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

Mohammed Jakeer vs Immam Sab And Ors
2025 Latest Caselaw 5154 Kant

Citation : 2025 Latest Caselaw 5154 Kant
Judgement Date : 18 March, 2025

Karnataka High Court

Mohammed Jakeer vs Immam Sab And Ors on 18 March, 2025

                                              -1-
                                                         NC: 2025:KHC-K:1682
                                                    MFA No. 201253 of 2018
                                                C/W MFA No. 201080 of 2018



                             IN THE HIGH COURT OF KARNATAKA,

                                     KALABURAGI BENCH

                          DATED THIS THE 18TH DAY OF MARCH, 2025

                                           BEFORE
                             THE HON'BLE MR. JUSTICE C M JOSHI

                        MISCL. FIRST APPEAL NO.201253 OF 2018 (MV-I)
                                             C/W
                        MISCL. FIRST APPEAL NO.201080 OF 2018 (MV-I)


                   IN MFA NO.201253/2018:

                   BETWEEN:

                   THE BRANCH MANAGER,
                   SHRIRAM GENERAL INSURANCE CO. LTD.,
                   E-8, EPIP, RIICO, INDUSTRIAL AREA,
                   SITAPUR, JAIPUR RAJASTHAN,
                   THROUGH IT'S BRANCH MANAGER,
                   (THROUGH AUTHORISED SIGNATORY).
                                                                ...APPELLANT
Digitally signed
by SHIVALEELA      (BY SRI. SUBHASH MALLAPUR, ADVOCATE)
DATTATRAYA
UDAGI
Location: HIGH     AND:
COURT OF
KARNATAKA

                   1.   MOHD. JAKEER
                        S/O MOHD. AFSAR MIYA,
                        AGE: 35 YEARS, OCC: DRIVER,
                        R/O H.NO.12-6-400,
                        NEAR WATER TANK,
                        LBS NAGAR, RAICHUR-584 101.

                   2.   IMAAM SAB @ IMAAM HUSSAIN
                        S/O PEERSAB,
                        AGE: 53 YEARS, OCC: DRIVER,
                        R/O M.D. COUNCILLOR AREA,
                              -2-
                                       NC: 2025:KHC-K:1682
                                   MFA No. 201253 of 2018
                               C/W MFA No. 201080 of 2018



     LBS NAGAR, RAICHUR-584 101.

3.   RAHEEM PASHA S/O JANGLI SAB,
     AGE: 48 YEARS OCC: OWNER OF LORRY
     NO. KA-22/A-5596, R/O H.NO.1-11-50/84,
     NEAR LION CLUB SCHOOL,
     VIVEKANANDA COLONY,
     RAICHUR-584 101.


                                           ...RESPONDENTS

(BY SRI. BABU H. METAGUDDA, ADV. FOR R1;
R2-SERVED;
V/O DTD. 07.01.2025, NOTICE TO R3 IS DISPENSED WITH)

       THIS MFA IS FILED UNDER SECTION 173(1) OF THE
MOTOR VEHICLES ACT, PRAYING TO ALLOW THE ABOVE
APPEAL AND CONSEQUENTLY BE PLEASED TO SET ASIDE THE
JUDGMENT AND AWARD DATED 03.04.2018 PASSED THE II
ADDL. DIST.     AND SESSIONS JUDGE AND ADDL. MACT
RAICHUR, IN MVC NO.308/15.


IN MFA NO.201080/2018:

BETWEEN:

MOHAMMED JAKEER S/O MOHAMMED AFSAR MIYA,
AGE: 35 YEARS, OCC: DRIVER,
R/O HOUSE NO. 12-6-400, NEAR WATER TANK,
LBS NAGAR, RAICHUR-585 401.
                                         ...APPELLANT

(BY SRI. BABU H. METAGUDDA, ADVOCATE)

AND:

1.   IMMAM SAB @ IMAM HUSSAIN
     S/O PEER SAB,
                             -3-
                                         NC: 2025:KHC-K:1682
                                  MFA No. 201253 of 2018
                              C/W MFA No. 201080 of 2018



     AGE: 53 YEARS, OCC: DRIVER,
     R/O M.D. COUNCILLER AREA,
     LBS NAGAR, RAICHUR-585 401.

2.   RAHEEM PASHA S/O JANGLI SAB,
     AGE: 48 YEARS, OCC: OWNER OF LORRY
     NO. KA-22/A-5596, R/O H.NO.1-11-50/84,
     NEAR LION CLUB SCHOOL,
     VIVEKANADA COLONY,
     RAICHUR-585 401.

3.   THE BRANCH MANAGER,
     SHRIRAM GENERAL INSURANCE CO. LTD.,
     E-8, RIICO INDUSTRIAL AREA, SITAPUR,
     JAIPUR, (RAJASTHAN STATE).

