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

The Divisional Manager vs Kumarivishal D/O Shekappa Basanagouda
2025 Latest Caselaw 8730 Kant

Citation : 2025 Latest Caselaw 8730 Kant
Judgement Date : 23 September, 2025

Karnataka High Court

The Divisional Manager vs Kumarivishal D/O Shekappa Basanagouda on 23 September, 2025

                                           -1-
                                                      NC: 2025:KHC-D:12994
                                                  MFA No. 103451 of 2015
                                              C/W MFA No. 103455 of 2015

             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. 103451 OF 2015 (MV-I)
                                          C/W
             MISCELLANEOUS FIRST APPEAL NO. 103455 OF 2015 (MV-I)

             IN MFA No. 103451/2015

             BETWEEN:
             THE DIVISIONAL MANAGER
             KSRTC RAMNAGAR DIVISION
             RAMNAGAR & MDNWKRTC
             HAVERI DIVISION ( NOW THE OWNER
             AND SELF INSURER OF NWKRTC
             BUS NO.KA-42/F-427) REP BY M D,
             NWKRTC, CENTRAL OFFICE,
             GOKUL ROAD, HUBBALLI.
                                                                ...APPELLANT
                    (BY SRI. MADANMOHAN M. KHANNUR, ADV)
             AND:
             SHRI. BASANAGOUDA
MOHANKUMAR
B SHELAR
             S/O SUBHASGOUDA PATIL
             AGE: 19 YEARS, OCC: STUDENT &
             AGRICULTURE, R/O: KOTIHAL VILLAGE,
             TQ: RANEBENNUR, NOW AT
             NEHARUNAGAR, BYADGI.
Location:
HIGH                                                          ...RESPONDENT
COURT OF            (BY SRI. C.M. HOSAMANI, ADV)
KARNATAKA

                    THIS MFA IS FILED U/S 173(1) OF MV ACT, AGAINST THE
             JUDGMENT     AND   AWARD   DATED:04.03.2015,   PASSED   IN   MVC
             NO.38/2014, ON THE FILE OF THE SENIOR CIVIL JUDGE AND
             MEMBER, ADDL. MACT, ITINERARY COURT AT BYADGI, AWARDING
             COMPENSATION OF Rs.1,19,330/- WITH INTEREST AT THE RATE OF
             6% P.A FROM THE DATE OF PETITION TILL THE REALISATION.
                              -2-
                                        NC: 2025:KHC-D:12994
                                    MFA No. 103451 of 2015
                                C/W MFA No. 103455 of 2015

HC-KAR



IN MFA NO. 103455/2015

BETWEEN:

THE DIVISIONAL MANAGER
KSRTC RAMNAGAR DIVISION
RAMNAGAR & MDNWKRTC
HAVERI DIVISION ( NOW THE OWNER
AND SELF INSURER OF NWKRTC
BUS NO.KA-42/F-427) REP BY M D,
NWKRTC, CENTRAL OFFICE,
GOKUL ROAD, HUBBALLI.
                                                ...APPELLANT
(BY SRI. MADANMOHAN M KHANNUR., ADV)

AND:
KUMARI VISHAL
D/O SHEKAPPA BASANAGOUDA
AGE:19 YEARS, OCC:STUDENT &
AGRICULTURE, R/O: NITAPALLI VILLAGE,
TQ: RANEBENNUR, NOW AT
NEHARUNAGAR, BYADAGI
                                              ...RESPONDENT
(NOTICE TO SOLE RESPONDENT IS SERVED)

       THIS MFA IS FILED U/S 173(1) OF MV ACT, AGAINST THE
JUDGMENT    AND   AWARD   DATED:04.03.2015,    PASSED   IN   MVC
NO.39/2014, ON THE FILE OF THE SENIOR CIVIL JUDGE AND
MEMBER, ADDL. MACT, ITINERARY COURT AT BYADGI, AWARDING
COMPENSATION OF Rs.1,16,930/- WITH INTEREST AT THE RATE OF
6% P.A FROM THE DATE OF PETITION TILL THE REALISATION.


