Tuesday, 21, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Reliance General Insurance Company ... vs Laxmi W/O Suresh Bandivaddar
2025 Latest Caselaw 9131 Kant

Citation : 2025 Latest Caselaw 9131 Kant
Judgement Date : 14 October, 2025

Karnataka High Court

Reliance General Insurance Company ... vs Laxmi W/O Suresh Bandivaddar on 14 October, 2025

                                               -1-
                                                          NC: 2025:KHC-D:13819
                                                       MFA No. 103142 of 2016
                                                   C/W MFA No. 100034 of 2015

                      HC-KAR




                       IN THE HIGH COURT OF KARNATAKA, AT DHARWAD
                           DATED THIS THE 14TH DAY OF OCTOBER 2025
                                             BEFORE
                       THE HON'BLE DR. JUSTICE CHILLAKUR SUMALATHA
                      MISCELLANEOUS FIRST APPEAL NO.103142 OF 2016 (MV)
                                            C/W
                        MISCELLANEOUS FIRST APPEAL NO.100034 OF 2015

                      IN M.F.A. NO.103142/2016 :

                      BETWEEN:


                      1.   SMT. LAXMI
                           W/O. SURESH BANDIVADDAR,
                           AGE: 41 YEARS,
                           OCC: HOUSEHOLD WORK,
                           R/O: HOUSE NO.4825,
                           VADDAR GALLI,
                           GURUWAR PETH,
                           GOKAK, TAL: GOKAK,
                           DIST: BELAGAVI-591307.

                      2.   KUMARI REKHA
GIRIJA A.
BYAHATTI                   D/O. SURESH BANDIVADDAR,
                           AGE: 22 YEARS,
Digitally signed by
GIRIJA A. BYAHATTI
Location: HIGH
                           OCC: HOUSEHOLD WORK,
COURT OF
KARNATAKA
DHARWAD BENCH
                           R/O: HOUSE NO.4825,
DHARWAD
                           VADDAR GALLI,
                           GURUWAR PETH,
                           GOKAK, TAL: GOKAK,
                           DIST: BELAGAVI-591307.

                      3.   KUMAR SANTOSH
                           S/O. SURESH BANDIVADDAR,
                           AGE: 21 YEARS,
                           OCC: STUDENT,
                           R/O: HOUSE NO.4825,
                           VADDAR GALLI,
                                -2-
                                        NC: 2025:KHC-D:13819
                                     MFA No. 103142 of 2016
                                 C/W MFA No. 100034 of 2015

HC-KAR




      GURUWAR PETH,
      GOKAK, TAL: GOKAK,
      DIST: BELAGAVI-591307.

4.    KUMAR NAGESH
      S/O. SURESH BANDIVADDAR,
      AGE: 19 YEARS,
      OCC: STUDENT,
      R/O: HOUSE NO.4825,
      VADDAR GALLI,
      GURUWAR PETH,
      GOKAK, TAL: GOKAK,
      DIST: BELAGAVI-591307.

5.    SMT. BHIMAWWA
      W/O. GANAPATI BANDIVADDAR,
      AGE: 81 YEARS, OCC: NIL,
      R/O: HOUSE NO.4825,
      VADDAR GALLI, GURUWAR PETH,
      GOKAK, TAL: GOKAK,
      DIST: BELAGAVI-591307.
                                                ...APPELLANTS
(BY    SRI SRINIVAS N. ADVOCATE FOR
       SRI JAGADISH PATIL, ADVOCATE)

AND:


1.    M/S SHREE GANESH TOURS AND TRAVELS,
      YADAV NIVAS, OPP. ST STAND, KALHER VILLAGE
      TAL: BHIWANDI, DIST: THANE,
      R/BY ITS PROPRIETOR,
      SRI. SARJERAO DADASAHEB YADAV,
      AGE: MAJOR, OCC: BUSINESS,
      R/O. AMBIKA SADAN NO.11,
      145 TAKIYA WARD, LBS MARG, KURLA,
      MUMBAI-400070
      (OWNER OF SWIFT D-ZIRE CAR,
      BEARING NO.MH-04/ES-7253).
                            -3-
                                     NC: 2025:KHC-D:13819
                                 MFA No. 103142 of 2016
                             C/W MFA No. 100034 of 2015

