRI S.S.ASPALLI, ADVOCATE FOR R3;
V/O DATED 06.07.2023 NOTICE TO R1, R2;
V/O DATED 25.11.2025, NOTICE TO R4 IS DISPENSED WITH)

     THIS MFA IS FILED UNDER SECTION 173(1) OF THE
MOTOR VEHICLES ACT, PRAYING TO MODIFY THE IMPUGNED
JUDGMENT AND AWARD DATED 19.02.2019 PASSED BY THE
PRL. DISTRICT AND SESSIONS JUDGE AND MACT, RAICHUR IN
                                  -3-
                                        NC: 2025:KHC-K:7453-DB
                                       MFA No. 201276 of 2019
                                   C/W MFA No. 201275 of 2019
                                       MFA No. 201305 of 2019
HC-KAR                                           AND 1 OTHER


M.V.C.NO.27/2016,     IN   THE    INTEREST   OF   JUSTICE   AND
EQUITY.

IN M.F.A.NO.201275/2019

BETWEEN:

1.   SMT. MAREMMA
     W/O POOJA @ BHEEMANNA,
     AGE: 29 YEARS,
     OCC: HOUSEHOLD WORK,

2.   SRI SRIDHAR
     S/O POOJA @ BHEEMANNA,
     AGE: 11 YEARS,
     OCC: STUDENT,

3.   RANJITHA
     D/O POOJA @ BHEEMANNA,
     AGE: 08 YEARS,

4.   POOJAMMA
     D/O POOJA @ BHEEMANNA,
     AGE: 05 YEARS,

     APPELLANT NOS.2 TO 4 ARE MINORS UNDER THE
     GUARDIANSHIP OF THEIR NATURAL MOTHER
     MAREMMA APPELLANT NO.1.

5.   SRI BUDEPPA
     S/O MAREPPA,
     AGE: 64 YEARS,
     OCC: NIL,

6.   SMT. YELLAMMA
     W/O BUDEPPA,
     AGE: 59 YEARS,
     OCC: HOUSEHOLD WORK,

     ALL ARE R/O HEERA VILLAGE,
     TQ: MANVI, DIST: RAIHCUR
                            -4-
                                    NC: 2025:KHC-K:7453-DB
                                  MFA No. 201276 of 2019
                              C/W MFA No. 201275 of 2019
                                  MFA No. 201305 of 2019
HC-KAR                                      AND 1 OTHER


     NOW RESIDING AT KALMALA VILLAGE,
     TQ: AND DIST: RAICHUR - 584 102.
                                             ...APPELLANTS

(BY SRI BASAVARAJ R.MATH, ADVOCATE)

AND:

1.   SRI. KANAKARASU P.
     S/O PERUMAL,
     AGE: 30 YEARS,
     OCC: DRIVER OF LORRY BEARING
     NO.TN-29/BA-9524,
     R/O: 274, THIPATT V. RAJAGOLAHALLI,
     POST: PENNAGARAM,
     TQ: DHARMAPURI DIST:636 803 (TN)

2.   SELVAM K.P.
     S/O PALANSAMY K.C.
     AGE: MAJOR,
     OCC: OWNER OF LORRY BEARING
     NO.TN-29/BA-9524, OLD NO.3/49,
     NEW NO.3/274, GUNDALAPATTY VILLAGE,
     OLD DHARMAPURI POST,
     DHARMAPURI DIST: 636 701 (TN)

3.   THE MANAGER,
     SUNDARAM ALLIANCE INSURANCE CO LTD.,
     NO.102 & 103 COUNTER PERMIT BUILDING,
     OPPOSITE TO SAJANAYVANI (HUBLI)
     KARNATAKA - 580 020.

4.   SRI. HANUMANTHA
     S/O SANNA HUCHAPPA,
     AGE: MAJOR,
     OCC: OWNER OF TEMPO TRAX
     BEARING NO.KA-36/A-7800,
     R/O: ERA VILLAGE, TQ: MANVI,
     DIST; RAICHUR - 584 123.
                                           ...RESPONDENTS
                             -5-
                                   NC: 2025:KHC-K:7453-DB
                                  MFA No. 201276 of 2019
                              C/W MFA No. 201275 of 2019
                                  MFA No. 201305 of 2019
HC-KAR                                      AND 1 OTHER


(BY SRI S.S.ASPALLI, ADVOCATE FOR R3;
V/O DATED 06.07.2023 NOTICE TO R1, R2;
NOTICE TO R4 IS DISPENSED WITH)

     THIS MFA IS FILED UNDER SECTION 173(1) OF THE
MOTOR VEHICLES ACT, PRAYING TO MODIFY THE IMPUGNED
JUDGMENT AND AWARD DATED 19.02.2019 PASSED BY THE
PRL. DISTRICT AND SESSIONS JUDGE AND MACT, RAICHUR IN
M.V.C.NO.358/2015, IN THE INTEREST OF JUSTICE AND
EQUITY.

