Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Iffco-Tokio Gen. Ins .Co. Ltd vs Kishan And Anr
2025 Latest Caselaw 8570 Kant

Citation : 2025 Latest Caselaw 8570 Kant
Judgement Date : 18 September, 2025

Karnataka High Court

Iffco-Tokio Gen. Ins .Co. Ltd vs Kishan And Anr on 18 September, 2025

Author: Shivashankar Amarannavar
Bench: Shivashankar Amarannavar
                                             -1-
                                                          NC: 2025:KHC-K:5577
                                                       MFA.No.200989 of 2019
                                                   C/W MFA.No.202521 of 2018
                                                       MFA.No.202523 of 2018
                    HC-KAR                             MFA.No.202524 of 2018
                                                       MFA.No.200990 of 2019
                                                    AND MFA.NO.200991/2019


                              IN THE HIGH COURT OF KARNATAKA,

                                      KALABURAGI BENCH

                        DATED THIS THE 18TH DAY OF SEPTEMBER, 2025

                                           BEFORE

                   THE HON'BLE MR. JUSTICE SHIVASHANKAR AMARANNAVAR

                       MISC. FIRST APPEAL NO.200989 OF 2019 (MV-I)
                                             C/W
                             MISC. FIRST APPEAL NO.202521 OF 2018
                             MISC. FIRST APPEAL NO.202523 OF 2018
                             MISC. FIRST APPEAL NO.202524 OF 2018
                             MISC. FIRST APPEAL NO.200990 OF 2019
                             MISC. FIRST APPEAL NO.200991 OF 2019

                   IN M.F.A.NO.200989/2019

                   BETWEEN:
Digitally signed
by KHAJAAMEEN
MALAGHAN               KISHAN
Location: HIGH         S/O GOPICHAND SONAR,
COURT OF
KARNATAKA              AGE: 57 YEARS,
                       OCC: AGRICULTURAL LABOUR, NOW NIL,
                       R/O: SARAPHOS KINNI TANDA,
                       (SONAR TANDA KINNISARPHOS),
                       TQ. & DIST. KALABURAGI.
                                                                 ...APPELLANT

                   (BY SRI. SANJEEV PATIL, ADVOCATE)
                            -2-
                                        NC: 2025:KHC-K:5577
                                     MFA.No.200989 of 2019
                                 C/W MFA.No.202521 of 2018
                                     MFA.No.202523 of 2018
HC-KAR                               MFA.No.202524 of 2018
                                     MFA.No.200990 of 2019
                                  AND MFA.NO.200991/2019


AND:


1.   GUNDERAO
     S/O NAMDEV,
     AGE: MAJOR,
     OCC: BUSINESS,
     OWNER OF VEHICLE MAHINDRA JEEP
     NO.KA-29/M-0734,
     R/O: H.NO.1-73, SARAPHOS KINNI VILLAGE,
     TQ. & DIST: KALABURAGI - 585 105.


2.   IFFCO-TOKIO GENERAL INSURANCE CO. LTD.,
     G1, G2, G12 & G13, ASIAN ARCADE,
     NEAR ANAND HOTEL, S.B. TEMPLE ROAD,
     KALABURAGI - 585 102.
     REP. BY ITS AUTHORIZED OFFICER.

                                            ...RESPONDENTS

(BY SMT. PREETI PATIL MELKUNDI, ADVOCATE FOR R2;
V/O DATED 07.09.2023 NOTICE TO R1 IS DISPENSED WITH)


       THIS MFA IS FILED UNDER SECTION 173 (1) OF THE

MOTOR VEHICLES ACT, PRAYING TO MODIFY THE JUDGMENT

AND AWARD DATED 11.10.2018 PASSED BY THE LEARNED III

ADDL. SENIOR CIVIL JUDGE AND MACT AT KALABURAGI IN

MVC.NO.9/2017 BY ENHANCING THE COMPENSATION AMOUNT

FROM RS.1,23,500/- TO RS.15,00,000/-, IN THE INTEREST OF

JUSTICE AND EQUITY.
                           -3-
                                       NC: 2025:KHC-K:5577
                                    MFA.No.200989 of 2019
                                C/W MFA.No.202521 of 2018
                                    MFA.No.202523 of 2018
HC-KAR                              MFA.No.202524 of 2018
                                    MFA.No.200990 of 2019
                                 AND MFA.NO.200991/2019


