Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jafarsab vs Nissar Ahammed
2026 Latest Caselaw 2022 Kant

Citation : 2026 Latest Caselaw 2022 Kant
Judgement Date : 9 March, 2026

[Cites 1, Cited by 0]

Karnataka High Court

Jafarsab vs Nissar Ahammed on 9 March, 2026

Author: Ravi V.Hosmani
Bench: Ravi V.Hosmani
                                                       -1-
                                                                      NC: 2026:KHC-D:3725
                                                                 MFA No. 103784 of 2015
                                                             C/W MFA No. 103785 of 2015

                           HC-KAR



                                 IN THE HIGH COURT OF KARNATAKA, AT DHARWAD
                                    DATED THIS THE 9TH DAY OF MARCH, 2026
                                                    BEFORE
                                    THE HON'BLE MR. JUSTICE RAVI V.HOSMANI
                               MISCELLANEOUS FIRST APPEAL NO. 103784 OF 2015 (MV)
                                                      C/W
                               MISCELLANEOUS FIRST APPEAL NO. 103785 OF 2015 (MV)
                                                        [[




                          IN MFA NO. 103784/2015
                          BETWEEN:
                          BABUSAB S/O HANIFAGOUDA PATEGOUDAR,
                          AGE: 43 YEARS,
                          OCC: AGRICULTURE AND BUSINESS,
                          R/O: HIREHALLI VILLAGE,
                          BYADAGI TALUK-581106, DIST: HAVERI.
                                                                            ...APPELLANT
                          (BY SMT GANGABAYI SK., ADVOCATE FOR
                              SRI MADANMOHAN M. KHANNUR, ADVOCATE)

                          AND:
                          1.   NISSAR AHAMMED,
                               S/O MAINUDDINSAB SAUGI,
                               AGE: MAJOR, OCC: BUSINESS,
                               R/O CHIKKABASUR,
                               BYADAGI TALUK-581106, DIST: HAVERI.
CHANDRASHEKAR
LAXMAN
KATTIMANI
                          2.   THE DIVISIONAL MANAGER,
Digitally signed by
CHANDRASHEKAR
                               UNITED INDIA INSURANCE CO. LTD.,
LAXMAN KATTIMANI
Location: High Court of
Karnataka, Dharwad
Bench
                               ENKAY COMPLEX, KESHWAPUR, HUBBALLI-580021.
Date: 2026.03.10
09:29:56 +0000
                                                                      ...RESPONDENTS
                          (BY SRI NR KUPPELUR, ADVOCATE FOR R2;
                          R1-DISPENSED WITH)


                                THIS MFA IS FILED UNDER SECTION 173(1) OF MOTOR
                          VEHICLES ACT 1988, AGAINST THE JUDGMENT AND AWARD DATED
                          09.02.2011, PASSED IN MVC.NO.227/2007 ON THE FILE OF THE
                          SENIOR CIVIL JUDGE AND ADDITIONAL MOTOR ACCIDENT CLAIMS
                          TRIBUNAL AND ITINERARY COURT AT BYADGI, PARTLY ALLOWING
                          THE CLAIM PETITION FOR COMPENSATION AND SEEKING
                          ENHANCEMENT OF COMPENSATION & ETC.
                              -2-
                                            NC: 2026:KHC-D:3725
                                       MFA No. 103784 of 2015
                                   C/W MFA No. 103785 of 2015

 HC-KAR




IN MFA NO. 103785/2015

BETWEEN:
     JAFARSAB
     S/O GOUSEMODINSAB PATEGOUDAR,
     AGE: 30 YEARS,
     OCC: BUSINESS AND AGRICULTURE,
     R/O HIREHALLI VILLAGE,
     BYADAGI TALUK-581106, DIST: HAVERI.
                                              ...APPELLANT
(BY SMT. GANGABAYI SK., ADVOCATE FOR
    SRI MADANMOHAN M. KHANNUR, ADVOCATE)

AND:
1.   NISSAR AHAMMED
     S/O MAINUDDINSAB SAUGI,
     AGE: MAJOR, OCC: BUSINESS,
     R/O: CHIKKABASUR,
     BYADAGI TALUK-581106,
     DIST: HAVERI.

2.   THE DIVISIONAL MANAGER,
     UNITED INDIA INSURANCE CO. LTD.,
     ENKAY COMPLEX, KESHWAPUR,
     HUBBALLI-580021.
                                           ...RESPONDENTS
(BY SRI NR KUPPELUR, ADVOCATE FOR R2;
R1-DISPENSED WITH)


    THIS MFA IS FILED UNDER SECTION 173(1) OF MOTOR
VEHICLES ACT, AGAINST THE JUDGMENT AND AWARD DATED
09.02.2011, PASSED IN MVC.NO.226/2007 ON THE FILE OF THE
SENIOR CIVIL JUDGE AND ADDITIONAL MOTOR ACCIDENT
CLAIMS TRIBUNAL AND ITINERARY COURT AT BYADGI, PARTLY
ALLOWING THE CLAIM PETITION FOR COMPENSATION AND
SEEKING ENHANCEMENT OF COMPENSATION & ETC.

