Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Managing Director, United vs Gangappa And Anr
2026 Latest Caselaw 465 Kant

Citation : 2026 Latest Caselaw 465 Kant
Judgement Date : 23 January, 2026

[Cites 1, Cited by 0]

Karnataka High Court

Managing Director, United vs Gangappa And Anr on 23 January, 2026

                                              -1-
                                                          NC: 2026:KHC-K:516
                                                    MFA No. 200479 of 2020
                                                C/W MFA No. 201779 of 2018

                   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.200479 OF 2020 (MV-I)
                                             C/W
                        MISCL. FIRST APPEAL NO.201779 OF 2018 (MV-I)

                   IN MFA No.200479/2020:

                   BETWEEN:

                   GANGAPPA S/O SOMAPPA GOUDAR,
                   AGED: 53 YEARS, OCC: SHETKI NOW,
                   R/O. KAMALAPUR, TQ. SHORAPUR,
                   DIST. YADGIR.
                                                                ...APPELLANT

                   (BY SRI G. B. YADAV, ADVOCATE)
Digitally signed   AND:
by LUCYGRACE
Location: HIGH     1.   KUREPPA S/O BHEEMAPPA,
COURT OF                AGE: 40 YEARS,
KARNATAKA               R/O. KODEKAL, TQ. SHORAPUR,
                        DIST. YADGIR-586 223.
                   2.   MANAGING DIRECTOR,
                        UNITED INSURANCE COMPANY NIYAMIT,
                        GULBARGA BRANCH AT YADGIRI-586 201,
                        INSURANCE POLICY NO.2402003115
                        P115401222 FROM 16.03.2016 TO 15.03.2017).
                                                             ...RESPONDENTS
                   (BY SRI SANJAY M. JOSHI, ADVOCATE FOR R2;
                    V/O DTD. 30.08.2024, NOTICE TO R1 IS HELD SUFFICIENT)
                            -2-
                                        NC: 2026:KHC-K:516
                                 MFA No. 200479 of 2020
                             C/W MFA No. 201779 of 2018

HC-KAR




     THIS MFA IS FILED UNDER SECTION 173(1) OF MOTOR
VEHICLES ACT, PRAYING TO, CALL FOR THE RECORDS IN MVC
NO.159/2017 ON THE FILE OF THE SENIOR CIVIL JUDGE AND
ADDITIONAL MOTOR ACCIDENT CLAIMS TRIBUNAL AT
SHORAPUR AND ALLOW THE APPEAL BY SUITABLY ENHANCING
THE AMOUNT AWARDED BY GRANTING THE AMOUNT CLAIMED
AND MODIFY THE JUDGMENT AND AWARD DATED 08.03.2018
ACCORDINGLY. AND GRANT SUCH OTHER RELIEFS AS THIS
HON'BLE COURT DEEMS FIT TO GRANT IN THE FACTS AND
CIRCUMSTANCES OF THE CASE, INCLUDING COSTS.

IN MFA NO.201779/2018:

BETWEEN:

MANAGING DIRECTOR,
UNITED INSURANCE COMPANY NIYAMIT,
GULBARGA BRANCH AT YADGIR,
NOW REPRESENTED BY THE DIVISIONAL MANAGER,
UNITED INDIA INSURANCE COMPANY LTD.,
KALABURAGI DIVISION AT KALABURAGI.
                                     ...APPELLANT

(BY SRI SANJAY M. JOSHI, ADVOCATE)

AND:

1.   GANGAPPA S/O SOMAPPA GOUDAR,
     AGE:51 YEARS, OCC: SHETKI, NOW NIL,
     R/O. KAMALAPUR,
     TQ.SHORAPUR, DIST.YADGIR.