IN M.F.A.NO.202521/2018

BETWEEN:


     IFFCO-TOKIO GENERAL INSURANCE CO. LTD.,
     G1, G2, G12 & G13, ASIAN ARCADE,
     NEAR ANAND HOTEL, S.B. TEMPLE ROAD,
     KALABURAGI - 585 102.
     (NOW REP. BY ITS AUTHORIZED SIGNATORY
     BANGALORE)


                                               ...APPELLANT


(BY SMT. PREETI PATIL MELKUNDI, ADVOCATE)


AND:

1.   SHANBAI @ SHARANABAI
     W/O LATE SHANKAR SONAR,
     AGE: 42 YEARS,
     OCC: HOUSEHOLD

2.   RAMU
     S/O LATE SHANKAR SONAR,
     AGE: 23 YEARS,
     OCC: NIL., UNEMPLOYED,

3.   VENKAT
     S/O LATE SHANKAR SONAR,
     AGE: 21 YEARS,
     OCC: NIL., UNEMPLOYED,

4.   HEMRAJ
     S/O LATE SHANKAR SONAR,
     AGE: 20 YEARS,
     OCC: STUDENT,
                             -4-
                                            NC: 2025:KHC-K:5577
                                      MFA.No.200989 of 2019
                                  C/W MFA.No.202521 of 2018
                                      MFA.No.202523 of 2018
HC-KAR                                MFA.No.202524 of 2018
                                      MFA.No.200990 of 2019
                                   AND MFA.NO.200991/2019


5.   ANITA D/O LATE SHANKAR SONAR,
     AGE: 19 YEARS, OCC: STUDENT,

     ALL R/O: SARAPHOS KINNI TANDA,
     (SONAR THANDA, KINNISARPHOS),
     TQ: AND DIST: KALABURAGI - 585 101.


6.   GUNDERAO S/O NAMDEV,
     AGE: MAJOR, OCC: BUSINESS,
     OWNER OF MAHINDRA JEEP
     NO.KA-29/M-0734,
     R/O: H.NO.1-73,
     VILLAGE SARAPHOS KINNI,
     TQ. AND DIST: KALABURAGI - 585 101.



                                               ...RESPONDENTS

(BY SRI SANJEEV PATIL, ADVOCATE FOR R1 TO R5;

V/O DATED 21.09.2024 NOTICE TO R6 IS HELD SUFFICIENT)



      THIS MFA IS FILED UNDER SECTION 173 (1) OF THE

MOTOR    VEHICLES   ACT,   PRAYING     TO    SET   ASIDE   THE

IMPUGNED JUDGMENT AND AWARD DATED 11.10.2018 IN

M.V.C.NO.7/2017 PASSED BY THE III ADDITIONAL SENIOR

CIVIL JUDGE AND M.A.C.T., AT KALABURAGI, IN THE INTEREST

OF JUSTICE AND EQUITY.
                            -5-
                                        NC: 2025:KHC-K:5577
                                     MFA.No.200989 of 2019
                                 C/W MFA.No.202521 of 2018
                                     MFA.No.202523 of 2018
HC-KAR                               MFA.No.202524 of 2018
                                     MFA.No.200990 of 2019
                                  AND MFA.NO.200991/2019


IN M.F.A.NO.202523/2018

BETWEEN:

     IFFCO-TOKIO GENERAL INSURANCE CO. LTD.,
     G1, G2, G12 & G13, ASIAN ARCADE,
     NEAR ANAND HOTEL, S.B. TEMPLE ROAD,
     KALABURAGI - 585 102.
     (NOW REP. BY ITS AUTHORIZED SIGNATORY
     BANGALORE)
                                               ...APPELLANT

(BY SMT. PREETI PATIL MELKUNDI, ADVOCATE)

AND:

1.   HANMANTH S/O POOLSINGH,
     AGE: 51 YEARS, OCC: AGRIL., LABOUR, NOW NIL,
     R/O: SARAPHOS KINNI TANDA,
     (SONAR THANDA, KINNISARPHOS),
     TQ: AND DIST: KALABURAGI - 585 101.

