Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Siddharameshwara Swamiji Hiremath vs Abeda S/O Ishad
2025 Latest Caselaw 1417 Kant

Citation : 2025 Latest Caselaw 1417 Kant
Judgement Date : 21 July, 2025

Karnataka High Court

Siddharameshwara Swamiji Hiremath vs Abeda S/O Ishad on 21 July, 2025

Author: R.Devdas
Bench: R.Devdas
                                                  -1-
                                                          NC: 2025:KHC-D:8993-DB
                                                         MFA No. 100592 of 2017


                      HC-KAR



                                   IN THE HIGH COURT OF KARNATAKA,

                                           DHARWAD BENCH

                                 DATED THIS THE 21ST DAY OF JULY, 2025

                                               PRESENT
                                  THE HON'BLE MR. JUSTICE R.DEVDAS
                                                 AND
                                 THE HON'BLE MR. JUSTICE K V ARAVIND
                       MISCELLANEOUS FIRST APPEAL NO.100592 OF 2017 (MV-I)
                      BETWEEN:

                      SRI SIDDHARAMESHWARA SWAMIJI HIREMATH
                      S/O. SIDDHARAMESWAMY,
                      AGE: 43 YEARS, OCC: RELIGIOUS
                      PREACHING AND MATHADIPATHI OF
                      SHRI SIDDHARAMESHWAR SAMSHAN
                      HIREMATH ALSO AGRICULTURE,
                      R/O: YELBURGA, DIST: KOPPAL.
                                                                     ...APPELLANT

                      (BY SMT. PADMAJA S.TADAPATRI, ADVOCATE FOR
                          SRI. S.S. BETURMATH, ADVOCATE)

                      AND:
Digitally signed by
CHANDRASHEKAR
LAXMAN                1. ABEDA S/O. ISHAD,
KATTIMANI
                         AGE: 30 YEARS, OCC: DRIVER OF
Location: HIGH
COURT OF                 LORRY NO.GJ-18/X-8657,
KARNATAKA
                         R/O: GOURA POST, JATATASEEL,
                         TARGAD ROAD, MATUR-281 001,
                         UTTAR PRADESH.

                      2. M/S. KATARIA TRANSPORT COMPANY
                         (GUJARAT) PVT. LTD.,
                         OPP. MILAN SHOPPING CENTER,
                         N.H. NO.8, AT: CHHATRAL, TQ: KALOL,
                         DIST: GANDHINAGAR-382010, GUJARAT,
                         (OWNER OF LORRY BEARING
                         REGN.NO.GJ-18/X-8657)
                              -2-
                                      NC: 2025:KHC-D:8993-DB
                                    MFA No. 100592 of 2017


HC-KAR




3. THE MANAGER,
   NEW INDIA ASSURANCE CO. LTD.,
   1ST FLOOR, HOTEL PRIYADARSHINI COMPOUND,
   RAILWAY STATION ROAD,
   HOSAPETE-583201, DIST: BALLARI.

4. SHARANAPPA S/O. MALLAPPA GASATTI,
   AGE: 33 YEARS, OCC: DRIVER
   OF CAR NO.KA-01/MC-2886,
   R/O: YELBURGA-583 236,
   TQ: YELBURGA, DIST: KOPPAL.

5. VAGEESH PANDIT
   S/O. SIDDARAMSWAMY HIREMATH,
   AGE: 45 YEARS,
   R/O: YELBURGA-583 236,
   DIST: KOPPAL.

6. MANAGER,
   RELIANCE GENERAL INSURANCE CO. LTD.,
   DESAI CROSS, DESHPANDE NAGAR,
   HUBBALLI-580029, DIST: DHARWAD.

                                              ...RESPONDENTS

(BY SRI. RAVINDRA R.MANE, ADVOCATE FOR R3
    SRI. B.G. INDI, ADVOCATE FOR R4 AND R5;
    SRI. G.N. RAICHUR, ADVOCATE FOR R6;
    NOTICE TO R1 IS DISPENSED WITH;
    NOTICE TO R2 IS SERVED)

     THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 173 (1) OF THE MOTOR VEHICLES ACT, PRAYING TO
MODIFY THE JUDGMENT AND AWARD OF SENIOR CIVIL JUDGE AND
ADDL. MACT, YELBURGA, DATED 26.11.2016 IN MVC NO.40/2012,
AND ENHANCE THE COMPENSATION SUITABLY THE INTEREST OF
JUSTICE AND EQUITY.

