Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Manager Legal, Iffco-Tokio vs Pamida And Ors
2026 Latest Caselaw 463 Kant

Citation : 2026 Latest Caselaw 463 Kant
Judgement Date : 23 January, 2026

[Cites 2, Cited by 0]

Karnataka High Court

The Manager Legal, Iffco-Tokio vs Pamida And Ors on 23 January, 2026

                                             -1-
                                                          NC: 2026:KHC-K:529
                                                       MFA No. 200767 of 2021
                                                   C/W MFA No. 200231 of 2022

                   HC-KAR




                              IN THE HIGH COURT OF KARNATAKA

                                     KALABURAGI BENCH

                          DATED THIS THE 23RD DAY OF JANUARY, 2026

                                           BEFORE
                            THE HON'BLE MR. JUSTICE E.S.INDIRESH


                        MISCL. FIRST APPEAL NO. 200767 OF 2021 (MV-D)
                                            C/W
                        MISCL. FIRST APPEAL NO. 200231 OF 2022 (MV-D)


                   IN MFA No. 200767/2021

                   BETWEEN:

                   1.   SMT. PAMIDA W/O HASAN MUJAWAR,
                        AGED ABOUT 45 YEARS,
                        OCC: HOUSEHOLD WORK.

                   2.   SRI MAHAMMADALI S/O HASAN MUJAWAR,
                        AGED ABOUT 30 YEARS, OCC: NIL.
Digitally signed
by LUCYGRACE       3.   SRI HAIDARALI S/O HASAN MUJAWAR,
Location: HIGH          AGED ABOUT 25 YEARS, OCC: NIL.
COURT OF
KARNATAKA
                   4.   SMT. RAMIJA W/O NABISA MUJAWAR,
                        AGED ABOUT 70 YEARS, OCC: NIL,
                        ALL ARE R/O. TIKOTA,
                        TQ. AND DIST. VIJAYAPURA.

                                                               ...APPELLANTS
                   (BY SRI S. S. MAMADAPUR, ADVOCATE)
                            -2-
                                        NC: 2026:KHC-K:529
                                     MFA No. 200767 of 2021
                                 C/W MFA No. 200231 of 2022

HC-KAR




AND:

1.   SRI SANJAY S/O BABURAO SAWANT,
     AGED ABOUT 50 YEARS, OCC: BUSINESS,
     R/O. KAVALAPUR, TQ. MIRAJ,
     DIST. SANGLI,
     MAHARASHTRA-416 416.

2.   THE MANAGER, LEGAL,
     IFFCO TOKIO GENERAL INSURANCE
     COMPANY LIMITED,
     SHREE SHANTI TOWERS, 5TH FLOOR,
     141, 3RD MAIN, EAST OF NGEP LAYOUT,
     KASTURI NAGAR,
     BENGALURU-560 043.

3.   SRI DONDIRAM S/O ANANDA KADAM,
     AGE: MAJOR, OCC: BUSINESS,
     R/O. PETH, TQ. NALUR,
     DIST. SANGLI-416 416,
     MAHARASHTRA STATE.
                                           ...RESPONDENTS

(BY SRI SUBHASH MALLAPUR, ADVOCATE FOR R2;
 SRI KOUJALAGI CHANDRAKANT, ADVOCATE FOR 3;
 V/O DTD. 07.10.2021 NOTICE TO R1 IS DISPENSED WITH)

     THIS MFA IS FILED UNDER SECTION 173(1) OF MOTOR
VEHICLES ACT, PRAYING TO, ENHANCE THE COMPENSATION
AMOUNT BY SUITABLY MODIFYING THE JUDGMENT AND
AWARD DATED 19.01.2021 PASSED BY THE LEARNED IV ADDL.
DISTRICT AND SESSIONS JUDGE AND MEMBER MACT-XIII,
VIJAYAPUR, IN MVC NO.1785/2016.

