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

The Branch Manager vs Kalyan And Ors
2025 Latest Caselaw 5157 Kant

Citation : 2025 Latest Caselaw 5157 Kant
Judgement Date : 18 March, 2025

Karnataka High Court

The Branch Manager vs Kalyan And Ors on 18 March, 2025

Author: K Natarajan
Bench: K Natarajan
                                              -1-
                                                      MFA NO.201992/2019 AND
                                                          CONNECTED MATTERS



                               IN THE HIGH COURT OF KARNATAKA
                                      KALABURAGI BENCH
                              DATED THIS 18TH DAY OF MARCH, 2025
                                           PRESENT
                             THE HON'BLE MR. JUSTICE K NATARAJAN
                                             AND
                         THE HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL
                        MISCELLANEOUS FIRST APPEAL NO. 201992 OF 2019
                                             C/W
                        MISCELLANEOUS FIRST APPEAL NO. 201993 OF 2019
                        MISCELLANEOUS FIRST APPEAL NO. 201994 OF 2019
                        MISCELLANEOUS FIRST APPEAL NO. 200372 OF 2020
                        MISCELLANEOUS FIRST APPEAL NO. 200373 OF 2020
                        MISCELLANEOUS FIRST APPEAL NO. 200376 OF 2020


                   IN MFA NO.201992/2019:
Digitally signed
by RAMESH          BETWEEN:
MATHAPATI
Location: HIGH
COURT OF           THE BRANCH MANAGER,
KARNATAKA          ROYAL SUNDARAM INSURANCE CO. LTD.,
                   SUNDARAM TOWERS, 45 & 46,
                   WHITES ROAD, CHENNAI - 600002.
                   NOW REPRESENTED BY
                   ROYAL SUNDARAM GEN, INSURANCE CO. LTD.,
                   NO.1, SUBRAMANIAM BUILDING, 2ND FLOOR,
                   CLUB HOUSE ROAD, ANNA SALAI,
                   CHENNAI - 600002.
                   THROUGH MANAGER LEGAL.
                                                               ...APPELLANT
                   (BY SMT. PREETI PATIL MELKUNDI, ADVOCATE)

                   AND:

                   1.     VIVEKANAND S/O VEERAYYA SALIMATH,
                          BAMMANAHALLI,
                            -2-
                                     MFA NO.201992/2019 AND
                                         CONNECTED MATTERS



     AGE: 53 YEARS, OCC: LECTURER,

2.   BHARATI W/O VIVEKANAND SALIMATH,
     BAMMANAHALLI,
     AGE: 48 YEARS, OCC: HOUSEHOLD,
     BOTH R/O VIVEKANAND NAGAR,
     SINDAGI, DIST: VIJAYPURA - 586101.

3.   ARJUN S/O RACHAPPA KUMBAR,
     AGE: 43 YEARS, OCC: BUSINESS,
     R/O BARADOL, TQ: INDI,
     DIST: VIJAYAPURA - 586209.

                                          ...RESPONDENTS
(BY SRI. SANGANABASAVA B. PATIL, ADV. FOR R1 & R2;
    SRI. SANGANAGOUDA V. BIRADAR, ADV. FOR R3)

     THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 173(1) OF MOTOR VEHICLES ACT, PRAYING TO SET
ASIDE THE JUDGMENT AND AWARD DATED 13TH DAY OF JUNE
2019 PASSED BY THE III ADDITIONAL SENIOR CIVIL JUDGE &
MEMBER MACT XII AT VIJAYPURA IN MVC NO.326/2016 AND
TO MODIFY THE COMPENSATION AWARDED AND TO PASS
SUCH OTHER ORDERS AS THIS HON'BLE COURT DEEMS FIT
UNDER THE FACTS AND CIRCUMSTANCES OF THE CASE.