2.   GUNDERAO S/O NAMDEV,
     AGE: MAJOR, OCC: BUSINESS,
     OWNER OF MAHINDRA JEEP
     NO.KA-29/M-0734,
     R/O: H.NO.1-73, VILLAGE SARAPHOS KINNI,
     TQ. AND DIST: KALABURAGI - 585 101.
                                            ...RESPONDENTS

(BY SRI SANJEEV PATIL, ADVOCATE FOR R1;
V/O DATED 11.09.2024 NOTICE TO R2 IS HELD SUFFICIENT)

     THIS MFA IS FILED UNDER SECTION 173 (1) OF THE
MOTOR VEHICLES ACT, PRAYING TO SET ASIDE THE
IMPUGNED JUDGMENT AND AWARD DATED 11.10.2018 IN
M.V.C.NO.8/2017 PASSED BY THE III ADDITIONAL SENIOR
CIVIL JUDGE AND M.A.C.T., AT KALABURAGI, IN THE INTEREST
OF JUSTICE AND EQUITY.
                           -6-
                                       NC: 2025:KHC-K:5577
                                    MFA.No.200989 of 2019
                                C/W MFA.No.202521 of 2018
                                    MFA.No.202523 of 2018
HC-KAR                              MFA.No.202524 of 2018
                                    MFA.No.200990 of 2019
                                 AND MFA.NO.200991/2019


IN M.F.A.NO.202524/2018

BETWEEN:

     IFFCO-TOKIO GENERAL INSURANCE CO. LTD.,
     G1, G2, G12 & G13, ASIAN ARCADE,
     NEAR ANAND HOTEL, S.B. TEMPLE ROAD,
     KALABURAGI - 585 102.
     (NOW REP. BY ITS AUTHORIZED SIGNATORY
     BANGALORE)
                                               ...APPELLANT

(BY SMT. PREETI PATIL MELKUNDI, ADVOCATE)

AND:

1.   KISHAN S/O GOPICHAND SONAR,
     AGE: 56 YEARS,
     OCC: AGRICULTURE, LABOUR, NOW NIL,
     R/O: SARAPHOS KINNI TANDA,
     (SONAR TANDA KINNISARPHOS),
     TQ. & DIST. KALABURAGI - 585 101.

2.   GUNDERAO S/O NAMDEV,
     AGE: MAJOR, OCC: BUSINESS,
     OWNER OF MAHINDRA JEEP
     NO.KA-29/M-0734,
     R/O: H.NO.1-73, VILLAGE SARAPHOS KINNI,
     TQ. AND DIST: KALABURAGI - 585 101.
                                          ...RESPONDENTS
(BY SRI SANJEEV PATIL, ADVOCATE FOR R1;
V/O DATED 11.09.2024 NOTICE TO R2 IS HELD SUFFICIENT)

     THIS MFA IS FILED UNDER SECTION 173 (1) OF THE
MOTOR VEHICLES ACT, PRAYING         TO SET ASIDE THE
IMPUGNED JUDGMENT AND AWARD DATED 11.10.2018 IN
M.V.C.NO.9/2017 PASSED BY THE III ADDITIONAL SENIOR
CIVIL JUDGE AND M.A.C.T., AT KALABURAGI, IN THE INTEREST
OF JUSTICE AND EQUITY.
                            -7-
                                        NC: 2025:KHC-K:5577
                                     MFA.No.200989 of 2019
                                 C/W MFA.No.202521 of 2018
                                     MFA.No.202523 of 2018
HC-KAR                               MFA.No.202524 of 2018
                                     MFA.No.200990 of 2019
                                  AND MFA.NO.200991/2019