IN M.F.A.NO.201305/2019

BETWEEN:

1.   SMT. EARAMMA
     W/O BASAVARAJ
     AGE: 27 YEARS,
     OCC: HOUSEHOLD WORK,

2.   SABAMMA
     D/O BASAVARAJ
     AGE: 8 YEARS, MINOR

3.   BASAMMA
     D/O BASAVARAJ
     AGE: 5 YEARS, MINOR,

4.   SRI KADAPPA
     S/O NAGAPPA
     AGE: 64 YEARS,
     OCC: NIL,
     SINCE APPELLANT NO.2 AND 3 ARE MINORS,
     REPRESENTED BY THEIR NATURAL MOATHER,
     APPELLANT NO.1 EARAMMA,

     ALL ARE R/O DONDAMBALLI,
     TQ: DEVADURGA,
     NOW RESIDING AT KALMALA VILLAGE,
     TQ: AND DIST: RAICHUR - 584 101.
                                            ...APPELLANTS
                            -6-
                                    NC: 2025:KHC-K:7453-DB
                                  MFA No. 201276 of 2019
                              C/W MFA No. 201275 of 2019
                                  MFA No. 201305 of 2019
HC-KAR                                      AND 1 OTHER




(BY SRI BABU H.METAGUDDA, ADVOCATE)

AND:

1.   SRI. KANAKARASU P.
     S/O PERUMAL,
     AGE: 30 YEARS,
     OCC: DRIVER OF LORRY BEARING
     NO.TN-29/BA-9524,
     R/O: 274, THIPATT V. RAJAGOLAHALLI,
     POST: PENNAGARAM,
     TQ: DHARMAPURI DIST:636 803 (TN)

2.   SELVAM K.P.
     S/O PALANSAMY K.C.
     AGE: MAJOR,
     OCC: OWNER OF LORRY BEARING
     NO.TN-29/BA-9524, OLD NO.3/49,
     NEW NO.3/274, GUNDALAPATTY VILLAGE,
     OLD DHARMAPURI POST,
     DHARMAPURI DIST: 636 701 (TN)

3.   THE MANAGER,
     SUNDARAM ALLIANCE INSURANCE CO LTD.,
     NO.102 & 103 COUNTER PERMIT BUILDING,
     OPPOSITE TO SAJANAYVANI (HUBLI)
     KARNATAKA - 580 020.

4.   SRI. HANUMANTHA
     S/O SANNA HUCHAPPA,
     AGE: MAJOR,
     OCC: OWNER OF TEMPO TRAX
     BEARING NO.KA-36/A-7800,
     R/O: ERA VILLAGE, TQ: MANVI,
     DIST; RAICHUR - 584 123.
                                           ...RESPONDENTS

(BY SRI S.S.ASPALLI, ADVOCATE FOR R3;
V/O DATED 27.11.2023 NOTICE TO R1 and R2 DISPENSED
WITH)
                             -7-
                                   NC: 2025:KHC-K:7453-DB
                                  MFA No. 201276 of 2019
                              C/W MFA No. 201275 of 2019
                                  MFA No. 201305 of 2019
HC-KAR                                      AND 1 OTHER




     THIS MFA IS FILED UNDER SECTION 173(1) OF THE
MOTOR VEHICLES ACT, PRAYING TO MODIFY THE IMPUGNED
JUDGMENT AND AWARD DATED 19.02.2019 PASSED IN
M.V.C.NO.399/2015 BY THE PRL. DISTRICT AND SESSIONS
JUDGE AND MACT, RAICHUR AND ENHANCING THE
COMPENSATION FROM RS.10,13,000/- WITH 6% INTEREST TO
RS.58,25,000/- WITH 12% INTEREST AND ETC.