IN M.F.A NO.201993/2019:
BETWEEN:

THE BRANCH MANAGER,
ROYAL SUNDARAM INSURANCE CO. LTD.,
SUNDARAM TOWERS, 45 & 46
WHITES ROAD, CHENNAI - 600002.
NOW REPRESENTED BY
ROYAL SUNDARAM GEN, INSURANCE CO. LTD.,
NO.1, SUBRAMANIAM BUILDING, 2ND FLOOR,
CLUB HOUSE ROAD, ANNA SALAI,
CHENNAI - 600002.
THROUGH LEGAL MANAGER.
                                             ...APPELLANT
(BY SMT. PREETI PATIL MELKUNDI, ADVOCATE)
                            -3-
                                     MFA NO.201992/2019 AND
                                         CONNECTED MATTERS




AND:

1.   KALYAN S/O KSHITISHCHANDRA MONDAL
     AGE: 54 YEARS

2.   ANANYA W/O KALYAN MONDAL,
     AGE: 52 YEARS, OCC: HOUSEHOLD,
     BOTH R/O 45, KENDUA MAIN ROAD,
     GARIA, KOLKATA, WEST BENGAL - 700084.

3.   ARJUN S/O RACHAPPA KUMBAR,
     AGE: 43 YEARS, OCC: BUSINESS,
     R/O BARADOL, TQ: INDI,
     DIST: VIJAYAPURA - 586209.

                                          ...RESPONDENTS
(BY SRI. SANGANABASAVA B. PATIL, ADV. FOR R1 & R2;
    NOTICE TO R3 - SERVED)

     THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 173(1) OF MOTOR VEHICLES ACT, PRAYING TO SET
ASIDE THE JUDGMENT AND AWARD DATED 13TH DAY OF JUNE
2019 PASSED BY THE III ADDITIONAL SENIOR CIVIL JUDGE &
MEMBER MACT XII AT VIJAYPURA IN MVC NO.327/2016 AND
TO MODIFY THE COMPENSATION AWARDED AND TO PASS
SUCH OTHER ORDERS AS THIS HON'BLE COURT DEEMS FIT
UNDER THE FACTS AND CIRCUMSTANCES OF THE CASE.


IN M.F.A NO.201994/2019:
BETWEEN:

THE BRANCH MANAGER,
ROYAL SUNDARAM INSURANCE CO. LTD.,
SUNDARAM TOWERS, 45 & 46
WHITES ROAD, CHENNAI - 600002.
NOW REPRESENTED BY
ROYAL SUNDARAM GEN. INSURANCE CO. LTD.,
NO.1, SUBRAMANIAM BUILDING, 2ND FLOOR,
CLUB HOUSE ROAD, ANNA SALAI,
CHENNAI - 600002.
THROUGH MANAGER LEGAL.
                            -4-
                                     MFA NO.201992/2019 AND
                                         CONNECTED MATTERS



                                             ...APPELLANT
(BY SMT. PREETI PATIL MELKUNDI, ADVOCATE)


AND:

1.   RAJESH KUMAR S/O BRIJ MOHAN,
     BAMMANAHALLI,
     AGE: 47 YEARS, OCC: ENGINEER,

2.   SUNITA KUMARI W/O RAMESH KUMAR,
     BAMMANAHALLI,
     AGE: 43 YEARS, OCC: HOUSEHOLD,
     BOTH R/O 4TH MAIN, 8TH CROSS,
     COFFEE BOARD LAYOUT, KEMPAPURA,
     BANGALORE - 560001.

3.   ARJUN S/O RACHAPPA KUMBAR,
     AGE: 43 YEARS, OCC: BUSINESS,
     R/O BARADOL, TQ: INDI,
     DIST: VIJAYAPURA - 586209.

                                          ...RESPONDENTS
(BY SRI. SANGANABASAVA B. PATIL, ADV. FOR R1 & R2;
    NOTICE TO R3 - SERVED)

     THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 173(1) OF MOTOR VEHICLES ACT, PRAYING TO SET
ASIDE THE JUDGMENT AND AWARD DATED 13TH DAY OF JUNE
2019 PASSED BY THE III ADDITIONAL SENIOR CIVIL JUDGE &
MEMBER MACT XII AT VIJAYPURA IN MVC NO.328/2016 AND
TO MODIFY THE COMPENSATION AWARDED AND TO PASS
SUCH OTHER ORDERS AS THIS HON'BLE COURT DEEMS FIT
UNDER THE FACTS AND CIRCUMSTANCES OF THE CASE.


