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

Manjunath I M S/Ol I M Jayanna vs Anjanappa H S/O Hanumappa
2025 Latest Caselaw 8726 Kant

Citation : 2025 Latest Caselaw 8726 Kant
Judgement Date : 23 September, 2025

Karnataka High Court

Manjunath I M S/Ol I M Jayanna vs Anjanappa H S/O Hanumappa on 23 September, 2025

                                          -1-
                                                     NC: 2025:KHC-D:12911
                                                 MFA No. 102873 of 2016
                                             C/W MFA No. 102872 of 2016

              HC-KAR



                    IN THE HIGH COURT OF KARNATAKA AT DHARWAD
                       DATED THIS THE 23RD DAY OF SEPTEMBER, 2025
                                        BEFORE
                        THE HON'BLE MR. JUSTICE ASHOK S. KINAGI
              MISCELLANEOUS FIRST APPEAL NO. 102873 OF 2016 (MV-I)
                                     C/W
              MISCELLANEOUS FIRST APPEAL NO. 102872 OF 2016 (MV-I)
             IN MFA No. 102873/2016
             BETWEEN:
             1.   SRI. MANJUNATH I M S/O I M JAYANNA
                  AGE: 32 YEARS, OCC: BUSINESS & AGRI.,
                  R/O: BHARAMASAGAR,
                  NOW R/AT KAMADOD VILLAGE,
                  DIST: HAVERI.
                                                              ...APPELLANT
             (BY SRI. CHANDRASHEKHAR M HOSAMANI., ADV)
             AND:
             1.   SRI. ANJANAPPA H S/O HANUMAPPA
                  AGE: MAJOR, OCC: OWNER OF THE VEHICLE,
                  R/O: CHADARGOLLA IN JAGALUR,
                  TQ: DIST: DAVANAGERE-577528
                  (OWNER OF THE VEHICLE BEARING
MOHANKUMAR        TP REGISTRATION NO.KA-17/2526)
B SHELAR

             2.   THE MANAGER, LEGAL CLAIMS
                  TATA AIG GENERAL INSURANCE CO. LTD.,
                  PENINSULA CORPORATION PARK,
Location:         NICHOLAS PIRMAL TOWER,
HIGH
COURT OF          9TH FLOOR, GANAPTHARAO KADAM MARG,
KARNATAKA         LOWER PAREL, MUMBAI-400013,
                  (INSURER OF THE VEHICLE
                  BEARING NO.KA-17/2526)
                  INSURANCE COVERNOTE NO.11957887.
                                                           ...RESPONDENTS
             (BY SRI. G.N. RAICHUR, ADV FOR R2,
              NOTICE TO R1 IS SERVED)

                  THIS MFA IS FILED U/S 173(1) OF MV ACT 1988, AGAINST
             THE JUDGMENT AND AWARD DATED 13.07.2016 PASSED IN MVC
             NO.159/2014 ON THE FILE OF THE PRINCIPAL SENIOR CIVIL JUDGE
                              -2-
                                         NC: 2025:KHC-D:12911
                                    MFA No. 102873 of 2016
                                C/W MFA No. 102872 of 2016

 HC-KAR



AND MEMBER ADDITIONAL MOTOR ACCIDENT CLAIMS TRIBUNAL,
RANEBENNUR, PARTLY ALLOWING THE CLAIM PETITION FOR
COMPENSATION AND SEEKING ENHANCEMENT OF COMPENSATION.