     THIS MISCELLANEOUS FIRST APPEAL, HAVING BEEN HEARD
AND RESERVED ON 17.06.2025, COMING ON FOR 'PRONOUNCEMENT
OF JUDGMENT', THIS DAY, THE COURT PRONOUNCED THE
FOLLOWING:
                                -3-
                                         NC: 2025:KHC-D:8993-DB
                                        MFA No. 100592 of 2017


HC-KAR



CORAM:      THE HON'BLE MR. JUSTICE R.DEVDAS
             AND
             THE HON'BLE MR. JUSTICE K V ARAVIND


                         CAV JUDGMENT

(PER: THE HON'BLE MR. JUSTICE K V ARAVIND)

Heard Smt. Padmaja S. Tadapatri, learned counsel

appearing for Sri S.S. Beturmath, learned counsel for the

appellant, Sri Ravindra R. Mane, learned counsel for

respondent No.3, Sri B.G. Indi, learned counsel for

respondent Nos.4 and 5, and Sri G.N. Raichur, learned

counsel for respondent No.6.

2. This appeal is preferred by the petitioner-

appellant challenging the judgment and award dated

26.11.2016 passed in M.V.C. No.40/2012 on the file of the

Senior Civil Judge and Additional Motor Accidents Claims

Tribunal, Yelburga (hereinafter referred to as 'the

Tribunal').

3. The claimant filed a petition under Section 166

of the Motor Vehicles Act, 1988 (for short, 'the MV Act')

seeking compensation for the injuries sustained in a road

NC: 2025:KHC-D:8993-DB

HC-KAR

traffic accident that occurred on 19.11.2010, involving a

car bearing registration No.KA-01/MC-2886 and a lorry

bearing registration No.GJ-18/X-8657. In the said

accident, the petitioner sustained multiple injuries. As per

the averments in the claim petition, the petitioner is the

owner of 100 acres of agricultural land, running

educational institutions, and was earning more than

Rs.50,000/- per month.

4. Upon service of notice, respondent No.3-the

Insurance Company filed its statement of objections,

denying the averments made in the claim petition. The

involvement of the insured vehicle, the liability of the

insurer, and the possession of a valid and effective driving

licence by the driver were specifically disputed. The

respondent also denied the claimant's asserted monthly

income, the expenditure allegedly incurred, as well as the

nature and extent of the disability claimed.

NC: 2025:KHC-D:8993-DB

HC-KAR

5. Respondent No.6, while denying the averments

made in the claim petition, specifically disputed the

insurance coverage in respect of the vehicle bearing

registration No.KA-01/MC-2886. The injuries sustained by

the claimant, the medical expenses incurred, and the

extent of disability were also denied. Additionally, the

respondent questioned whether the driver held a valid and

effective driving licence at the time of the accident.

Respondent No.5, while partially admitting the claim

averments, disputed the quantum of compensation

claimed. While admitting the ownership of the vehicle

bearing registration No.KA-01/MC-2886, it was contended

that the said vehicle was insured with respondent No.6,

and therefore, any liability arising out of the accident

ought to be fastened on the insurer. It was further

contended that the accident occurred due to the

negligence of the lorry involved in the incident.

6. The claimant examined himself as PW.1 and

one more witness as PW.2, and produced 198 documents,

NC: 2025:KHC-D:8993-DB

HC-KAR

which were marked as Exhibits P1 to P198. The

respondents examined 2 witnesses as RW.1 and RW.2,

and produced 5 documents, which were marked as

Exhibits R1 to R5.

7. The Tribunal, upon consideration of the

evidence on record, awarded compensation in a sum of

Rs.9,48,967/-. While computing the compensation, the

Tribunal assessed whole body disability at 45% and, for

the purpose of calculation, considered 1/3rd of the said

disability. The claimant's monthly income was taken at

Rs.20,000/-. The tribunal awarded compensation under

various other heads.

8. Smt. Padmaja S. Tadapatri, learned counsel for

Sri S.S. Beturmath, learned counsel appearing for the

petitioner, submits that prior to the accident, the

petitioner was serving as the Mathadheesha of a Math.

Owing to the injuries sustained in the accident, though the

petitioner is able to manage the administrative affairs of

NC: 2025:KHC-D:8993-DB

HC-KAR

the Math, he is unable to personally supervise the

agricultural land. Consequently, he has been compelled to

engage others for supervision, thereby incurring additional

expenditure. It is contended that, since the petitioner's

income is ascertainable, adoption of notional income by

the Tribunal was not justified. It is further submitted that

the petitioner was earning Rs.50,000/- per month, and

that even this income has been adversely affected due to

the injuries. Learned counsel also contends that the

petitioner has suffered mental disability as a consequence

of the accidental injuries. It is submitted that disability is

to be assessed at 100%.