IN M.F.A NO.200372/2020:
BETWEEN:

1.   RAJESH KUMAR S/O BRIJ MOHAN,
     AGE: 48 YEARS, OCC: ENGINEER,
                            -5-
                                     MFA NO.201992/2019 AND
                                         CONNECTED MATTERS



2.   SUNITA KUMARI W/O RAMESH KUMAR,
     AGE: 44 YEARS, OCC: HOUSE HOLD,

     BOTH ARE R/O: 4TH MAIN, 8TH CROSS,
     COFFEE BOARD LAYOUT, KEMPAPURA,
     BANGALORE-06.

                                             ...APPELLANTS
(BY SRI. SANGANABASAVA B. PATIL, ADVOCATE)

AND:

1.   ARJUN S/O RACHAPPA KUMBAR,
     AGE: 45 YEARS, OCC: BUSINESS,
     R/O BARADOL, TQ: INDI,
     DIST: VIJAYAPURA - 586101.

2.   THE BRANCH MANAGER,
     ROYAL SUNDARAM INSURANCE CO. LTD.,
     SUNDARAM TOWERS, 45 & 46,
     WHITES ROAD, CHENNAI - 600002.
                                          ...RESPONDENTS
(BY SMT. PREETI PATIL MELKUNDI, ADV. FOR R2)

     THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 173(1) OF MOTOR VEHICLES ACT, PRAYING TO
MODIFY THE JUDGMENT AND AWARD PASSED BY THE COURT
OF III ADDITIONAL SENIOR CIVIL JUDGE & M.A.C.T. NO.XII
VIJAYAPUR AT: VIJAYAPUR IN MVC NO.328/2016 DATED
13.06.2019 AND BE PLEASED TO ALLOW THE CLAIM PETITION
BY GRANTING THE RELIEF AS PRAYED FAR BY THE
APPELLANTS HEREIN.


IN M.F.A NO.200373/2020:
BETWEEN:

1.   VIVEKANAND S/O VEERAYYA SALIMATH,
     AGE: 54 YEARS, OCC: LECTURER,

2.   BHARATI W/O VIVEKANAND SALIMATH,
     AGE: 49 YEARS, OCC: HOUSE HOLD,
                            -6-
                                     MFA NO.201992/2019 AND
                                         CONNECTED MATTERS



     BOTH ARE R/O: VIVEKANAND NAGAR,
     SINDAGI, DIST: VIJAYAPUR - 586101.

                                             ...APPELLANTS
(BY SRI. SANGANABASAVA B. PATIL, ADVOCATE)

AND:

1.   ARJUN S/O RACHAPPA KUMBAR,
     AGE: 44 YEARS, OCC: BUSINESS,
     R/O BARADOL, TQ: INDI,
     DIST: VIJAYAPURA - 586101.

2.   THE BRANCH MANAGER,
     ROYAL SUNDARAM INSURANCE CO. LTD.,
     SUNDARAM TOWERS, 45 & 46,
     WHITES ROAD, CHENNAI - 600002.
                                          ...RESPONDENTS
(BY SRI. SANGANAGOUDA V. BIRADAR, ADV. FOR R1;
    SMT. PREETI PATIL MELKUNDI, ADV. FOR R2)

     THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 173(1) OF MOTOR VEHICLES ACT, PRAYING TO
MODIFY THE JUDGMENT AND AWARD PASSED BY THE COURT
OF III ADDITIONAL SENIOR CIVIL JUDGE & M.A.C.T. NO.XII
VIJAYAPUR AT: VIJAYAPUR IN MVC NO.326/2016 DATED
13.06.2019 AND BE PLEASED TO ALLOW THE CLAIM PETITION
BY GRANTING THE RELIEF AS PRAYED FAR BY THE
APPELLANTS HEREIN.

IN M.F.A NO.200376/2020:
BETWEEN:

1.   KALYAN S/O KSHITISH CHANDRA MONDAL,
     AGE: 55 YEARS, OCC: BUSINESS,

2.   ANANYA W/O KALYAN MONDAL,
     AGE: 53 YEARS, OCC: HOUSE HOLD,
     BOTH ARE R/O: 45 KENDUA MAIN ROAD,
     GARIA, KOLKATA, WEST BENGAL - 700084.