IN MFA NO. 102872/2016
BETWEEN:
1.   JAGADEESH I M S/O UMAPATHAYYA
     AGE: 52 YEARS, OCC: AGRICULTURE &
     BUSINESS, R/O: BHARAMASAGAR,
     NOW R/AT KAMADOD VILLAGE,
     DIST: HAVERI.
                                               ...APPELLANT
(BY SRI. CHANDRASHEKHAR M HOSAMANI, ADV)
AND:
1.   SRI. ANJANAPPA H S/O HANUMAPPA
     AGE: MAJOR, OCC: OWNER OF THE VEHICLE,
     R/O: CHADARGOLLA IN JAGALUR,
     TQ: DIST: DAVANAGERE-577528
     (OWNER OF THE VEHICLE BEARING
     TP REGISTRATION NO.KA-17/2526)

2.   THE MANAGER, LEGAL CLAIMS
     TATA AIG GENERAL INSURANCE CO. LTD.,
     PENINSULA CORPORATION PARK,
     NICHOLAS PIRMAL TOWER, 9TH FLOOR,
     GANAPTHARAO KADAM MARG,
     LOWER PAREL, MUMBAI-400013,
     (INSURER OF THE VEHICLE
     BEARING NO.KA-17/2526)
     INSURANCE COVERNOTE NO.11957887
                                            ...RESPONDENTS
(BY SRI. G.N. RAICHUR, ADV FOR R2,
 NOTICE TO R1 IS SERVED)

    THIS MFA IS FILED U/S 173(1) OF MV ACT, 1988, AGAINST
THE JUDGMENT AND AWARD DATED:13.07.2016 PASSED IN
MVC NO.158/2014 ON THE FILE OF THE PRINICPAL SENIOR
CIVIL JUDGE AND MEMBER, ADDITIONAL MOTOR ACCIDENT
CLAIMS TRIBUNAL, RANEBENNUR, PARTLY ALLOWING THE
CLAIM   PETITION    FOR   COMPENSATION     AND    SEEKING
ENHANCEMENT OF COMPENSATION.
                                  -3-
                                          NC: 2025:KHC-D:12911
                                       MFA No. 102873 of 2016
                                   C/W MFA No. 102872 of 2016

HC-KAR



     THIS APPEAL, COMING ON FOR FINAL HEARING, THIS DAY,
JUDGMENT WAS DELIVERED THEREIN AS UNDER:


CORAM:      HON'BLE MR. JUSTICE ASHOK S. KINAGI


                           ORA JUDGMENT

1.       These appeals arise out of the common judgment

         and     award   dated   13.07.2016   passed   in    MVC

         Nos.158 of 2014 and 159 of 2014 by the learned

         Principal Senior Civil Judge and Additional MACT,

         Ranebennur (for short, 'the Tribunal').


2.       Brief facts leading rise to the filing of these appeals

         are as follows:


3.       The petitioners were proceeding on their motorcycle

         bearing registration No.KA-16/S-1492 at Bilichoda

         road,    a   Maxima     Goods   Vehicle   bearing    TP

         registration No.KA-17/2526 came in a high speed

         and in a rash and negligent manner and collided to

         the motorcycle of the petitioners. As a result, they

         sustained grievous injuries. The petitioners filed a

         claim petition under Section 166 of the Motor
                                     -4-
                                                NC: 2025:KHC-D:12911
                                          MFA No. 102873 of 2016
                                      C/W MFA No. 102872 of 2016

HC-KAR




         Vehicles     Act,    1988    seeking      compensation     on

         account of the injuries sustained in the road traffic

         accident.


4.       The   owner     of   the    offending     vehicle     appeared

         through the counsel but did not file a statement of

         objections.


5.       The   insurance      company      filed   a   statement     of

         objections denying the averments made in the claim

         petition and contended that the vehicle is Maxima

         goods      vehicle   bearing     TP    registration    No.KA-

         17/2526 was a commercial vehicle and had a

         package policy valid from 01.01.2013 to 21.12.2013

         and it is contended that as of the date of accident,

         the registration of the said vehicle had expired.

         Thus, there is a violation of policy conditions.

         Hence, he prays to dismiss the claim petition

         against the insurance company.
                                    -5-
                                             NC: 2025:KHC-D:12911
                                         MFA No. 102873 of 2016
                                     C/W MFA No. 102872 of 2016

HC-KAR




6.       The Tribunal based on the pleadings of the parties

         framed the relevant issues.


