Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Divisional Manager vs Siddangauda Basangauda Halli
2025 Latest Caselaw 10539 Kant

Citation : 2025 Latest Caselaw 10539 Kant
Judgement Date : 21 November, 2025

Karnataka High Court

The Divisional Manager vs Siddangauda Basangauda Halli on 21 November, 2025

                                                       -1-
                                                            NC: 2025:KHC-D:16042
                                                           MFA No. 102543 of 2018
                                                       C/W MFA No. 102274 of 2018
                            HC-KAR
                                                           MFA No. 102275 of 2018
                                                           MFA NO. 102276 of 2018
                                                           MFA NO. 102542 of 2018
                                                           MFA NO. 102544 of 2018


                                 IN THE HIGH COURT OF KARNATAKA,
                                           AT DHARWAD

                           DATED THIS THE 21ST DAY OF NOVEMBER, 2025

                                                BEFORE

                         THE HON'BLE DR. JUSTICE CHILLAKUR SUMALATHA

                      MISCELLANEOUS FIRST APPEAL NO.102543 OF 2018 (MV-D)
                                             C/W
                         MISCELLANEOUS FIRST APPEAL NO.102274 OF 2018
                         MISCELLANEOUS FIRST APPEAL NO.102275 OF 2018
                         MISCELLANEOUS FIRST APPEAL NO.102276 OF 2018
                         MISCELLANEOUS FIRST APPEAL NO.102542 OF 2018
                         MISCELLANEOUS FIRST APPEAL NO.102544 OF 2018

                            IN M.F.A.NO.102543/2018
                            BETWEEN:

                            THE DIVISIONAL MANAGER,
                            ORIENTAL INSURANCE CO. LTD.,
GIRIJA A.                   DIVISIONAL OFFICE,
BYAHATTI
                            ENKAY COMPLEX, KESHWAPUR,
Digitally signed by
GIRIJA A. BYAHATTI
Location: HIGH
                            HUBLI-580 020,
COURT OF
KARNATAKA
DHARWAD BENCH
DHARWAD
                            REPRESENTED BY ITS AUTHORIZED SIGNATORY.
                                                                        ...APPELLANT
                            (BY SMT. RATNAMALA G.H., ADVOCATE)

                            AND:
                            1.   SHASHIGAUDA
                                 S/O. HANUMANTHAGOUDA HALLI,
                                 AGE: 28 YEARS, OCC: PRIVATE JOB,
                                 R/O: HATTIMATTUR-581 118,
                                 TAL: SAVANUR, DIST: HAVERI.
                            -2-
                                NC: 2025:KHC-D:16042
                               MFA No. 102543 of 2018
                           C/W MFA No. 102274 of 2018
HC-KAR
                               MFA No. 102275 of 2018
                               MFA NO. 102276 of 2018
                               MFA NO. 102542 of 2018
                               MFA NO. 102544 of 2018


2.   SATTESH S/O. SRIDHAR PAI,
     AGE: 54 YEARS, OCC: MANAGER,
     K.V.G. BANK, NAREGAL-582 119,
     (OWNER OF MARUTI SWIFT CAR
     NO.KA-25/P-0795)
                                          ...RESPONDENTS
(BY SRI. C.M. HOSAMANI, ADVOCATE FOR R1;
    SRI. GIREESH C. KATTIMANI, ADVOCATE FOR R2)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MOTOR
VEHICLES ACT, 1988 PRAYING TO CALL FOR RECORDS AND TO
SET ASIDE THE JUDGMENT AND THE AWARD DATED 06.03.2018
PASSED BY THE MOTOR ACCIDENTS CLAIMS TRIBUNAL AND
PRINCIPAL SENIOR CIVIL JUDGE, HAVERI IN M.V.C.102/2016
AND TO PASS SUCH OTHER ORDERS AS THIS HON'BLE COURT
DEEMS FIT AND THE FACTS AND CIRCUMSTANCES OF THE
CASE, INCLUDING THE COST IN THE INTEREST OF JUSTICE AND
EQUITY.