                                             ...APPELLANTS
                               -7-
                                          MFA NO.201992/2019 AND
                                              CONNECTED MATTERS



(BY SRI. SANGANABASAVA B. PATIL, ADVOCATE)

AND:

1.   ARJUN S/O RACHAPPA KUMBAR,
     AGE: 44 YEARS, OCC: BUSINESS,
     R/O BARADOL, TQ: INDI,
     DIST: VIJAYAPUR - 586101.

2.   THE BRANCH MANAGER,
     ROYAL SUNDARAM INSURANCE CO. LTD.,
     SUNDARAM TOWERS, 45 & 46,
     WHITES ROAD, CHENNAI - 600002.
                                                  ...RESPONDENTS
(BY SRI. SANGANAGOUDA V. BIRADAR, ADV. FOR R1;
    SMT. PREETI PATIL MELKUNDI, ADV. FOR R2)

       THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 173(1) OF MOTOR VEHICLES ACT, PRAYING TO
MODIFY THE JUDGMENT AND AWARD PASSED BY THE COURT
OF III ADDITIONAL SENIOR CIVIL JUDGE & M.A.C.T. NO.XII
VIJAYAPUR AT: VIJAYAPUR IN MVC NO.327/2016 DATED
13.06.2019 AND BE PLEASED TO ALLOW THE CLAIM PETITION
BY   GRANTING    THE     RELIEF     AS   PRAYED    FAR   BY   THE
APPELLANTS HEREIN.


       THESE   APPEALS     HAVING        BEEN   RESERVED      FOR
JUDGMENT, COMING ON FOR "PRONOUNCEMENT OF ORDERS"
THIS DAY, THE COURT, PRONOUNCED THE FOLLOWING:


CORAM:    HON'BLE MR. JUSTICE K NATARAJAN
          AND
          HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL
                                -8-
                                          MFA NO.201992/2019 AND
                                              CONNECTED MATTERS



                         CAV JUDGMENT

(PER: THE HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL)

These appeals are filed under Section 173(1) of the

Motor Vehicles Act, 1988 (hereinafter referred to as 'MV

Act'). The appeals filed are as under:

i) MFA.No.201992/2019 is filed by the Insurance Company and MFA.No.200373/2020 is filed by the claimants against the judgment in MVC.No.326/2016.

ii) MFA.No.201993/2019 is filed by the Insurance Company and MFA.No.200376/2020 is filed by the claimants against the judgment in MVC.No.327/2016.

iii) MFA.No.201994/2019 is filed by the Insurance Company and MFA.No.200372/2020 is filed by the claimants against the judgment in MVC.No.328/2016.

All these appeals are arising out of the common

judgment and award dated 13.06.2019 passed in

MVC.Nos.326-328/2016 by the III Additional Senior Civil

MFA NO.201992/2019 AND CONNECTED MATTERS

Judge and MACT-XII, Vijayapura (hereinafter referred to

as 'Tribunal').

2. Though the matters are listed for admission,

with the consent of the learned counsels representing the

parties, the same are taken up for final disposal.

3. The parties are referred to as per their ranking

before the Tribunal for the sake of convenience.

4. Brief facts leading to filing of these appeals are

that the legal heirs of the deceased have filed claim

petitions before the Tribunal under Section 166 of the MV

Act, seeking compensation for the accidental death of their

dependents/children's. It is averred that deceased were

proceeding on a motor bike bearing registration No.KA-

14/W-4793 from Solapur Bypass Road towards Sindagi

Bypass Road near Sanganabasava School. At that time,

the mini goods vehicle bearing registration No.KA-28/C-

2575 came from opposite direction i.e., from Sindagi

Bypass Road, driven by its driver in a rash and negligent

- 10 -

MFA NO.201992/2019 AND CONNECTED MATTERS

manner and dashed to the motorcycle, resultantly all the

motorcyclists sustaining grievous injuries and they

succumbed to those injuries. The dependents filed the

claim petition claiming that the accident is due to the

negligence of the driver of the offending mini goods

vehicle and they are entitled to a compensation for the

untimely death of their children.