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

CORAM:    THE HON'BLE MR. JUSTICE RAVI V.HOSMANI
                                    -3-
                                                       NC: 2026:KHC-D:3725
                                               MFA No. 103784 of 2015
                                           C/W MFA No. 103785 of 2015

    HC-KAR



                             ORAL JUDGMENT

Challenging common judgment and award dated

09.02.2011 passed by Senior Civil Judge and Additional

MACT & I.T. Court, Byadgi1 in MVC no.226/2007 and MVC

no.227/2007, these appeals are filed.

2. Smt. Gungabayi S.K., learned counsel

appearing for Sri MM Khannur, learned counsel for

claimants submitted that these appeals were by claimants

for enhancement of compensation. It was submitted that

on 01.05.2004, claimants Babusab and Jafarsab were

travelling in vehicle bearing no.K-29/2426 from Hirehalli

towards Haveri, when driver drove it in rash and negligent

manner, lost control and it toppled down near Purlikatti

tanda. In accident, claimants sustained grievous injuries

and despite treatment at District Hospital, Havari, did not

recover fully and sustained permanent loss of earning

capacity. Therefore, they filed claim petitions under

Section 166 of Motor Vehicles Act, 1988, against owner

and insurer of vehicle.

For short, 'Tribunal'

NC: 2026:KHC-D:3725

HC-KAR

3. Despite service of notice, owner did not appear.

He was placed exparte. Insurer opposed claim petition on

all counts. Based on pleadings, Tribunal framed issues and

recorded evidence. Claimants examined themselves and

Dr.U.R. Ullal as PWs1 to PW3 and got marked documents

at Exs.P1 to P14. Insurer got marked copy of Insurance

Policy as Ex.R1 with consent.

4. On consideration, Tribunal held accident

occurred due to rash and negligent driving of insured

vehicle by its driver and claimants were entitled for

compensation of Rs.20,000/- each.

5. Dissatisfied with same, claimants were in

appeal.

6. It was submitted that as on date of accident

i.e., 01.05.2004, claimant - Babusab was aged 35 years

and earning Rs.10,000/- per month from agriculture. As

per Ex.P10-wound certificate, claimant sustained fractures

of right calcaneus, right tibial spine of tibia bone assessed

by PW3 have resulted in disability to extent of 20%, 15%

NC: 2026:KHC-D:3725

HC-KAR

and 10% i.e. 45% in total. However, merely on ground

that doctor had not treated claimant, Tribunal rejected

evidence and awarded global compensation. Same would

not be justified.

7. It was submitted claimant was entitled for

separate compensation under heads of pain and suffering,

medical expenses, incidental expenses, future loss of

income, loss of income during laid-up period and loss of

amenities. Award of Rs.20,000/- globally by Tribunal

would not be justified and sought for enhancement of

compensation.

8. Likewise, claimant-Jafarsab was 22 years of age

and earning Rs.10,000/- per month from business. As per

Ex.P3 he sustained fracture of left clavicle, L1 vertebra and

iliac bone assessed by PW3 to have resulted in disability of

15% each i.e., total 45% disability. Despite same, merely

on ground that doctor had not treated claimant, Tribunal

rejected evidence and awarded compensation globally.

NC: 2026:KHC-D:3725

HC-KAR

Same was not justified and therefore, sought for

enhancement of compensation under each heads.

9. On other hand, Sri NR Kuppelur, learned

counsel for respondent-Insurer opposed appeal. It was

submitted that Tribunal had considered peculiar facts and

circumstances of case and on noticing that fractures

sustained to clavicle, scapula and iliac bone would not

result in disability and awarded global compensation.

Same was justified.

10. Heard learned counsel for parties and perused

impugned judgment, award and record.

11. From above and since only claimant is in

appeal, common point that would arise for consideration

is:

Whether claimants are entitled for compensation as prayed?

12. These appeals are by claimants for

enhancement of compensation.

NC: 2026:KHC-D:3725

HC-KAR

13. In MVC no.227/2007: Though claimant

stated that he was 35 years of age earning Rs.10,000/-

per month from agriculture, claimant failed to substantiate

income with specific evidence. In absence, it would be

appropriate for Tribunal to have considered notional

income for year 2004 which is Rs.3,500/-.

14. As per Ex.P10, claimant sustained fracture of

right calcaneus, right tibial spine and right tibia bone.