IN M.F.A.NO.102274/2018:

BETWEEN:

1.   SHASHIGOUDA
     S/O. HANUMANTHAGOUDA HALLI,
     AGE: 28 YEARS, OCC: PRIVATE JOB,
     R/O. HATTIMATTUR,
     TQ: SAVANUR, DIST: HAVERI.

2.   RAVIGOUDA
     S/O. HANUMANTHAGOUDA HALLI,
     AGE: 28 YEARS, OCC: PRIVATE JOB,
     R/O. HATTIMATTUR,
     TQ: SAVANUR, DIST: HAVERI.
     NOW R/AT: BENGALURU.
                                            ...APPELLANTS
(BY SRI. C.M. HOSAMANI, ADVOCATE)
                            -3-
                                NC: 2025:KHC-D:16042
                               MFA No. 102543 of 2018
                           C/W MFA No. 102274 of 2018
HC-KAR
                               MFA No. 102275 of 2018
                               MFA NO. 102276 of 2018
                               MFA NO. 102542 of 2018
                               MFA NO. 102544 of 2018


AND:
1.   SATTESH S/O. SRIDHAR PAI,
     AGE: 54 YEARS, OCC: MANAGER KVG BANK,
     NAREGAL, DIST: GADAG-582 119.
     (OWNER OF MARUTI SWIFT CAR NO.KA-25/P-0795)

2.   THE DIVISIONAL MANAGER,
     THE ORIENTAL INSURANCE CO. LTD.,
     DIVISIONAL OFFICE, ENKAY COMPLEX,
     KESHWAPUR, HUBBALLI-580 023.
     (POLICY NO.472792/31/2015/5833
     VALID FROM 13-09-2014 TO 12-09-2015)
                                            ...RESPONDENTS
(BY SMT. RATNAMALA G.H., ADVOCATE FOR R2;
     NOTICE TO R1 DISPENSED WITH)

     THIS MFA IS FILED UNDER SECTION 173 (1) OF MOTOR
VEHICLES ACT, 1988 PRAYING TO ALLOW THIS APPEAL BY
ENHANCING THE COMPENSATION FROM RS.2,75,000/- TO
RS.35,50,000/- BY MODIFYING THE JUDGMENT AND AWARD OF
THE MOTOR ACCIDENT CLAIMS TRIBUNAL AND PRINCIPAL
SENIOR CIVIL JUDGE, HAVERI DATED 06.03.2018 IN MVC
NO.101/2016, IN THE INTEREST OF JUSTICE AND EQUITY.

IN M.F.A.NO.102275/2018:

BETWEEN:

SHASHIGOUDA
S/O. HANUMANTHAGOUDA HALLI,
AGE: 28 YEARS, OCC: PRIVATE JOB,
R/O. HATTIMATTUR,
TQ: SAVANUR, DIST: HAVERI.
                                              ...APPELLANT
(BY SRI. C.M. HOSAMANI, ADVOCATE)

AND:
                            -4-
                                NC: 2025:KHC-D:16042
                               MFA No. 102543 of 2018
                           C/W MFA No. 102274 of 2018
HC-KAR
                               MFA No. 102275 of 2018
                               MFA NO. 102276 of 2018
                               MFA NO. 102542 of 2018
                               MFA NO. 102544 of 2018


1.   SATTESH S/O. SRIDHAR PAI,
     AGE: 54 YEARS, OCC: MANAGER KVG BANK,
     NAREGAL, DIST: GADAG-582 119.
     (OWNER OF MARUTI SWIFT CAR NO.KA-25/P-0795)

2.   THE DIVISIONAL MANAGER,
     THE ORIENTAL INSURANCE CO. LTD.,
     DIVISIONAL OFFICE, ENKAY COMPLEX,
     KESHWAPUR, HUBBALLI-580 023.
     (POLICY NO.472792/31/2015/5833
     VALID FROM 13-09-2014 TO 12-09-2015)
                                            ...RESPONDENTS
(BY SMT. RATNAMALA G.H., ADVOCATE FOR R2;
     NOTICE TO R1 DISPENSED WITH)

     THIS MFA IS FILED UNDER SECTION 173 (1) OF MOTOR
VEHICLES ACT, 1988 PRAYING TO ALLOW THIS APPEAL BY
ENHANCING THE COMPENSATION FROM RS.3,73,886/- TO
RS.75,35,000/- BY MODIFYING THE JUDGMENT AND AWARD OF
THE MOTOR ACCIDENT CLAIMS TRIBUNAL AND PRINCIPAL
SENIOR CIVIL JUDGE, HAVERI DATED 06.03.2018 IN MVC
NO.102/2016, IN THE INTEREST OF JUSTICE AND EQUITY.