IN M.F.A.NO.201306/2019

BETWEEN:

1.   SRI ERAPPA
     S/O HANUMANTHA
     AGE: 28 YEARS,
     OCC: COOLIE WORK,

2.   SMT. SHIVAMMA
     W/O HANUMANTHA
     AGE: 58 YEARS,
     OCC: HOUSE WORD WORK,

3.   SRI SANNABASAVA
     S/O EARAPPA,
     AGE: 7 YEARS, MINOR,

4.   SRI SHIVAKUMAR
     S/O EARAPPA,
     AGE: 5 YEARS, MINOR,

     APPELLANT NO.3 AND 4 ARE MINORS,
     REPRESENTED BY THEIR NATURAL FATHER
     GUARDIAN APPELLANT NO.1 EARAPPA,

     ALL R/O: AKALAKUMPI,
     TQ: DEVADURGA NOW
     R/O: SHAKTINAGAR, RAICHUR - 584 101.
                                            ...APPELLANTS

(BY SRI BABU H.METAGUDDA, ADVOCATE)
                            -8-
                                    NC: 2025:KHC-K:7453-DB
                                  MFA No. 201276 of 2019
                              C/W MFA No. 201275 of 2019
                                  MFA No. 201305 of 2019
HC-KAR                                      AND 1 OTHER




AND:

1.   SRI. KANAKARASU P.
     S/O PERUMAL,
     AGE: 29 YEARS,
     OCC: DRIVER OF LORRY BEARING
     NO.TN-29/BA-9524,
     R/O: 274, THIPATT V. RAJAGOLAHALLI,
     POST: PENNAGARAM,
     TQ: DHARMAPURI DIST:636 803 (TN)

2.   SELVAM K.P.
     S/O PALANSAMY K.C.
     AGE: MAJOR,
     OCC: OWNER OF LORRY BEARING
     NO.TN-29/BA-9524, OLD NO.3/49,
     NEW NO.3/274, GUNDALAPATTY VILLAGE,
     OLD DHARMAPURI POST,
     DHARMAPURI DIST: 636 701 (TN)

3.   THE MANAGER,
     SUNDARAM ALLIANCE INSURANCE CO LTD.,
     NO.102 & 103 COUNTER PERMIT BUILDING,
     OPPOSITE TO SAJANAYVANI (HUBLI)
     KARNATAKA - 580 020.

4.   SRI. HANUMANTHA
     S/O SANNA HUCHAPPA,
     AGE: MAJOR,
     OCC: OWNER OF TEMPO TRAX
     BEARING NO.KA-36/A-7800,
     R/O: ERA VILLAGE, TQ: MANVI,
     DIST; RAICHUR - 584 123.
                                           ...RESPONDENTS

(BY SRI S.S.ASPALLI, ADVOCATE FOR R3;
V/O DATED 24.11.2023 NOTICE TO R1 and R2 DISPENSED
WITH)
                               -9-
                                        NC: 2025:KHC-K:7453-DB
                                       MFA No. 201276 of 2019
                                   C/W MFA No. 201275 of 2019
                                       MFA No. 201305 of 2019
HC-KAR                                           AND 1 OTHER


     THIS MFA IS FILED UNDER SECTION 173(1) OF THE
MOTOR VEHICLES ACT, PRAYING TO MODIFY THE IMPUGNED
JUDGMENT AND AWARD DATED 19.02.2019 PASSED IN
M.V.C.NO.400/2015 BY THE PRL. DISTRICT AND SESSIONS
JUDGE AND MACT, RAICHUR AND ENHANCING THE
COMPENSATION FROM RS.10,42,000/- WITH 6% INTEREST TO
RS.55,25,000/- WITH 12% INTEREST AND ETC.

    THESE MFA'S, COMING ON FOR ADMISSION, THIS DAY,
JUDGMENT WAS DELIVERED THEREIN AS UNDER:

CORAM:    HON'BLE MR. JUSTICE H.T.NARENDRA PRASAD
          AND
          HON'BLE MR. JUSTICE TYAGARAJA N. INAVALLY


                       ORAL JUDGMENT

(PER: HON'BLE MR. JUSTICE H.T.NARENDRA PRASAD)

1. These appeals under Section 173(1) of the Motor

Vehicles Act, 1988 (hereinafter referred to as 'the Act', for

short) have been filed by the claimants challenging the

judgment and award dated 19.02.2019 passed by the

MACT, Raichur in MVC Nos.27/2016, 358/2015, 399/2015

and 400/2015 respectively.

2. Facts giving rise to the filing of the appeals briefly

stated are that when the claimant-Sharif, deceased

Basavaraj, deceased Anjinamma, deceased Pooja @

- 10 -

NC: 2025:KHC-K:7453-DB

HC-KAR AND 1 OTHER

Bheemanna and others were proceeding in Tempo Trax

vehicle bearing registration No.KA-36-A-7800 (for short

'tempo') towards Bengaluru for attending coolie work and

on 04.01.2015 at 3:00 am, the said vehicle was punctured

near Kalambella, Chikkanahalli Village on Sira-Tumakur

NH-48 road and while removing the left tyre back wheel,

at that time, a lorry bearing registration No.TN-29-BA-

9524 (for short 'lorry'), which was being driven in a rash

and negligent manner, dashed against the hind portion of

the tempo. As a result of the aforesaid accident, the

deceased Pooja @ Bheemanna died at the spot, deceased

Anjinamma, deceased Basavaraj succumbed to the injuries

and claimant-Sharif and other inmates sustained injuries.