IN M.F.A.NO.200990/2019

BETWEEN:

     HANMANTH
     S/O POOLSINGH,
     AGE: 50 YEARS,
     OCC: AGRIL., LABOUR, NOW NIL,
     R/O: SARAPHOS KINNI TANDA,
     (SONAR THANDA, KINNISARPHOS),
     TQ: AND DIST: KALABURAGI.
                                               ...APPELLANT

(BY SRI SANJEEV PATIL, ADVOCATE)

AND:

1.   GUNDERAO S/O NAMDEV,
     AGE: MAJOR, OCC: BUSINESS,
     OWNER OF VEHICLE MAHINDRA JEEP
     NO.KA-29/M-0734,
     R/O: H.NO.1-73, SARAPHOS KINNI VILLAGE,
     TQ. & DIST: KALABURAGI - 585 105.

2.   IFFCO-TOKIO GENERAL INSURANCE CO. LTD.,
     G1, G2, G12 & G13, ASIAN ARCADE,
     NEAR ANAND HOTEL, S.B. TEMPLE ROAD,
     KALABURAGI - 585 102.
     REP. BY ITS AUTHORIZED OFFICER.
                                         ...RESPONDENTS
(BY SMT. PREETI PATIL MELKUNDI, ADVOCATE FOR R2;
V/O DATED 07.09.2023 NOTICE TO R1 IS DISPENSED WITH)
     THIS MFA IS FILED UNDER SECTION 173 (1) OF THE
MOTOR VEHICLES ACT, PRAYING TO MODIFY THE JUDGMENT
AND AWARD DATED 11.10.2018 PASSED BY THE LEARNED III
ADDL. SENIOR CIVIL JUDGE AND MACT AT KALABURAGI IN
MVC.NO.8/2017 BY ENHANCING THE COMPENSATION AMOUNT
FROM RS.4,08,500/- TO RS.15,00,000/-, IN THE INTEREST OF
JUSTICE AND EQUITY.
                            -8-
                                        NC: 2025:KHC-K:5577
                                     MFA.No.200989 of 2019
                                 C/W MFA.No.202521 of 2018
                                     MFA.No.202523 of 2018
HC-KAR                               MFA.No.202524 of 2018
                                     MFA.No.200990 of 2019
                                  AND MFA.NO.200991/2019


IN M.F.A.NO.200991/2019


BETWEEN:


1.   SMT. SHANBAI @ SHARANABAI
     W/O LATE SHANKAR SONAR,
     AGE: 43 YEARS,
     OCC: HOUSEHOLD

2.   RAMU
     S/O LATE SHANKAR SONAR,
     AGE: 24 YEARS,
     OCC: NIL.,

3.   VENKAT
     S/O LATE SHANKAR SONAR,
     AGE: 22 YEARS,
     OCC: STUDENT,

4.   HEMRAJ S/O LATE SHANKAR SONAR,
     AGE: 21 YEARS,
     OCC: STUDENT,
5.   ANITA D/O LATE SHANKAR SONAR,
     AGE: 20 YEARS,
     OCC: STUDENT,
     ALL R/O: SARAPHOS KINNI TANDA,
     (SONAR THANDA, KINNISARPHOS),
     TQ: AND DIST: KALABURAGI - 585 101.

                                               ...APPELLANT

(BY SRI SANJEEV PATIL, ADVOCATE)


AND:
                            -9-
                                        NC: 2025:KHC-K:5577
                                     MFA.No.200989 of 2019
                                 C/W MFA.No.202521 of 2018
                                     MFA.No.202523 of 2018
HC-KAR                               MFA.No.202524 of 2018
                                     MFA.No.200990 of 2019
                                  AND MFA.NO.200991/2019


1.   GUNDERAO S/O NAMDEV,
     AGE: MAJOR, OCC: BUSINESS,
     OWNER OF VEHICLE MAHINDRA JEEP
     NO.KA-29/M-0734,
     R/O: H.NO.1-73, SARAPHOS KINNI VILLAGE,
     TQ. & DIST: KALABURAGI - 585 105.

