Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vaibhav S/O Shantkumar vs Lokesh And Anr
2025 Latest Caselaw 454 Kant

Citation : 2025 Latest Caselaw 454 Kant
Judgement Date : 6 June, 2025

Karnataka High Court

Vaibhav S/O Shantkumar vs Lokesh And Anr on 6 June, 2025

Author: Ravi V Hosmani
Bench: Ravi V Hosmani
                                                 -1-
                                                            NC: 2025:KHC-K:2903
                                                        MFA No. 201040 of 2022


                    HC-KAR



                                IN THE HIGH COURT OF KARNATAKA,
                                        KALABURAGI BENCH

                              DATED THIS THE 6TH DAY OF JUNE, 2025
                                              BEFORE

                             THE HON'BLE MR. JUSTICE RAVI V HOSMANI

                          MISCL. FIRST APPEAL NO.201040 OF 2022 (MV-I)
                   BETWEEN:
                        VAIBHAV S/O SHANT KUMAR
                        AGE: 22 YEARS, OCC: DRIVER,
                        R/O: PRATAP NAGAR,
                        UDGIR ROAD, NAUBAD,
                        BIDAR, DIST: BIDAR - 585 401.
                                                                     ...APPELLANT
                   (BY SRI RAVI B.PATIL, ADVOCATE)
                   AND:

                   1.   LOKESH S/O CHANDRAKANTH,
                        AGE: MAJOR, OCC: BUSINESS,
                        R/O: SAINAGAR NAUBAD,
                        BIDAR, BIDAR - 585 401.
                   2.   M/S TATA AIG GENERAL INSURANCE CO. LTD.,
                        REGD. AND HEAD OFFICE,
                        PENINSULA BUSINESS PARK,
                        TOWER A, 15TH FLOOR, G.K. MARG,
Digitally signed
by RAMESH               LOWER PAREL, MUMBAI-400 013.
MATHAPATI               REPRESENTED BY ITS
Location: HIGH          AUTHORIZED SIGNATORY.
COURT OF                                                           ...RESPONDENTS
KARNATAKA          (BY SRI S.S.ASPALLI, ADVOCATE FOR R2;
                       NOTICE TO R1 IS DISPENSED WITH)
                        THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
                   SECTION 173(1) OF THE MOTOR VEHICLES ACT, PRAYING TO SET
                   ASIDE THE JUDGMENT AND AWARD DATED 06.03.2021 PASSED BY
                   THE COURT OF PRINCIPAL SENIOR CIVIL JUDGE AND C.J.M., AND
                   ADDITIONAL M.A.C.T., AT BIDAR IN MVC NO.215/2019 AND
                   CONSEQUENTLY ALLOW THE PRESENT APPEAL THEREBY ENHANCE
                   THE COMPENSATION RS.1,86,120 TO RS.11,25,000/- AS CLAIMED
                   IN THE PRESENT APPEAL, IN THE INTEREST OF JUSTICE AND
                   EQUITY.
                                 -2-
                                              NC: 2025:KHC-K:2903
                                         MFA No. 201040 of 2022


HC-KAR



     THIS MISCELLANEOUS FIRST APPEAL COMING ON FOR
ADMISSION, THIS DAY, JUDGMENT WAS DELIVERED THEREIN AS
UNDER:

CORAM:     HON'BLE MR. JUSTICE RAVI V HOSMANI


                        ORAL JUDGMENT

Though appeal is listed for admission, with consent of

learned counsel for parties, it is taken up for final disposal.

2. Challenging judgment and award dated 06.03.2021

passed by Principal Senior Civil Judge and CJM and Additional

MACT, Bidar, in MVC no.215/2019, this appeal is filed.

3. Sri Ravi B.Patil, learned counsel submitted that this

appeal was filed by claimant seeking for enhancement of

compensation. It was submitted that on 01.01.2019 at 10.00

p.m., claimant was walking near Samudaya Bhavan, Bidar,

when rider of motorcycle bearing registration no.KA-38/V-7260

rode it in a rash and negligent manner and dashed against

claimant. In accident, claimant sustained grievous injuries like

fracture of left mandible, fracture of Zygomatic Arch, fracture

of Styloid process and fracture of Maxilla. Despite taking

treatment at Government Hospital, Bidar, and Guru Nanak

Hospital, Bidar, he did not recover fully. He also took treatment

NC: 2025:KHC-K:2903

HC-KAR

in Hospital at Hyderabad. But sustained physical disability and

consequent loss of earning capacity. Therefore, he filed claim

petition under Section 166 of Motor Vehicles Act.

4. On contest by filing objections, Tribunal framed

issues and recorded evidence. Claimant examined himself as

PW.1 and got marked documents as Exs.P1 to P21.

Respondents did not lead any evidence.

5. On consideration, Tribunal held accident occurred

due to rash and negligent riding of motorcycle by motorcycle

rider, claimant had sustained injuries leading to disability and

therefore, claimant was entitled for compensation. Since

vehicle was insured, it held insurer liable to pay compensation.

