Citation : 2025 Latest Caselaw 1590 Kant
Judgement Date : 23 July, 2025
-1-
NC: 2025:KHC:27851
MFA No. 6515 of 2016
C/W MFA No. 642 of 2017
HC-KAR
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 23RD DAY OF JULY, 2025
BEFORE
THE HON'BLE MR. JUSTICE C.M. POONACHA
MISCELLANEOUS FIRST APPEAL NO.6515 OF 2016 (MV-I)
C/W
MISCELLANEOUS FIRST APPEAL NO.642 OF 2017 (MV-I)
IN MFA No.6515/2016
BETWEEN:
THE MANAGING DIRECTOR,
KSRTC, K.H. ROAD,
SANTHI NAGAR,
BENGALURU DISTRICT.
...APPELLANT
(BY SRI ASHOK N. NAYAK, ADVOCATE)
AND:
SHIVANNA
S/O VADAREGOWDA,
BHARATHI AGED ABOUT 36 YEARS,
HM R/O HOSA MALANGI,
Digitally signed by
KASABA HOBLI, KOLLEGALA TALUK,
BHARATHI H M
Location:
CHAMARAJANAGARA DISTRICT.
HIGHCOURT OF
KARNATAKA
DHARWAD BENCH
C/O SIDDARAMA
DHARWAD
S/O LATE MADAIAH,
SIDDARAMANAHUNDI,
MYSORE TALUK, MYSORE-570001.
...RESPONDENT
(BY SRI M. NAGESH, ADVOCATE)
THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 20.02.2016 PASSED
IN MVC NO.928/2014 ON THE FILE OF THE JUDGE, ADDITIONAL
COURT OF SMALL CAUSES, SENIOR CIVIL JUDGE, MACT MYSURU,
-2-
NC: 2025:KHC:27851
MFA No. 6515 of 2016
C/W MFA No. 642 of 2017
HC-KAR
AWARDING A COMPENSATION OF `7,17,000/- WITH INTEREST @
6% P.A FROM THE DATE OF PETITION TILL ITS REALIZATION.
IN MFA NO.642/2017
BETWEEN:
SRI SHIVANNA
S/O. VADAREGOWDA,
AGED ABOUT 37 YEARS,
R/O HOSA MALANGI, KASABA HOBLI,
KOLLEGALA TALUK,
CHAMARAJANAGARA DISTRICT,
C/O SIDDARAMA
S/O LATE MADAIAH,
SIDDARAMANAHUNDI,
MYSORE TALUK, MYSORE-571001.
...APPELLANT
(BY SRI NAGESH M., ADVOCATE)
AND:
MANAGING DIRECTOR, KSRTC
K.H. ROAD, SHANTHI NAGAR,
BANGALORE-560001
(OWNER OF THE VEHICLE BUS
BEARING REG.NO.KA-09-F-3407)
...RESPONDENT
(BY SRI ASHOK N. NAYAK, ADVOCATE)
THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 20.02.2016 PASSED
IN MVC NO.928/2014 ON THE FILE OF THE JUDGE, ADDITIONAL
COURT OF SMALL CAUSES, MYSURU, PARTLY ALLOWING THE CLAIM
PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT OF
COMPENSATION.
THESE APPEALS COMING ON FOR FURTHER SUBMISSION,
THIS DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:
CORAM: HON'BLE MR. JUSTICE C.M. POONACHA
-3-
NC: 2025:KHC:27851
MFA No. 6515 of 2016
C/W MFA No. 642 of 2017
HC-KAR
ORAL JUDGMENT
Both the appeals are filed under Section 173 (1) of
the Motor Vehicles Act, 19881 calling in question the
judgment and award dated 20.02.2016 passed in MVC
No.928/2014 by the Motor Accidents Claims Tribunal at
Mysuru (Additional Small Causes and Senior Civil Judge,
Mysuru)2.
2. The parties herein are referred to as per their
rank before the Tribunal for the sake of convenience.
3. The relevant facts in a nutshell leading to the
present appeals are that the claimants seeking
compensation for the injuries sustained in a road traffic
accident which occurred on 16.06.2014 filed a claim
petition contending, inter alia, that when he was standing
in front of the bus stand, a bus owned by the Karnataka
State Road Transport Corporation3 being driven by its
driver in a rash and negligent manner came and hit him,
Hereinafter referred to as 'MV Act'
Hereinafter referred to as 'Tribunal'
Hereinafter referred to as 'KSRTC'
NC: 2025:KHC:27851
HC-KAR
thereby causing the accident in question. The KSRTC was
arrayed as a respondent in the claim proceedings and
contested the same. The Tribunal by its judgment and
award dated 20.02.2016 assessed a total compensation of
`7,27,000/-. After deducting a sum of `10,000/- which
was paid by the KSRTC to the claimant, awarded a total
compensation of `7,17,000/- together with interest at 6%
p.a. Being aggrieved, the KSRTC has preferred MFA
No.6515/2016 and the claimant has preferred MFA
No.642/2017.