2.   IFFCO-TOKIO GENERAL INSURANCE CO. LTD.,
     G1, G2, G12 & G13, ASIAN ARCADE,
     NEAR ANAND HOTEL, S.B. TEMPLE ROAD,
     KALABURAGI - 585 102.
     REP. BY ITS AUTHORIZED OFFICER.


                                            ...RESPONDENTS


(BY SMT. PREETI PATIL MELKUNDI, ADVOCATE FOR R2;
V/O DATED 07.09.2023 NOTICE TO R1 IS DISPENSED WITH)



      THIS MFA IS FILED UNDER SECTION 173 (1) OF THE

MOTOR VEHICLES ACT, PRAYING TO MODIFY THE JUDGMENT

AND AWARD DATED 11.10.2018 PASSED BY THE LEARNED III

ADDL. SENIOR CIVIL JUDGE AND MACT AT KALABURAGI IN

MVC.NO.7/2017 BY ENHANCING THE COMPENSATION AMOUNT

FROM RS.8,98,000/- TO RS.15,00,000/-, IN THE INTEREST OF

JUSTICE AND EQUITY.


      THESE MFA'S, COMING ON FOR ADMISSION, THIS DAY,

JUDGMENT WAS DELIVERED THEREIN AS UNDER:
                              - 10 -
                                          NC: 2025:KHC-K:5577
                                      MFA.No.200989 of 2019
                                  C/W MFA.No.202521 of 2018
                                      MFA.No.202523 of 2018
HC-KAR                                MFA.No.202524 of 2018
                                      MFA.No.200990 of 2019
                                   AND MFA.NO.200991/2019


CORAM:     HON'BLE MR. JUSTICE SHIVASHANKAR
           AMARANNAVAR


                      ORAL JUDGMENT

MFA.No.202521/2018, MFA.No.202523/2018 and

MFA.No.202524/2018 are filed by the insurance company

challenging its liability to pay the compensation passed in

MVC.No.7/2017, MVC.No.8/2017 and MVC.No.9/2017

dated 11.10.2018, by the III Additional Senior Civil Judge

and MACT, Kalaburagi (fort short 'Tribunal')

02. MFA.No.200989/2019, MFA.No.200990/2019

and MFA.No.200991/2019 are filed by the claimants

seeking enhancement of the compensation as awarded by

the Tribunal.

03. The facts leading to filing of the claim petitions

are as under :-

That on 15.09.2015 at about 12.30 p.m. near land of

one Shivaraj, on Kathalli - Laldhari road, Shankar Sonar

(deceased), Hanamanth (claimant in MVC.No.8/2017 and

- 11 -

NC: 2025:KHC-K:5577

Kishan (claimant in MVC.No.9/2017) were traveling in

Mahindra Jeep bearing Reg.No.KA-29-M-0734, the driver

of the said Jeep drove the same in a rash and negligent

manner, he lost control over the vehicle and dashed to the

tree. As a result, the deceased - Shankar Sonar sustained

grievous injuries and died on the spot and other two

sustained grievous injuries. The legal heirs of the deceased

- Shankar Sonar and other two were filed claim petitions.

The Tribunal assessed the compensation and passed the

award and fixed the liability on the insurance company to

pay the award amount.

04. Aggrieved by the liability to pay the

compensation, the insurance company has filed

MFA.No.202521/2018, MFA.No.202523/2018 and

MFA.No.202524/2018 and the claimants have filed

MFA.No.200989/2019, MFA.No.200990/2019 and

MFA.No.200991/2019 for enhancement of the

compensation.

- 12 -

NC: 2025:KHC-K:5577

05. Heard the learned counsel for the appellants

and the learned counsel for the respondents.

06. Learned counsel for the insurance company

would contend that the deceased and other two injured

were passengers in the insured vehicle. The insurance

policy is a Act Policy. The deceased and other two injured

were passengers are not third party and therefore, the

insurance company is not liable to pay the compensation,

as insurance company has collected Rs.500/- as additional

premium and it is liable to pay only Rs.1,00,000/- per

passenger.

