Citation : 2026 Latest Caselaw 546 Kant
Judgement Date : 27 January, 2026
-1-
NC: 2026:KHC-K:587
MFA No. 201211 of 2019
C/W MFA No. 201212 of 2019
HC-KAR
IN THE HIGH COURT OF KARNATAKA
KALABURAGI BENCH
DATED THIS THE 27TH DAY OF JANUARY, 2026
BEFORE
THE HON'BLE MR. JUSTICE E.S.INDIRESH
MISCL. FIRST APPEAL NO.201211 OF 2019 (MV-I)
C/W
MISCL. FIRST APPEAL NO.201212 OF 2019 (MV-I)
IN MFA No.201211/2019:
BETWEEN:
THE GENERAL MANAGER
MAGMA HDI GENERAL INSURANCE CO. LTD.,
MAGMA, HOUSE NO.24, PARK STREET,
KOLKATA-700 016,
PRESENTLY REPRESENTED BY ITS
MANAGER-LEGAL,
MAGMA HDI GENERAL INSURANCE CO. LTD.,
NO.36, 1ST FLOOR, H. M. ASTRID,
Digitally signed
by LUCYGRACE J. C. ROAD, NEAR MINERVA CIRCLE,
Location: HIGH BENGALURU-560 002.
COURT OF
KARNATAKA ...APPELLANT
(BY SRI SUDARSHAN M., ADVOCATE)
AND:
1. SRI. SANTOSH @SANTAPPA
S/O RAMACHANDRA MADAR,
AGED ABOUT 34 YEARS, OCC: AGRICULTURE
& COOLIE, NOW NIL,
R/O. HANGARAGI,
TQ. & DIST. VIJAYAPUR-586 216.
-2-
NC: 2026:KHC-K:587
MFA No. 201211 of 2019
C/W MFA No. 201212 of 2019
HC-KAR
2. SRI. SHIVALINGAYYA S/O BASAYYA MATHAPATI,
AGED ABOUT 49 YEARS,
OCC: TRANSPORT BUSINESS,
R/O. ALABAL, TQ. JAMAKHANDI,
DIST. BAGALKOT-587 119.
...RESPONDENTS
(BY SRI S.S. MAMADAPUR, ADVOCATE FOR R1;
R2 SERVED)
THIS MFA IS FILED UNDER SECTION 173(1) OF MOTOR
VEHICLES ACT, PRAYING TO SET ASIDE THE JUDGMENT AND
AWARD DATED 18.03.2019 PASSED IN MVC NO.1052/2015 BY
THE MOTOR ACCIDENT CLAIMS TRIBUNAL NO.13, VIJAYPAUR,
AT VIJAYAPUR. AND PASS SUCH OTHER ORDERS/ RELIEFS AS
THIS HON'BLE COURT DEEMS FIT AND PROPER IN THE FACTS
AND CIRCUMSTANCES OF THE CASE.
IN MFA NO.201212/2019:
BETWEEN:
THE GENERAL MANAGER,
MAGMA HDI GENERAL INSURANCE CO. LTD.,
MAGMA HOUSE, NO.24, PARK STREET,
KOLKATA-700 016,
PRESENTLY REPRESENTED BY ITS,
MANAGER-LEGAL,
MAGMA HDI GENERAL INSURANCE CO. LTD.,
NO.36, 1st FLOOR, H M ASTRID, J C ROAD,
NEAR MINERVA CIRCLE,
BENGALURU-560 002.
...APPELLANT
(BY SRI SUDARSHAN M., ADVOCATE)
AND:
1. SRI HUCHCHAPPA S/O SANGAPPA AURSANG,
-3-
NC: 2026:KHC-K:587
MFA No. 201211 of 2019
C/W MFA No. 201212 of 2019
HC-KAR
AGED ABOUT 74 YEARS, OCC: EARLIER AGRICULTURE,
R/O. HANGARAGI, TQ.& DIST. VIJAYAPUR-586 216.
2. SRI. SHIVALINGAYYA S/O BASAYYA MATHAPATI,
AGED ABOUT 49 YEARS, OCC: TRANSPORT BUSINESS,
R/O. ALABAL, TQ. JAMAKHAND,
DIST. BAGALKOT-587 119.
...RESPONDENTS
(V/O DTD.10.06.2025, APPEAL AS AGAINST
R1 IS DISMISSED; R2 SERVED)
THIS MFA IS FILED UNDER SECTION 173(1) OF
MOTOR VEHICLES ACT, PRAYING TO SET ASIDE THE
JUDGMENT AND AWARD DATED 18.03.2019 PASSED IN
MVC NO.1053/2015 BY THE MOTOR ACCIDENT CLAIMS
TRIBUNAL NO.13, VIJAYPAUR, AT VIJAYAPUR. AND PASS
SUCH OTHER ORDERS/ RELIEFS AS THIS HON'BLE COURT
DEEMS FIT AND PROPER IN THE FACTS AND
CIRCUMSTANCES OF THE CASE.
THESE APPEALS COMING ON FOR FINAL HEARING, 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 18.03.2019 in MVC No.1052/2015 and MVC
No.1053/2015, on the file of the Motor Accident Claims
Tribunal No.13 at Vijayapur, awarding compensation to
the claimant.