                                              ...RESPONDENTS

(BY SRI. SUBHASH MALLAPUR, ADV. FOR R3;
V/O DTD. 22.08.2022, NOTICE TO R1 AND R2 ARE DISPENSED
WITH)

      THIS MFA IS FILED UNDER SECTION 173(1) OF THE
MOTOR VEHICLES ACT, PRAYING TO ALLOW THIS APPEAL AND
MODIFY THE JUDGMENT AND AWARD DATED 03.04.2018
PASSED IN MVC NO.308/2015 BY THE II ADDL. DIST. AND
SESSIONS    JUDGE   AND   ADDL.   MACT   AT   RAICHUR   AND
ENHANCING THE COMPENSATION FROM RS.2,07,100/- WITH
6% INTEREST TO RS.3,00,000/- WITH 12% INTEREST.



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


CORAM:    HON'BLE MR. JUSTICE C M JOSHI
                                -4-
                                           NC: 2025:KHC-K:1682
                                     MFA No. 201253 of 2018
                                 C/W MFA No. 201080 of 2018



                      ORAL JUDGMENT

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

Though these matters are slated for Admission, by

consent, they are taken up for Final Hearing and heard the

learned counsel for appellant in both the appeals.

2. Being aggrieved by the judgment and award in MVC

No.308/2015 dated 03-04-2018 passed by the learned II

Additional District and Sessions Judge, Raichur, the petitioner

is in appeal before this Court in MFA No. 201080/2018 and the

respondent No.3/Insurance Company is in appeal before this

Court in MFA No.201253/2018.

3. For the sake of convenience, the parties would be

referred to as per their rankings before the Tribunal.

4. The factual matrix of the case which are relevant for

the purpose of these appeals are as below:

On 17.10.2014 at about 3.40 PM near Autonagar Cross,

Goshala Road, Raichur, respondent No.1 drove his Lorry

bearing No.KA.22/A.5596 in a rash and negligent manner and

was going towards Gunj Circle. He did not even blew the horn

NC: 2025:KHC-K:1682

but dashed against the motorcycle bearing No.KA.36/Q.4236

and the petitioner being the rider sustained injuries in the

accident. He was shifted to M.K. Bhandari Hospital, Raichur and

was treated till 24.10.2014. Contending that the petitioner was

working as a driver and earning Rs.10,000/- per month has

filed the claim petition. Respondent No.1 is the driver,

respondent No.2 is the owner and respondent No.3 is the

insurer of the lorry.

5. On issuance of notice, respondent Nos. 1 and 2 did

not appear and as such, they were placed exparte. Respondent

No.3-Insurance Company appeared and filed the written

statement contending that the compensation claimed by the

petitioner is highly exorbitant and imaginary. It disputed the

fact that there was any negligence on the part of the driver of

the lorry. But alleges that it was due to the negligence of the

petitioner who failed to take precaution and dashed to the rear

wheel of the lorry. It was contended that there is contributory

negligence on the part of the petitioner and charge sheet was

also filed against both the offenders. It was contended that the

petitioner was not having a valid driving licence and therefore,

on this ground also, the negligence on the part of the

NC: 2025:KHC-K:1682

petitioner is on the higher side and as such, the Insurance

Company be absolved from paying any compensation to the

petitioner.

6. On the basis of the above contentions, appropriate

issues were framed by the Tribunal and the petitioner was

examined as PW1, one witness was examined as PW2 and

Exhibits P1 to 11 were marked in evidence. The Officer of the

Insurance Company and the official of the RTO were examined

as RWs.1 and 2 and Exhibits R1 to R6 were marked in

evidence.

7. After hearing both sides, the Tribunal held that the

petitioner had contributed negligence to the extent of 25% and

calculated the compensation under different heads as below;

Transportation                        Rs.     5,000/-
Food, attendant and       nourishment Rs.    10,000/-
charges
Medical expenses                       Rs. 44,781/-
Pain and suffering                     Rs. 50,000/-
Loss of future earnings                Rs.1,61,280/-
Loss of amenities                      Rs. 5,000/-
Total                                  Rs.2,76,061/-


8. Being aggrieved by the same, the petitioner as well

as the respondent No.3- Insurance Company are before this

Court in these appeals.

NC: 2025:KHC-K:1682

9. Learned counsel appearing for the petitioner would

submit that PW-2 had stated that the petitioner had sustained

fracture of both the bones of the right leg and opines that there

is a disability of 40% and therefore, the disability assessed by

the Tribunal at 14% is on the lower side. He submits that the

income of the petitioner is also taken on the lower side and the

compensation needs to be reassessed by this Court. He submits

that he is not challenging the contributory negligence of 25%

attributed to the petitioner in the said accident.

10. Per Contra, the learned counsel appearing for the

respondent No.3-Insurance Company would submit that the

petitioner was not having a valid driving licence to drive the

two wheeler and in fact, he should have taken precaution and

since he was in speed, he could not control the two Wheeler

and as such, dashed to the rear wheel of the lorry. It is

submitted that the lorry was entering the Main Road from the

Cross Road and it had almost crossed the lane in which the

petitioner was coming and there was a clear negligence on the

part of the petitioner. Therefore, the learned counsel for the

Insurance Company would submit that the contributory

NC: 2025:KHC-K:1682

negligence by the petitioner should have been held atleast at

50%.