Though, PW3 Dr.U. R. Ullal issued disability certificate and

deposed that claimant sustained disability to extent of

45%. It is seen that in disability certificate as well as in

examination-in-chief, PW3 stated that fractures were

united. There is no mention about malunion of fractures as

would lead to loss of earning capacity. PW3 has also not

stated in detail about restriction of movement. However,

there is mention of loss of muscle. Moreover, during cross

examination there is suggestion by Insurer that disability

when compared to whole body would reduce. There is also

suggestion that disability would be either 1% to 2% or

NC: 2026:KHC-D:3725

HC-KAR

5%. Considering suggestion and taking note of above facts

and circumstances, it is found appropriate to assess

functional disability at 5%. Claimant was aged 35 years.

Multiplier applicable would be 16.

15. Thus, compensation towards future loss of

income would be Rs.33,600/- (3,500x12x5%x16).

16. Since claimant has sustained three fractures, it

is found appropriate to award sum of Rs.60,000/-

towards pain and suffering. Claimant has not produced

any medical bills and would therefore be not entitled for

same.

17. Normally fractures take about three months to

heal. Considering said period as layoff, claimant is

awarded Rs.10,500/- towards loss of income during laid-

up period.

18. Tribunal awarded Rs.20,000/- globally is

ordered to be considered as compensation towards loss of

amenities.

NC: 2026:KHC-D:3725

HC-KAR

19. Thus, claimant in MVC no.227/2007 (MFA

no.103784/2015) is held entitled for total reassessed

compensation as follows:

   Future loss of income                               33,600/-
   Pain and suffering                                  60,000/-
   Income during laid up period                        10,500/-
   Loss of amenities                                   20,000/-
                    Total                        Rs.1,24,100/-

     20.      In    MVC    226/2007:          Claimant-Jafarsab     is

stated   to    be     earning   Rs.10,000/-      per   month    from

business. However, reasons stated in MVC no.226/2007

Rs.3,500/- is considered as notional income.

21. Though PW3 has issued Ex.P6 and assessed

disability to extent of 15% each in respect of three

fractures sustained, taking note of fact that fractures are

to left clavicle and iliac bone which normally would not

result in loss of earning capacity. Assessment of disability

by PW3 is held unacceptable. Moreover, in Ex.P6 as well as

in deposition, PW3 has stated that fractures are united.

22. Under above circumstances and taking note of

fact that there is no specific evidence about malunion of

- 10 -

NC: 2026:KHC-D:3725

HC-KAR

fractures, it is held that claimant did not suffer any loss of

earning capacity. Therefore, claimant would be entitled for

compensation under other heads. Since claimant has

sustained three fractures, it is found appropriate to award

Rs.60,000/- towards pain and suffering. Claimant has

not produced any medical bills and would therefore be not

entitled for same.

23. Normally fractures take about three months to

heal. Considering said period as layoff, claimant is

awarded Rs.10,500/- towards loss of income during laid-

up period.

24. Since it is opined above that fractures could not

have resulted in disability, claimant would not be entitled

for any compensation towards loss of amenities.

25. Thus, claimant in MVC no.226/2007 (MFA

no.103785/2015) is held entitled for total reassessed

compensation as follows:

   Pain and suffering                                   60,000/-
   Income during laid up period                         10,500/-
                   Total                            Rs.70,500/-
                               - 11 -
                                                NC: 2026:KHC-D:3725



HC-KAR




26. Accordingly, point framed for consideration is

answered as partly in affirmative as discussed above and

this Court pass following:

ORDER

(i) Both appeals are allowed in part.

Consequently, judgment and award dated

09.02.2011 passed by Senior Civil Judge

and Additional MACT & I.T. Court, Byadgi,

in MVC no.226/2007 and MVC no.227/2007,

is modified.


           (ii)    Claimant in MFA no.103784/2015

         (MVC      no.227/2007)        is   entitled    for

         reassessed           compensation               of

Rs.1,24,100/- as against Rs.20,000/-.

(iii) Claimant in MFA no.103785/2015

(MVC no.226/2007) is entitled for

reassessed compensation of Rs.70,500/-

as against Rs.20,000/-.

- 12 -

NC: 2026:KHC-D:3725

HC-KAR

(iv) Said reassessed compensation

amount shall carry interest at 6% per

annum from date of claim petitions till

deposit, exclusive delay period of 1680 days

in filing MFA no.103784/2015 and 1680

days in filing MFA no.103785/2015.

(v) Respondent-Insurer is directed to

deposit enhanced compensation before

Tribunal within six (6) weeks from today.

(vi) On deposit, Tribunal is directed to

release entire award amount in favour of

claimants under due identification.

Ordered accordingly.

Sd/-

(RAVI V.HOSMANI) JUDGE

SMM, CT:VP LIST NO.: 1 SL NO.: 30

 
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