4. Heard the submissions of learned counsel Sri M.
Nagesh for the claimant and learned counsel Sri Ashok N.
Nayak for KSRTC. Perused the records of the Tribunal.
5. The findings of the Tribunal on negligence and
liability are not under challenge and have attained finality.
Hence, the only question that is required to be adjudicated
in the present appeals is with regard to the adequacy of
the quantum of compensation.
NC: 2025:KHC:27851
HC-KAR
6. It is noticed that the claimant was aged 38
years as on the date of the accident i.e., as on 16.6.2014.
Hence, the appropriate multiplier of '15' assessed by the
Tribunal is just and proper.
7. The claimant was stated to be a mason, earning
`500/- per day. However, no documents have been
produced to demonstrate his income. The Tribunal has
assessed the notional income of the claimant as `6,000/-
per month. However, having regard to the date of the
accident, it is just and proper that the notional income be
reassessed as `8,500/- per month.
8. It is evident from the wound certificate
(Ex.P.7), discharge card (Ex.P.8), the testimony of the
doctor (PW.2) and other medical evidence on record that
the claimant has sustained fracture of right squamous
temporal, occipital and right parietal bones with acute EDH
in the right temporo parietal region, longitudinal fracture
of the right petrous bone with hemotympanum as well as
NC: 2025:KHC:27851
HC-KAR
fracture of the right clavicle. The claimant was treated as
an inpatient for a total period of 4 days. The doctor has
deposed regarding the treatment taken by the claimant as
well as the disability. The Tribunal has assessed the
functional disability at 35%, which is just and proper.
9. In view of the aforementioned, the
compensation is re-assessed as follows:
i. Having regard to the nature of injuries
sustained, the compensation towards pain and suffering is
reassessed as `50,000/- as against `40,000/- awarded by
the Tribunal;
ii. Having regard to the nature of injuries
sustained and the period of treatment, the compensation
towards food, nutrition and attendant charges is
reassessed as `15,000/- as against `10,000/- awarded by
the Tribunal;
iii. The Tribunal has assessed the laid-up period as
5 months. Accordingly, the loss of income during laid-up
NC: 2025:KHC:27851
HC-KAR
period is reassessed as `42,500/- (`8,500/- x 5) as against
`30,000/- awarded by the Tribunal;
iv. Having regard to the nature of injuries
sustained and the resultant disability, the loss of amenities
is reassessed as `25,000/- as against `10,000/- awarded
by the Tribunal;
v. The medical expenses awarded by the Tribunal
is as per the actual expenses incurred and accordingly, the
compensation of `60,000/- awarded towards the same is
just and proper;
vi. The compensation towards loss of future
earning capacity is reassessed as `5,35,500/- (`8,500 x 12
x 15 x 35%) as against `5,67,000/- awarded by the
Tribunal.
10. It is pertinent to note here that the Tribunal has
added 50% towards future prospects, which is erroneous
and is hereby set aside.
NC: 2025:KHC:27851
HC-KAR
11. The Tribunal has awarded `10,000/- towards
loss of expectation of life, which is erroneous and is
accordingly set aside.
12. In view of the same, the compensation is
reassessed as follows:
Sl. Heads Amount Amount
No. awarded by awarded by
the Tribunal this Court
(`) (`)
1. Loss of future income 5,67,000.00 5,35,500.00
2. Pain, shock and sufferings 40,000.00 50,000.00
3. Loss of amenities of life, 10,000.00 25,000.00
happiness and frustration
4. Conveyance, attendant 10,000.00 15,000.00
charges, food and
nourishment
5 Loss of income during laid up 30,000.00 42,500.00
period
6 Medical expenses 60,000.00 60,000.00
7 Loss of expectation of life 10,000.00 ------
Total 7,27,000.00 7,28,000.00
Less amount already paid 10,000.00
7,17,000.00
13. It is forthcoming from the aforementioned that
the compensation reassessed by this Court is marginally
higher by ₹1,000/-. Having regard to the totality of the
facts and circumstances of the case, the quantum of
NC: 2025:KHC:27851
HC-KAR
compensation awarded by the Tribunal is not interfered
with.
14. Hence, the following:
ORDER
i. Both the appeals are disposed of;
ii. The judgment and award dated 20.02.2016
passed in MVC No.928/2014 by the Motor
Accidents Claims Tribunal at Mysuru (Additional
Small Causes and Senior Civil Judge, Mysuru) is
affirmed;
iii. The amount deposited by the appellant in MFA
No.6515/2016 together with records shall be
transmitted to the Tribunal;
iv. The appellant (respondent before the Tribunal) in
MFA No.6515/2016 shall deposit the balance
amount together with accrued interest within a
period of six weeks;
v. Upon such deposit, the compensation together
with interest accrued thereupon be disbursed to
- 10 -
NC: 2025:KHC:27851
HC-KAR
the claimant in terms of the judgment and award
of the Tribunal;
vi. The Registry to draw the modified award
accordingly;
No costs.
Sd/-
(C.M. POONACHA) JUDGE
MBM
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!