HC-KAR




2.   THE RELIANCE GENERAL INSURANCE
     COMPANY LIMITED,
     THROUGH ITS DIVISIONAL OFFICE,
     MAHADEV PLAZA, CTS NO.10719,
     SY.NO.135/A, NEAR KOLHAPUR CIRCLE,
     NEHARU NAGAR, BELAGAVI.
     (INSURER OF SWIFT D-ZIRE CAR
     BEARING NO.MH-04/ES-7253
     VIDE POLICY NO.1110722338000881,
     VALID FROM 03/09/2012 TO 02/09/2013)
                                            ...RESPONDENTS
(BY MISS ANUSHA SANGHAMI FOR
    SRI S.K. KAYAKMATH, ADVOCATES FOR R2;
    R1-NOTICE HELD SUFFICIENT)

     THIS MFA IS FILED UNDER SECTION 173(1) OF THE
MOTOR VEHICLES ACT, 1988 PRAYING TO MODIFY THE
JUDGMENT AND AWARD PASSED BY THE PRL. SENIOR CIVIL
JUDGE     AND     ADDITIONAL    MACT     BELAGAVI    IN
M.V.C.NO.1500/2013 DATED 23/10/2014 ALLOWING THE CLAIM
PETITION IN PART AND AWARD THE COMPENSATION AS PRAYED
FOR BY ALLOWING THIS APPEAL, IN THE INTEREST OF JUSTICE
AND EQUITY.

IN M.F.A.NO.100034/2015 :

BETWEEN:


RELIANCE GENERAL INSURANCE
COMPANY LIMITED,
THOUGH ITS DIVISIONAL OFFICE,
MAHADEV PLAZA, CTS NO.10719,
SY NO.135/A, NEAR KOLHAPUR CIRCLE,
NEHRU NAGAR, BELGAUM
NOW REPRESENTED BY ITS
DEPUTY MANAGER, RELIANCE GENERAL
INSURANCE COMPANY LIMITED,
BRANCH OFFICE, CTS # 172/171,
                           -4-
                                      NC: 2025:KHC-D:13819
                                MFA No. 103142 of 2016
                            C/W MFA No. 100034 of 2015

HC-KAR




V.A. KALBURGI SQUARE, DESAI CROSS,
DESHPANDE NAGAR, HUBLI.
                                               ...APPELLANT
(BY MISS ANUSHA SANGHAMI FOR
    SRI S.K. KAYAKMATH, ADVOCATES)

AND:


1.   SMT. LAXMI
     W/O. SURESH BANDIVADDAR,
     AGE: 39 YEARS, OCC: HOUSEHOLD,
     R/O: HOUSE NO.4825,
     VADDAR GALLI, GURUWAR PETH,
     GOKAK, TAL: GOKAK,
     DIST: BELAGAVI.

2.   KUMARI REKHA
     D/O. SURESH BANDIVADDAR,
     AGE: 20 YEARS, OCC: HOUSEHOLD,
     R/O: HOUSE NO.4825,
     VADDAR GALLI, GURUWAR PETH,
     GOKAK, TAL: GOKAK,
     DIST: BELAGAVI.

3.   KUMAR SANTOSH
     S/O. SURESH BANDIVADDAR,
     AGE: 19 YEARS, OCC: STUDENT,
     R/O: HOUSE NO.4825,
     VADDAR GALLI, GURUWAR PETH,
     GOKAK, TAL: GOKAK,
     DIST: BELAGAVI.

4.   KUMAR NAGESH
     S/O. SURESH BANDIVADDAR,
     AGE: 17 YEARS, OCC: STUDENT,
     R/O: HOUSE NO.4825,
     VADDAR GALLI, GURUWAR PETH,
     GOKAK, TAL: GOKAK,
     DIST: BELAGAVI.

5.   SMT. BHIMAWWA
                            -5-
                                     NC: 2025:KHC-D:13819
                                 MFA No. 103142 of 2016
                             C/W MFA No. 100034 of 2015

HC-KAR




     W/O. GANAPATI BANDIVADDAR,
     AGE: 79 YEARS, OCC: NIL,
     R/O: HOUSE NO.4825,
     VADDAR GALLI, GURUWAR PETH,
     GOKAK, TAL: GOKAK,
     DIST: BELAGAVI.