IN M.F.A.NO.102276/2018:

BETWEEN:

SIDDANAGOUDA BASANAGOUDA HALLI,
AGE: 10 YEARS, OCC: STUDENT,
SINCE MINOR R/BY NEXT FRIEND NATURAL FATHER
BASANAGOUDA A/F SIDDANAGOUDA HALLI,
AGE: 44 YEARS, OCC: AGRICULTURE,
R/O. HATTIMATTUR, TQ: SAVANUR, DIST: HAVERI.
                                               ...APPELLANT
(BY SRI. C.M. HOSAMANI, ADVOCATE)

AND:
                            -5-
                                NC: 2025:KHC-D:16042
                               MFA No. 102543 of 2018
                           C/W MFA No. 102274 of 2018
HC-KAR
                               MFA No. 102275 of 2018
                               MFA NO. 102276 of 2018
                               MFA NO. 102542 of 2018
                               MFA NO. 102544 of 2018


1.   SATTESH S/O. SRIDHAR PAI,
     AGE: 54 YEARS, OCC: MANAGER KVG BANK,
     NAREGAL, DIST: GADAG-582 119.
     (OWNER OF MARUTI SWIFT CAR NO.KA-25/P-0795)

2.   THE DIVISIONAL MANAGER,
     THE ORIENTAL INSURANCE CO. LTD.,
     DIVISIONAL OFFICE, ENKAY COMPLEX,
     KESHWAPUR, HUBBALLI-580 023.
     (POLICY NO.472792/31/2015/5833
     VALID FROM 13-09-2014 TO 12-09-2015)
                                            ...RESPONDENTS
(BY SMT. RATNAMALA G.H., ADVOCATE FOR R2;
     NOTICE TO R1 DISPENSED WITH)

     THIS MFA IS FILED UNDER SECTION 173 (1) OF MOTOR
VEHICLES ACT, 1988 PRAYING TO ALLOW THIS APPEAL BY
ENHANCING THE COMPENSATION FROM RS.7,32,941/- TO
RS.75,00,000/- BY MODIFYING THE JUDGMENT AND AWARD OF
THE MOTOR ACCIDENT CLAIMS TRIBUNAL AND PRINCIPAL
SENIOR CIVIL JUDGE, HAVERI DATED 06.03.2018 IN MVC
NO.103/2016, IN THE INTEREST OF JUSTICE AND EQUITY.

IN M.F.A.NO.102542/2018

BETWEEN:

THE DIVISIONAL MANAGER,
ORIENTAL INSURANCE CO. LTD.,
DIVISIONAL OFFICE, ENKAY COMPLEX,
KESHWAPUR, HUBBALLI-580 020,
REPRESENTED BY ITS AUTHORIZED SIGNATORY.
                                              ...APPELLANT
(BY SMT. RATNAMALA G.H., ADVOCATE)
AND:
1.   SHASHIGOUDA
                            -6-
                                NC: 2025:KHC-D:16042
                               MFA No. 102543 of 2018
                           C/W MFA No. 102274 of 2018
HC-KAR
                               MFA No. 102275 of 2018
                               MFA NO. 102276 of 2018
                               MFA NO. 102542 of 2018
                               MFA NO. 102544 of 2018


     S/O. HANUMANTHAGOUDA HALLI,
     AGE: 28 YEARS, OCC: PRIVATE JOB,
     R/O. HATTIMATTUR-581 118,
     TAL: SAVANUR, DIST: HAVERI.

