Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kumari Nera Ankitha vs Kyasapuram Gangareddy
2024 Latest Caselaw 2567 Tel

Citation : 2024 Latest Caselaw 2567 Tel
Judgement Date : 8 July, 2024

Telangana High Court

Kumari Nera Ankitha vs Kyasapuram Gangareddy on 8 July, 2024

Author: P.Sree Sudha

Bench: P.Sree Sudha

     THE HONOURABLE SMT. JUSTICE P.SREE SUDHA

               M.A.C.M.A.Nos.68 & 151 of 2024

COMMON JUDGMENT:

These appeals are filed against the Order dated

11.07.2023 in M.V.O.P.No.125 of 2015, passed by the learned

Chairman, Motor Accident Claims Tribunal-cum-Principal

District and Sessions Judge, Nizamabad.

2. The petition vide M.V.O.P.No.125 of 2015 was filed by one

Kumari Nera Ankitha, claiming compensation of Rs.2,00,000/-

for the injuries sustained by her in a road accident occurred on

24.01.2014. She examined herself as P.W.1 and also got

examined P.W.2 and marked Exs.A1 to A16 and also Exs.X1

and X2 on her behalf. R.W.1 was marked on behalf of the

respondents and marked Ex.B1 on their behalf. The trial Court

after considering the oral and documentary evidence on record,

directed the respondents to pay an amount of Rs.1,10,000/- @

7.5% per annum from the date of filing the petition till

realization, to the petitioner/claimant. Aggrieved by the said

award, petitioner therein preferred M.A.C.M.A.No.151 of 2024,

seeking to enhance the compensation amount granted by the

trial Court and respondent No.2/Insurance Company has

preferred M.A.C.M.A.No.68 of 2024, seeking to set aside the

Order of the trial Court.

3. Parties herein are referred as petitioner and respondents

as arrayed before the trial Court for the sake of convenience.

4. The learned Counsel for respondent No.2/Insurance

Company mainly contended that the insurance policy filed

under Ex.A15 is a fake policy and it is created for the purpose of

the case. He further disputed the awarding of the amount

towards medical bills and attendant charges and also the

granting of interest at the rate of 7.5% per annum. Therefore,

requested the Court to set aside the Order of the trial Court.

5. Perusal of the Order of the trial Court shows that

M.V.O.P.No.125 of 2015 was filed by the petitioner/injured,

aged about 16 years. She was a student, claiming compensation

of Rs.2,00,000/- for the injuries sustained by her. The doctor,

who was examined as P.W.2 stated that on 24.01.2014, he

examined the petitioner and found following injuries:

i) Swelling and deformity at right ankle and leg,

corresponding X-ray shows comminuted fracture medical

malleolus.

ii) Un-displaced fracture lateral malleolus right ankle,

which are grievous in nature.

6. In a counter filed by the respondent No.2, they stated that

policy certificate No.1807432312000726, valid from 06.02.2013

to 05.02.2014, was a false and fabricated document. It was not

issued by them. Since the owner of the Hero Honda motorcycle

bearing No.AP 25 AH 5245, was not insured with them, they are

not liable to pay compensation. The trial Court observed that

during Cross-examination of R.W.1, he did not bring any record

to the Court, pertaining to Ex.A15 and he admitted that their

Company did not lodge any complaint with police against agent

Deeva Pradeep, for fabricating fake policy. Moreover, insurance

Company has not issued any notice to the owner of the vehicle

regarding fake policy, as such the argument of the insurance

Company was not believed. The premium was paid by the

insured to the agent of the insurance Company and in the

Judgment of the Hon'ble Gujarat High Court, it was clearly held

that dispute about the fake policy can be between the owner of

the vehicle and insurance Company and rights of third party

cannot be affected. Considering the said fact, the trial Court

rightly held that respondents are jointly and severally liable to

pay compensation. Therefore, this Court finds no merits in

M.A.C.M.A.No.68 of 2024 and accordingly it is dismissed.

7. In M.A.C.M.A.No.151 of 2024, petitioner/injured stated

that she has to undergo a surgery for removal of implants and it

requires Rs.50,000/-. Apart from that she was advised bed rest

for a period of six weeks, as such she is entitled for Rs.22,500/-

(Rs.500/- x 45) and Rs.10,000/- for physiotherapy charges. She

further contended that an amount of Rs.50,000/- may be

granted for each grievous injury. She also contended that she

was a clever student, but due to injuries sustained by her, she

could not get good marks in her 10th class. In total, she is

entitled for an amount of Rs.3,82,500/- at the rate of 9% per

annum.

8. Anyway, petitioner claimed an amount of Rs.2,00,000/-

before the trial Court. The trial Court granted an amount of

Rs.25,000/- for each injury and it needs no interference. As she

stated that she has to undergo surgery for removal of implants,

she is entitled for an amount of Rs.50,000/- for future surgical

expenses. So also, she is entitled for Rs.22,500/-, as she was

advised bed rest for six weeks, Rs.29,702/- for medical

expenses, Rs.10,000/- for extra nourishment, Rs.10,000/- for

attendant charges and Rs.10,000/- towards transportation. She

is also entitled for an amount of Rs.10,000/- towards

physiotherapy charges.

9. Therefore, the petitioner/injured is entitled for the

compensation in the following terms:

1. Injuries Rs.50,000/-

2. Future Surgical Expenses Rs.50,000/-

3. Loss of earnings Rs.22,500/-

4. Medical expenses Rs.29,702/-

5. Physiotherapy charges Rs.10,000/-

6. Attendant charges Rs.10,000/-

7. Extra nourishment Rs.10,000/-

8. Transportation Rs.10,000/-

TOTAL Rs.1,92,202/-

10. In the result, M.A.C.M.A.No.68 of 2024 is dismissed and

M.A.C.M.A.No.151 of 2024 is partly allowed by enhancing the

compensation amount granted by the trial Court from

Rs.1,10,000/- to Rs.1,92,202/- (Rupees One Lakh Ninety Two

Thousand Two Hundred and Two only) with interest at the rate

of 7.5% per annum from the date of filing the petition till the

date of realization. Though all respondents are jointly and

severally responsible to pay compensation, respondent

No.2/insurance Company is directed to deposit the entire

amount within a period of one month from the date of this

Judgment. On such deposit, appellant/petitioner is

permitted to withdraw the said amount along with interest

accrued on it. There shall be no order as to costs.

Miscellaneous petitions pending, if any, shall stand

closed.

_________________________ JUSTICE P.SREE SUDHA

DATE: 08.07.2024 tri

 
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 : MAIMS

 
 
Latestlaws Newsletter