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

Smt. Mallamma Alias Geeta W/O vs The Divisional Controller
2026 Latest Caselaw 2311 Kant

Citation : 2026 Latest Caselaw 2311 Kant
Judgement Date : 13 March, 2026

[Cites 2, Cited by 0]

Karnataka High Court

Smt. Mallamma Alias Geeta W/O vs The Divisional Controller on 13 March, 2026

Author: Shivashankar Amarannavar
Bench: B M Shyam Prasad, Shivashankar Amarannavar
                                                  -1-
                                                          NC: 2026:KHC-D:4013-DB
                                                        MFA No. 101993 of 2021
                                                    C/W MFA No. 100749 of 2021

                        HC-KAR




                            IN THE HIGH COURT OF KARNATAKA AT DHARWAD

                                 DATED THIS THE 13TH DAY OF MARCH, 2026

                                                PRESENT

                             THE HON'BLE MR. JUSTICE B.M.SHYAM PRASAD

                                                  AND

                       THE HON'BLE MR. JUSTICE SHIVASHANKAR AMARANNAVAR

                                     MFA NO. 101993 OF 2021 (MV-D)
                                   C/W. MFA NO. 100749 OF 2021 (MV-D)


                       IN MFA No.101993/2021:
                       BETWEEN:

                       1.   SMT. MALLAMMA @ GEETA
                            W/O. TULASIGEREPPA VASAN,
                            AGE: 40 YEARS, OCC: HOUSEHOLD WORK,
                            R/O. NANDIHAL, TAL: RAMADURG,
                            DIST: BELAGAVI-591123.
VISHAL
NINGAPPA               2.   KUMAR. RAMAKRISHNA
PATTIHAL
                            S/O. TULASIGEREPPA VASAN,
Digitally signed by
VISHAL NINGAPPA             AGE: 17 YEARS, OCC: STUDENT,
PATTIHAL
Location: HIGH COURT        R/O. NANDIHAL, TAL: RAMADURG,
OF KARNATAKA
DHARWAD BENCH               DIST: BELAGAVI-591123.

                       3.   KUMAR. SHRINIVAS
                            S/O. TULASIGEREPPA VASAN,
                            AGE: 15 YEARS, OCC: STUDENT,
                            R/O. NANDIHAL, TAL: RAMADURG,
                            DIST: BELAGAVI-591123,
                            APPELLANT NO.2 AND 3 ARE
                            MINORS HENCE THEY
                            REP. BY N/G MOTHER APPELLANT NO.1,
                          -2-
                                   NC: 2026:KHC-D:4013-DB
                                  MFA No. 101993 of 2021
                              C/W MFA No. 100749 of 2021

HC-KAR




     SMT. MALLAMMA @ GEETA
     W/O. TULASIGEREPPA VASAN,
     AGE: 40 YEARS, OCC: HOUSEHOLD WORK,
     R/O. NANDIHAL, TAL: RAMADURG,
     DIST: BELAGAVI-591123.
4.   SMT. PADAWWA W/O. BASANAGOUDA
     TULASIGEREPPA VASAN,
     AGE: 65 YEARS, OCC: NIL,
     R/O. NANDIHAL, TAL: RAMADURG,
     DIST: BELAGAVI-591123.
                                      ...APPELLANTS
(BY SRI. HANAMANT R.LATUR, ADVOCATE)

AND:

THE DIVISIONAL CONTROLLER
NWKRTC, DIVISIONAL OFFICER,
BELAGAVI THROUGH DEPOT MANAGER,
NWKRTC BAILHONGAL DEPOT,
BAILHONGAL-591102, DIST: BELAGAVI.
                                           ...RESPONDENT
(BY SRI. M.C.HUKKERI, ADVOCATE)