3. The claimants filed petitions under Section 166 of the

Act seeking compensation for the death of the deceased

along with interest.

- 11 -

NC: 2025:KHC-K:7453-DB

HC-KAR AND 1 OTHER

4. Upon service of notice, the respondent Nos.2 and 3

appeared through counsel and filed written statements

denying the averments made in the claim petition. The

respondent Nos.1 and 4, despite service of notice, did not

appear before the Tribunal and was placed ex-parte.

5. On the basis of the pleadings of the parties, the

Claims Tribunal framed the issues and thereafter, recorded

the evidence. The Tribunal, by impugned judgment and

award has partly allowed the claim petitions and held that

the accident occurred due to contributory negligence of

the drivers of the lorry as well as the tempo at the ratio of

75% and 25% respectively and awarded compensation

with interest at the rate of 6% p.a. and directed the

insurer of both the vehicles to deposit their respective

share of compensation amount along with interest. Being

aggrieved, the present appeals have been filed by the

claimants.

- 12 -

NC: 2025:KHC-K:7453-DB

HC-KAR AND 1 OTHER

6. The learned counsel for the claimants has raised the

following contentions:

NEGLIGENCE:

The accident has occurred due to the negligence of

driver of the lorry. The driver of the lorry came in a rash

and negligent manner and dashed to the parked tempo.

Further, he contented that the tempo was punctured in the

highway. The driver of the tempo after taking all

precautionary measures to put indicator and blinkers on

the road, was changing the punctured tyre of the vehicle.

The road was a straight road. The driver of the lorry could

see the parking of the tempo from a long distance. Since

driver of the lorry was driving the same in a rash and

negligent manner, he has not made any efforts to stop the

lorry, dashed to the hind portion of the tempo. Due to the

impact, the accident has occurred. He further contented

that the tempo was insured and was having a valid

insurance policy. The Tribunal is not justified in holding

that the driver of the tempo has contributed to the

- 13 -

NC: 2025:KHC-K:7453-DB

HC-KAR AND 1 OTHER

accident to an extent of 25%. The said finding of the

Tribunal is unsustainable.

QUANTUM OF COMPENSATION:

a) Firstly, the claimant asserts that he was earning

Rs.15,000/- per month by working in a construction

company. However, the Tribunal has erred in taking the

income as merely as Rs.6,000/- per month.

b) Secondly, the claimant has examined the doctor as

PW-5. There is 3 cm shortening of leg. The Tribunal

undervalued the claimant's whole-body disability at 20%,

contradicting the evidence of the doctor that the claimant

suffered 33.2% disability to whole body.

c) Lastly, due to the accident, the claimant has

sustained grievous injuries. He was treated as inpatient for

a period of 44 days. Even after discharge from the

hospital, he was not in a position to discharge his regular

work. He has suffered lot of pain during treatment.

- 14 -

NC: 2025:KHC-K:7453-DB

HC-KAR AND 1 OTHER

Considering the same, the overall compensation awarded

by the Tribunal is on the lower side.

a) Firstly, the claimants assert that the deceased was aged

about 35 years at the time of the accident and the

assessment of monthly income of the deceased at

Rs.6,000/- by the Tribunal is unjustified and erroneous.

b) Secondly, as per the law laid down by the Hon'ble

Supreme Court in the case of NATIONAL INSURANCE

CO. LTD. -v- PRANAY SETHI AND OTHERS [AIR 2017

SC 5157], in cases, where the deceased was self-

employed or received a fixed salary, an addition of 40% of

the established income towards 'future prospects' is

warranted when the deceased was below the age of 40

years. The said principle shall be applied to the present

case.

c) Thirdly, as per the law laid down by the Hon'ble

Supreme Court in the case of PRANAY SETHI (supra),

- 15 -

NC: 2025:KHC-K:7453-DB

HC-KAR AND 1 OTHER

the claimants are entitled for Rs.15,000/- towards 'loss of

estate' and Rs.15,000/- towards 'funeral expenses'.

d) Fourthly, as per the judgment of the Hon'ble Supreme

Court in the case of MAGMA GENERAL INSURANCE CO.