5. The respondents entered appearance before the

Tribunal and filed detailed statement of objections denying

the negligence of the driver of the offending vehicle. It is

averred that the liability is subject to the fulfillment of the

conditions of policy. It is further averred that the rider of

the motorcycle was not in possession of a valid driving

license and they were travelling without wearing helmet

and more than two persons were riding on the motorcycle

which is in violation of Section 129 of the MV Act. It is

also averred that the age, claimed income of the deceased

are false and without any basis, and hence, sought for

dismissal of the claim petitions.

- 11 -

MFA NO.201992/2019 AND CONNECTED MATTERS

6. The Tribunal based on the pleading framed the

issues, recorded the evidence, the claimants examined

PW-1 to PW-5 and got marked exhibits P1 to P31. The

respondent examined RW-1 and RW-2 and got marked

exhibits R1 and R2. The Tribunal on appreciation of the

evidence, assessed the income of all the deceased at

Rs.20,000/- per month, deducted 50% towards personal

and living expenses, applied 18 multiplier and awarded

Rs.21,60,000/- towards loss of dependency, Rs.25,000/-

towards loss of love and affection, Rs.20,000/- towards

loss of estate and Rs.25,000/- towards transportation of

dead body and funeral expenses, in all Rs.22,30,000/-

with interest at the rate of 6% p.a. in each of the claim

petitions by saddling the entire liability on the insurance

company. Being aggrieved, the insurance company is in

appeal, challenging the saddling of entire liability on it, as

well as the quantum of compensation. On the other hand,

the claimants are seeking for higher compensation.

- 12 -

MFA NO.201992/2019 AND CONNECTED MATTERS

7. Smt. Preethi Patil Melkundi, learned counsel

appearing for the appellant-insurance company submits

that the Tribunal has committed a grave error in saddling

the entire liability on the appellant-insurance company

without appreciating the fact that all the three deceased

were travelling on one motorcycle without wearing a

helmet which is in violation of Sections 128 and 129 of MV

Act. Hence, proportionate liability is required to be

saddled on the deceased. It is submitted that

non-wearing of the helmet and triple riding clearly

demonstrates negligence of the rider and such negligence

of the rider of the motorcycle caused accidental death of

the pillion riders on the motorcycle and hence, the

insurance company cannot be held solely liable to pay the

compensation. It is further submitted that the Tribunal

has committed further error in assessing the income of all

the deceased notionally at Rs.20,000/- per month as they

were the students pursuing their education. Hence, the

assessment of income of the deceased should be based on

the notional income chart prepared by the Karnataka State

- 13 -

MFA NO.201992/2019 AND CONNECTED MATTERS

Legal Services Authority and it should not be more than

Rs.10,000/- per month. On these grounds, she seeks to

allow the appeals filed by the Insurance Company by

modifying the impugned judgment of the Tribunal.

8. Sri. Sanganabasava B. Patil, learned counsel

appearing for the appellant-claimants supports the

impugned judgment and award of the Tribunal insofar as

saddling of entire liability on the insurance company and

the finding on negligence. It is submitted that the

deceased were 2nd year MBBS students and if they were

alive, they would have a bright future and they would have

earned more than Rs.50,000/- per month and contributed

to their families. However, the Tribunal without any basis

has assessed the income of the deceased notionally at

Rs.20,000/- per month, which is on the lower side and is

required to be enhanced appropriately. It is further

submitted that the Tribunal has erred in not awarding any

compensation under the head of loss of future prospects of

the deceased which they are entitled at the rate of 40% of

- 14 -

MFA NO.201992/2019 AND CONNECTED MATTERS

the assessed income of the deceased. It is also submitted

that the award of compensation under the head of loss of

consortium and conventional heads are contrary to the

settled position of law. In support of his contention, he

placed reliance on the following decisions:

a) Bishnupriya Panda vs. Basanti Manjari Mohanty1

b) Mohammed Siddique and another vs. National Insurance Company Ltd., and others2

c) Mallanna vs. Mahadevappa and others3

9. He seeks to allow the appeals filed by the

claimants by dismissing the appeals of the insurance

company.