9. Learned counsel for the respondent-insurer

submits that the petitioner was only the Mathadhipathi of

the Math, and that all the properties, including the

agricultural land, belonged to the Math. It is contended

that the Math was not paying any remuneration to the

petitioner; hence, there is no actual loss of income. It is

further submitted that the petitioner has continued to

NC: 2025:KHC-D:8993-DB

HC-KAR

function as Mathadhipathi, and the injuries sustained in

the accident have not deprived him of or obstructed him

from discharging his duties in that capacity. The

contention that the petitioner has suffered mental

disability and is unable to function as Mathadhipathi is also

denied, particularly in view of the fact that the petitioner

himself deposed before the Tribunal.

10. Considered the submissions of learned counsels

for the parties and perused the record.

11. The occurrence of the accident on 19.11.2010

involving the car bearing registration No.KA-01/MC-2886

and the lorry bearing registration No.GJ-18/X-8657 is not

in dispute. The fact that the petitioner sustained injuries in

the said accident is also undisputed. The Tribunal has held

respondent Nos.3 and 6-the Insurance Companies liable

for payment of compensation. As the Insurance

Companies have not preferred any appeal challenging the

finding on liability, no further discussion on that aspect is

NC: 2025:KHC-D:8993-DB

HC-KAR

warranted. The dispute in the present appeal pertains to

the percentage of disability suffered by the petitioner and

the quantum of compensation to be awarded.

12. The petitioner has claimed that he owns

approximately 100 acres of agricultural land and earns

Rs.50,000/- per month. However, no documentary

evidence has been produced to substantiate the claim of

ownership of 100 acres of land or the income of

Rs.50,000/- per month. It is a settled position in law that,

in the absence of proof of income, notional income is to be

taken into consideration. Nevertheless, the Tribunal,

assessed the monthly income at Rs.20,000/-. As the

insurer has not challenged the said finding in appeal, the

monthly income as assessed by the Tribunal is accepted.

13. The petitioner is seeking to have the disability

assessed at 100%. It is submitted that the head injuries

sustained have resulted in an Organic Mental Disorder

secondary to Traumatic Brain Injury, which is stated to be

- 10 -

NC: 2025:KHC-D:8993-DB

HC-KAR

permanent in nature. The Tribunal's assessment of whole

body disability at 45% is challenged as being without any

proper basis. However, the evidence on record is not

sufficient to accept the petitioner's claim regarding the

extent of disability. It is a settled position of law that

whole body disability alone cannot form the basis for

awarding compensation. In appropriate cases, functional

disability is to be considered, which may vary from the

whole body disability depending on the nature of the

claimant's occupation. The assessment of functional

disability is subjective and depends upon the facts of each

case, the nature of work performed by the claimant, and

the extent to which the injuries have impaired the

claimant's ability to carry out such work. In some

instances, the functional disability may exceed the

assessed whole body disability, and in other cases, it may

be less.

14. In the present case, the petitioner is stated to

be the Mathadhipathi of a Math, entrusted with its

- 11 -

NC: 2025:KHC-D:8993-DB

HC-KAR

administration and the supervision of its lands. It is an

admitted fact that the petitioner has continued to function

as the Mathadhipathi even after the accident. While it is

the petitioner's case that the injuries have caused some

hindrance in performing his duties to the same extent as

prior to the accident, no cogent evidence has been placed

on record to establish ownership of 100 acres of

agricultural land. Even assuming such ownership, there is

no evidence to demonstrate any actual loss suffered from

agricultural activities as a consequence of the injuries

sustained in the accident.

15. The claim of 100% disability cannot be

accepted for more than one reason. Firstly, the petitioner

himself entered the witness box and deposed as PW.1

before the Tribunal. Secondly, it is an admitted fact that

the petitioner has continued to discharge his duties as the

Mathadhipathi. If the petitioner had indeed suffered the

extent of disability as claimed, the situation would have

been otherwise. Thirdly, there is no evidence on record to

- 12 -

NC: 2025:KHC-D:8993-DB

HC-KAR

demonstrate how the alleged disability has affected the

petitioner's earning capacity. A mere reduction in the

quality or quantity of services rendered to the Math cannot

be made the basis for awarding compensation to the

petitioner. In such an event, it would be the Math that has

suffered the loss, and such loss cannot be considered for

the purpose of awarding compensation to the petitioner in

his individual capacity. The Tribunal, based on the

evidence on record and keeping in view the concept of

functional disability, has rightly assessed the disability at

15%. This Court finds no reason to interfere with the said

finding.