       THIS   MISCELLANEOUS    FIRST   APPEAL    IS    FILED
U/S.173 (1) OF MOTOR VEHICLES ACT, AGAINST THE
JUDGMENT AND AWARD DATED 01.02.2021 PASSED IN
MVC NO.2613/2016 ON THE FILE OF THE SENIOR CIVIL
JUDGE     AND   ADDITIONAL    MOTOR    ACCIDENT       CLAIMS
TRIBUNAL, BAILHONGAL, PARTLY ALLOWING THE CLAIM
PETITION      FOR    COMPENSATION        AND      SEEKING
ENHANCEMENT OF COMPENSATION; AND ETC.
                           -3-
                                  NC: 2026:KHC-D:4013-DB
                                MFA No. 101993 of 2021
                            C/W MFA No. 100749 of 2021

HC-KAR




IN MFA NO. 100749/2021:
BETWEEN:

     DIVISIONAL CONTROLLER
     NWKRTC AND SELF INSURANCE FUND
     AUTHORITY, BELAGAVI, TQ: BAILHONGAL,
     DIST: BELAGAVI, CUSTODIAN CUM
     INSURER OF BUS NO.KA-31/F-1298,
     REPRESENTED BY CHIEF LAW OFFICER.

                                       ...APPELLANT
(BY SRI. M.C.HUKKERI, ADVOCATE)

AND:

1.   SMT. MALLLAMMAM @ GEETA
     W/O. TULASINGEREPPA VASAN,
     AGE: 40 YEARS, OCC: HOUSEHOLD WORK,
     R/O. NANDIHAL, TQ: RAMADURG,
     DIST: BELAGAVI.

2.   KUMAR. RAMAKRISHNA
     S/O. TULASIGEREPPA VASAN,
     AGE: 17 YEARS, OCC: STUDENT.

3.   KUMAR. RAMAKRISHNA
     S/O. TULASIGEREPPA VASAN,
     AGE: 15 YEARS, OCC: STUDENT,
     THE RESPONDENT NO.2 AND 3 ARE MINORS,
     HENCE THEY ARE REPRESENTED BY
     N/G MOTHER I.E. PETITIONER NO.1,
     SMT. MALLAMMA @ GEETA
     W/O. TULASIGEREPPA VASAN,
     AGE: 40 YEARS, OCC: HOUSEHOLD WORK,
     R/O. NANDIHAL, TQ: RAMADURG,
     DIST: BELAGAVI.
                           -4-
                                   NC: 2026:KHC-D:4013-DB
                                  MFA No. 101993 of 2021
                              C/W MFA No. 100749 of 2021

HC-KAR




4.   SHRI. BASANAGOUDA
     S/O. TULASIGEREPPA VASAN,
     SINCE DEAD BY HIS LRs.,
     RESPONDENT NOS.1 TO 3 AND 5
     WHO ARE ALREADY ON RECORD.

5.   SMT. PADAWWA
     S/O. BASANAGOUDA TULASIGEREPPA VASU,
     AGE: 65 YEARS, OCC: NIL,
     R/O. NANDIHAL, TQ: RAMADURG,
     DIST: BELAGAVI.
                                 ...RESPONDENTS

(BY SRI. HANAMANT R.LATUR, ADVOCATE FOR R1 TO R3 AND R5;
R2 AND R3 ARE MINORS REP. BY R1 TO R3 AND R5 ARE TREATED
AS LRs. OF DECEASED R4)

         THIS   MISCELLANEOUS   FIRST   APPEAL   IS    FILED
U/S.173(1) OF MOTOR VEHICLES ACT, AGAINST THE
JUDGMENT AND AWARD DATED 01.02.2021 PASSED IN
MVC NO.2613/2016 ON THE FILE OF THE SENIOR CIVIL
JUDGE      AND   ADDITIONAL   MOTOR     ACCIDENT      CLAIMS
TRIBUNAL, BAILHONGAL, AWARDING COMPENSATION OF
RS.23,67,129/- WITH INTEREST AT 9% P.A. FROM THE DATE
OF PETITION TILL ITS REALISATION; AND ETC.