IN MFA NO. 200231/2022:

BETWEEN:

THE MANAGER LEGAL,
IFFCO-TOKIO GENERAL INSURANCE CO.LTD,
                            -3-
                                        NC: 2026:KHC-K:529
                                     MFA No. 200767 of 2021
                                 C/W MFA No. 200231 of 2022

HC-KAR




SHREE SHANTI TOWERS , 5TH FLOOR,
141, 3RD MAIN EAST OF NGEP LAYOUT,
KASTURI NAGAR, BANGALORE-560 043,
(THROUGH AUTHORISED SIGNATORY).
                                          ...APPELLANT

(BY SRI SUBHASH MALLAPUR, ADVOCATE)
AND:

1.   PAMIDA W/O HASAN MUJAWAR,
     AGE:45 YEARS, OCC: HOUSEHOLD.

2.   MAHAMMADALI S/O HASAN MUJAWAR,
     AGE: 30 YEARS, OCC: NIL.

3.   HAIDARALI S/O HASAN MUJAWAR,
     AGE: 25 YEARS, OCC: NIL.

4.   RAMIJA W/O NABISA MUJAWAR,
     AGE: 70 YEARS, OCC: NIL.

     ALL R/O. TIKOTA,
     TQ. AND DIST. VIJAYAPURA-586 101.
5.   SANJAY S/O BABURAO SAWANT,
     AGE: 50 YEARS, OCC: BUSINESS AND OWNER OF
     MAHINDRA MAX JEEP NO. MH-10/K-907,
     R/O. KAVALAPUR,
     TQ. MIRAJ, DIST. SANGALI,
     MAHARASHTRA-410 001.

6.   DONDIRAM S/O ANANDA KADAM,
     AGE: MAJOR, OCC: BUSINESS AND OWNER OF
     MAHINDRA JEEP BEARING NO. MH-10/K-907,
     R/O. PETH, TQ. NAIUR, DIST. SANGLI,
     MAHARASHTRA-410 001.
                                        ...RESPONDENTS

(BY SRI S.S. MAMADAPUR, ADVOCATE FOR R1 TO R4;
 R5 SERVED;
 SRI KOUJALAGI C. L, ADVOCATE FOR R6)
                               -4-
                                           NC: 2026:KHC-K:529
                                        MFA No. 200767 of 2021
                                    C/W MFA No. 200231 of 2022

HC-KAR




    THIS MFA IS FILED UNDER SECTION 173(1) OF
MOTOR VEHICLES ACT, PRAYING TO ALLOW THE ABOVE
APPEAL AND CONSEQUENTLY BE PLEASED TO SET ASIDE
THE ORDER DATED 19.01.2021 PASSED THE MOTOR
ACCIDENT CLAIMS TRIBUNAL NO. XIII AT VIJAYAPUR, IN
MVC NO. 1785/2016.

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

CORAM:    HON'BLE MR. JUSTICE E.S.INDIRESH


                      ORAL JUDGMENT

1. These appeals are arising out of a Judgment and

award dated 19.01.2021 passed in MVC No.1785/2000, on

the file of the Motor Vehicle Accidents Claims Tribunal

No.XIII, at Vijayapur (for short 'the Tribunal') awarding

compensation.

2. For the sake of convenience, the parties will be

referred to as per their ranking before the Tribunal.

3. The claimants are the legal representatives of the

deceased Hasan S/o. Nabiso Mujawar. It is stated in the

claim petition that on 19.08.2016 Sri. Hasan S/o. Nabiso

Mujawar was proceeding in his motorcycle bearing

NC: 2026:KHC-K:529

HC-KAR

registration No.MH-10/Q-9977 and at that time a Mahindra

Jeep bearing registration No.MH-10/K-907 came from

opposite direction and dashed to the motorcycle of the

deceased and on account of the same, Sri. Hasan succumbed

to the injuries. Hence, the claimants have preferred MVC

No.1785/2016 seeking compensation. The claim petition was

contested by the respondents. In order to establish their

case, the claimants have adduced evidence of P.W.1 and

P.W.2 and got marked 11 documents as Ex.P.1 to Ex.P.11.

The respondents examined two witnesses as R.W.1 and

R.W.2 and marked three documents as Ex.R.1 to Ex.R.3. The

Tribunal after considering the material on record by its

Judgment and award dated 19.01.2021, awarded

compensation of Rs.10,06,000/- with interest at the rate of

6% per annum from the date of the petition till realization.

