Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Cholamandalam vs Devakkamma And Ors
2025 Latest Caselaw 8513 Kant

Citation : 2025 Latest Caselaw 8513 Kant
Judgement Date : 17 September, 2025

Karnataka High Court

Cholamandalam vs Devakkamma And Ors on 17 September, 2025

Author: H.P.Sandesh
Bench: H.P.Sandesh
                                                -1-
                                                        NC: 2025:KHC-K:5508-DB
                                                       MFA No. 202122 of 2018
                                                   C/W MFA No. 202121 of 2018

                      HC-KAR




                                IN THE HIGH COURT OF KARNATAKA,

                                       KALABURAGI BENCH

                           DATED THIS THE 17TH DAY OF SEPTEMBER, 2025

                                             PRESENT
                               THE HON'BLE MR. JUSTICE H.P.SANDESH
                                                AND
                                THE HON'BLE MR. JUSTICE T.M.NADAF


                           MISCL. FIRST APPEAL NO.202122 OF 2018 (MV-I)
                                               C/W
                           MISCL. FIRST APPEAL NO.202121 OF 2018 (MV-D)


                      IN MFA No.202122/2018:

                      BETWEEN:

                      CHOLAMANDALAM
                      MS GENERAL INSURANCE CO. LTD.,
                      NO.4, 9TH FLOOR, GOLDEN HEIGHTS COMPLEX,
Digitally signed by   59TH 'C' CROSS, INDUSTRIAL SUBURB,
BASALINGAPPA
SHIVARAJ
DHUTTARGAON
                      RAJAJI NAGAR, 4TH 'M' BLOCK, BANGALURU-10.
Location: HIGH
COURT OF
KARNATAKA                                                          ...APPELLANT

                      (BY SRI. SUBHASH MALLAPUR, ADVOCATE)

                      AND:

                      1.   TARU S/O CHANDU CHAWAN,
                           AGE: 48 YEARS, OCC: COOLIE,
                           R/O. CHANDAPUR-K, TANDA,
                           NOW AT GANGA NAGAR, NEAR HANUMAN TEMPLE,
                           KALABURAGI-585 102.
                             -2-
                                        NC: 2025:KHC-K:5508-DB
                                    MFA No. 202122 of 2018
                                C/W MFA No. 202121 of 2018

HC-KAR




2.   BHIMALU S/O DHAN SINGH NAYAK CHAWAN
     AGE: 39 YEARS, OCC: DRIVER,
     R/O. CHANDAPUR KEDAGENA TANDA,
     TQ. SHAHAPUR, DIST. YADGIR-585 202.

3.   SUNIL S/O GANGAPPA,
     AGE: MAJOR, OCC: OWNER OF AUTO
     NO.KA-33/5904, R/O. CHANDAPUR VILLAGE,
     TQ. SHAHAPUR, DIST. YADGIR-585 202.

                                                ...RESPONDENTS

(BY SRI. SHARANABASAPPA K. BABSHETTY, ADV. FOR R1)

       THIS MFA IS FILED U/S 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 17.07.2018 PASSED THE III ADDL.
SENIOR CIVIL JUDGE AND MACT, KALABURAGI, IN MVC
No.220/2014.


IN MFA No.202121/2018:

BETWEEN:

CHOLAMANDALAM
MS GENERAL INSURANCE CO. LTD.,
NO.4, 9TH FLOOR, GOLDEN HEIGHTS COMPLEX,
59TH 'C' CROSS, INDUSTRIAL SUBURB,
RAJAJI NAGAR, 4TH 'M' BLOCK, BANGALURU-10

                                                  ...APPELLANT

(BY SRI. SUBHASH MALLAPUR, ADVOCATE)
                             -3-
                                        NC: 2025:KHC-K:5508-DB
                                    MFA No. 202122 of 2018
                                C/W MFA No. 202121 of 2018

HC-KAR




AND:

1.   DEVAKKAMMA W/O BASAVARAJ HOSMANI,
     AGE: 54 YEARS, OCC: H. HOLD,

2.   NAGARAJ S/O BASAVARAJ HOSMANI,
     AGE: 36 YEARS, OCC: DRIVER,

3.   MANJULA D/O BASAVARAJ HOSMANI,
     AGE: 32 YEARS, OCC: H. HOLD,

4.   VIJAYAKUMAR S/O BASAVARAJ HOSMANI,
     AGE: 30 YEARS, OCC: STUDENT,

     ALL R/O. GANGA NAGAR,
     BESIDE HANUMAN TEMPLE,
     KALABURAGI-585 102.