NC: 2026:KHC-K:587
HC-KAR
2. For the sake of brevity, the parties in the
appeal shall be referred to in terms of their status and
ranking before the Tribunal.
3. Brief facts for the purpose of adjudication of
these appeals are that, on 16.02.2015, the claimant was
sitting in a tractor being driven by the driver along with
the load of sugarcane towards Jamakhandi Sugar Factory.
When the tractor reached near Amogasidda Temple,
Mamadapur road, the driver of the tipper bearing
registration No.KA-48/6961, belonging to respondent No.1
before the Tribunal, drove the same in rash and negligent
manner, dashed against the tractor and as a result of the
same, the claimant fell down and sustained grievous
injuries. Hence, the claimant has filed MVC No.1052/2015
seeking compensation. The owner of the tractor has
preferred MVC No.1053/2015 seeking compensation as to
the damage caused to the tractor in question.
4. The claim petitions were contested by the
respondents therein. In order to establish their case, the
NC: 2026:KHC-K:587
HC-KAR
claimants have examined themselves as PW.1 and PW.2
and got marked 21 documents and the same were marked
as Exs.P1 to P21. The respondents have examined one
witness as RW.1 and got marked four documents and the
same were marked as Exs.R1 to R4. The Tribunal after
considering the material on record, by its judgment and
award dated 18.03.2019, has awarded compensation of
Rs.2,27,775/- in MVC No.1052/2015 and Rs.1,78,795/- in
MVC No.1053/2015, with interest at the rate of 9% per
annum from the date of claim petitions till realization.
Feeling aggrieved by award of compensation to the
claimants, the Insurance Company has preferred these
appeals on the ground of liability as well as on quantum of
compensation.
5. Heard Sri Sudarshan M., the learned counsel
appearing for the Insurance Company and
Sri S.S.Mamadapur, the learned counsel appearing for the
claimant.
NC: 2026:KHC-K:587
HC-KAR
6. It is argued by Sri Sudarshan M., the learned
counsel appearing the appellant - Insurance Company
that, the offending vehicle has no permit and therefore,
the said aspect of the matter was not considered by the
Tribunal and as such, sought for interference. It is also
argued by the learned counsel appearing for the appellant
that, the Tribunal has awarded higher compensation,
which required to be interfered with in the circumstances
of the case.
7. Per contra, the learned counsel
Sri S.S.Mamadapur appearing for the claimant sought to
justify the impugned judgment and award made by the
Tribunal.
8. Having taken note of the submission made by
the learned counsel appearing for the parties, the
appellant - Insurance Company has adduced the evidence
through their official as RW.1 and also produced Ex.R4 -
Notice of Police Station, as to prove issuance of permit to
the vehicle in question. In that view of the matter, taking
NC: 2026:KHC-K:587
HC-KAR
into consideration the factual aspects on record, though
the Tribunal has arrived at the conclusion in paragraph
No.30 that, there was temporary registration and coverage
of insurance as evident from the records, however, the
permit insofar as the tipper in question bearing
registration No.KA-48/6961 is not forthcoming in the
records. In that view of the matter, taking into
consideration the declaration of law made by the Hon'ble
Supreme Court in the case of Amrit Paul Singh and
Another vs. TATA AIG General Insurance Company
Limited and Others reported in (2018) 7 SCC 558, it is
open for the appellant - Insurance Company to satisfy the
compensation awarded by the Tribunal and thereafter,
recover the same from the owner of the vehicle in
question (tipper).
9. Insofar as award of compensation is concerned,
taking into consideration the injuries sustained by the
claimant in MVC No.1052/2015 as per Ex.P5 and the
discharge summary produced at Ex.P7, no interference is
NC: 2026:KHC-K:587
HC-KAR
called for insofar as quantum of compensation is
concerned.
10. Insofar as award of compensation towards
damage caused to the tractor as claimed by the claimant
in MVC No.1053/2015 is concerned, taking into
consideration the photographs produced at Ex.P18, I am of
the view that no interference is called for insofar as
quantum of compensation is concerned.
11. Taking into consideration the fact that the
Tribunal has awarded higher interest at the rate of 9% per
annum instead of 6% per annum. Taking into
consideration the prevailing Bank interest, the quantum of
compensation awarded by the Tribunal shall carry interest
at the rate of 6% per annum from the date of claim
petitions till the date realization.
12. In the result, I pass the following:
ORDER
I. The appeals are allowed in part.
NC: 2026:KHC-K:587
HC-KAR
II. The judgment and award made by the
Tribunal in MVC No.1052/2015 and MVC
No.1053/2015 in respect of the quantum of
compensation is hereby confirmed.
III. The appellant - Insurance Company is
directed to satisfy the award made by the Tribunal
with interest at the rate of 6% per annum from the
date of claim petitions till the date of realization and
thereafter, recover the same from the owner of the
vehicle in question (tipper).
IV. Amount in deposit, if any, be transmitted to
the Tribunal forthwith.
Sd/-
(E.S.INDIRESH) JUDGE SRT List No.: 1 Sl No.: 42 CT:PK
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!