16. Insofar as the compensation awarded under

other heads is concerned, the sum of R.27,500/- awarded

towards attendant charges, considering the fact that the

petitioner was an inpatient for more than 25 days, appears

to be on the lower side. Hence, one month's income, i.e.,

Rs.20,000/-, is added to the said amount, making the total

Rs.47,500/- under this head. The Tribunal has awarded

- 13 -

NC: 2025:KHC-D:8993-DB

HC-KAR

Rs.5,01,467/- towards medical expenses, based on the

bills produced, which is justified. Similarly, the

compensation awarded under various other heads such as

future medical expenses, pain and suffering, mental shock,

travel expenses, and incidental charges is also found to be

appropriate and calls for no interference.

17. The Tribunal has not awarded any

compensation under the heads of nourishment, loss of

amenities, loss of expectation of life, and loss of income

during the laid-up period. Considering that the petitioner

has suffered 45% whole body disability and was an

inpatient for 25 days, it is evident that he would have

required nourishing care during the recovery period.

Accordingly, a sum of Rs.30,000/- is awarded under the

head of nourishment. Having regard to the fact that the

petitioner was hospitalised for 25 days and has sustained

45% disability, he is also entitled to compensation under

the head of loss of amenities, which is quantified at

Rs.30,000/-. The medical evidence on record indicates

- 14 -

NC: 2025:KHC-D:8993-DB

HC-KAR

that the petitioner has suffered a permanent disability,

which would impair his ability to lead life in the manner he

did prior to the accident. Hence, the petitioner is entitled

to compensation under the head of loss of expectation of

life, which is assessed at Rs.50,000/-. The petitioner was

an inpatient for a period of 25 days, and his monthly

income has been taken at Rs.20,000/-. Considering the

nature of injuries sustained, it is reasonable to infer that

the petitioner would have been incapacitated from

attending to his duties for at least two months following

his discharge from the hospital. Accordingly, he is entitled

to compensation for a total period of three months under

the head of loss of income during the laid-up period, which

is quantified at Rs.60,000/-.

18. Accordingly, the total compensation is

re-assessed as under:

- 15 -

                                                 NC: 2025:KHC-D:8993-DB



HC-KAR




Sl.           Particulars           Compensation             Enhanced
No.                                awarded by the          compensation
                                     Tribunal (in             (in Rs.)
                                         Rs.)
1.      Compensation        for          1,25,000/-              1,25,000/-
        disability.
2.      Attendant charges                       27,500/-           47,500/-
3.      Operation          and                5,01,467/-         5,01,467/-
        medical expenses
4.      Pain and suffering                      25,000/-           25,000/-
5.      Mental shock                            25,000/-           25,000/-
6.      Travelling expenses                     20,000/-           20,000/-
7.      General damages                         75,000/-           75,000/-
8.      Future expenses                       1,00,000/-         1,00,000/-
9.      Operation       future                  50,000/-           50,000/-
        charges
10.     Nourishment charges                            -          30,000/-
11.     Loss of amenities                              -          30,000/-
12.     Loss of expectation                            -          50,000/-
        of life
        Loss      of   income                          -          60,000/-
        during laid up period
        Total                                9,48,967/-      11,38,967/-


19. Accordingly, the petitioner is held entitled to a

total compensation of Rs.11,38,967/- as against

Rs.9,48,967/- awarded by the Tribunal.

20. In view of the above, the following:

ORDER

(i) The appeal is allowed in part.

- 16 -

NC: 2025:KHC-D:8993-DB

HC-KAR

(ii) The impugned the judgment and award dated 26.11.2016 passed in M.V.C.No.40/2012 on the file of Senior Civil Judge and Additional M.A.C.T., Yelburga, is modified.

(iii) The appellant would be entitled to total compensation of Rs.11,38,967/- as against Rs.9,48,967/- awarded by the Tribunal.

(iv) The enhanced compensation of Rs.1,90,000/- (Rupees one lakh ninety thousand only) shall be paid with interest at 8% p.a. by the respondents- Insurance Companies within a period of six weeks from the date of receipt of copy of this judgment.

(v) The compensation amount shall be released in favour of the appellant as per the judgment and award of the Tribunal.

(vi) The order of the Tribunal with regard to investment is maintained.

- 17 -

NC: 2025:KHC-D:8993-DB

HC-KAR

Registry shall transmit the Trial Court Records to the

Tribunal forthwith.

Sd/-

(R.DEVDAS) JUDGE

Sd/-

(K V ARAVIND) JUDGE

DDU CT: UMD

 
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