Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri.Siddu vs Sri.Dhanaji And Anr
2025 Latest Caselaw 4719 Kant

Citation : 2025 Latest Caselaw 4719 Kant
Judgement Date : 5 March, 2025

Karnataka High Court

Sri.Siddu vs Sri.Dhanaji And Anr on 5 March, 2025

                                              -1-
                                                           NC: 2025:KHC-K:1460
                                                    MFA No. 201081 of 2019
                                                C/W MFA No. 201080 of 2019



                             IN THE HIGH COURT OF KARNATAKA,

                                     KALABURAGI BENCH

                           DATED THIS THE 5TH DAY OF MARCH, 2025

                                           BEFORE
                             THE HON'BLE MR. JUSTICE C M JOSHI


                        MISCL. FIRST APPEAL NO.201081 OF 2019 (MV-I)
                                             C/W
                        MISCL. FIRST APPEAL NO.201080 OF 2019 (MV-I)


                   IN MFA NO.201081/2019:

                   BETWEEN:

                   PRIYANKA D/O SIDDU SHINDE,
                   AGED ABOUT 15 YEARS, OCC: STUDENT,
                   REP BY HER NATURAL FATHER
                   SIDDU S/O SAMBHAJI SHINDE,
                   R/O JUCHANDRA GAJANAN NAGAR,
                   VASAI EAST, THANE-401 208,
                   NOW RESIDING AT TIKOTA,
Digitally signed
by SHIVALEELA
DATTATRAYA
                   TQ & DIST. VIJAYAPUR-586 101.
UDAGI
Location: HIGH
COURT OF
KARNATAKA
                                                                  ...APPELLANT

                   (BY SRI. S.S. MAMADAPUR, ADVOCATE)

                   AND:

                   1.   SRI. DHANAJI S/O SHIVAJI MUDADE,
                        AGED ABOUT 43 YEARS, OCC: BUSINESS,
                        R/O LANDAGEWADI, TQ. KAWATE MAHANKAL,
                        DIST. SANGLI-416 416.

                   2.   THE BRANCH MANAGER,
                        THE ORIENTAL INSURANCE CO. LTD.,
                             -2-
                                         NC: 2025:KHC-K:1460
                                     MFA No. 201081 of 2019
                                 C/W MFA No. 201080 of 2019



     S.S. FRONT ROAD, BIDARI COMPLEX,
     DIST. VIJAYAPUR-586 101.

                                              ...RESPONDENTS

(BY SRI. SANJAY M. JOSHI, ADV. FOR R2;
R1-SERVED)


       THIS MFA IS FILED UNDER SECTION 173(1) OF THE
MOTOR     VEHICLES   ACT,   PRAYING      TO    ENHANCE    THE
COMPENSATION    AMOUNT      BY    SUITABLY    MODIFYING   THE
JUDGMENT AND AWARD DATED-23.02.2019 PASSED BY THE
HON'BLE MEMBER MACT-IV AND III ADDL. DISTRICT JUDGE
VIJAYPUR, IN MVC NO.1875/2016.


IN MFA NO.201080/2019:

BETWEEN:

SRI. SIDDU S/O SAMBHAJI SHINDE,
AGED ABOUT 43 YEARS, OCC: NIL,
R/O JUCHANDRA GAJANAN NAGAR,
VASAI EAST, THANE-401 208,
NOW RESIDING AT TIKOTA,
TQ. & DIST. VIJAYAPUR-586 101.

                                                 ...APPELLANT

(BY SRI. S.S. MAMADAPUR, ADVOCATE)

AND:

1.   SRI. DHANAJI S/O SHIVAJI MUDADE,
     AGED ABOUT 43 YEARS, OCC: BUSINESS,
     R/O LANDAGEWADI, TQ. KAWATE MAHANKAL,
     DIST. SANGLI- 416 416.
                             -3-
                                        NC: 2025:KHC-K:1460
                                   MFA No. 201081 of 2019
                               C/W MFA No. 201080 of 2019



2.   THE BRANCH MANAGER,
     THE ORIENTAL INSURANCE CO. LTD.,
     S.S. FRONT ROAD, BIDARI COMPLEX,
     DIST. VIJAYAPUR-586 101.