It awarded compensation as follows:

Sl.No.      Heads                                Amount
1           Towards pain suffering               Rs.10,000/-
2           Towards medical expenses             Rs.1,43,120/-
3           Towards Attendant, Conveyance,       Rs.5,000/-
            Nourishing     Food  and    other
            incidental charges
4           Towards loss of income during        Rs.18,000/-
            laid-up period
5           Towards loss of future income on       -NIL-
            account of permanent disability
6           Towards loss of amenities, life      Rs.10,000/-
            comforts and expectancy of life
                                        Total    Rs.1,86,120/-

                                                 NC: 2025:KHC-K:2903



HC-KAR




6. Not satisfied with same, claimant was in appeal.

7. It was submitted though accident occurred in year

2019 and claimant had stated that his monthly income was

Rs.15,000/-, Tribunal considered it at Rs.9,000/-. Since

notional income for year 2019 was Rs.13,250/- per month,

same was required to be considered. It was submitted that

claimant sustained multiple fractures including fracture of skull

and mandible which were grievous. Therefore, award of

Rs.10,000/- towards pain and suffering was inadequate. It was

submitted that claimant had taken treatment as inpatient for a

period of 08 days. Hence, award of Rs.5,000/- towards

attendant, conveyance, nourishing food and other incidental

charges was inadequate. Since claimant sustained fracture,

award of compensation towards laid-up period was also

inadequate. Claimant had sustained multiple fractures,

resulting in permanent disability, award of Rs.10,000/- towards

loss of amenities was inadequate and sought enhancement.

8. Learned counsel further submitted merely on

ground that claimant had not examined doctor or produced

NC: 2025:KHC-K:2903

HC-KAR

disability certificate, Tribunal was not justified in denying

compensation towards loss of future income. On said grounds

also, sought for allowing appeal.

9. On other hand, Sri S.S.Aspalli, learned counsel for

respondent no.2-insurer sought to oppose appeal. It was

submitted that Tribunal had rightly assessed nature of injuries

sustained and awarded adequate compensation. Since claimant

did not examine doctor, claimant was not entitled for future

loss of income.

10. Heard learned counsel. Perused impugned judgment

and award and records.

11. From above and since only claimant is in appeal for

enhancement of compensation while insurer has accepted

award, point that would arise for consideration is:

Whether claimant is entitled for enhancement of compensation as sought for?

12. From above it is seen, there is no dispute about

accident involving insured vehicle, claimant sustaining grievous

injuries and liability of insurer to pay compensation. While

NC: 2025:KHC-K:2903

HC-KAR

passing impugned award, Tribunal considered two months as

laid-up period and awarded Rs.18,000/- towards same which

would indicate that monthly income assessed was at Rs.9,000/.

Since accident occurred in year 2019, even in absence of proof

of income, notional income to be considered, Rs.13,250/- ought

to be considered. Therefore, compensation towards loss of

income during laid-up period would be Rs.26,500/-.

13. Taking note of fact that claimant sustained several

fractures i.e., fracture of left mandible, fracture of Zygomatic

Arch, fracture of Styloid process and fracture of Maxilla, award

of Rs.10,000/- towards pain and suffering is grossly

inadequate, it would be appropriate to enhance it to

Rs.50,000/-.

14. Taking note of fact of total amount towards medical

bills submitted in light of treatment records, Tribunal awarded

Rs.1,43,120/- towards medical charges, same would not call for

enhancement.

15. Claimant has taken in-patient treatment for 8 days

at Bidar. He has also stated that he has taken treatment at

Hyderabad. Therefore, award of Rs.5,000/- towards attendant,

NC: 2025:KHC-K:2903

HC-KAR

conveyance, nourishing food and other incidental charges

would be inadequate. It would be appropriate to enhance it to

Rs.15,000/-.

16. Admittedly, claimant has not examined doctor to

establish suffering of permanent physical disability or loss of

earning capacity. In absence of specific evidence and as

fractures sustained by claimant to skull and mandible which

without specific evidence of Neurosurgeon or Dentist, there

cannot be any presumption about same resulting in loss of

earning capacity. Under such circumstances, Tribunal would be

justified in denying compensation towards future loss of

income. However, notional award of Rs.10,000/- towards loss

of amenities etc., would not be justified. Taking note of fact

that claimant was only 19 yeas old, same is enhanced to

Rs.35,000/-. Thus, total compensation would be:

Sl.No.   Heads                                Amount
1        Towards pain suffering               Rs.50,000/-
2        Towards medical expenses             Rs.1,43,120/-
3        Towards Attendant, Conveyance,       Rs.15,000/-
         Nourishing     Food  and    other
         incidental charges
4        Towards loss of income during        Rs.26,500/-
         laid-up period
5        Towards loss of future income on       -NIL-
         account of permanent disability

                                                     NC: 2025:KHC-K:2903



HC-KAR




6            Towards loss of amenities, life Rs.35,000/-
             comforts and expectancy of life
                                         Total Rs.2,69,620/-


      17.       Point   for    consideration    is   answered   partly     in

affirmative as above.


      18.      Consequently, following:


                                   ORDER

      i.        Appeal is allowed in part.

      ii.       Claimant is held entitled for total compensation
                of   Rs.2,69,620/-    as    against     Rs.1,86,120/-

awarded by Tribunal with interest at 6% per annum from date of claim petition till realization.

iii. Respondent-insurer to deposit same before Tribunal within a period of six weeks.

Sd/-

(RAVI V HOSMANI) JUDGE

NB,MSR

 
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