10. We have heard the arguments of learned

counsel for the appellant - insurance company, learned

counsel for the appellants - claimants, perused the

material available on record and meticulously considered

Civil Appeal No.4911/2023 dated 04.08.2023

AIR 2020 SC 520

MFA.No.202001/2018 and connected appeals DD 11.08.2023

- 15 -

MFA NO.201992/2019 AND CONNECTED MATTERS

the contentions advanced and the material available on

record. The point that arises for consideration in these

appeals is as under:

i) Whether the impugned judgment and award passed by the Tribunal call for interference in these appeals?

11. The pleading and evidence on record indicates

that one Sri. Vishwas, Sri. Anindya and Sri. Avadeshkumar

were proceeding on a motorcycle bearing registration

No.KA-14/W-4793 from Solapur Bypass Road towards

Sindagi Bypass Road on 03.01.2016. At that time, the

driver of mini goods vehicle bearing registration No.KA-

28/C-2575 came from the opposite direction in a rash and

negligent manner and dashed to the motorcycle resulting

in grievous injuries to all the three riders of the

motorcycle. Later, they succumbed to those injuries.

Admittedly, the jurisdictional police on completion of

investigation filed charge sheet against the driver of the

mini goods vehicle for the negligence. The driver of the

offending vehicle has been convicted by the I Additional

- 16 -

MFA NO.201992/2019 AND CONNECTED MATTERS

JMFC, Vijayapura in CC.No.1836/2016. Considering the

oral and documentary evidence on record, the Tribunal

answered the issue with regard to the negligence in favour

of the claimants.

12. The contention of the insurance company is that

all the three riders of motorcycle were proceeding on the

motorcycle bearing registration No.KA-14/W-4793 without

wearing a helmet which is a clear violation of Sections 128

and 129 of the MV Act. It is trite law that if there is a

violation of Sections 128 and 129 of the MV Act, the

consequences under the law would follow. However, that

itself would not establish the factum of negligence of the

rider of the motorcycle. The parties to the proceedings

are required to establish the actionable negligence by

adducing legally acceptable evidence. In the instant case,

the claimants have established the factum of negligence

by oral and documentary evidence before the Tribunal.

The Tribunal while considering the issues No.1 and 2 has

recorded the clear finding that the driver of the mini goods

- 17 -

MFA NO.201992/2019 AND CONNECTED MATTERS

vehicle was negligent and caused the accident in question.

The said finding of the Tribunal is on appreciation of oral

and documentary evidence on record and the said finding

of the Tribunal is neither perverse nor contrary to the

evidence on record calling for any interference. The

contentions urged by the insurance company with regard

to the shifting of partial liability on the claimant, has no

merit and accordingly rejected. Our view gains support

from the decision of the Hon'ble Supreme Court in the

case of Mohammed Siddique and another referred

supra. The relevant paragraphs of the judgment is

extracted herein below:

"13. But the above reason, in our view, is flawed. The fact that the deceased was riding on a motor cycle along with the driver and another, may not, by itself, without anything more, make him guilty of contributory negligence. At the most it would make him guilty of being a party to the violation of the law. Section 128 of the Motor Vehicles Act, 1988, imposes a restriction on the driver of a two wheeled motor cycle, not to carry more than one person on the motor cycle. Section 194C inserted by the Amendment Act 32 of 2019,

- 18 -

MFA NO.201992/2019 AND CONNECTED MATTERS

prescribes a penalty for violation of safety measures for motor cycle drivers and pillion riders. Therefore, the fact that a person was a pillion rider on a motor cycle along with the driver and one more person on the pillion, may be a violation of the law. But such violation by itself, without anything more, cannot lend to a finding of contributory negligence, unless it is established that his very act of riding along with two others, contributed either to the accident or to the impact of the accident upon the victim. There must either be a causal connection between the violation and the accident or a causal connection between the violation and the impact of the accident upon the victim. It may so happen at times, that the accident could have been averted or the injuries sustained could have been of a lesser degree, if there had been no violation of the law by the victim. What could otherwise have resulted in a simple injury, might have resulted in a grievous injury or even death due to the violation of the law by the victim. It is in such cases, where, but for the violation of the law, either the accident could have been averted or the impact could have been minimized, that the principle of contributory negligence could be invoked. It is not the case of the insurer that the accident itself occurred as a result of three persons riding on a motor cycle. It is not even the case of the insurer that the