                                            ...RESPONDENTS

(BY SRI. SANJAY M. JOSHI, ADV. FOR R2
R1-SERVED)

     THIS MFA IS FILED UNDER SECTION 173(1) OF THE
MOTOR VEHICLES ACT, PRAYING TO ENHANCE THE
COMPENSATION AMOUNT BY SUITABLY MODIFYING THE
JUDGMENT AND AWARD DATED 23.02.2019 PASSED BY THE
HON'BLE MEMBER MACT-IV AND III ADDL. DISTRICT JUDGE
VIJAYAPUR, IN MVC NO.1874/2016.

     THESE APPEALS COMING ON FOR FINAL HEARING, THIS
DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:

CORAM:     HON'BLE MR. JUSTICE C M JOSHI


                     ORAL JUDGMENT

(PER: HON'BLE MR. JUSTICE C M JOSHI)

Being aggrieved by the common judgment in MVC

No.1874/2016 and 1875/2016 by learned III-Additional

District Judge & MACT, Vijayapura, the petitioners have

approached this Court in these appeals.

2. The factual matrix of the case that is relevant

for the purpose of these appeals is as below:

NC: 2025:KHC-K:1460

The petitioner in MVC No.1874/2016 - Siddu is the

father of the petitioner in MVC No.1875/2016 - Priyanka.

The father and the daughter were going on a two

wheeler bearing No.MH-04/EA-4875 towards

Kavatemahakal. The Cruiser jeep bearing No.MH-45/A-

7025 was going at their front. A TATA Vista car bearing

No.MH-10/BM-7820 came from the opposite direction in

a rash and negligent manner and dashed to the right

side of the cruiser jeep and as a result, the cruiser jeep

turned turtle and fell down on the road. The two

wheeler of the petitioner - Siddu dashed against the said

Tata Vista car and they also fell down and sustained

injuries. A case was registered by the jurisdictional police

and after investigation, they have filed the charge-sheet

against the driver of the Tata vista car for negligent

driving. The owner and insurer of the Tata vista car are

arrayed as respondent Nos.1 and 2 in both the claim

petitions.

NC: 2025:KHC-K:1460

3. The petitioner - Siddu in MVC No.1874/2016

contended that he was aged 40 years, working as a

fabricator and welder, having his own work shop and used

to earn `30,000/- per month and now he has lost his

earning capacity due to permanent disability and as such,

he is entitled for an adequate compensation from the

owner and insurer of the offending car.

4. The petitioner - Priyanka in MVC No.1875/2016

contended that she was aged about 12 years and having

suffered the fractures, she is entitled for adequate

compensation.

5. Respondent Nos.1 and 2 on being issued with

the notice, appeared before the Tribunal and filed their

written statement. The owner of the car contended that

his car was insured with respondent No.2 and the

insurance was inforce and if at all, any compensation is to

be paid, the same be fastened upon respondent No.2.

Inter alia, he denied the negligence of the driver of his car

and the age, income and occupation of the petitioners.

NC: 2025:KHC-K:1460

6. Respondent No.2 contended that the petitioners

are not the residents of the Tikota Village and as such,

they disputed the jurisdiction of the Tribunal. They also

contended that bike owner, insurer and the car driver are

necessary parties. They also have taken similar

contentions as that of the owner of the car. Apart from

that, it was alleged that the driver of the car was not

having a valid driving licence, registration certificate,

fitness certificate etc. and therefore, the terms and

conditions of the policy were violated and sought for

dismissal of the petitions.

7. On the basis of the above contentions, the

Tribunal framed the appropriate issues in both the claim

petitions.

8. The petitioners examined four witnesses as

PW.1 to PW.4 and Ex.P.1 to Ex.P.25 were got marked and

respondent No.2 -Insurance Company examined its official

as RW.1 and the copy of policy was marked as Ex.R.1.

NC: 2025:KHC-K:1460

9. After hearing both sides, the Tribunal held that

there was contributory negligence on the part of both the

petitioners to the extent of 30% and therefore, after

deducting 30%, awarded compensation under different

heads as below :-

Sl.                                   In MVC       In MVC
            Heads
No.                                No.1874/2016 No.1875/2016
1.  Transportation                      `5,000/-     `5,000/-
    Food, attendant and
2.                                      `15,000/-            `5,000/-
    nourishment
3.  Medical expenses                 `1,20,130/-            `24,359/-
4.  Pain and suffering                 `50,000/-            `50,000/-
5.  Loss of amenities                   `5,000/-             `5,000/-
            Total                   `1,95,130/-            `89,359/-

Being aggrieved by the same, the petitioners are before

this Court.