5.   BHIMALU S/O DHAN SINGH NAYAK CHAWAN,
     AGE: 39 YEARS, OCC: DRIVER,
     R/O. CHANDAPUR KEDAGENA TANDA,
     TQ. SHAHAPUR, DIST. YADGIRI-585 202.

6.   SUNIL S/O GANGAPPA,
     AGE: MAJOR, OCC: OWNER OF AUTO
     No.KA-33/5904, R/O. CHANDAPUR VILLAGE,
     TQ. SHAHAPUR, DIST. YADGIRI-585 202.

                                                ...RESPONDENTS

(BY SRI. SHARANABASAPPA K. BABSHETTY, ADV. FOR R1 TO
R4; SRI. SHIVASHARANA REDDY, ADV. FOR R5 AND R6)

       THIS MFA IS FILED U/S 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 17.07.2018 PASSED THE III ADDL.
                                -4-
                                      NC: 2025:KHC-K:5508-DB
                                     MFA No. 202122 of 2018
                                 C/W MFA No. 202121 of 2018

HC-KAR




SENIOR CIVIL JUDGE AND MACT, KALABURAGI, IN MVC

No.51/2014.



     THESE APPEALS COMING ON FOR ADMISSION, THIS DAY,

JUDGMENT WAS DELIVERED THEREIN AS UNDER:




CORAM:    HON'BLE MR. JUSTICE H.P.SANDESH
          AND
          HON'BLE MR. JUSTICE T.M.NADAF


                     ORAL JUDGMENT

(PER: HON'BLE MR. JUSTICE H.P.SANDESH)

Heard the learned counsel for the appellant and

learned counsel appearing for the respondents.

2. These two appeals are filed challenging the

order passed by the Tribunal fastening the liability on the

insurance company. The counsel appearing for the

appellant would vehemently contend that the Tribunal

committed an error in fastening the liability on the

insurance company since there is a deviation of permit and

also counsel would contend that the Tribunal has not at all

NC: 2025:KHC-K:5508-DB

HC-KAR

considered the specific contention of the appellant that

place of accident is beyond the permit limits of the Auto

and the said Auto was plying in contravention of the

M.V.Act, the violation of the terms of the policy. The Ex.R3

permit extract which shows that the Auto has played

within 8 Kms. from Shahapur Town and the place of

accident is more than 12 Kms. from Shahapur Town.

Hence, the impugned order is liable to be set aside.

3. Per contra, learned counsel appearing for the

respondents would contend that deviation is not a

fundamental breach and there cannot be any modification

of the order of the Tribunal. No ground is made out to

interfere with finding of the Tribunal.

4. Having heard the learned counsel for the

appellant and also the counsel appearing for the

respondents and also on perusal of the material available

on record. The point that would arise for our consideration

of this Court is :

NC: 2025:KHC-K:5508-DB

HC-KAR

Whether the Tribunal committed an error in fastening the liability on the insurance company when there is a clear deviation. Whether it requires interference of this Court?

5. Having heard the learned counsel for the

appellant and also the learned counsel appearing for

respondents and also material on record, it clearly

discloses that Auto rickshaw plied beyond the limit and

further contention of the insurance company is also that

permit is given within 8 Kms. of radius of particular Town

i.e. Shahapur but played outside the same. Having

considered the material available on record and also this

Court and also Apex Court categorically held in several

occasions that mere deviation is not a fundamental breach

and the fact that permit is in existence is also not in

dispute and the same would not amounts to a fundamental

breach. Hence, the very contention of the insurance

company cannot be accepted and Tribunal not committed

NC: 2025:KHC-K:5508-DB

HC-KAR

any error in fastening the liability on the insurance

company. Hence, we answered the point as negative.

6. In view of the discussions made above, we

pass the following:

ORDER

i) Both the appeals are dismissed.

ii) The amount in deposit before this Court be transmitted to the concerned Tribunal for disbursement forthwith.


              iii)      The balance amount payable along
                        with     interest    as   ordered   by    the

Tribunal shall be deposited by the appellant, within six weeks from today.

Sd/-

(H.P.SANDESH) JUDGE

Sd/-

(T.M.NADAF) JUDGE SMP

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