Feeling aggrieved by fastening the liability on the Jeep

indemnifying the appellant-Insurance company herein, the

appellant Insurance company has filed MFA 200231/2022,

challenging the liability and the quantum of compensation

NC: 2026:KHC-K:529

HC-KAR

awarded by the Tribunal. The claimants have preferred MFA

No.200767/2021 seeking enhancement of the compensation.

4. Sri. Subhash Mallapur, learned counsel appearing

for the Insurance company argued that, the finding recorded

by the Tribunal requires to be interfered with, as there is

violation of conditions of the policy, as the respondent No.3

before the Tribunal claims that the owner of the vehicle

bearing registration No.MH-10/K-907 has stated in the

written statement that he has scrapped the vehicle in

question as per the permission of the jurisdictional RTO and

also the plea was taken that he has transferred the vehicle in

question and therefore, he sought for interference of this

Court.

5. Per contra, Sri. S.S.Mamadapur, learned counsel

appearing for the claimants sought to justify the fastening of

liability against the Insurance company and also sought for

enhancement of compensation.

6. In the light of the submission made by the

learned counsel appearing for the parties, it is not in dispute

NC: 2026:KHC-K:529

HC-KAR

that the deceased Hasan died on account of the road traffic

accident on 19.08.2016. The respondent No. 3 being the

owner of the jeep bearing registration No.MH-10/-907 has

stated that he has scrapped the vehicle in question with the

permission of the jurisdictional RTO and also took up a plea

that he has transferred the vehicle in question. However, the

perusal of the same, it would indicate that nothing has been

produced before the Tribunal as to the date on which the

vehicle in question was transferred or scrapped by the owner

of the vehicle in question. In that view of the matter, I am of

the view that, the respondent Nos.2 and 3 i.e. owner and

Insurance company are jointly liable to pay the

compensation to the claimants and as the respondent No.3 -

owner of the vehicle has not produced relevant documents

as to the transfer of the vehicle and also nothing has been

stated about production of driving licence as to prove the

violation of the terms of the policy, I am of the view that, the

Insurance company be directed to pay the compensation to

the claimants and thereafter recover the same from the

NC: 2026:KHC-K:529

HC-KAR

owner of the alleged vehicle i.e. Jeep bearing registration

No.MH-10/K-907 (belongs to respondent No.3).

7. Insofar as the award of compensation is

concerned, as per the guidelines issued by the Karnataka

Legal Services Authority, as to the accident of the year 2016,

the monthly income of the deceased has to be taken at

Rs.8,750/- per month. By applying the proper multiplier of

'13' as per the declaration of law made by Sarla Verma Vs.

Delhi Transport Corporation, reported in (2009) 6 SCC

121, and also added 25% towards future prospects as per

the Judgment of the Supreme Court in the case of National

Insurance Company Limited Vs. Pranay Sethi,

reported in (2017) 16 SCC 680, and as there are four

dependents to the deceased, 1/4th has to be deducted

towards personal expenses of the deceased. Hence, the loss

of dependency would be Rs.12,79,687/- (Rs.8,750/- + 25%

X 12 X 13 X ¾).

8. Since there are four claimants, the loss of

consortium would be Rs.1,60,000/- (Rs.40,000/- X 4). This

NC: 2026:KHC-K:529

HC-KAR

Court finds it reasonable to award a sum of Rs.25,000/-

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

estate and as such, the claimants are entitled for total

compensation as under:

Sl.No. Heads of compensation Amount 1 Loss of dependency Rs.12,79,687/- 2 Loss of consortium Rs.1,60,000/- 3 Funeral expenses Rs.25,000/- 4 Loss of estate Rs.15,000/-

Total Rs.14,79,687/-

9. Accordingly, the following order:

ORDER

(i) The appeals are allowed in-part;

(ii) The claimants are entitled to total

compensation of Rs.14,79,687/- along with

interest at the rate of 6% per annum from the date

of petition till the date of realization;

(iii) The Insurance company is directed to

deposit the compensation amount along with

interest within a period of six weeks and later

- 10 -

NC: 2026:KHC-K:529

HC-KAR

recover the same from the owner of the vehicle in

question (respondent No.3) before the Tribunal;

(iv) The amount in deposit be transmitted

to the tribunal, forthwith.

Sd/-

(E.S.INDIRESH) JUDGE

SVH List No.: 1 Sl No.: 26 CT:PK

 
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