07. Learned counsel for the claimants would

contend that the insurance company in their objections

has not taken any such contentions. RW.1 - officer of the

insurance company has stated in his evidence that he has

collected premium for passenger and considering the

same, the Tribunal has rightly fastened the liability to pay

the award amount on the insurance company.

- 13 -

NC: 2025:KHC-K:5577

08. Learned counsel for the claimants would

contend that the accident has taken place in the year 2015

and income fixed under the Chart prepared for settlement

of disputes in Lok-Adalath by the Karnataka Legal Services

Authority, the notional income is Rs.8,000/-. The Tribunal

has failed to consider the said notional income. He further

contends that the disability taken in respect of the

claimant in MVC.No.9/2017 at 10%, even though the

doctor - PW.2 has stated that the disability is 29%, the

disability has to be taken at least 12%. He further submits

that the compensation awarded under other heads i.e.,

pain and suffering, attendant charges, loss of income

during the laid up period and loss of amenities are on

lower side. He contends that the doctor has stated that

implants are fixed and for removal of the same, the

claimant required future medical expenses and the

Tribunal has not awarded the compensation under the said

head.

- 14 -

NC: 2025:KHC-K:5577

09. Learned counsel for the claimant further

contended that the claimant in MVC.No.8/2017 has

sustained four fractures. PW.2 - Doctor who issued the

disability certificate has stated that injured has sustained

33% disability of the whole body. The Tribunal has erred

in taking the disability at 11%. The disability ought to

have been at least 13%. He further submits that the

compensation awarded under other heads i.e., pain and

suffering, attendant and conveyance charges, loss of

income during the laid up period, loss of amenities are on

lower side and they required to be enhanced.

10. Learned counsel for the claimant in

MVC.No.7/2017 would contend that the deceased has left

five dependents who are the claimants. Considering the

same, the deduction taken at 1/3rd towards the personal

expenses of the deceased and award of consortium are not

- 15 -

NC: 2025:KHC-K:5577

proper. He further submits that the claimants are entitled

to future prospects at 10% as per the decision of National

Insurance Company Limited vs. Pranay Sethi,

reported in (2017) 16 SCC 680. With these, he prayed to

enhance the compensation.

11. Having heard the arguments, this Court

perused the impugned judgment and Trial Court records.

12. The insurance policy of the vehicle is at Ex.R.2.

The officer of the insurance company has been examined

as RW.2. The insurance company has collected the

premium of Rs.500/- as P.A. to passengers. RW.1 has

stated that the insurance company has collected the

premium towards inmates of the vehicle and towards

passengers.

- 16 -

NC: 2025:KHC-K:5577

13. On perusal of the statement of objections filed

by the insurance company it reveals that no such defense

has been taken with regard to the liability of the insurance

company as contended by the learned counsel for the

insurance company. The Tribunal considering the fact that

the insurance company has collected Rs.500/- premium

for passengers and the same has been admitted by RW.1,

has rightly fastened the liability to pay the compensation

amount on the insurance company.

14. In all three appeals, the Tribunal has taken the

income at Rs.7,000/- per month. As per the Chart

prepared by the Karnataka Legal Services Authority the

notional income fixed for the year 2015 is Rs.8,000/-.

Therefore, the notional income has to be taken at

Rs.8,000/- per month as against Rs.7,000/- as taken by

the Tribunal.

- 17 -

NC: 2025:KHC-K:5577

IN MFA.NO.200989/2019 (IN MVC.NO.9/2017) :-

15. The injured was 60 years old and he suffered

fracture of shaft of right femur and implant is fixed and he

has been admitted in the hospital for 10 days. PW.2 -

Doctor who has issued Ex.P.9 - disability certificate has

stated that the claimant has sustained 29% disability of

the whole body. Considering the age and fracture

sustained, the disability taken by the Tribunal at 10% is

not proper and at least it is to be taken at 12%.

16. In view of the same, the claimant is entitled to

loss of future income as under:-

Rs.8,000/- x 12 x 9 x 12% = Rs.1,03,680/-.