LTD. -V- NANU RAM [2018 ACJ 2782], each of the

claimants is entitled to compensation of Rs.40,000/- under

the head of 'loss of love and affection and consortium'.

e) Lastly, considering the age and avocation of the

deceased, the overall compensation awarded by the

Tribunal is inadequate and on the lower side.

a) Firstly, the claimants assert that the deceased was

aged about 30 years at the time of the accident and the

assessment of monthly income of the deceased at

Rs.6,000/- by the Tribunal is unjustified and erroneous.

b) Secondly, as per the law laid down by the Hon'ble

Supreme Court in the case of NATIONAL INSURANCE

CO. LTD. -v- PRANAY SETHI AND OTHERS [AIR 2017

SC 5157], in cases, where the deceased was self-

- 16 -

NC: 2025:KHC-K:7453-DB

HC-KAR AND 1 OTHER

employed or received a fixed salary, an addition of 40% of

the established income towards 'future prospects' is

warranted when the deceased was below the age of 40

years. The said principle shall be applied to the present

case.

c) Thirdly, as per the law laid down by the Hon'ble

Supreme Court in the case of PRANAY SETHI (supra),

the claimants are entitled for Rs.15,000/- towards 'loss of

estate' and Rs.15,000/- towards 'funeral expenses'.

d) Fourthly, as per the judgment of the Hon'ble

Supreme Court in the case of MAGMA GENERAL

INSURANCE CO. LTD. -V- NANU RAM [2018 ACJ

2782], each of the claimants is entitled to compensation

of Rs.40,000/- under the head of 'loss of love and affection

and consortium'.

e) Lastly, considering the age and avocation of the

deceased, the overall compensation awarded by the

Tribunal is inadequate and on the lower side.

- 17 -

                                        NC: 2025:KHC-K:7453-DB



HC-KAR                                           AND 1 OTHER




a)      Firstly, the claimants assert that the deceased was

aged about 18 years at the time of the accident and the

assessment of monthly income of the deceased at

Rs.6,000/- by the Tribunal is unjustified and erroneous.

b) Secondly, as per the law laid down by the Hon'ble

Supreme Court in the case of NATIONAL INSURANCE

CO. LTD. -v- PRANAY SETHI AND OTHERS [AIR 2017

SC 5157], in cases, where the deceased was self-

employed or received a fixed salary, an addition of 40% of

the established income towards 'future prospects' is

warranted when the deceased was below the age of 40

years. The said principle shall be applied to the present

case.

c) Thirdly, as per the law laid down by the Hon'ble

Supreme Court in the case of PRANAY SETHI (supra),

the claimants are entitled for Rs.15,000/- towards 'loss of

estate' and Rs.15,000/- towards 'funeral expenses'.

- 18 -

                                                 NC: 2025:KHC-K:7453-DB



HC-KAR                                                AND 1 OTHER


d)   Fourthly,   as        per    the   judgment      of   the   Hon'ble

Supreme    Court      in    the    case     of    MAGMA      GENERAL

INSURANCE CO. LTD. -V- NANU RAM [2018 ACJ

2782], each of the claimants is entitled to compensation

of Rs.40,000/- under the head of 'loss of love and affection

and consortium'.

e) Lastly, considering the age and avocation of the

deceased, the overall compensation awarded by the

Tribunal is inadequate and on the lower side.

With the above contentions, the learned counsel for

the claimants sought for allowing the appeals.

7. On the other hand, the learned counsel for the

Insurance Company has raised the following counter-

contentions:

NEGLIGENCE:

The driver of the tempo had parked the vehicle on

the middle road of the road and removing the punctured

wheel. He was supposed to park on the side of the road.

- 19 -

NC: 2025:KHC-K:7453-DB

HC-KAR AND 1 OTHER

Since it is a National Highway, the vehicles will be moving

at a high speed; inspite of his best effort, the driver of the

lorry was unable to control the vehicle and dashed to the

hind portion of the tempo. He further contended that

driver of the tempo was negligent in parking the tempo in

the middle of the road and changing the wheel without

even asking inmates to get down from the vehicle.

Therefore, Tribunal has rightly held that driver of the

tempo has also contributed to the accident to the extent of

25%.

QUANTUM OF COMPENSATION:

a) Firstly, the assertion of claimant that he was earning

Rs.15,000/- per month, remains unsubstantiated due to

lack of documentary evidence. In the absence of proof of

income, the Tribunal has assessed the income of the

claimant notionally.