- 19 -

MFA NO.201992/2019 AND CONNECTED MATTERS

accident would have been averted, if three persons were not riding on the motor cycle. The fact that the motor cycle was hit by the car from behind, is admitted. Interestingly, the finding recorded by the Tribunal that the deceased was wearing a helmet and that the deceased was knocked down after the car hit the motor cycle from behind, are all not assailed. Therefore, the finding of the High Court that 2 persons on the pillion of the motor cycle, could have added to the imbalance, is nothing but presumptuous and is not based either upon pleading or upon the evidence on record. Nothing was extracted from PW3 to the effect that 2 persons on the pillion added to the imbalance."

[Emphasis supplied]

13. The Co-ordinate Bench of this Court in the case

of Mallanna referred supra considered the decision of this

Court in the case of Bharma Kallappa Murashetti and

others vs. Karamjeet Kaur and another4 and held that

the violation of statutory provision itself cannot be the

reason to come to the conclusion that there is a

contributory negligence. The relevant paragraphs of the

ILR (2016) 5098

- 20 -

MFA NO.201992/2019 AND CONNECTED MATTERS

judgment of Bharma Kallapa Murashetti and others

referred supra is extracted herein below:

"8. A careful perusal of these judgments makes it clear that the very violation of a statutory provision would not lead to negligence causing the accident. A concrete evidence is necessary to establish the violation of the statutory provision, resulting in the negligence causing the accident. Only in such circumstances, proportionate contributory negligence could be attributable. No doubt three passengers were traveling in a motorcycle in violation of Section 128 of the Act, but no evidence is led by the insurer to establish that the said violation of the statutory provision itself was the cause for the accident to attribute contributory negligence on the part of the deceased. Mere taking a defence in the written statement would not be suffice to establish the factum of contributory negligence, it has to be supported by direct and corroborative evidence, which is admittedly missing in the present case, since the insurer has not made any attempt to adduce evidence to establish the contributory negligence on the part of the deceased. It is well settled principle that, for the insurer to avoid its liability, the breach of the policy must be so fundamental in nature that it brings contract to an

- 21 -

MFA NO.201992/2019 AND CONNECTED MATTERS

end. The burden of proving rests on the shoulder of the insurer to establish this breach of the policy, which was fundamental in nature. That having not been done by the insurer, no contributory negligence can be attributed on the part of the deceased. On the other hand, the Police records very well establish that the negligence on the part of the driver of the truck was the cause for the accident. This vital material evidence was lost sight of by the Tribunal while fixing contributory negligence to the extent of 50% on the deceased. Thus, this Court is of the considered opinion that the Tribunal fixing 50% contributory negligence on the part of the deceased is not fit to be sustained. Accordingly, the entire negligence is fixed on the driver of the truck (offending vehicle) and the insurer of the offending vehicle-respondent No.2 shall be liable to satisfy the award."

14. In view of the settled position of law, we are of

the considered view that the factum of negligence is

required to be pleaded and proved before the Tribunal by

the parties to the proceeding by proper pleading and

legally acceptable evidence. Mere infraction of Sections

128 and 129 of the MV Act, would not ipso facto lead to

contributory negligence. The Tribunal has rightly come to

- 22 -

MFA NO.201992/2019 AND CONNECTED MATTERS

the conclusion that the driver of the mini goods vehicle

was negligent and directed the appellant-insurance

company to indemnify the loss caused.

15. Insofar as the quantum of compensation is

concerned, the Tribunal notionally assessed the income of

the deceased at Rs.20,000/- per month taking note of the

fact that the deceased were 2nd year MBBS students of

B.M. Patil Medical College, Vijaypura. Admittedly, the

deceased were non-earning members of the claimants

family and their income is required to be re-assessed

notionally. The pleading and evidence on record, indicates

that the deceased were pursuing their MBBS course in

B.M. Patil Medical College, Vijayapura and they were

academically sound. Keeping in mind the potential

earning capacity of the deceased, we are of the considered

view that the income of the deceased is required to be re-

assessed.