7.       The petitioners to substantiate their case, examined

         themselves as PW-1 and PW-2, examined the doctor

         as PW-3 and marked 35 documents as Exhibits P-1

         to P-35.


8.       The insurance company has examined the Senior

         Executive Claims (Legal) Officer as RW-1 and also

         examined the First Division Assistant of the Regional

         Transport Office, Bengaluru, as RW-2 and marked

         twelve documents as Exhibits R-1 and R-12.


9.       The   Tribunal,   after     assessing   the   verbal   and

         documentary evidence, allowed the claim petitions

         in part and awarded a compensation of ₹6,58,713/-

         in MVC No.158 of 2014 and ₹2,36,921/- in MVC

         No.159 of 2014 and dismissed the claim petitions

         against the insurance company and directed the
                                -6-
                                          NC: 2025:KHC-D:12911
                                     MFA No. 102873 of 2016
                                 C/W MFA No. 102872 of 2016

HC-KAR




         owner of the offending vehicle to deposit the

         compensation amount.


10.      The petitioners being aggrieved by the impugned

         judgment and awards filed these appeals.


11.      Heard the learned counsel for the petitioners and

         also the learned counsel for the insurance company.


12.      Learned counsel for the petitioners submits that the

         Tribunal committed an error in dismissing the claim

         petitions against the insurance company of the

         offending vehicle. He submits that as of the date of

         accident, the insurance policy was valid. He submits

         that the insurance company has collected the

         premium for one year. However, the Tribunal

         without considering the said aspect has committed

         an error in dismissing the claim petitions against the

         insurance company, only on the ground that the

         registration certificate of the offending vehicle had

         expired as of the date of accident. He submits that
                                     -7-
                                                 NC: 2025:KHC-D:12911
                                           MFA No. 102873 of 2016
                                       C/W MFA No. 102872 of 2016

HC-KAR




         the Tribunal has committed an error in fastening the

         liability on the owner.


13.      He also submits that the compensation awarded by

         the Tribunal is on the lower side. Hence, on these

         grounds, he prays to allow the appeals.


14.      Per   contra,    learned     counsel     for   the   insurance

         company submits that as of the date of accident,

         the registration certificate of the offending vehicle

         was not in force and had expired. Thus, there is a

         violation of policy conditions. Thus, the insurance

         company is not liable to pay the compensation as

         claimed by the petitioners. He submits that the

         Tribunal   was    justified      in   dismissing     the   claim

         petitions against the insurance company. Hence, on

         these grounds, he prays to dismiss the appeals.


15.      Perused the records and considered the submissions

         of the learned counsel for the parties.
                                  -8-
                                            NC: 2025:KHC-D:12911
                                       MFA No. 102873 of 2016
                                   C/W MFA No. 102872 of 2016

HC-KAR




16.      The points that would arise for consideration are

         the liability and the quantum of compensation.


17.      There is no dispute regarding the occurrence of

         accident and the petitioners have sustained grievous

         injuries in the road traffic accident. The petitioners

         to prove that the accident occurred due to the rash

         and negligence driving by the driver of the offending

         vehicle, produced copy of the charge sheet marked

         as Exhibit P-1. From the perusal of Ex.P-1, it is clear

         that the accident occurred due to the rash and

         negligent driving by the driver of the offending

         vehicle.


18.      Learned counsel for the insurance company submits

         that as of the date of accident, the offending vehicle

         was not duly registered with the insurance company

         and   the   temporary     registration   certificate   had

         expired. However, the certificate of insurance was in

         force and the insurance company while issuing the

         certificate of insurance was aware that the insured
                                   -9-
                                                 NC: 2025:KHC-D:12911
                                            MFA No. 102873 of 2016
                                        C/W MFA No. 102872 of 2016

HC-KAR




         vehicle had a registration certificate for only 30

         days.     If it was the intention of the insurance

         company to cover the risk of the vehicle during the

         registration    certificate,    the    insurance    company

         should have issued the policy covering the risk of

         the vehicle till the date of expiry of the registration

         certificate and it should have specifically stated in

         the certificate that the insurance policy would be in

         effect as long as the registration certificate of the

         vehicle is current.


