Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Branch Manager, The Iffco-Tokio vs Rachappa Shetteppa And Anr
2025 Latest Caselaw 6841 Kant

Citation : 2025 Latest Caselaw 6841 Kant
Judgement Date : 30 June, 2025

Karnataka High Court

The Branch Manager, The Iffco-Tokio vs Rachappa Shetteppa And Anr on 30 June, 2025

Author: Ravi V Hosmani
Bench: Ravi V Hosmani
                                                -1-
                                                               NC: 2025:KHC-K:3490
                                                       MFA No. 200066 of 2022
                                                   C/W MFA No. 201303 of 2021
                                                       MFA No. 201347 of 2021
                    HC-KAR



                                IN THE HIGH COURT OF KARNATAKA,
                                        KALABURAGI BENCH

                              DATED THIS THE 30TH DAY OF JUNE, 2025

                                              BEFORE

                             THE HON'BLE MR. JUSTICE RAVI V HOSMANI

                          MISCL. FIRST APPEAL NO. 200066 OF 2022 (MV-I)
                                                C/W
                             MISCL. FIRST APPEAL NO. 201303 OF 2021
                             MISCL. FIRST APPEAL NO. 201347 OF 2021

                   IN M.F.A.NO.200066/2022

                   BETWEEN:

                        RACHAPPA SHETTEPPA @
                        SATYAPPA GADADE
                        AGE: 56 YEARS, OCC: AGRICULTURE,
                        R/O: SIDDAPUR,
                        TQ: AND DIST: VIJAYAPURA - 586 101.
                                                                       ...APPELLANT
                   (BY SRI SANGANABASAVA B.PATIL, ADVOCATE)

                   AND:
Digitally signed
by NIJAMUDDIN
JAMKHANDI          1.   CHANDRAKANT BHIMSEN MANE,
Location: HIGH          AGE: 46 YEARS, OCC: BUSINESS,
COURT OF
KARNATAKA               R/O: KATEWADI, TQ: JATH,
                        SANGLI DIST. (MAHARASHTRA) - 416 404.

                   2.   THE BRANCH MANAGER,
                        IFFCO TOKIO GENERAL INSURANCE CO. LTD.,
                        ASIAN AREA, OPPOSITE SYNDICATE BANK,
                        NEAR ANAND HOTEL, S.B. TEMPLE ROAD,
                        KALABURAGI - 585 105.
                        POLICY NO.12N FD AH2
                        VALID FROM 18.03.2014 TO 17.03.2015.
                                                                    ...RESPONDENTS
                   (BY SRI SUBHASH MALLAPUR, ADVOCATE FOR R2;
                      NOTICE TO R1 IS DISPENSED WITH)
                              -2-
                                           NC: 2025:KHC-K:3490
                                    MFA No. 200066 of 2022
                                C/W MFA No. 201303 of 2021
                                    MFA No. 201347 of 2021
 HC-KAR




      THIS MFA IS FILED UNDER SECTION 173(1) OF MOTOR
VEHICLES ACT, PRAYING TO MODIFY THE JUDGMENT AND AWARD
PASSED BY THE COURT OF THE MOTOR ACCIDENT CLAIMS
TRIBUNAL     NO.XV,   VIJAYAPURA   AT:   VIJAYAPURA    IN
M.V.C.NO.1983/2014 DATED 13.11.2020 AND BE PLEASED TO
ALLOW THE CLAIM PETITION BY GRANTING THE RELIEF AS PRAYED
FAR BY THE APPELLANT.

IN M.F.A.NO.201303/2021

BETWEEN:

     THE BRANCH MANAGER,
     THE IFFCO-TOKIO GENERAL
     INSURANCE COMPANY LTD.,
     ASIAN ARCADE, NEAR ANAND HOTEL,
     S.B.TEMPLE ROAD, KALABURAGI.
                                                   ...APPELLANT
(BY SRI SUBHASH MALLAPUR, ADVOCATE)

AND:

1.   RACHAPPA SHETTEPPA @
     SATYAPPA GADADE
     AGE: 56 YEARS,
     OCC: AGRICULTURE,
     R/O: SIDDAPUR,
     TQ: AND DIST: VIJAYAPURA - 586 101.

2.   CHANDRAKANT BHIMSEN MANE,
     AGE: 47 YEARS, OCC: BUSINESS,
     R/O: KATEWADI, JATH TQ.,
     SANGLI DIST.,
     (MAHARASHTRA) - 416 404.