10. Learned counsel appearing for petitioners

contended that the Tribunal failed to apply its mind to the

fact that there could not have been contributory

negligence on the part of the minor petitioner in MVC

No.1875/2016. The Tribunal having erred in fastening

contributory negligence on the part of the petitioner, its

conclusion about the contributory negligence is also not

NC: 2025:KHC-K:1460

sustainable in law. The petitioner - Siddu in MVC

No.1874/2016 being the rider of the motorcycle was riding

the same from behind the cruiser jeep and after cruiser

jeep collided with Tata vista car, it turned turtle and later

the Tata Vista car had dashed against two wheeler of the

petitioner. This shows that the petitioner though was well

under the control of his two wheeler, despite there being

an abrupt collision between two vehicles in front of him,

the accident is solely due to the negligent on the part of

driver of Tata Vista car. Therefore, he submits that the

contributory negligence fastened upon the petitioner -

Siddu is not sustainable in law.

11. He further submits that the compensations

awarded by the Tribunal in both the claim petitions are

also on lower side and the same need to be enhanced.

12. Per contra, learned counsel appearing for

respondent - Insurance Company submits that, the

Tribunal has assessed the contributory negligence of the

petitioner on the basis of the fact that the accident had

NC: 2025:KHC-K:1460

occurred at the center of the road. Therefore, the

negligence assessed by the Tribunal need not be interfered

with. He also submits that the quantum of compensation

assessed is proper and correct and as such, appeals be

dismissed.

13. The first aspect of the matter to be decided by

this Court is about the contributory negligence. As noted

supra, the petitioner in MVC No.1875/2016, is a girl, aged

about 12 years and she was a pillion rider. The Tribunal

while assessing the compensation deducted 30% on

account of contributory negligence. There is no logic or the

reason assigned by the Tribunal in this regard. At any

stretch of imagination, a pillion rider cannot be said to

have contributed any negligence in causing the accident.

Therefore, the said finding prima facie shows that the

Tribunal did not apply its mind to the facts and

circumstances of the case.

14. The police papers which are produced before

the Tribunal would indicate the manner in which the

- 10 -

NC: 2025:KHC-K:1460

accident occurred. The FIR and the complaint which are at

Ex.P.4 and Ex.P.5 would show that two wheeler of the

petitioner - Siddu and the cruiser vehicle were going

towards Landgewadi and the Tata Vista car came from

Kavatemahakal. The complaint describes the manner in

which the accident occurred. It is clearly mentioned in the

complaint that the Tata Vista car bearing Reg.No.MH-

10/BM-7820 came on the wrong side and dashed to the

rear right tyres of the cruiser, resulting in the cruiser

turning turtle several times. Thereafter, it dashed against

the motorcycle ridden by petitioner - Siddu. Therefore, it

is evident that the negligence was on the part of the driver

of the Tata vista car and there being no collision between

two wheeler and the cruiser indicating thereby that the

rider was in full control of his vehicle, the Tribunal could

not have attributed any contributory negligence to the

petitioner - Siddu. It cannot be said that the petitioner -

Siddu was at the speed which was uncontrollable and he

himself had dashed to the Tata vista car. Therefore, it is

evident that the Tribunal failed to assess the manner in

- 11 -

NC: 2025:KHC-K:1460

which the accident had occurred. If at all there was any

collision between the cruiser and the two wheeler, it could

have been said that the petitioner - Siddu was not in

controllable speed of his vehicle. In that view of the

matter, the Tribunal has clearly erred in fastening 30% of

contributory negligence on the petitioner - Siddu. The

impugned judgment to that extent is unsustainable and

liability has to be fastened fully upon the owner and

insurer of the Tata Vista car.

15. Coming to the assessment of compensation, the

petitioner contends that he is aged about 40 years,

working as a fabricator and welder and he has suffered

permanent disability. Though there is no proof of his

income, the notional income has to be considered.

16. The guidelines issued by the KSLSA for the

purpose of settlement of disputes before Lok-Adalat

prescribes a notional income of `8,750/- for the year

2016. In umpteen number of judgments, this Court has

held that the guidelines in KSLSA are in a general

- 12 -

NC: 2025:KHC-K:1460

conformity with the wages fixed under the Minimum

Wages Act.