17. The claimant has sustained the fracture of shaft

of right femur, considering his age, the compensation

awarded towards pain and suffering by the Tribunal in a

sum of Rs.10,000/- and loss of amenities in a sum of

- 18 -

NC: 2025:KHC-K:5577

Rs.10,000/- is not proper. The claimant is entitled to

Rs.25,000/- each towards pain and suffering and loss of

amenities.

18. The claimant was admitted in the hospital for

10 days and therefore, the claimant is entitled to

attendant charges, food, conveyance charges, diet etc., in

a sum of Rs.10,000/- as against Rs.5,000/- as awarded by

the Tribunal.

19. The Tribunal has rightly awarded the

compensation towards medical expenses at Rs.20,600/-.

20. As the claimant is admitted in the hospital for

10 days and he was advised to take rest, he is entitled to

loss of income during the laid up period for 03 months in a

sum of Rs.8,000/- x 3 = Rs.24,000/-.

- 19 -

NC: 2025:KHC-K:5577

21. The doctor has stated that the implants are

fixed and the claimant has to spend an amount of

Rs.35,000/- for removal of implants. Considering the

same, the claimant is entitled to future medical expenses

of Rs.30,000/-.

22. In view of the above, the claimant is entitled to

total compensation as under:-

 Sl.          Heads of            Compensation
 No.      compensation         awarded by this Court
 1   Loss of future income             Rs.1,03,680/-
 2   Pain and suffering                  Rs.25,000/-
 3   Attendant             and           Rs.10,000/-
     conveyance charges
 4   Medical expenses                    Rs.20,600/-
 5   Loss of income during               Rs.24,000/-
     the laid up period
 6   Loss of amenities                   Rs.25,000/-
 7   Future medical expenses             Rs.30,000/-
     Total                            Rs.2,38,280/-


23. In view of the above, the claimant is entitled to

compensation of Rs.2,38,280/- as against Rs.1,23,500/-

as awarded by the Tribunal.

- 20 -

NC: 2025:KHC-K:5577

IN MFA.NO.200990/2019 (IN MVC.NO.8/2017) :-

24. The claimant - injured is aged 55 years and as

per the wound certificate - Ex.P.5 and the disability

certificate - Ex.P.8, he has sustained four fractures and he

was admitted in the hospital for 15 days. PW.2 - Doctor

who has issued Ex.P.8 - disability certificate has stated

that the claimant has suffered 33% of permanent

disability. The Tribunal has taken disability at 11%.

Considering that the claimant is aged 55 years old and he

has sustained four fractures, the disability has to be taken

at 13%. The Tribunal has taken the multiplier at 11 is just

and proper.

25. In view of the same, the claimant is entitled to

loss of future income as under :-

Rs.8,000/- x 12 x 11 x 13% = Rs.1,37,280/-.

- 21 -

NC: 2025:KHC-K:5577

26. As the claimant has sustained four fractures, he

is entitled to compensation towards pain and suffering in a

sum of Rs.1,00,000/- as against Rs.10,000/- as awarded

by the Tribunal.

27. The claimant is entitled to compensation

towards loss of amenities at Rs.1,00,000/- as against

Rs.10,000/- as awarded by the Tribunal.

28. The claimant has been admitted in the hospital

for 15 days. Therefore, he is entitled to attendant and

conveyance charges in a sum of Rs.15,000/- as against

Rs.7,500/- as awarded by the Tribunal.

29. The claimant is admitted in the hospital for 15

days and he was advised to take rest, he is entitled to loss

of income during the laid up period for 03 months i.e.,

Rs.8,000/- x 3 = Rs.24,000/- as against Rs.3,500/- as

awarded by the Tribunal.

- 22 -

NC: 2025:KHC-K:5577

30. The Tribunal has rightly awarded the

compensation towards medical expenses at Rs.2,75,900/-.