2.   KUREPPA S/O BHEEMAPPA,
     AGE: 38 YEARS,
     R/O. KODEKAL, TQ.SHORAPUR,
     DIST.YADGIR-585 237.
                                       ...RESPONDENTS

(BY SRI G.B. YADAV, ADVOCATE FOR R1;
R2 SERVED)
                                -3-
                                               NC: 2026:KHC-K:516
                                     MFA No. 200479 of 2020
                                 C/W MFA No. 201779 of 2018

HC-KAR




    THIS   MFA IS FILED UNDER SECTION 173(1) OF
MOTOR VEHICLES ACT, PRAYING TO CALL FOR ENTIRE
RECORDS IN MVC NO.159/2017, ON THE FILE OF THE
SENIOR CIVIL JUDGE, AND MACT AT SHORJAPUR AND SET
ASIDE THE IMPUGNED JUDGMENT AND AWARD DATED
08.03.2018, GRANTING COMPENSATION OF RS.6,76,000/-
IN SO FAR AS IT SADDLES THE LIABILITY OF 100% OF
THE SAID AMOUNT WITH 6% THEREON IS FIXED UPON
THE APPELLLANT INS.CO.AND SEEKS THE SAID LIABILITY
TO BE FIXED UPON THE ORIGINAL RESPONDENT NO.1/THE
RESPONDENT NO.2 THEREIN, BY EXONERATING THE
APPELLANT INSURANCE COMPANY THE SAID LIABILITY.
AND FURTHER THIS HON'BLE COURT BE PLEASED TO HOLD
THAT THE AWARD OF COMPENSATION EVEN IF IS
DIRECTED TO BE PAID BY THE APPELLANT INSURANCE
COMPANY THE APPELLANT INSURANCE COMPANY BE AND
IS ENTITLED TO RECOVER THE SAME FROM THE ORIGINAL
RESPONDENT NO.1/RESPONDENT NO.2 HEREIN, IN SO FAR
AS THE SAME HAS BEEN SADDLED UPON THE APPELLANT
INSURANCE COMPANY.

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

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


                    ORAL JUDGMENT

These appeals are arising out of the judgment and

award dated 08.03.2018 in MVC No.159/2017, on the file

of learned Senior Civil Judge and AMACT at Shorapur

(hereinafter referred to as 'Tribunal'), awarding

compensation to the claimant.

NC: 2026:KHC-K:516

HC-KAR

2. For the sake of brevity, the parties in the

appeals shall be referred to in terms of their status and

ranking before the Tribunal.

3. It is the case of the claimant that, on

09.08.2016, the claimant was proceeding in a motorcycle

bearing registration No.KA-37/V-7109 on Hulikeri -

Kodekal main road and at that time, another motorcycle

bearing registration No.KA-36/W-4273 came from opposite

side and dashed to the motorcycle of the claimant. As a

result of the same, the claimant has sustained grievous

injuries. Hence, the claimant has filed MVC No.159/2017

seeking compensation.

4. The claim petition was contested by the

respondents therein. In order to establish their case, the

claimant has examined two witnesses as PW.1 and PW.2

and got marked 11 documents as Exs.P1 to P11. The

respondents have examined one witness as RW.1 and got

marked five documents as Exs.R1 to R5. The Tribunal

after considering the material on record, by its judgment

NC: 2026:KHC-K:516

HC-KAR

and award dated 08.03.2018, awarded compensation of

Rs.6,76,000/- with interest at the rate of 6% per annum

from the date of claim petition till its realization. Feeling

aggrieved by imposing liability on the vehicle in question,

the Insurance Company has preferred MFA

No.201779/2018, questioning the liability as well as

quantum. The claimant has filed MFA No.200479/2020

seeking enhancement of compensation.

5. Heard Sri Sanjay M. Joshi, the learned counsel

appearing for the appellant - Insurance Company and

Sri G.B.Yadav, the learned counsel appearing for the

appellant - Claimant.

6. It is contented by Sri Sanjay M. Joshi, the

learned counsel appearing for the appellant - Insurance

Company that, the respondent No.1 has not produced the

driving licence as to the vehicle in question and therefore,

there is violation of the terms of the policy. Therefore, he

sought for interference of the Court. It is also argued by

the learned counsel appearing for the Insurance Company

NC: 2026:KHC-K:516

HC-KAR

that, award of compensation is on the higher side, which

required to be interfered with in this appeal.