- 20 -

                                          NC: 2025:KHC-K:7453-DB



HC-KAR                                           AND 1 OTHER


b)   Secondly,    the   Tribunal       considering   the   injuries

sustained by the claimant and evidence of the doctor, has

rightly assessed the whole body disability at 20%.

c) Thirdly, considering the injuries sustained by the

claimant and considering the age and avocation of the

claimant, the overall compensation awarded by the

Tribunal is just and reasonable and it does not warrant

interference.

a) In the absence of proof of income, the Tribunal has

correctly assessed the income of the deceased notionally.

b) Claimants are 6 in numbers. The Tribunal instead of

deducting 1/4th of the income of the deceased towards

personal expenses has erred in deducting 1/5th.

c) Secondly, since the claimants have not established the

income of the deceased, they are not entitled for

compensation towards 'future prospects'.

d) Thirdly, on appreciation of oral and documentary

evidence and considering the age and avocation of the

- 21 -

NC: 2025:KHC-K:7453-DB

HC-KAR AND 1 OTHER

deceased, the overall compensation awarded by the

Tribunal is just and reasonable.

a) In the absence of proof of income, the Tribunal has

correctly assessed the income of the deceased notionally.

b) Secondly, since the claimants have not established

the income of the deceased, they are not entitled for

compensation towards 'future prospects'.

c) Thirdly, on appreciation of oral and documentary

evidence and considering the age and avocation of the

deceased, the overall compensation awarded by the

Tribunal is just and reasonable.

a) In the absence of proof of income, the Tribunal has

correctly assessed the income of the deceased notionally.

b) Secondly, since the claimants have not established

the income of the deceased, they are not entitled for

compensation towards 'future prospects'.

- 22 -

NC: 2025:KHC-K:7453-DB

HC-KAR AND 1 OTHER

c) Thirdly, on appreciation of oral and documentary

evidence and considering the age and avocation of the

deceased, the overall compensation awarded by the

Tribunal is just and reasonable.

With the above contentions, the learned counsel

sought to dismiss the appeals.

8. Heard the learned counsel for the parties and

perused the judgment and award of the Tribunal.

RE: NEGLIGENCE:

9. It is the case of the claimants that on 04.01.2015 at

about 03.00 a.m., the claimant-injured, deceased persons

and other villagers were inmates in the tempo bearing

No.KA-36-A-7800 and proceeding to Bengaluru to attend

coolie work and due to puncture, the vehicle was parked

near Chikkanahalli on Sira-Tumkur NH-48 for changing the

tyre. At that time, driver of the lorry bearing registration

No.TN-29-BA-9524 was driven in rash and negligent

manner with high speed and dashed to the tempo from

- 23 -

NC: 2025:KHC-K:7453-DB

HC-KAR AND 1 OTHER

back side. Due to which some of the inmates have died

and some of them have been injured. The driver of the

tempo, who was changing the wheel died at the spot.

To prove the case, the claimants have examined 8

witnesses and marked 259 documents. Immediately, after

the accident, complainant has been lodged against the

driver of the lorry. The police after thorough investigation

have filed charge sheet; in respect of driver of tempo, the

charge sheet is filed only under the offences under Section

283 of IPC and in respect of driver of the lorry, the charge

sheet is filed for the offence punishable under Sections

304A, 338, 337, 283 and 279 of IPC.

PW1 to PW8 have categorically stated that accident

occurred due to the negligence of driver of the lorry. The

tempo was parked on the side of the highway to change

the punctured tyre. The driver of the tempo had taken all

precaution to put the indicator and the blinkers and he has

taken all possible care while parking the tempo. Therefore,

there is no justification for the respondent to contend that

- 24 -

NC: 2025:KHC-K:7453-DB

HC-KAR AND 1 OTHER

vehicle was parked in the middle of the road without

taking any safety measures. Since the accident occurred in

the highway and it was straight road, the driver of the

lorry could have noticed the parking of the tempo since

there was indicators and blinkers. As per the

panchanama, it goes to show that, lorry has hit the tempo

from the back side and dragged the vehicle where the

dead bodies and blood stains were located. It is very clear

from spot panchanama and IMV report that driver of the

lorry was driving the same in rash and negligent manner

and with a high speed without making any effort to control

the lorry dashed to the tempo. The accident occurred due

to the negligence of driver of the lorry alone. The Tribunal

even though has given a finding that driver of the tempo

has taken all precautionary measures while parking the

vehicle and no charge sheet has been filed against the

driver of the tempo for negligence, has erred in holding

that driver of the tempo has contributed to the accident to

the extent of 25%.

- 25 -

NC: 2025:KHC-K:7453-DB

HC-KAR AND 1 OTHER

Therefore, in view of the above, we hold that the

driver of the lorry alone was negligent in causing the

accident. To that extent, the finding of the Tribunal in

respect of negligence is modified. The insurer of lorry is

liable to indemnify the owner of the tempo and pay entire

compensation to the claimants.

RE: QUANTUM OF COMPENSATION

IN MVC 27/2016 (claimant - Sharif)

10. The claimant claims that he was earning Rs.15,000/-

per month. But he has not produced any documents to

substantiate his claim. Therefore, in the absence of proof

of income, notional income has to be assessed. According

to the guidelines issued by the Karnataka State Legal

Services Authority, for accidents occurred in the year

2015, notional income shall be taken at Rs.8,000/- p.m.