19.      The     insurance     company,        having   received     the

         premium for the whole year, now, it cannot contend

         that it is not liable to pay the compensation, more

         particularly, when the claim is made by the third

         party.    The    Tribunal      committed       an   error    in

         dismissing the claim petitions against the insurance

         company.


20.      As on the date of accident, the offending vehicle

         was insured with the insurance company. As such,
                                  - 10 -
                                               NC: 2025:KHC-D:12911
                                          MFA No. 102873 of 2016
                                      C/W MFA No. 102872 of 2016

HC-KAR




         the insurance company is liable to indemnify the

         owner against the third party.


21.      The owner and insurance company of the offending

         vehicle are jointly and severally liable to pay the

         compensation amount.             The judgment and award

         passed by the Tribunal to the extent of fastening

         the liability is liable to be set aside.


         Further, the insurance company is entitled to avoid

         the liability only if the conditions specified under

         Section 149(2)(a) of the Motor Vehicles Act, 1988

         are breached. Non-registration of the offending

         vehicle is not a condition specified in Section

         149(2)(a) of the Act. Hence, on these grounds, the

         dismissal of claim petitions against the insurance

         company is liable to be set aside. Accordingly, the

         point for consideration regarding the liability is

         answered.
                                     - 11 -
                                                 NC: 2025:KHC-D:12911
                                             MFA No. 102873 of 2016
                                         C/W MFA No. 102872 of 2016

HC-KAR




Reg.Quantum:
22.      As far as the quantum of compensation in MFA

         No.102872 of 2016, the petitioner was aged about

         50 years as of the date of accident and to prove

         that   the   petitioner      has    suffered    a   permanent

         disability, examined the doctor as PW-3, who has

         issued a disability certificate marked as Exhibit P-17

         and the petitioner was admitted as an in-patient for

         93 days. PW-3 has opined that the petitioner has

         suffered a permanent disability to the extent of

         70%,     whereas     the     Tribunal   has     assessed    the

         disability at 23.3%.


23.      Admittedly, PW-3 is not the treated doctor. As such,

         the Tribunal has assessed the disability at 1/3rd of

         the    disability   as     assessed     by     PW-3.   In   my

         considered opinion, this assessment of disability by

         the Tribunal is just and proper and does not call for

         interference.
                                     - 12 -
                                                NC: 2025:KHC-D:12911
                                             MFA No. 102873 of 2016
                                         C/W MFA No. 102872 of 2016

HC-KAR




24.      The     Tribunal    has    awarded     a    compensation        of

         ₹6,58,713/-.


25.      The petitioner, to prove his income, has not

         produced any credible proof of income. In the

         absence of income proof, this Court has taken the

         income      as   per   the      schedule    notified    by     the

         Karnataka Legal Services Authority, according to

         which, for the accident date of the year 2013, the

         income is assessed at ₹7,000/- per month.


26.      The petitioner was aged about 50 years. The

         multiplier applicable to the age group of the

         petitioner is "13".


27.      Considering the entire evidence on record, this

         Court re-assesses the compensation under the

         following heads:


                                               Compensation awarded in Rs.
      Sl.
                Heads of compensation             By the        By this
      No.
                                                 Tribunal        Court
         1     Pain and suffering                   52,000/-      60,000/-

         2     Medical expenses                     3,05,625/-        3,05,625/-
         3     Diet, food and nourishment             15,000/-          25,000/-
                                  - 13 -
                                                NC: 2025:KHC-D:12911
                                          MFA No. 102873 of 2016
                                      C/W MFA No. 102872 of 2016

HC-KAR



             charges
         4   Loss of earning during
                                                    18,000/-          21,000/-
             treatment period
         5   Loss of future earnings              2,18,088/-        2,54,436/-
                                                (6,000/- x 12 x   (7,000/- x 12 x
                                                   23.3% x 13)       23.3% x 13)
         6   Loss of amenities               50,000/-                50,000/-
                                Total :   6,58,713/-              7,16,061/-
                           Compensation enhanced by:                57,348/-


28.   Thus, in all the petitioner is entitled to a total

         compensation       of    ₹7,16,061/-,            as      against

         ₹6,58,713/-.      Hence,         the     enhancement           of

         compensation is ₹57,348/-.