31. In view of the above, the claimant is entitled to

total compensation as under:-

 Sl.               Heads of                   Compensation
 No.            compensation              awarded by this Court
 1       Loss of future income                       Rs.1,37,280/-
 2       Pain and suffering                          Rs.1,00,000/-
 3       Attendant                and                  Rs.15,000/-
         conveyance charges
 4       Medical expenses                            Rs.2,75,900/-
 5       Loss    of income      during                 Rs.24,000/-
         the laid up period
 6       Loss of amenities                           Rs.1,00,000/-
         Total                                      Rs.6,52,180/-



32. In view of the above, the claimant is entitled to

compensation of Rs.6,52,180/- as against Rs.4,08,500/-

as awarded by the Tribunal.

- 23 -

NC: 2025:KHC-K:5577

IN MFA.NO.200991/2019 (IN MVC.NO.7/2017) :-

33. The claimants are wife and four children of the

deceased who was aged about 50 years as on the date of

accident. As dependents are five in number, the deduction

towards personal expenses is to be taken as 1/4th as

against 1/3rd as taken by the Tribunal. The claimants are

entitled to future prospect at 10%, as per the decision of

the Hon'ble Supreme Court in the case of Pranay Sethi

(supra). The Tribunal has rightly taken the multiplier at

13.

34. In view of the same, the claimants are entitled

to loss of dependency as under:-

Rs.8,000/- + 10% = Rs.8,800/- x 12 x 13 x 3/4 =

Rs.10,29,600/-.

35. The claimants are entitled to consortium in a

sum of Rs.40,000/- each i.e., Rs.2,00,000/- as against

Rs.40,000/- as awarded by the Tribunal.

- 24 -

NC: 2025:KHC-K:5577

36. The compensation as awarded by the Tribunal

for love and affection is not required to be separately

awarded.

37. The Tribunal has rightly awarded the

compensation towards funeral expenses of Rs.15,000/-

and towards loss of estate of Rs.15,000/-.

38. In view of the above, the claimants are entitled

to total compensation is as under:--

 Sl.             Heads of                 Compensation
 No.          compensation             awarded by this Court
 1       Loss of dependency                   Rs.10,29,600/-
 2       Loss of consortium                     Rs.2,00,000/-
 3       Funeral expenses                         Rs.15,000/-
 4       Loss of estate                           Rs.15,000/-
         Total                               Rs.12,59,600/-


39. In view of the above, the claimants are entitled

to compensation of Rs.12,59,600/- as against

Rs.8,98,000/- as awarded by the Tribunal.

40. In view of the above, the following;

- 25 -

NC: 2025:KHC-K:5577

ORDER

I. The appeals in MFA.No.202521/2018,

MFA.No.202523/2018 and MFA.No.202524/2018 filed

by the insurance company are dismissed.

II. The appeals MFA.No.200989/2019, MFA.No.200990/

2019 and MFA.No.200991/2019 filed by the

claimants are allowed in part.

III. The claimant in MFA.No.200989/2019 (in

MVC.No.9/2017) is entitled to total compensation of

Rs.2,38,280/- as against Rs.1,23,500/- as awarded

by the Tribunal along with interest at the rate of 6%

p.a. from the date of petition, till its realization.

IV. The claimants in MFA.No.200991/2019 (in

MVC.No.7/2017) are entitled to total compensation

of Rs.12,59,600/- as against Rs.8,98,000/- as

awarded by the Tribunal along with interest at the

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

realization.

- 26 -

NC: 2025:KHC-K:5577

V. The claimant in MFA.No.200990/2019 (in

MVC.No.8/2017) is entitled to total compensation of

Rs.6,52,180/- as against Rs.4,08,500/- as awarded

by the Tribunal along with interest at the rate of 6%

p.a. from the date of petition, till its realization.

VI. The respondent No.2 - insurance company shall

deposit the said award amount in all three claim

petitions with interest before the Tribunal within 08

weeks from this day, failing which it is liable to pay

interest at the rate of 9% p.a.

VII. The amount in deposit is ordered to be transmitted

to the Tribunal.

Sd/-

(SHIVASHANKAR AMARANNAVAR) JUDGE

KJJ

CT:VK

 
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