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

CORAM: HON'BLE MR. JUSTICE B.M.SHYAM PRASAD
       AND
       HON'BLE MR. JUSTICE SHIVASHANKAR AMARANNAVAR
                                 -5-
                                           NC: 2026:KHC-D:4013-DB
                                       MFA No. 101993 of 2021
                                   C/W MFA No. 100749 of 2021

 HC-KAR




                         ORAL JUDGMENT

(PER: HON'BLE MR. JUSTICE SHIVASHANKAR AMARANNAVAR)

1. The claimants have filed an appeal in MFA

No.101993 of 2021 seeking enhancement of compensation

against the judgment and award dated 01.02.2021 passed

in MVC No.2613 of 2016 by the Senior Civil Judge and

Additional Motor Accident Claims Tribunal, Bailhongal (for

short, "the Tribunal"). However, the Corporation has also filed

an appeal in MFA No.100749 of 2021 challenging the quantum

of compensation awarded by the Tribunal.

2. For the sake of convenience, the parties are referred

to as per their ranking before the Tribunal.

3. The brief facts leading to the filing of the claim

petition before the Tribunal are that, on 26.06.2015 at about

9:30 a.m., the deceased, Sri Tulasigereppa, son of

Basanagouda Vasan, was proceeding as a pedestrian towards

the platform at the NWKRTC/KSRTC bus stop at Yaragatti.

When he came between Platform Nos.2 and 3 at the bus stop,

a bus bearing registration No. KA-31/F-1298, driven in a rash

NC: 2026:KHC-D:4013-DB

HC-KAR

and negligent manner, came from behind and dashed against

him. Due to the impact, Sri Tulasigereppa fell to the ground

and the bus ran over his left leg. He was shifted to different

hospitals for treatment. Subsequently, he succumbed to the

injuries on 14.10.2015. The claimants state that they spent

about ₹4,00,000/- towards medical expenses.

4. At the time of the accident, the deceased was aged

about 42 years and was working as a Conductor in NWKRTC,

earning about ₹20,000/- per month. It is also stated that there

was chance of him being promoted as a Controller etc.

Claimant No.1 is the wife of the deceased, claimant Nos.2 and

3 are the minor children, and claimant Nos.4 and 5 are

the parents of the deceased. The deceased was stated to be the

only breadwinner of the family.

5. The respondent-Corporation, being the owner-cum-

insurer of the offending vehicle, filed objections denying the

age, occupation, income of the deceased, accident and also the

medical expenses. It was also contended that the

compensation claimed is exorbitant.

NC: 2026:KHC-D:4013-DB

HC-KAR

6. The Tribunal framed the issues, recorded the

evidence, and awarded a total compensation of ₹23,67,129/-

under different heads.

Loss of dependency to claimant No.1 ₹8,09,261/- Loss of spousal consortium to claimant No,1 ₹40,000/-

Funeral expenses                                    ₹15,000/-
Medical expenses                                  ₹3,38,773/-
Loss of parental consortium to claimant Nos.2 &     ₹40,000/-

Loss of dependency to claimant Nos.2 & 3          ₹7,99,342/-
Loss of filial consortium to claimant No.4          ₹40,000/-
Loss of estate to claimant No.4                     ₹15,000/-
Loss of filial consortium to claimant No.5          ₹40,000/-
Loss of dependency to claimant No.5               ₹2,69,753/-
                        Total                   ₹23,67,129/-

7. Heard the learned counsel appearing for the parties

and perused the records.

8. Learned counsel appearing for the claimants

submits that the claimants have sought enhancement of

compensation contending that the Tribunal has not awarded

any compensation towards food, nourishment, transportation,

and attendant charges, though the deceased was hospitalized

as an inpatient for about 110 days from 26.06.2015 to

NC: 2026:KHC-D:4013-DB

HC-KAR

14.10.2015, the Tribunal did not properly consider the

escalation under loss of consortium for all the five claimants.

9. On the other hand, the learned counsel appearing

for the respondent-Corporation submits that the Corporation

has challenged the judgment and award contending that the

compensation granted by the Tribunal is on the higher side.