2.   RAVIGOUDA
     S/O. HANUMANTHAGOUDA HALLI,
     AGE: 26 YEARS, OCC: PRIVATE JOB,
     R/O. HATTIMATTUR-581 118,
     TAL: SAVANUR, DIST: HAVERI,
     NOW R/AT. BENGALORU.

3.   SATTESH S/O. SRIDHAR PAI,
     AGE: 54 YEARS, OCC: MANAGER,
     K.V.G. BANK, NAREGAL-582 119,
     (OWNER OF MARUTI SWIFT CAR NO.KA-25/P-0795)

                                          ...RESPONDENTS
(BY SRI. C.M. HOSAMANI, ADVOCATE FOR R1 & R2;
    SRI. GIREESH C. KATTIMANI, ADVOCATE FOR R3)

     THIS MFA IS FILED UNDER SECTION 173 (1) OF MOTOR
VEHICLES ACT, 1988 PRAYING TO CALL FOR RECORDS AND TO
SET ASIDE THE JUDGMENT AND THE AWARD DATED 06.03.2018
PASSED BY THE MOTOR ACCIDENTS CLAIMS TRIBUNAL AND
PRINCIPAL SENIOR CIVIL JUDGE, HAVERI IN M.V.C.101/2016
AND TO PASS SUCH OTHER ORDERS AS THIS HON'BLE COURT
DEEMS FIT AND THE FACTS AND CIRCUMSTANCES OF THE
CASE, INCLUDING THE COST IN THE INTEREST OF JUSTICE AND
EQUITY.

IN M.F.A.NO.102544/2018:
BETWEEN:

THE DIVISIONAL MANAGER,
ORIENTAL INSURANCE CO. LTD.,
DIVISIONAL OFFICE, ENKAY COMPLEX,
                           -7-
                               NC: 2025:KHC-D:16042
                              MFA No. 102543 of 2018
                          C/W MFA No. 102274 of 2018
HC-KAR
                              MFA No. 102275 of 2018
                              MFA NO. 102276 of 2018
                              MFA NO. 102542 of 2018
                              MFA NO. 102544 of 2018


KESHWAPUR, HUBLI-580 020,
REPRESENTED BY ITS AUTHORIZED SIGNATORY.
                                              ...APPELLANT
(BY SMT. RATNAMALA G.H., ADVOCATE)

AND:
1.   SIDDANGAUDA BASANGAUDA HALLI,
     AGE: 10 YEARS, OCC: STUDENT,
     SINCE MINOR REP. BY NEXT FRIEND FATHER
     BASANAGAUDA A/F SIDDANAGOUDA HALLI,
     AGE: 44 YEARS, OCC: AGRICULTURE,
     R/O. HATTIMATTUR-581118,
     TAL: SAVANUR, DIST: HAVERI.

2.   SATTESH S/O. SRIDHAR PAI,
     AGE: 54 YEARS, OCC: MANAGER,
     K.V.G. BANK, NAREGAL-582 112,
     (OWNER OF MARUTI SWIFT CAR NO.KA-25/P-0795)

                                          ...RESPONDENTS
(BY SRI. C.M. HOSAMANI, ADVOCATE FOR R1;
    SRI. GIREESH C. KATTIMANI, ADVOCATE FOR R2)

     THIS MFA IS FILED UNDER SECTION 173 (1) OF MOTOR
VEHICLES ACT, 1988 PRAYING TO CALL FOR RECORDS AND TO
SET ASIDE THE JUDGMENT AND THE AWARD DATED 06.03.2018
PASSED BY THE MOTOR ACCIDENTS CLAIMS TRIBUNAL AND
PRINCIPAL SENIOR CIVIL JUDGE, HAVERI IN M.V.C.103/2016
AND TO PASS SUCH OTHER ORDERS AS THIS HON'BLE COURT
DEEMS FIT AND THE FACTS AND CIRCUMSTANCES OF THE
CASE, INCLUDING THE COST IN THE INTEREST OF JUSTICE AND
EQUITY.