11. A perusal of the spot sketch, Ex.P4 would show that

Lorry was entering the four lane Main Road with divider. The

lorry driver had to take a right turn in the said 'T' intersection.

Thus, it is evident that the lorry driver who was entering the

four lane Main Road with a divider should have waited at the

junction and observe both the sides as to whether any other

vehicles were moving on the road and then, he should have

entered the other lane on the Main Road. It is evident that the

two wheeler was coming from the right side of the lorry and

obviously, the two wheeler was being driven on the Main Road.

Naturally, the vehicles which are plying on the Main Road are

bound to be in speed and therefore, any vehicle, which is

entering the Main Road from cross Road has to take precaution.

Moreover, the Regulations under the Motor Vehicles Act,

require that a driver has to give priority to the vehicles which

are coming from his right. Without seeing as to whether any

vehicle is coming from his right side, no driver is required to

enter the junction. So far as the petitioner is concerned,

obviously, the lorry was coming from his left side. The

NC: 2025:KHC-K:1682

Regulations do not require that the drivers who are entering

the junction should observe the vehicles coming from the right

side. Therefore, there is absolutely no justification in the

argument of the learned counsel for the Insurance Company in

seeking greater contributory negligence on the part of the

petitioner. In the result, the appeal filed by the Insurance

Company deserves to be dismissed. No interference is required

in the finding of the Tribunal that petitioner contributed 25% of

the negligence.

12. Coming to the quantum of the compensation

amount, the PW2 has stated that there was a fracture of both

the bones of the right leg and the Wound Certificate at Ex.P6

would show that except the fracture, the other injuries were

simple in nature. The testimony of PW2 would indicate that he

is the treated Doctor of the petitioner and he opines that there

are restrictions of the movement and as such, he opines the

disability of the petitioner at 40%.

13. It is worth to note that the testimony of PW2 and

the Disability Certificate at Ex. P9 do not mention the disability

of the limb, but it only mentions the whole body disability. On

- 10 -

NC: 2025:KHC-K:1682

examination of the testimony of PW2 and the Disability

Certificate, this Court is of the opinion that the functional

disability of the petitioner has to be assessed at 15%.

14. It is worth to note that though the petitioner had

stated that he was working as a Driver in the petition, he has

not produced the driving licence. But admitted that he was not

a driver. Therefore, the functional disability as a driver cannot

be considered by this Court. In the result, the functional

disability of the petitioner is considered at 15%.

15. The Tribunal, in the absence of any material to

show the income of the petitioner has adopted the notional

income. The guidelines issued by the Karnataka State Legal

Services Authority in respect of the settlement of disputes

before the Lok Adalat prescribe that the notional income for the

year 2014 is Rs.7,500/- per month. This Court in umpteen

number of cases has held that the said guidelines issued by the

KSLSA for settlement of disputes in Lok adalat is in conformity

with the minimum wages fixed under the Minimum Wages Act.

Therefore, the notional income of the deceased has to be

considered at Rs.7,500/- per month. Therefore, the loss of

- 11 -

NC: 2025:KHC-K:1682

future income due to disability is calculated as: 7,500/- x 12

x16 x 15%= 2,16,000/-. Consequently, the petitioner is also

entitled for compensation of Rs.22,500/- towards loss of

income during laid up period. The Tribunal has awarded a sum

of Rs.5,000/- under the head of loss of amenities in life. The

same needs to be enhanced to Rs.30,000/-. The testimony of

PW2 would show that implants are inserted and therefore, a

sum of Rs.20,000/- is awarded to the petitioner towards future

medical expenses. The compensation awarded under the other

heads do not require any modification. Therefore, the petitioner

is entitled to a total compensation of Rs.3,98,281/- under the

following heads:

Transportation                           Rs.    5,000/-
Food, attendant and nourishment          Rs.   10,000/-
charges
Medical expenses                         Rs. 44,781/-
Pain and suffering                       Rs. 50,000/-
Loss of future earnings                  Rs.2,16,000/-
Loss of amenities                        Rs. 30,000/-
Towards loss of income during laid up    Rs. 22,500/-
period
Future medical expenses                  Rs. 20,000/-
Total                                    Rs.3,98,281/-



16. Out of the above, 75% of Rs.3,98,281/- comes to

Rs.2,98,710/-. Thus, the petitioner is entitled to a sum of

- 12 -

NC: 2025:KHC-K:1682

Rs.2,98,710/- instead of 75% of Rs.2,76,061/- awarded by the

Tribunal. Hence, the following:

ORDER

(i) The appeal filed by the Insurance Company is dismissed.

(ii) The appeal filed by the petitioner is allowed in part.

(iii) The impugned judgment and award passed by the Tribunal is modified.

(iv) The petitioner is entitled to a total compensation of Rs.2,98,710/- together with interest at 6% p.a. from the date of petition till realization.

(v) Respondent No.3/Insurance Company is directed to deposit the compensation amount within six weeks from the date of receipt of the copy of this order.

(vi) The amount in deposit, if any, to be transmitted to the concerned Tribunal forthwith.

Sd/-

(C M JOSHI) JUDGE tsn*

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