16. This Court has also taken judicial notice of the

fact that the students of MBBS course earns stipend during

- 23 -

MFA NO.201992/2019 AND CONNECTED MATTERS

their studies. We have also considered the decision of the

Hon'ble Supreme Court in the case of Bishnupriya Panda

referred supra, wherein the income of the deceased - 4th

year MBBS student for the accident year-2013 was

notionally assessed at Rs.50,000/- per month. In the

instant case, all the deceased were in 2nd year of the MBBS

course at the time of accident and taking note of the

stipend paid to the MBBS student for the relevant year, we

have re-assessed the notional income of the deceased at

Rs.30,000/- per month.

17. Having re-assessed the notional income of the

deceased at Rs.30,000/- per month, the claimants are also

entitled for an addition of 40% of the assessed income of

the deceased towards the loss of future prospects as held

by the Hon'ble Supreme Court in the case of National

Insurance Company Limited vs. Pranay Sethi and

others5. Each of the claimants are also entitled to

Rs.40,000/- towards the loss of consortium as per the law

(2017) 16 SCC 680

- 24 -

MFA NO.201992/2019 AND CONNECTED MATTERS

laid by the Hon'ble Supreme Court in the case of Magma

General Insurance Company Limited vs. Nanuram alias

Chuhru Ram & others6. The claimants are also entitled to

a compensation of Rs.15,000/- under the head of loss of

estate and Rs.15,000/- towards transportation of dead

body and funeral expenses. The claimants are also

entitled to an interest at the rate of 6% from the date of

petition till the realization of the compensation amount.

The appropriate multiplier would be 18 and deduction

towards the personal and living expenses would be 50%

as all the deceased were bachelors. The compensation is

re-assessed in all the claims as under:

Loss of dependency: Rs.30,000/- + 40%

(Rs.12,000/-) = Rs.42,000/- x 12 x 18 x 50% =

Rs.45,36,000/-.

18. Thus, the claimants would be entitled to the

modified compensation as under:

(2018) 18 SCC 130

- 25 -

MFA NO.201992/2019 AND CONNECTED MATTERS

Particulars Amount (Rs.) Loss of dependency 45,36,000

Loss of consortium 80,000

Loss of estate 15,000

Transportation of dead 15,000 body and funeral expenses

Total Rs.46,46,000

Thus, the claimants in each claim petition are entitled

to a total compensation of Rs.46,46,000/- as against

Rs.22,30,000/- awarded by the Tribunal with interest at

the rate of 6% p.a. from the date of petition till realization.

19. In the result, we proceed to pass the following :

ORDER

i. MFA.No.201992/2019, MFA.No.201993/2019 and MFA.No.201994/2019 are dismissed.

ii. MFA.No.200373/2020, MFA.No.200376/2020 and MFA.No.200372/2020 are allowed in part.

- 26 -

MFA NO.201992/2019 AND CONNECTED MATTERS

iii. The impugned judgment and award of the Tribunal dated 13.06.2019 passed in MVC.No.326/2016, MVC.No.327/2016 and MVC.No.328/2016 are modified and each of the claimants are entitled to a total compensation of Rs.46,46,000/- as against Rs.22,30,000/- awarded by the Tribunal with interest at the rate of 6% p.a. from the date of petition till realization.

iv. The appellant-insurance company shall deposit the entire compensation amount with accrued interest in all the claim petitions before the Tribunal within a period of eight weeks from the date of receipt of certified copy of this judgment.

v. On such deposit, the apportionment, deposit and disbursement shall be made in terms of award of the Tribunal.

vi. The amount in deposit, if any, shall be transmitted to the Tribunal.

- 27 -

MFA NO.201992/2019 AND CONNECTED MATTERS

vii. Draw modified award accordingly.

viii. There shall be no order as to costs.

Sd/-

(K NATARAJAN) JUDGE

Sd/-

(VIJAYKUMAR A. PATIL) JUDGE

MCR CT: PS

 
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