As per wound certificate, the claimant has sustained

Type-II open fracture both bones of right leg and fracture

3 and 5 metatarsal right foot bones with PTRA right leg.

Taking into consideration the deposition of the doctor and

- 26 -

NC: 2025:KHC-K:7453-DB

HC-KAR AND 1 OTHER

injuries mentioned in the wound certificate, the Tribunal

has rightly taken the whole body disability at 20%. The

claimant is aged about 19 years at the time of the accident

and multiplier applicable to his age group is '18'. Thus, the

claimant is entitled for compensation of Rs.345,600/-

(Rs.8,000*12*18*20%) on account of 'loss of future

income'.

The nature of injuries indicates that the claimant

must have been under rest and treatment for a period of 3

months. Consequently, the claimant is entitled for

compensation of Rs.24,000/- (Rs.8,000*3 months) under

the head 'loss of income during laid up period'.

The claimant was hospitalized as an inpatient for

more than 44 days in the hospital and subsequently

received further treatment. Due to the accident, the

claimant has suffered grievous injuries and also undergone

surgery. Considering the prolonged pain during treatment

as well as the permanent disability certified by the doctor,

we are inclined to enhance the compensation awarded by

- 27 -

NC: 2025:KHC-K:7453-DB

HC-KAR AND 1 OTHER

the Tribunal under the head of 'pain and sufferings' from

Rs.40,000/- to Rs.60,000/- and under the head of 'loss

of amenities' from Rs.25,000/- to Rs,35,000/-

Considering the nature of injuries, the compensation

awarded by the Tribunal under other heads is just and

reasonable.

Thus, the claimant is entitled to the following

compensation:

                           As awarded         As awarded
                             by the             by this
  Compensation under        Tribunal             Court
    different Heads
                                   (Rs.)        (Rs.)

 Pain and sufferings                 40,000        60,000

 Medical expenses                   120,000       120,000

 Food, nourishment,                  19,000        19,000
 conveyance and
 attendant charges

 Loss of income during               18,000        24,000
 laid up period

 Loss of amenities                   25,000        35,000

 Loss of future income              259,200       345,600

                Total              481,200       603,600
                             - 28 -
                                      NC: 2025:KHC-K:7453-DB



HC-KAR                                         AND 1 OTHER


IN MVC 358/2015 (Deceased - Pooja @ Bheemanna)

11. In the absence of proof of income, the notional

income has to be assessed. According to the guidelines

issued by the Karnataka State Legal Services Authority,

for accidents occurred in the year 2015, the notional

income of the deceased shall be taken at Rs.8,000/- p.m.

To the aforesaid income, 40% has to be added on account

of future prospects in view of the law laid down by the

Constitution Bench of the Supreme Court in 'PRANAY

SETHI' (supra). Thus, the monthly income comes to

Rs.11,200/-. Since claimants are 6 in numbers, it is

appropriate to deduct 1/4th of the income of the deceased

towards personal expenses and remaining amount has to

be taken as his contribution to the family, instead of 1/5th

deducted by the Tribunal. The deceased was aged about

35 years at the time of the accident and multiplier

applicable to his age group is '16'. Thus, the claimants are

entitled to compensation of Rs.16,12,800/-

- 29 -

                                                 NC: 2025:KHC-K:7453-DB



HC-KAR                                                AND 1 OTHER


(Rs.11,200*12*16*3/4)              on       account       of      'loss   of

dependency'.

     In     addition,      the     claimants        are        entitled   to

compensation of Rs.15,000/- on account of 'loss of

estate' and compensation of Rs.15,000/- on account of

'funeral expenses'. In view of the law laid down by the

Supreme Court in the case of 'MAGMA GENERAL

INSURANCE' (supra), each of the claimants are entitled

for compensation of Rs.40,000/- each under the head of

'loss of consortium'.

Thus, the claimants are entitled to the following

compensation:

            Compensation under                     Amount in
              different Heads                        (Rs.)

          Loss of dependency                          16,12,800

          Funeral expenses                                15,000

          Loss of estate                                  15,000

          Loss of consortium                           240,000

                           Total                    18,82,800
                               - 30 -
                                           NC: 2025:KHC-K:7453-DB



HC-KAR                                           AND 1 OTHER


IN MVC 399/2015 (Deceased - Basavaraj)

12. In the absence of proof of income, the notional

income has to be assessed. According to the guidelines

issued by the Karnataka State Legal Services Authority,

for accidents occurred in the year 2015, the notional

income of the deceased shall be taken at Rs.8,000/- p.m.