                                                ...RESPONDENTS

     THIS MFA IS FILED UNDER SECTION 173(1) OF MOTOR
VEHICLES ACT, PRAYING TO ALLOW THE ABOVE APPEAL AND
CONSEQUENTLY BE PLEASED TO SET ASIDE THE JUDGMENT AND
AWARD DATED 13.11.2020 IN M.V.C.NO.1983/2014 PASSED BY THE
MEMBER M.A.C.T.,-XV, VIJAYAPURA.
                                -3-
                                         NC: 2025:KHC-K:3490
                                     MFA No. 200066 of 2022
                                 C/W MFA No. 201303 of 2021
                                     MFA No. 201347 of 2021
 HC-KAR



IN M.F.A.NO.201347/2021

BETWEEN:

     THE BRANCH MANAGER,
     THE IFFCO-TOKIO GENERAL
     INSURANCE COMPANY LTD.,
     ASIAN ARCADE, NEAR ANAND HOTEL,
     S.B.TEMPLE ROAD, KALABURAGI.
                                                 ...APPELLANT
(BY SRI SUBHASH MALLAPUR, ADVOCATE)

AND:

1.   MARUTI DEVALA LOKHADE
     AGE: 76 YEARS, OCC: NIL

2.   MUTKABAI
     W/O SOMANNA LOKHADE,
     AGE: 51 YEARS, OCC: HOUSEHOLD WORK,

3.   BHAGAPPA SOMANNA LOKHADE,
     AGE: 27 YEARS, OCC: NIL,

     ALL R/O SHIRANAL VILLAGE
     TQ. AND DIST. VIJAYAPUR-586101

4.   CHANDRAKANT BHIMSEN MANE,
     AGE: 47 YEARS, OCC: BUSINESS,
     R/O: KATEWADI, JATH TQ.,
     SANGLI DIST., (MAHARASHTRA) - 416 404.
                                               ...RESPONDENTS
(R1 TO R3 SERVED)

      THIS MFA IS FILED UNDER SECTION 173(1) OF MOTOR
VEHICLES ACT, PRAYING TO ALLOW THE ABOVE APPEAL AND
CONSEQUENTLY BE PLEASED TO SET ASIDE THE JUDGMENT AND
AWARD DATED 13.11.2020 PASSED BY THE MEMBER, M.A.C.T.,-XV,
VIJAYAPURA, IN MVC NO.1982/2014.

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

CORAM:    HON'BLE MR. JUSTICE RAVI V HOSMANI
                                    -4-
                                                     NC: 2025:KHC-K:3490
                                         MFA No. 200066 of 2022
                                     C/W MFA No. 201303 of 2021
                                         MFA No. 201347 of 2021
HC-KAR



                           ORAL JUDGMENT

Though appeals are listed for orders, with consent of

learned counsel for parties, they are taken up for final disposal.

2. Challenging judgment and award dated 13.11.2020

passed by Motor Accident Claims Tribunal no.XV, Vijayapura,

(for short, 'Tribunal') in MVCs no.1982 and 1983 of 2014, these

appeals are filed by insurer as well as claimant. While MFAs

no.201303/2021 and 201347/2021 are filed by insurer, MFA

no.200066/2022 is filed by claimant.

3. Sri Sanganabasava B.Patil, learned counsel

submitted, appeal was by claimant for enhancement of

compensation. It was submitted, at about 12:00 p.m., on

06.08.2014, when Rachappa and Somanna were riding

motorcycle bearing registration no.MH-10/AZ-0584 from

Tikkundi to Karewadi, driver of tractor bearing registration

no.MH-10/AY-8059 drove it from opposite direction in rash and

negligent manner and dashed against motorcycle causing

accident. In said accident, Somanna died on spot while

Rachappa sustained fractural injuries and was admitted to

Sanjeevani Hospital, Vijayapura and thereafter, to Dr.Shekhar

NC: 2025:KHC-K:3490

HC-KAR

Malve Fracture and Orthopaedic Hospital, Miraj. Despite

treatment, he did not recover fully and sustained permanent

physical disability. Claiming compensation, he filed claim

petition under Section 166 of Motor Vehicles Act against owner

and insurer of tractor.

4. On contest, wherein, claim petition was opposed

denying rash and negligent driving by driver of tractor,

violation of policy conditions by insured as well as denying age,

occupation and income of Rachappa, tribunal framed issues and

recorded evidence. Said claim petition was connected with

claim petition filed by legal representatives of deceased-

Somanna. Present claimant was examined as PW.2 and

Dr.Shekhar Prakash Malve as PW.3 and got marked Exs.P1 to

P19. Respondent-insurer examined its official as RW.1 and got

marked Exs.R1 and R2.

5. On consideration, Tribunal held accident occurred

due to rash and negligent driving of tractor by its driver,

claimant had sustained permanent physical disability and loss

of earning capacity and entitled for compensation from insurer

as follows:

NC: 2025:KHC-K:3490

HC-KAR

Sl.No. Heads Amount 1 Injuries, pain and suffering Rs. 30,000/- 2 Medical expenses Rs.2,14,837/- 3 Future medical expenses Rs. 30,000/- 4 Attendant charges Rs. 14,000/- 5 Food, nourishment, special diet Rs. 10,000/-

and conveyance charges 6 Loss of amenities Rs. 10,000/- 7 Future loss of income on account Rs.1,63,800/-

of permanent disability 8 Loss of income during laid-up Rs. 21,000/-

period Total Rs.4,93,637/-

Rounded off to Rs.4,93,700/-

6. Not satisfied with quantum, claimant has preferred

this appeal. It was submitted, though claimant had stated that

he was earning Rs.10,000/- per month, working as

agriculturist, tribunal assessed his monthly income at

Rs.7,000/- which was on lower side. It was submitted, claimant

sustained Compound Grade-III C fracture of shaft of right

humerus and 8th rib. But, tribunal awarded only Rs.30,000/-

towards pain and suffering. It was further submitted, PW.3 had

assessed disability at 45% to right upper limb however, tribunal

considered functional disability at 15% which was on lower

side. It was submitted, award of Rs.14,000/- towards attendant

charges, Rs.10,000/- towards food, nourishment, special diet

and conveyance charges and Rs.10,000/- towards loss of

NC: 2025:KHC-K:3490

HC-KAR

amenities and only Rs.21,000/- towards loss of income during

laid-up period were on lower side and sought enhancement.