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

CORAM:   THE HON'BLE DR. JUSTICE CHILLAKUR SUMALATHA
                               -8-
                                   NC: 2025:KHC-D:16042
                                  MFA No. 102543 of 2018
                              C/W MFA No. 102274 of 2018
HC-KAR
                                  MFA No. 102275 of 2018
                                  MFA NO. 102276 of 2018
                                  MFA NO. 102542 of 2018
                                  MFA NO. 102544 of 2018


                 COMMON ORAL JUDGMENT

(PER: THE HON'BLE DR. JUSTICE CHILLAKUR SUMALATHA)

Heard Ms. Ratnamala G. H. learned counsel for the

appellants in MFA 102543 of 2018, MFA 102542 of 2018

and MFA 102544 of 2018 who is also representing

respondent No.2 in the connected appeals. Also heard Sri

Chandrashekhar M. Hosamani learned counsel for the

appellants in MFA 102274 of 2018, MFA 102275 of 2018

and MFA 102276 of 2018, who is also representing

respondent No.1 in the connected appeals.

2. Though Sri Gireesh C. Kattimani is on record for

respondent No.2 in MFA 102543 of 2018, respondent No.3

in MFA 102542 of 2018 and respondent No.2 in MFA 102544

of 2018, there is no representation.

3. For the sake of convenience of discussion, the

rival parties to the appeals will be referred hereinafter as

'the insurance company' and 'the claimants'.

NC: 2025:KHC-D:16042

HC-KAR

MFA NO. 102276 of 2018 MFA NO. 102542 of 2018 MFA NO. 102544 of 2018

4. All the six appeals arises out of the common

order that is passed by the Motor Accident Claims Tribunal,

Haveri in MVC 101 of 2016, MVC 102 of 2016 and MVC 103

of 2016 dated 06.03.2018.

5. MFA 102542 of 2018 is filed by the insurance

company and MFA 102274 of 2018 is filed by the claimants

challenging the order in MVC 101 of 2016. MFA 102543 of

2018 is filed by the insurance company and MFA 102275 of

2018 is filed by the claimant challenging the order in MVC

102 of 2016. Likewise MFA 102544 of 2018 is filed by the

insurance company and MFA 102276 of 2018 is filed by the

claimant challenging the order in MVC 103 of 2016.

6. As per the submission that is made by both the

learned counsel i.e., Ms. Ratnamala G. H., learned counsel

who represents the insurance company and Sri

Chandrashekhar M. Hosamani learned counsel for the

claimants, the insurance company filed appeals challenging

- 10 -

NC: 2025:KHC-D:16042

HC-KAR

MFA NO. 102276 of 2018 MFA NO. 102542 of 2018 MFA NO. 102544 of 2018

its liability to pay compensation and also on the ground that

the compensation granted is high and excessive in each of

the cases. The claimants filed the appeals raising a

contention that they are entitled more than the sum that is

awarded by the tribunal as compensation.

7. So far as the liability to pay compensation to the

claimants in all the three cases is concerned, Ms. Ratnamala

G.H., submits that the accident occurred solely due to the

rash and negligent riding of the rider of the motorcycle

which is involved in the accident. The driver of the swift car

which is involved in the accident was not at fault. Further

three persons were present on the motorcycle when the

accident occurred and triple riding has caused the accident

to occur. Without considering these facts, the tribunal

fastened the liability against the insurance company i.e.,

the insurer of the car which is involved in the accident.

Learned counsel thereby seeks to exonerate the insurance

- 11 -

NC: 2025:KHC-D:16042

HC-KAR

MFA NO. 102276 of 2018 MFA NO. 102542 of 2018 MFA NO. 102544 of 2018

company from liability to pay compensation to the

claimants.

8. Vehemently opposing the submission thus made,

Sri Chandrashekhar M. Hosamani, learned counsel for the

claimants contends that the claimants produced sufficient

material to show that the accident solely occurred due to

the rash and negligent driving of the driver of the swift car.

Entire police record speaks against the driver of the swift

car. No evidence whatsoever was adduced by the insurance

company to establish its version that the accident occurred

either due to triple riding or due to negligence on part of the

rider of the motorcycle which is involved in the accident.

Therefore the tribunal rightly held that the insurer of the

swift car is liable to answer the claim.