     (SINCE RESPONDENT NO. 4 IS MINOR
     R/BY HIS NATURAL GUARDIAN MOTHER
     RESPONDENT NO.1)

6.   M/S SHREE GANESH TOURS AND TRAVELS,
     YADAV NIVAS, OPP. ST STAND, KALHER VILLAGE,
     TAL: BHIWANDI, DIST: THANE,
     REP. BY ITS PROPRIETOR,
     SARJERAO DADASAHEB YADAV,
     AGE: MAJOR, OCC: BUSINESS,
     R/O. AMBIKA SADAN NO.11,
     145, TAKIYA WARD, LBS MARG,
     KURLA, MUMBAI-400070.

     (OWNER OF SWIFT D-ZIRE CAR
     BEARING REGN. NO.MH-04/ES-7253)
                                           ...RESPONDENTS
(BY SRI. SRINIVAS N. ADVOCATE FOR
     SRI. JAGADISH PATIL, ADVOCATE FOR R1-R3 & R5;
     NOTICE TO R6 IS SERVED)

     THIS MFA IS FILED UNDER SECTION 173(1) OF THE
MOTOR VEHICLES ACT, 1988 PRAYING TO CALL THE RECORDS,
HEAR THE PARTIES, AND ALLOW THE APPEAL AS PRAYED FOR
BY SETTING ASIDE THE IMPUGNED JUDGMENT AND AWARD
DATED 23.10.2014 PASSED BY THE PRINCIPAL SENIOR CIVIL
JUDGE & ADDITIONAL MOTOR ACCIDENT CLAIMS TRIBUNAL,
BELGAUM IN M.V.C.NO.1500/2013, WITH COST IN THE
INTEREST OF JUSTICE AND EQUITY.

     THESE APPEALS COMING ON FOR FURTHER HEARING THIS
DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:
                              -6-
                                        NC: 2025:KHC-D:13819
                                    MFA No. 103142 of 2016
                                C/W MFA No. 100034 of 2015

HC-KAR




CORAM:    THE HON'BLE DR. JUSTICE CHILLAKUR SUMALATHA

                     ORAL JUDGMENT

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

These two appeals are the outcome of the award that is

passed by the Additional Motor Accident Claims Tribunal,

Belagavi, in MVC No.1500 of 2013 dated 23.10.2014.

2. While MFA 100034/2015 is filed by respondent

No.2 to the claim petition, MFA 103142 of 2016 is filed by the

claimants therein. For the sake of convenience of discussion,

the contesting parties to the both appeals will hereinafter be

referred to as 'the claimants' and 'the insurance company'.

3. Heard Ms. Anusha Sangami, who appears through

Video Conference and represents Sri S.K.Kayakamath, learned

counsel on record for the insurance company. Also heard Sri

Srinivas, who represents Sri Jagadish Patil learned counsel on

record for the claimants in both the appeals.

4. As per the submission made by both the learned

counsel, these appeals were filed disputing the quantum of

amount that is awarded as compensation. While the claimants

NC: 2025:KHC-D:13819

HC-KAR

contend that the compensation granted is on lower side, the

version of the insurance company is that the sum awarded is

exorbitant.

5. It is not in dispute that the husband of the first

claimant, the father of claimants 2 to 4 and the son of the fifth

claimant by name Sri Suresh Ganapati Bandivaddar

(hereinafter be referred to as "the deceased" for brevity) died

in a road traffic accident that occurred in the year 2013. As

per the version of the claimants the deceased by attending

stone cutting work was earning Rs.10,000/- per month as on

the date of accident. However the claimants failed to produce

any proof with regard to the occupation and earnings of the

deceased as on the date of accident. Perceiving the same, the

tribunal took the notional income of the deceased as

Rs.7,000/- per month. There is no grievance either for the

insurance company or the claimants in that regard.

6. So far as age of the deceased as on the date of

accident is concerned, the submission that is made by learned

counsel for the insurance company is that the tribunal

NC: 2025:KHC-D:13819

HC-KAR

considered the Aadhar card, which is marked as Ex.P14 and

voter identity card, which is marked as Ex.P15 and came to a

conclusion that the deceased was aged around 44 years by

the date of accident. Learned counsel submits that as per

Ex.P12-post mortem report, the age is shown as 46 years and

therefore such age should be taken into consideration.

7. On the other hand the submission that is made by

learned counsel for the claimants is that the age mentioned in

the post mortem report is not conclusive proof and therefore

the same should not be considered. Admittedly there is no

proof that the required tests were conducted during the post

mortem examination to ascertain the age of the deceased.