7. On other hand, Sri Subhash Mallapur, learned

counsel for insurer opposed appeal. It was submitted tribunal

took note of injuries sustained, disability caused and had

awarded just compensation under various heads and there was

no scope for enhancement. It was submitted, insurer had filed

appeals against award in both claim petitions on ground that

there was delay of two days in filing FIR. It was further

submitted, treatment records in instant case did not bear MLC

endorsement and Motor Vehicle Inspector's report at Ex.P6 did

not indicate any damages sustained by insured vehicle. It was

however, submitted claimant's appeal in MFA no.201676/2021

arising out of MVC no.1982/2014 was allowed on 29.11.2024

thereby confirming liability on insurer. Consequently, insurer's

appeals were rendered infructuous.

8. Heard learned counsel. Perused impugned judgment

and award and records.

NC: 2025:KHC-K:3490

HC-KAR

9. From above and since claimant is seeking

enhancement of compensation while insurer has challenged

award on liability, points that would arise for consideration are:

i. "Whether finding of tribunal on liability calls for interference?

ii. Whether claimant is entitled for enhancement of compensation as sought for?"

Point no.1:

10. Perusal of judgment and award passed by this Court

in MFA no.201676/2021 disposed of on 29.11.2024 would

reveal that claimants' appeal against award in MVC

no.1982/2014 was allowed with liability to pay enhanced

compensation fastened on insurer. Said appeal was disposed

of without insurer's appeal being connected. With this Court

having held insurer liable to pay enhanced compensation also,

insurer's appeals on liability would not survive for

consideration. Point no.1 is therefore, answered in negative.

Point no.2:

11. Though claimant stated that he was earning

Rs.10,000/- per month as agriculturist, same was not

NC: 2025:KHC-K:3490

HC-KAR

substantiated with specific evidence. In absence, tribunal

assessed it notionally. However, notional income for year 2014

being Rs.7,500/-, it was not justified in assessing at

Rs.7,000/-. Rs.7,500/- is determined as monthly income.

Claimant sustained Compound Grade-III fracture of shaft of

right humerus as well as fracture of 8th rib. Award of

Rs.30,000/- towards pain and suffering would be inadequate

and enhanced to Rs.50,000/-. Tribunal awarded Rs.2,14,837/-

towards medical expenses against bills produced in complete

re-imbursement, leaving no scope for enhancement. For

inpatient treatment period of 28 days, tribunal has awarded

Rs.14,000/- towards attendant charges and Rs.10,000/-

towards food, nourishment, special diet and conveyance

charges which appear to be just and proper. Normally,

fractures take three months to heal. Since monthly income is

re-determined, claimant would be entitled for Rs.22,500/-

towards loss of income during laid-up period. Though

enhancement of functional disability is sought, tribunal has

observed that as per Ex.P21-disability certificate, limb disability

is assessed at 45%. PW.3-Doctor has not deposed about nature

of restriction of movement of limb affecting claimant in his

- 10 -

NC: 2025:KHC-K:3490

HC-KAR

agricultural activities. Under such circumstances, assessment of

functional disability at 15% does not appear to be grossly

inadequate. Hence, same is accepted. Computation of loss of

future income would be as follows:

Rs.7,500/- x 15% x 12 x 13 = Rs.1,75,500/-

12. Tribunal has awarded Rs.10,000/- towards loss of

amenities which would be grossly in adequate. Same is

enhanced to Rs.30,000/-. Award of Rs.30,000/- towards future

medical expenses appears to be just and proper and does not

require enhancement. Thus, claimant would be entitled for re-

assessed compensation of Rs.5,46,837/-. Point no.2 is

answered partly in affirmative, as above. Consequently,

following:

ORDER

i. Insurer's appeal in MFAs no.201303/2021 and 201347/2021 are dismissed.

ii. Amount in deposit is ordered to be transmitted to tribunal for payment.

iii. Claimant's appeal in MFA no.200066/2022 is allowed in part, judgment and award dated

13.11.2020 passed by Motor Accident Claims

- 11 -

                                                  NC: 2025:KHC-K:3490



 HC-KAR




             Tribunal    no.XV,         Vijayapura,    in     MVC

no.1983/2014 is modified. Claimant is held entitled for total compensation of Rs.5,46,837/- as against Rs.4,93,700/- awarded by Tribunal with interest at 6% per annum from date of petition till payment, from insurer.

iv. Respondent-insurer is directed to deposit enhanced compensation before Tribunal within a period of six weeks.

Sd/-

(RAVI V HOSMANI) JUDGE

NB

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