9. The manner of happening of accident as

projected by the claimants before the tribunal is that on

10.05.2015 at about 10:15 a.m. while the claimant in MVC

- 12 -

NC: 2025:KHC-D:16042

HC-KAR

MFA NO. 102276 of 2018 MFA NO. 102542 of 2018 MFA NO. 102544 of 2018

102 of 2016, the claimant in MVC 103 of 2016 and the

father of the claimants in MVC 101 of 2016 were proceeding

on a motorcycle and when they reached near Mukti Dhama,

ones swift car bearing registration No.KA.25/P.0795 which

was driven by its driver in a rash and negligent manner

dashed against the motorcycle due to which the accident

occurred.

10. Learned counsel for the insurance company failed

to deny the submission of learned counsel for the claimants

that the case was registered against the driver of the car

and after investigation charge sheet was also laid against

the said driver.

11. The insurance company has taken a specific plea

that the rider of the motorcycle was at fault. However the

insurance company did not choose to produce the evidence

either oral or documentary to establish the said fact. No

material whatsoever is on record to show that either on

- 13 -

NC: 2025:KHC-D:16042

HC-KAR

MFA NO. 102276 of 2018 MFA NO. 102542 of 2018 MFA NO. 102544 of 2018

account triple riding or due to the negligence of the rider of

the motorcycle the accident occurred.

12. On the other hand by all the evidence produced

the claimants succeeded in establishing that the driver of

the car alone was at fault. Therefore this Court is of the

view that the tribunal did not err in fastening liability

against the insurance company who was the insurer of the

car at the relevant time.

13. Proceeding further, it has to be seen whether the

compensation granted by the tribunal in each case is

exorbitant as contented by the insurance company, is on

lower side as contented by the claimants or whether it is

justifiable.

Discussion on the amount awarded as compensation to the claimants in MVC 101 of 2016.

14. The sons of the deceased Hanumantha Gouda

(hereinafter be referred to as 'the deceased') raised a claim

- 14 -

NC: 2025:KHC-D:16042

HC-KAR

MFA NO. 102276 of 2018 MFA NO. 102542 of 2018 MFA NO. 102544 of 2018

on the ground that the deceased was an agriculturist as on

the date of accident and due to his death they lost their

livelihood. The tribunal apart from granting Rs.2,00,000/-

globally towards 'loss of estate', granted a sum of

Rs.25,000/- towards 'funeral expenses and for

'transportation of dead body' and Rs.50,000/- towards 'loss

of love and affection'.

15. Learned counsel for the insurance company failed

to justify her version that the said amount is high and

excessive. Learned counsel for the claimants states that

though by producing Exs.P8 to P11 Record of Rights, the

claimants established that the deceased was an

agriculturist, the tribunal without applying the principles laid

down in the cases of Sarla Verma and others vs. Delhi

Transport Corporation and another1 and National Insurance

Co. Ltd. vs. Pranay Sethi2 awarded compensation of

(2009) 6 SCC 121

(2017) 16 SCC 680

- 15 -

NC: 2025:KHC-D:16042

HC-KAR

MFA NO. 102276 of 2018 MFA NO. 102542 of 2018 MFA NO. 102544 of 2018

Rs.2,00,000/- globally which is unjustifiable. Learned

counsel further submits that the accident occurred in the

year 2015 and for the relevant period, for settlement of

claims, the High Court Legal Services Committee, Dharwad

is taking the notional income as Rs.8,000/- per month and

at least said figure should have been considered by the

tribunal.

16. The submission that is made by learned counsel

for the claimants appears justifiable. Having considered the

submission made, this Court is of the view that the notional

income of the deceased is required to be taken as

Rs.8,000/- per month. It is not in dispute that the deceased

was aged around 59 years by the date of accident. Thus as

per the decision of the Hon'ble Apex Court in Pranay Sethi's

case, 10% of the earnings are required to be added towards

future prospects. The dependents are admittedly 2 in

number. Therefore as per the decision of the Hon'ble Apex

- 16 -

NC: 2025:KHC-D:16042

HC-KAR

MFA NO. 102276 of 2018 MFA NO. 102542 of 2018 MFA NO. 102544 of 2018

Court in Sarla Verma's case, 1/3rd of the earnings of the

deceased is required to be deducted towards personal and

living expenses which the deceased would have incurred for

himself had he been alive. Also the appropriate multiplier to

be applied as per the aforementioned decision is '9'. Thus

with these parameters, the compensation which the

claimants are entitled to receive towards loss of dependency

is as under:

Notional monthly income Rs.8,000/-

       Annual income                           Rs.96,000/-
       On adding 10% towards future          Rs.1,05,600/-
       prospects
       On deducting 1/3rd towards              Rs.70,400/-
       personal and living expenses
       'Loss of dependency', on applying     Rs.6,33,600/-
       appropriate multiplier '9'

17. Thus it is clear that the claimants are entitled to

a sum of Rs.6,33,600/- towards 'loss of dependency'.

Together with the said amount the claimants are entitled to

Rs.10,000/- towards funeral expenses, Rs.10,000/- towards

'loss of estate' and Rs.40,000/- towards 'loss of parental

- 17 -

NC: 2025:KHC-D:16042

HC-KAR

MFA NO. 102276 of 2018 MFA NO. 102542 of 2018 MFA NO. 102544 of 2018

consortium'. Thus the total amount which the claimants are

entitled to is as under:

                   Heads                Amount in Rs.
    Loss of dependency                    6,33,600/-
    Funeral expenses                        10,000/-
    Loss of estate                          10,000/-
    Loss of parental consortium             40,000/-
                   Total                  6,93,600/-


18. Thus it is clear that the claimants are entitled to

a sum of Rs.6,93,600/-. However the tribunal granted a

sum of Rs.2,75,000/- only. Therefore this Court is of the

view that the appeal filed by the claimants is required to be

allowed in part.

Discussion on the amount awarded as compensation to the claimants in MVC 102 of 2016.

19. The tribunal awarded a sum of Rs.3,73,886/- as

compensation to the claimant in this case. Learned counsel

for the insurance company could not state how the said

- 18 -

NC: 2025:KHC-D:16042

HC-KAR

MFA NO. 102276 of 2018 MFA NO. 102542 of 2018 MFA NO. 102544 of 2018

amount is high and excessive. Learned counsel for the

claimant contends that the claimant by working as Field

Manager in a factory was earning Rs.10,000/- per month.

Learned counsel states that the claimant sustained multiple

grievous and simple injuries and took treatment as inpatient

for considerable period. The claimant produced the evidence

of PW4, who clearly stated that the disability is 45% in

total. However, the tribunal took the disability as 6% only.

Also the tribunal took the notional income as Rs.7,500/- per

month. Learned counsel states that the accident occurred in

the year 2015 and for the relevant period the High Court

Legal Services Committee, Dharwad is taking the notional

income as Rs.8,000/- per month and hence the notional

income of the claimant has to be taken as Rs.8,000/- per

month even on the lower side.

20. By all the evidence produced, the claimant

succeeded in establishing that he sustained 4 grievous

- 19 -

NC: 2025:KHC-D:16042

HC-KAR

MFA NO. 102276 of 2018 MFA NO. 102542 of 2018 MFA NO. 102544 of 2018

injuries and 3 simple injuries. The evidence of PW4 is that

the disability in respect of right upper limb is 25% and in

respect of left upper limb is 20%. However the tribunal took

the disability in respect of whole body as 6%. Considering

the nature of injuries sustained as found in Ex.P.12 wound

certificate and the evidence of PW.4, this Court is of the

view that the disability in respect of whole body can be

considered to be 10% which is permanent in nature. It is

not in dispute that the claimant was aged around 24 years

by the date of accident. Thus the appropriate multiplier to

be applied is '18'. Hence taking the notional income of the

claimant as Rs.8,000/- per month, the disability in respect

of whole body as 10% and the multiplier to be applied as

'18', the compensation which the claimant is entitled to

receive towards loss of future earnings is Rs.1,72,800/-

(8,000x12x18x10%).