7. Per contra, Sri G.B.Yadav, the learned counsel

appearing for the appellant/claimant sought to justify the

finding recorded by the Tribunal, as to the liability imposed

on the Insurance Company to indemnify respondent No.1

and also further argued for enhancement of the

compensation.

8. In the light of the submission made by the

learned counsel appearing for the parties, there is no

dispute as to the occurrence of the accident on

09.08.2016, in which the claimant has sustained grievous

injuries as per the wound certificate and discharge

summary produced at Exs.P4 and P5 respectively. The

disability report is also produced at Ex.P9. Taking into

consideration the factual aspects on record, as to the

liability is concerned, though the Insurance Company has

raised the contention that, the rider of the motorcycle did

not possess the driving licence, however, that itself would

NC: 2026:KHC-K:516

HC-KAR

not absolve the Insurance Company to pay the

compensation to the claimant and thereafter, recover from

the owner of the vehicle in question (respondent No.1

before the Tribunal). Therefore, I am of the view that,

there is no impediment for the Insurance Company to

deposit the award of compensation.

9. Insofar as the quantum of compensation is

concerned, considering the documents referred to above

and the grievous injuries sustained by the claimant and

also taking into consideration the age of the claimant as

50 years as on the date of the accident, the relevant

multiplier applicable is 13 as per the judgment of the

Hon'ble Supreme Court in the case of Sarla Verma Vs.

Delhi Transport Corporation, reported in (2009) 6 SCC

121 and that apart, taking into consideration the

guidelines issued by the Karnataka State Legal Services

Authority, monthly income of the claimant during the year

2016 is to be determined at Rs.8,750/-. Accordingly, the

claimant is entitled for loss of future income of

NC: 2026:KHC-K:516

HC-KAR

Rs.2,73,000/-(Rs.8,750x13x12x20%).

10. The claimant is entitled for compensation of

Rs.40,000/- towards loss of amenities and Rs.1,00,000/-

towards pain and suffering. The claimant is also entitled

for Rs.15,000/- towards food and nourishment and

Rs.15,000/- towards conveyance charges. The claimant is

entitled for compensation towards loss of earning during

laid up period for a period of three months at the rate of

Rs.26,250/- (Rs.8,750x3). The medical bills for

Rs.2,71,106/- is produced before the Tribunal and the

same is accepted. Accordingly, the quantum of

compensation requires to be reassessed as follows:

           Heads                               Amount
Pain and suffering                           Rs.1,00,000/-
Loss of earnings during laid up              Rs.26,250/-
period
Loss of amenities                            Rs.40,000/-
Loss of future of earnings                   Rs.2,73,000/-
Towards food and nourishment                 Rs.15,000/-
charges
Towards conveyance charges                   Rs.15,000/-
Medical bills                                Rs.2,71,106/-
Total                                        Rs.7,40,356/-
Less: awarded by Tribunal                    Rs.6,76,000/-
Enhancement                                  Rs.64,356/-

                                                  NC: 2026:KHC-K:516



HC-KAR




     Thus,    the     clamant         is   entitled   for        enhanced

compensation of Rs.64,356/- rounded of to Rs.64,400/-

with interest at the rate of 6% per annum.

11. In the result, I pass the following:

ORDER

I. The appeal filed the appellant/Insurance

Company in MFA No.201779/2018 is hereby

dismissed.

II. The appeal filed by the appellant/claimant in

MFA No.200479/2020 is hereby allowed in part.

III. The appellant/claimant is entitled for enhanced

compensation of Rs.64,400/- with interest at

the rate of 6% per annum from the date of

petition till the date of realization.

IV. The appellant - Insurance Company is directed

to satisfy the award amount within six weeks

from the receipt of certified copy of this

- 10 -

NC: 2026:KHC-K:516

HC-KAR

judgment and thereafter, recover the same from

the respondent No.1, rider of the motorcycle in

question.

V. The amount in deposit, if any, be transmitted to

the Tribunal.

VI. In view of the order dated 26.09.2024, the

claimant is not entitled for interest for the

delayed period of 638 days caused in filing the

appeal.

Sd/-

(E.S.INDIRESH) JUDGE

SRT List No.: 1 Sl No.: 5 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