17. The Tribunal has discarded the testimony of

PW.3 - Dr.S.S.Nagathan on the ground that he was not a

treated Doctor. In umpteen number of judgment, this

Court has held that if the treated Doctors are not

examined and the Doctor examined is only for the purpose

of assessment of disability, his evidence has to be

appreciated with utmost care and caution. The reason

being that the testimony of a treated Doctor would be

more reliable, for, he knows the manner in which the

treatment was done and whether his treatment has

resulted in the disability or not. If the disability is more, it

reflects on his own efficiency. Therefore the Tribunal erred

in discarding the testimony of PW.3 out-rightly. The

petitioner had suffered fracture of tibial plateau and

therefore PW.3 states that there is disability of 25% to

30%. Evidently, the fracture of tibial plateau is going to

affect the efficiency of the petitioner since he is a

- 13 -

NC: 2025:KHC-K:1460

fabricator, which involves lifting of the fabricated grills and

other materials and therefore, the functional disability of

the petitioner is considered by this Court is 10%. Hence,

the loss of future income on account of disability is

calculated as `8,750x12x10%x15=1,57,500/- by adopting

multiplier of '15'.

18. Consequently, the compensation under the

head of loss of income during laid up period is assessed for

three months and it would be a sum of

`8,750/-x3=26,250/-.

19. The Tribunal has awarded a sum of `5,000/-

towards loss of amenities in life. When the Tribunal had

not awarded any compensation under the head loss of

future income, it was incumbent upon the Tribunal to

award adequate compensation towards loss of amenities.

The said compensation of `5,000/- being on lower side,

the same is enhanced to `40,000/-. Hence, the petitioner

- Siddu is entitled for total compensation under the

following heads :

- 14 -

                                             NC: 2025:KHC-K:1460






Sl.No.                   Heads                     Compensation
  1.       Transportation                                `5,000/-
  2.       Food, attendant and nourishment             `15,000/-
  3.       Medical expenses                          `1,20,130/-
  4.       Pain and suffering                          `50,000/-
  5.       Loss of amenities                           `40,000/-
  6.       Loss of future income                      `1,57,500/-
           Loss of income during laid up
    7.                                                  `26,250/-
           period
                                        Total          `4,13,880/-
           Less : Awarded by the Tribunal          (-) `1,95,130/-
                               Enhancement           `2,18,750/-


Thus, the appellant in MFA No.201080/2019 (MVC

No.1874/2016) is entitled for enhanced compensation of

`2,18,750/- with interest.

20. Coming to the quantum of compensation

amount awarded in MVC No.1875/2016, the petitioner is a

girl, aged about 12 years and the judgment of the Apex

Court in the case of Master Mallikarjun vs. Divisional

Manager, National Insurance Company Limited and

another1 prescribes the compensation to be awarded for

various disabilities. PW.3 in his testimony has stated that

(2014) 14 SCC 396

- 15 -

NC: 2025:KHC-K:1460

the petitioner- Priyanka has suffered the disability of about

15% to 20% and therefore, the functional disability having

been considered at 10%, she is entitled for a sum of

`1,00,000/- which is inclusive of all non pecuniary heads.

A sum of `24,359/- has been spent towards medical

expenses and same has been granted. Thus, the

petitioner - Priyanka is entitled for total compensation

under the following heads :

Sl.No.              Heads                       Compensation
  1.   Non pecuniary heads                        `1,00,000/-
  2.   Medical expenses                            `25,000/-/-
                                        Total      `1,25,000/-
                                                   `1,25,000/-


She is entitled for total compensation of `1,25,000/- with

interest.

21. Hence, the following:

ORDER

(i) Both the appeals are allowed in part.

(ii) The impugned judgment and award passed

by the Tribunal is modified.

- 16 -

NC: 2025:KHC-K:1460

(iii) The petitioner in M.V.C.No.1874/2016 is

entitled for a sum of `2,18,750/- in addition

to what has been awarded by the Tribunal

together with interest at 6% p.a. from the

date of petition till its realization.

(iv) The petitioner in MVC No.1875/2016 is

entitled for a total compensation of

`1,25,000/- with interest at 6% p.a. from

the date of petition till its realization.

(v) Respondent No.2 - Insurance Company is

directed to deposit the entire compensation

amount within a period of six weeks from the

date of this order.

(vi) Rest of the order passed by the Tribunal

remains unaltered.

Sd/-

(C M JOSHI) JUDGE SMP/SN

CT: AK

 
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