10. After hearing the learned counsel for both parties

and on perusing the impugned judgment and award, it is

noted that the accident, age of the deceased, and his

occupation as a Conductor have not been disputed by the

Corporation. The pay slips produced at Exhibits P-322 and P-

323 show that the deceased was drawing a gross salary of

₹10,979/- per month. Accordingly, his annual income would

be ₹1,31,748/- (₹10,979/- × 12). The said annual income does

not attract income tax during the relevant year-2015-16, as

the taxable slab begins above ₹2,50,000/-.

11. The deceased was aged 42 years and was in

permanent employment. In view of the principles laid down

NC: 2026:KHC-D:4013-DB

HC-KAR

in National Insurance Co. Ltd. v. Pranay Sethi, reported in

(2017) 16 SCC 680, future prospects at 30% are to be added.

Accordingly, ₹39,524/- (30% of ₹1,31,748/-) is added towards

future prospects. Since the deceased was survived by his wife,

two minor children, and parents, one-fourth of the income is

deducted towards personal expenses. Considering the age of

the deceased, the appropriate multiplier is 14. Thus, the "loss

of dependency" would be ₹17,98,356/- (₹1,31,748/- +

₹39,524/- − 1/4th × 14).

12. The claimants, namely the wife, two minor children,

and parents (five in number) are entitled to consortium at

₹40,000/- each. The Tribunal has rightly awarded consortium

of ₹40,000/- each to claimant Nos.1 to 5, (in all ₹2,00,000/-).

The Tribunal has rightly awarded ₹15,000/- towards

transportation of the dead body and funeral

expenses, ₹15,000/- towards loss of estate, and ₹3,38,773/-

towards medical expenses, based on the medical bills

produced at Exhibits P-19 to P-71, P-72 to P-321. As the

deceased was hospitalized as an inpatient for about 110 days

- 10 -

NC: 2026:KHC-D:4013-DB

HC-KAR

from 26.06.2015 to 14.10.2015, the claimants are also entitled

to ₹50,000/- towards food, nourishment, transportation, and

attendant charges, which shall be awarded as a global

amount without interest.

13. The learned counsel for the claimants contended

that escalation under consortium should be granted. However,

the accident occurred on 26.06.2015, which is prior to the

decision in Magma General Insurance Co. Ltd. v. Nanu

Ram reported in 2018 ACJ 2782, which introduced

escalation of 10% every three years. Therefore, escalation in

consortium is not applicable in the present case.

14. The Tribunal has awarded interest at 9% per

annum, which appears to be on the higher side. Considering

the prevailing rate of interest on fixed deposits in nationalized

banks, the rate of interest is reduced to 6% per annum.

15. Considering the above aspects and having regard to

the facts and circumstances of the case, we are of the opinion

that the appeal filed by the Corporation does not merit

- 11 -

NC: 2026:KHC-D:4013-DB

HC-KAR

acceptance and is liable to be dismissed, whereas the appeal

filed by the claimants deserves to be allowed in part to the

extent indicated hereinbelow. Accordingly, the following:

ORDER

(i) The appeal filed by the Corporation in MFA No. 100749 of 2021 is dismissed and the appeal filed by the claimants in MFA No. 101993 of 2021 is allowed in part.

(ii) Claimant No.1 (wife) is entitled to ₹50,000/-

towards food, nourishment, transportation, and attendant charges as a global amount without interest.

(iii) The rate of interest awarded by the Tribunal is reduced from 9% to 6% per annum.

(iv) The respondent - Corporation shall deposit ₹50,000/- within eight weeks from the date of this order, failing which the amount shall carry interest at 6% per annum until payment.

(v) The amount awarded by this Court shall be released in favour of the claimant No.1 in accordance with law.

- 12 -

NC: 2026:KHC-D:4013-DB

HC-KAR

(vi) The Registry to draw award accordingly.

Sd/-

(B.M.SHYAM PRASAD) JUDGE

Sd/-

(SHIVASHANKAR AMARANNAVAR) JUDGE

Vnp / CT: VH List No.: 1 Sl No.: 9

 
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