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


CORAM:             HON'BLE MR. JUSTICE ASHOK S. KINAGI
                               -3-
                                          NC: 2025:KHC-D:12994
                                       MFA No. 103451 of 2015
                                   C/W MFA No. 103455 of 2015

HC-KAR




                       ORAL JUDGMENT

1. These appeals are arising out of the common

Judgment and Award dated 04.03.2015 passed in

MVC Nos.38/2014 and 39/2014 by the learned

Senior Civil Judge and Additional MACT, Byadgi (for

short 'the tribunal').

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

are as follows:

3. On 20.09.2013, the petitioners were traveling in

KSRTC bus bearing registration No.KA-42/F-427 from

Ranebennur to Kotihal village. The driver of the said

bus was driving the bus in a rash and negligent

manner and he lost control over the bus and caused

the accident. Due to impact, the petitioners

sustained grievous injuries. The petitioners filed a

claim petition under Section 166 of the MV Act

seeking compensation on account of the injuries

sustained in the road traffic accident.

NC: 2025:KHC-D:12994

HC-KAR

4. The KSRTC- Corporation filed a statement of

objections denying the averments made in the claim

petition and prays to dismiss the claim petition.

5. The Tribunal based on the pleadings of the parties

framed the common issues and common evidence

was recorded.

6. The petitioners examined themselves as PW1 and

PW2 and examined the doctor as PW.3 and marked

18 documents as Exs.P1 to P18. In rebuttal, the

KSRTC examined the driver as RW.1 and did not

produce any document. The Tribunal, after assessing

the verbal and documentary evidence, allowed the

claim petitions in part and awarded a compensation

of ₹1,19,330/- and ₹1,16,930/- respectively in MVC

Nos.38 and 39 of 2014 along with interest at the rate

of 6% and directed KSRTC to deposit the

compensation amount.

NC: 2025:KHC-D:12994

HC-KAR

7. The KSRTC, aggrieved by the impugned judgment

and award passed by the tribunal filed these

Miscellaneous First Appeals.

8. Heard the arguments of the learned counsel for the

KSRTC and learned counsel for the petitioners.

9. Learned counsel for the KSRTC submits that the

compensation awarded by the Tribunal is on a higher

side. Hence on these grounds, prays to allow the

appeals.

10. Per contra, learned counsel for the petitioners

submits that the compensation awarded by the

tribunal is just and proper and do not call for any

interference. Hence, on these grounds, prays to

dismiss the appeals.

11. Perused the records and considered the submissions

of the learned counsel for the parties.

12. The point that arises for consideration is regarding

the quantum of compensation.

NC: 2025:KHC-D:12994

HC-KAR

13. There is no dispute about the occurrence of accident

and the petitioner sustained injuries. The petitioners,

to prove that the petitioners have sustained grievous

injuries examined a doctor as PW3, who opined that

the petitioners have suffered physical disability. The

tribunal has taken the income at ₹6,000/-, which is

on a lower side. However, the petitioner has not

challenged the impugned judgment and award. The

accident is of the year 2013. The notional income has

to be assessed as per the schedule notified by the

Karnataka State Legal Services Authority. As the

accident is of the year 2013, the income should be

assessed at ₹7,000/-, wherein the Tribunal has taken

the income at ₹6,000/- which is on the lower side.

Considering the evidence of doctor and medical

records, the compensation awarded by the tribunal is

just and proper. Hence, I do not find any error in the

impugned judgments.

NC: 2025:KHC-D:12994

HC-KAR

14. Accordingly, I proceed to pass the following order:

ORDER

i. The Miscellaneous First Appeals are

dismissed.

ii. The judgments and awards passed by

the tribunal is hereby confirmed.

iii. The registry is directed to transfer the

amount in deposit to the tribunal.

Sd/-

(ASHOK S. KINAGI) JUDGE

SKS CT: BSB

 
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