- 20 -

NC: 2025:KHC-D:16042

HC-KAR

MFA NO. 102276 of 2018 MFA NO. 102542 of 2018 MFA NO. 102544 of 2018

21. Having considered the fact that the claimant

sustained 4 grievous injuries and 3 simple injuries, this

Court is of the view that the claimant could not have

attended his normal pursuits at least for a period of 5

months. Thus 'loss of earnings during laid up period' comes

to Rs.40,000/- (8,000x5). Also considering the totality of

evidence produced, this Court is of the view that the

compensation which the claimant is entitled to receive

under each head is as under:

                  Heads              Amount in Rs.
    Towards pain and suffering           55,000/-
    Towards         food,      extra
    nourishment, conveyance and          10,000/-
    attendant charges
    Loss of future earnings            1,72,800/-
    Loss of income during laid-up
                                         40,000/-
    period
    Towards medical expenses           1,86,686/-
    Towards Loss of amenities            10,000/-
                   Total               4,74,486/-


22. Thus the foregoing discussion makes it clear that

the claimant is entitled to a sum of Rs.4,74,486/-. The

- 21 -

NC: 2025:KHC-D:16042

HC-KAR

MFA NO. 102276 of 2018 MFA NO. 102542 of 2018 MFA NO. 102544 of 2018

tribunal awarded a sum of Rs.3,73,886/- only as

compensation. Hence this Court is of the view that the

appeal filed by the claimant is required to be allowed in

part.

Discussion on the amount awarded as compensation to the claimant in MVC 103 of 2016.

23. The claimant admittedly was aged around 8

years as on the date of accident. There is no denial of the

fact that the claimant was treated conservatively for the

injuries sustained. The tribunal granted a sum of

Rs.7,32,941/- as compensation. Learned counsel for the

insurance company failed to make out her case that the

compensation granted is exorbitant. Likewise learned

counsel for the claimant could not establish that the

claimant is entitled to a higher sum than the amount that is

awarded by the tribunal. Therefore this Court is of the view

- 22 -

NC: 2025:KHC-D:16042

HC-KAR

MFA NO. 102276 of 2018 MFA NO. 102542 of 2018 MFA NO. 102544 of 2018

that there are no grounds to interfere with the sum that is

awarded as compensation to the claimant in this case.

24. Thus, all the six appeals are disposed of with the

following:

ORDER

(i) MFA 102542 of 2018, MFA 102543 of 2018

and MFA 102544 of 2018 are dismissed.

(ii) MFA 102276 of 2018 is dismissed.

(iii) MFA 102274 of 2018 and MFA 102275 of 2018

are allowed in part.

(iv) The compensation that is granted by the

Motor Accident Claims Tribunal, Haveri

through orders in MVC 101 of 2016 is

enhanced from Rs.2,75,000/- to

Rs.6,93,600/-.

(v) The compensation that is granted by the

Motor Accident Claims Tribunal, Haveri

- 23 -

NC: 2025:KHC-D:16042

HC-KAR

MFA NO. 102276 of 2018 MFA NO. 102542 of 2018 MFA NO. 102544 of 2018

through orders in MVC 102 of 2016 is

enhanced from Rs.3,73,886/- to

Rs.4,74,486/-.

(vi) The enhanced sum in both the cases shall

carry interest at the rate of 6% per annum

from the date of presentation of respective

claim petitions till the date of deposit.

(vii) The insurance company is directed to deposit

the enhanced sum in both the cases within a

period of 8 weeks from the date of receipt of

certified copy of this judgment.

(viii) The apportionment made by the tribunal

among the claimants in MVC 101 of 2016

applies to enhanced sum as well.

(ix) On deposit, the claimants in MVC 101 of 2016

and the claimant in MVC 102 of 2016 are

entitled for withdrawal of the deposited

amount.

- 24 -

NC: 2025:KHC-D:16042

HC-KAR

MFA NO. 102276 of 2018 MFA NO. 102542 of 2018 MFA NO. 102544 of 2018

(x) Amount if any in deposit made by the

insurance company in any of the appeals be

transmitted to the concerned tribunal

forthwith.

Sd/-

(CHILLAKUR SUMALATHA) JUDGE

EM CT-MCK

 
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