To the aforesaid income, 40% has to be added on account

of future prospects in view of the law laid down by the

Constitution Bench of the Supreme Court in 'PRANAY

SETHI' (supra). Thus, the monthly income comes to

Rs.11,200/-. Since claimant Nos.1 to 4 are dependents, it

is appropriate to deduct 1/4th of the income of the

deceased towards personal expenses and remaining

amount has to be taken as his contribution to the family.

The deceased was aged about 30 years at the time of the

accident and multiplier applicable to his age group is '17'.

Thus, the claimants are entitled to compensation of

Rs.17,13,600/- (Rs.11,200*12*17*3/4) on account of

'loss of dependency'.

- 31 -

                                                  NC: 2025:KHC-K:7453-DB



HC-KAR                                                 AND 1 OTHER


      In     addition,      the     claimants        are    entitled   to

compensation of Rs.15,000/- on account of 'loss of

estate' and compensation of Rs.15,000/- on account of

'funeral expenses'. In view of the law laid down by the

Supreme Court in the case of 'MAGMA GENERAL

INSURANCE' (supra), each of the claimant Nos.1 to 4 are

entitled for compensation of Rs.40,000/- under the head

of 'loss of consortium'.

Thus, the claimants are entitled to the following

compensation:

             Compensation under                     Amount in
               different Heads                        (Rs.)

           Loss of dependency                         17,13,600

           Funeral expenses                                15,000

           Loss of estate                                  15,000

           Loss of consortium                           160,000

                            Total                    19,03,600



IN MVC 400/2015 (Deceased - Anjinamma)

13. In the absence of proof of income, the notional

income has to be assessed. According to the guidelines

- 32 -

NC: 2025:KHC-K:7453-DB

HC-KAR AND 1 OTHER

issued by the Karnataka State Legal Services Authority,

for accidents occurred in the year 2015, the notional

income of the deceased shall be taken at Rs.8,000/- p.m.

To the aforesaid income, 40% has to be added on account

of future prospects in view of the law laid down by the

Constitution Bench of the Supreme Court in 'PRANAY

SETHI' (supra). Thus, the monthly income comes to

Rs.11,200/-. Since claimant Nos.1 to 4 are dependents, it

is appropriate to deduct 1/4th of the income of the

deceased towards personal expenses and remaining

amount has to be taken as his contribution to the family.

The deceased was aged about 22 years at the time of the

accident and multiplier applicable to her age group is '18'.

Thus, the claimants are entitled to compensation of

Rs.18,14,400/- (Rs.11,200*12*18*3/4) on account of

'loss of dependency'.

In addition, the claimants are entitled to

compensation of Rs.15,000/- on account of 'loss of

estate' and compensation of Rs.15,000/- on account of

- 33 -

NC: 2025:KHC-K:7453-DB

HC-KAR AND 1 OTHER

'funeral expenses'. In view of the law laid down by the

Supreme Court in the case of 'MAGMA GENERAL

INSURANCE' (supra), each of the claimant Nos.1 to 4 are

entitled for compensation of Rs.40,000/- under the head

of 'loss of consortium'.

Thus, the claimants are entitled to the following

compensation:

           Compensation under                     Amount in
             different Heads                        (Rs.)

         Loss of dependency                         18,14,400

         Funeral expenses                              15,000

         Loss of estate                                15,000

         Loss of consortium                           160,000

                          Total                    20,04,400



14. In the result, the following order is passed:

ORDER

a) The appeals are allowed in part.

b) The judgment of the Claims Tribunal is modified.

c) The claimant in MVC 27/2016 is entitled to a total compensation of Rs.603,600/-.

- 34 -

                                         NC: 2025:KHC-K:7453-DB



 HC-KAR                                           AND 1 OTHER


d)    The claimant in MVC 358/2015 is entitled to a total
      compensation of Rs.18,82,800/-
e)    The claimant in MVC 399/2015 is entitled to a total
      compensation of Rs.19,03,600/-
f)    The claimant in MVC 400/2015 is entitled to a total
      compensation of Rs.20,04,400/-
g)    The Insurance Company (insurer of lorry) is directed

to deposit the entire compensation amount along with interest at 6% p.a. in all the cases from the date of filing of the claim petition till the date of realization, within a period of six weeks from the date of receipt of a copy of this judgment.

h) The apportionment, deposit and release of amount shall be made in accordance with the terms of the award of the Tribunal.

Sd/-

(H.T.NARENDRA PRASAD) JUDGE

Sd/-

(TYAGARAJA N. INAVALLY) JUDGE

DM List No.: 1 Sl No.: 47

 
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 : IDRC

 
 
Latestlaws Newsletter