Likewise, even the Aadhar card and voter identity card cannot

be taken into consideration to ascertain in exact terms the age

of the deceased. In the case on hand as per the post mortem

report the age of the deceased is 46 years and as per the

Aadhar card and Voter ID his age is 44 years by the date of

accident. The Tribunal taking into consideration the

approximate age as 44 years by the date of accident applied

NC: 2025:KHC-D:13819

HC-KAR

multiplier '14'. In case, 46 years is considered to be the age of

the deceased, the multiplier to be applicable is '13'. However

as there is no authentic proof with regard to the age of the

deceased, it cannot be held that the tribunal erred in applying

the appropriate multiplier '14' taking the age of the deceased

as 44 years.

8. So far as adding of future prospects is concerned,

as rightly submitted by learned counsel for the claimants,

25% of the earnings are required to be added as future

prospects as per the decision of the Hon'ble Apex Court in

Pranay Sethi's case. However the tribunal added future

prospects at the rate of 20% only. Thus taking the notional

monthly income as Rs.7,000/-, adding 25% towards future

prospects, deducting 1/4th of the earnings towards personal

and living expenses, which the deceased would have incurred

for himself had he been alive as the dependants are five in

number and applying the appropriate multiplier '14', the

compensation which the claimants are entitled to under the

head 'loss of dependency' is as under:

- 10 -

                                         NC: 2025:KHC-D:13819



HC-KAR




    Notional monthly income                   Rs.7,000.00
    Annual income                            Rs.84,000.00
    Add     25%     towards     future     Rs.1,05,000.00
    prospects
    Deduct 1/4th towards personal            Rs.78,750.00
    and living expenses
    Loss of dependency on applying         Rs.11,02,500/-
    appropriate multiplier '14'

9. Thus, the claimants are entitled to a sum of

Rs.11,02,500/- towards 'loss of dependency'. Together with

the said amount the claimants are entitled to Rs.15,000/-

towards 'funeral expenses', Rs.15,000/- towards 'loss of

estate' and Rs.17,000/- towards 'medical and incidental

expenses'. Also the first claimant being the wife of the

deceased is entitled to Rs.40,000/- towards 'loss of spousal

consortium'. The claimants 2 to 4 being the children of the

deceased are entitled to Rs.40,000/- towards 'loss of parental

consortium'. The fifth claimant being the mother of the

deceased is entitled to Rs.40,000/- towards 'loss of filial

consortium'.

10. Thus the total compensation which the claimants

are entitled to receive under each head is as under:

                   Heads                      Amount in Rs.
                              - 11 -
                                         NC: 2025:KHC-D:13819



HC-KAR




    Loss of dependency                             11,02,500.00
    Funeral expenses                                  15,000.00
    Loss of estate                                    15,000.00
    Medical and incidental expenses                   17,000.00
    Loss of spousal consortium                        40,000.00
    Loss of parental consortium                       40,000.00
    Loss of filial consortium                         40,000.00
                      Total                        12,69,500.00

11. So far as award of interest on the compensation

granted is concerned, learned counsel who represents the

insurance company states that the rate of interest should be

6% per annum but the tribunal granted interest at the rate of

9% per annum. The said submission is justifiable. Therefore

this Court considers desirable to reduce the rate of interest on

the awarded amount from 9% per annum to 6% per annum.

Thus both the appeals are disposed of with the following:

ORDER

(i) Both the appeals are allowed in part.

(ii) The compensation that is granted by the Additional Motor Accident Claims Tribunal, Belagavi, through orders in MVC 1500 of 2013 dated 23.10.2014 is enhanced from Rs.11,68,000/- to Rs.12,69,500/-.

- 12 -

NC: 2025:KHC-D:13819

HC-KAR

(iii) The total awarded sum shall carry interest at the rate of 6% per annum from the date of petition till the date of deposit.

(iv) As per orders in IA No.1/2016, the claimants are not entitled for any interest on the enhanced sum for the period of delay of 608 days.

(v) The insurance company shall deposit entire compensation along with interest within a period of 8 weeks from the date of receipt of certified copy of this judgment.

(vi) The apportionment made by the tribunal applies to enhanced sum as well.

(vii) On deposit, the claimants are permitted to withdraw their respective shares.

(viii) Amount if any in deposit, be transmitted to the concerned tribunal immediately.

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 : IDRC

 
 
Latestlaws Newsletter