In MFA No.102873 of 2016:
29.      In this case, the petitioner was aged about 31 years

         as of the date of accident. The petitioner to prove

         the income has not produced any credible proof of

         income. In the absence of income proof, this Court

         has taken the income as per the schedule notified

         by the Karnataka Legal Service Authority. The

         accident was of the year 2013 and as such, the

         income is taken at ₹7,000/- per month as per the

         schedule.
                                    - 14 -
                                                NC: 2025:KHC-D:12911
                                            MFA No. 102873 of 2016
                                        C/W MFA No. 102872 of 2016

HC-KAR




30.      The petitioner to prove the disability examined the

         doctor as PW-3. He has opined that the petitioner

         has suffered a permanent disability to an extent of

         25%,    whereas     the     Tribunal    has    assessed      the

         disability at 8.3% which, in my considered view, is

         just and proper.         The multiplier applicable to the

         age group of the petitioner is "16".


31.      Considering the evidence of PW-3 and other medical

         records, this Court re-assessed the compensation

         under the following heads:


                                              Compensation awarded in Rs.
      Sl.
              Heads of compensation              By the        By this
      No.
                                                Tribunal        Court
         1   Pain and suffering                    16,000/-      30,000/-

         2   Medical expenses                       47,305/-          47,305/-
         3
         4   Diet, food and nourishment
                                                    10,000/-          25,000/-
             charges
         5   Loss of earning during
                                                    18,000/-          21,000/-
             treatment period
         6   Loss of future earnings                95,616/-        1,11,552/-
                                                (6,000/- x 12 x   (7,000/- x 12 x
                                                    8.3% x 16)        8.3% x 16)
         7   Loss of amenities               50,000/-                50,000/-
                                Total :   2,36,921/-              2,84,857/-
                           Compensation enhanced by:                47,936/-
                                     - 15 -
                                                     NC: 2025:KHC-D:12911
                                             MFA No. 102873 of 2016
                                         C/W MFA No. 102872 of 2016

HC-KAR




32.   Thus, in all the petitioner is entitled to a total

         compensation of ₹2,84,857/- as against ₹2,36,921/-

         Hence,        the   enhancement           of    compensation   is

         ₹47,936/-.


33.      In view of the above discussion, I proceed to pass

         the following order:


                                   ORDER

(I) The Miscellaneous First Appeals are allowed in part.

(II) The judgments and awards passed by the tribunal are modified.

(III) The petitioner in MVC No.158 of 2014 is entitled for a total compensation of ₹7,16,061 as against ₹6,58,713/-. The petitioner is entitled for enhanced compensation of ₹57,348/-.

(IV) The petitioner in MVC No.159 of 2014 is entitled for a total compensation of ₹2,84,857/- as against ₹2,36,921/-. The petitioner

- 16 -

NC: 2025:KHC-D:12911

HC-KAR

is entitled for enhanced compensation of ₹47,936/-.

(V) The petitioners are entitled for aforesaid compensation with interest at the rate of 6% per annum from the date of petition till realisation.

(VI) The respondents are jointly and severally liable to pay the compensation amount.

(VII) The insurance company is directed to deposit the entire compensation amount with accrued interest within 8 weeks from the date of receipt of copy of this judgment.

(VIII) The Registry is directed to transfer the trial court records to the Tribunal forthwith.

Sd/-

(ASHOK S. KINAGI) JUDGE

RK

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter