Monday, 13, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Icici Lobard General Insurance Co.Ltd vs Arkala Raghu And 2 Others
2024 Latest Caselaw 1124 Tel

Citation : 2024 Latest Caselaw 1124 Tel
Judgement Date : 18 March, 2024

Telangana High Court

Icici Lobard General Insurance Co.Ltd vs Arkala Raghu And 2 Others on 18 March, 2024

THE HONOURABLE SMT. JUSTICE M.G.PRIYADARSINI

 MOTOR ACCIDENT CIVIL MISCELLANEOUS APPEAL Nos.
               78 & 3165 of 2019

COMMON JUDGMENT:

The Motor Accident Civil Miscellaneous Appeal No.78

of 2019 is filed aggrieved by the Order and Decree dated

31.07.2018 (impugned Order) passed in Motor Vehicle

Original Petition No.58 of 2014 by the learned Chairman,

Motor Vehicle Accidents Claims Tribunal-cum-VI

Additional District Judge, Godavarikhani (for short "the

Tribunal"), appellants-Insurance company preferred the

present Appeal praying this Court to set aside the

impugned Order.

02. The Motor Accident Civil Miscellaneous Appeal

No.3165 of 2019 is filed dissatisfied with the quantum of

compensation awarded vide impugned Order by the

learned the Tribunal, appellant-petitioner preferred the

present Appeal praying this Court seeking enhancement of

the compensation amount.

03. As the both these Appeals arising out of same

impugned Order, the parties are one and the same and

they are interlinked with each other, these Appeals are

being disposed of by way of this Common Judgment.

04. For the sake of convenience, hereinafter, the

parties will be referred to as per their array before the

learned Tribunal.

05. Brief facts of the case are that:

Petitioner filed a petition under Section 166(1)(a) of

the Motor Vehicle Act before the learned Tribunal, claiming

compensation of Rs.23,00,000/- for the injuries sustained

by him in a Motor Vehicle Accident that occurred on

25.03.2010.

06. According to petitioner, on 25.03.2010

petitioner (rider) along with one Gajula Raghu (pillion rider)

went to N.T.P.C., Ramagundam on their personal work on

a Bajaj Motorcycle bearing No. AP 36 Q 6020 and while

returning to Godavarikhani at about 09:30 PM., when they

reached Armed Reserve Headquarters, Godavarikhani on

Rajeev Rahadari, a Lorry bearing No. AP 15 Y 2888 being

driven by respondent No.1 had overtaken the bike of

petitioner and applied sudden brakes without giving any

signals and precautions. Due to which, the motorcycle of

petitioner hit lorry and both rider and pillion rider fell down

and sustained severe injuries. The accident was caused

due to rash and negligent driving of respondent No.1.

Immediately after the accident, he was shifted to Sai Ram

Multi-Speciality Hospital, Karimnagar and was treated as

in-patient and thereafter shifted to Yashoda Hospital,

Hyderabad. Petitioner sustained polytrauma with head

injury and cervical neck injury, another head injury

involving left fronto parietal depressed fracture, another

fracture of left humerus and left femur and cervical spine

injury i.e., fracture of C5 and C6. Based on a complaint, a

case in Crime No.49 of 2010 by the Police, Ramagundam

(Traffic) was registered for the offences under Sections 337

and 338 of the Indian Penal Code against respondent No.1.

07. As per petitioner, he was aged about 23 years at

the time of accident and he was working as driver in Sri

Raja Rajeshwara Travels and Transports and earning

Rs.8,000/- per month and contributing the same for

maintenance of her family. He spent huge amount of

Rs.5,00,000/- towards medical expenses. Therefore, he

sought for compensation of Rs.23,00,000/- from

respondents.

08. Respondent Nos.1 and 2 remained exparte

before the learned Tribunal. Respondent Nos.3 and 4 filed

common counter denying averments of the claim petition,

rash and negligent driving by the driver of the lorry and the

manner of occurrence of the accident. Further, the age,

avocation, injuries sustained by petitioner were also

denied. It is contended that there was contributory

negligence on the part of petitioner and that respondent

No.1 has no valid driving license and that the

compensation claimed is excessive and exorbitant and

prayed to dismiss the petition.

09. On the basis of the above pleadings, the

following issues were settled:

i. Whether the motor vehicle accident occurred due to rash and negligence of the driver of crime vehicle?

ii. Whether the petitioner is entitled to compensation, to what amount and if so from whom?

iii. To what relief?

10. Before the learned Tribunal, petitioner got

examined PW1 to PW7 and got marked Exs.A1 to A28 & X1

to X5. On behalf of respondents, RW1 and RW2 are

examined and Exs.B1 to B3 are marked.

11. Considering the claim of petitioner and counter

affidavits filed by respondents and on evaluation of oral

and documentary evidence available on record, the

Tribunal partly allowed the Motor Vehicle Original Petition,

awarding an amount of Rs.15,47,000/- towards

compensation along with interest @ 6 % per annum from

the date of petition till the date of realization, to be

deposited by respondents.

12. Challenging the impugned Order and decree

appellants-Insurance company filed the Motor Accident

Civil Miscellaneous Appeal No.78 of 2019 and challenging

the quantum of compensation, appellant-petitioner has

filed this Motor Accident Civil Miscellaneous Appeal

No.3165 of 2019 seeking enhancement of compensation

amount.

13. Heard Sri Ramachandar Rao Vemuganti,

learned counsel for petitioner as well as Sri Kondadi Ajay

Kumar, learned Standing Counsel for Insurance company.

Perused the material available on record.

14. The main contention of the learned counsel for

petitioner is that though appellant proved his case by

adducing cogent evidence apart from relying on the

documents under Exs.A1 to A28, X1 to X5, the learned

Tribunal without considering the same, erroneously

awarded meager amount towards compensation by

deducting 1/3rd towards personal expenses and granted

interest at the rate of 6 percent per annum only and prayed

to enhance the compensation amount.

15. On the other hand, the learned Standing

Counsel for Insurance company contended that there was

contributory negligence on the part of the driver of

petitioner and that the owner and insurer of the motorcycle

were not shown as parties and that the learned Tribunal

has taken disability at 100% instead of 70% and sought for

dismissal of the petition.

16. Now the point for consideration is that:

Whether the petitioner is entitled for enhancement of compensation amount in addition to the compensation amount granted vide impugned Order and Decree passed by the Tribunal, or whether the impugned Order is liable to be set aside?

P O I N T:

17. This Court has perused the entire evidence and

documents available on record.

18. Petitioner himself was examined as PW1 and

reiterated the contents of the claim application and got

marked Ex.A1 to A28 and X1 to X5. He deposed that on

25.03.2010 petitioner along with one Gajula Raghu went to

N.T.P.C., Ramagundam on a Bajaj Motorcycle bearing No.

AP 36 Q 6020 and while returning to Godavarikhani at

about 09:30 PM., at Armed Reserve Headquarters,

Godavarikhani on Rajeev Rahadari, a Lorry bearing No. AP

15 Y 2888 being driven by respondent No.1 had overtaken

the bike of petitioner and negligently applied sudden

brakes without giving any signals and precautions, the

motorcycle of petitioner hit lorry and both rider and pillion

rider fell down and sustained severe injuries. Petitioner

sustained polytrauma with head injury and cervical neck

injury, another head injury involving left fronto parietal

depressed fracture, another fracture of left humerus and

left femur and cervical spine injury i.e., fracture of C5 and

C6.

19. Apart from oral evidence, petitioner had also

relied upon documentary evidence marked as Ex.A1-FIR

and Ex.A2-Charge sheet. A perusal of Ex.A1-FIR discloses

that based on a complaint, a case in Crime No.49 of 2010

by the Police, Ramagundam (Traffic) was registered for the

offences under Sections 337 and 338 of the Indian Penal

Code against respondent No.1 and took up investigation

and laid Ex.A2-Charge sheet filed against respondent No.1.

Ex.A6-Motor Vehicle Inspector Report shows that there was

no mechanical defect in the lorry.

20. As regards the manner of accident is concerned,

the Tribunal after evaluating the oral and documentary

evidence available on record, held that the accident

occurred due to rash and negligent driving of the driver of

RTC Bus. Therefore, this Court is not inclined to interfere

with the said findings of the Tribunal which are based on

appreciation of evidence in proper perspective. It is

pertinent to state that PW1 who was the rider of the

motorcycle, being eyewitness categorically deposed about

the manner of the accident. Furthermore, Insurance

company before the Tribunal, except taking plea of

contributory negligence, did not adduce any oral or

documentary evidence to disprove the evidence of PW1.

Hence, learned Tribunal after considering above all aspects

answered the issue in favour of petitioner. Further, Police

after thorough investigation laid charge sheet against the

lorry driver stating that the accident occurred due to rash

and negligent driving of the lorry driver. Therefore, there is

no contributory negligence on the part of PW1 in the road

traffic accident and the Motor Accident Civil Miscellaneous

Appeal No.78 of 2019 filed by Insurance company is liable

to be dismissed as devoid of merits.

21. PW2-Deputy Finance Manager, RG-III

Area, deposed that the father of petitioner being

employee in Singareni Collieries Company Limited,

claimed an amount of Rs.4,35,000/- and an

amount of Rs.1,26,231-69 ps., only was sanctioned

towards medical reimbursement.

22. PW3-Medical Superintendent in

Singareni Area Hospital, Godavarikhani about

admission of petitioner in their hospital with

following injuries:

     a.     Fracture of shift of humerus left.

     b.     Fracture lower 1/3rd femur left.

     c.     Fracture fronto parietal bone left.

     d.     Fracture of C5 and C6 spine process with

     head injury.


23. PW3 further deposed that vide Ex.A15-

Referral letter dated 14.05.2010 petitioner was

referred to Kamineni Hospital at Hyderabad for

further treatment. Again vide Ex.A18-Referral

letter dated 02.07.2013 he was referred to NIMS

Hospital, Hyderabad.

24. PW4-Additioanl General Manager in RG-II

deposed that vide Ex.A24-Mines Vocational

Training copy dated 21.10.2009 petitioner had

undergone driver training at training center of

Singareni Collieries Company Limited., and

working as driver of Sri Raja Rajeshwara Travels

and Transport and earning Rs.8,000/- per month.

25. PW5-Managing Director of Sri Raja

Rajeshwara Travels and Transport deposed that

they had tie-up with Singareni Collieries Company

Limited., and that petitioner who was trained at

Singareni Collieries Company Limited., worked as

driver under PW5 and he was paid Rs.8,000/- per

month vide Ex.X23-Salary Certificate.

26. PW6-RMO of Kamineni Hospital,

Hyderabad deposed that petitioner admitted in

their hospital on 01.04.2010 and on examination,

PW6 found RTA polytrauma, head injury, left fronto

parietal depressed fracture with EDH and SAH with IVH,

fracture of left humerus and left femur and cervical spine

sugure, fracture of C5 and C6 and sepsis. All injuries are

grievous in nature. Ex.A10-Discharge summary issued by

Kamineni Hospital, Hyderabad.

27. PW7-Ortho Surgeon at Yashoda Hospital,

Hyderabad deposed that he had conducted surgery for the

fracture of femur and fracture of humerus. Ex.A25-

Disability Certificate issued by the Medical Board assessing

the disability of petitioner at the rate of 70% permanent

disability.

28. During cross-examination, nothing was

elicited to disbelieve the evidence of PW1 to PW7,

except giving suggestions which were denied by the

witnesses.

29. In so far as the quantum of compensation

is concerned, petitioner is aged 27 years at the time

of accident and he was produced before the learned

Tribunal and on seeing petitioner, the learned

Tribunal has given a finding that he is not able to

walk without an iron walker and further

considering Ex.A25-Disability Certificate issued by the

Medical Board assessing the disability of petitioner at the

rate of 70% permanent disability and also taking into

account the fact that petitioner cannot work as driver as he

suffered major injuries which are grievous in nature, the

learned Tribunal has granted an amount of Rs.16,32,000/-

towards of loss of future income. While calculating the

compensation, the learned Tribunal has deducted 1/3rd of

Rs.16,32,000/- towards personal expenses of petitioner.

30. In Rahul Ganpatrao Sable v. Laxman Maruti

Jadhav (dead) through Lrs. and others 1 the Honourable

Supreme Court of India held that:

"16. The High Court deducted 50% of compensation towards personal expenses. The present case being not of death and the claim not being made by the dependents, but the same being by a survivor in the accident with severe injuries resulting into permanent disability, there could not be any justification for deduction of personal expenses. We do not approve the said deduction in view of the judgment of this Court in the case of Lalan D. Vs. Oriental Insurance Company Ltd. 2"

31. In the above authority, the Honourable

Supreme Court of India made it clear that the

personal expenses cannot be deducted in the case

of the injuries. The present case on hand is of

Civil Appeal (arising out of S.L.P.(C) No.26871 of 2019) & Civil Appeal (arising out of S.L.P.(C) No. 27394 of 2019)

(2020) 9 SCC 805

injuries wherein petitioner suffered five major

injuries and became permanently disabled.

Therefore, keeping in view above settled principle

and the facts and circumstances of the case on

hand, this Court is inclined to interfere with the

findings of the learned Tribunal with regard to

deduction of personal expenses of injured-

petitioner. Therefore, without deduction of

personal expenses, petitioner is entitled for

Rs.16,32,000/- towards future loss of income.

32. In so far as interest is concerned, the

learned Tribunal has awarded interest at the rate of

6 percent per annum, which is at lower side. This

Court by relying upon the decision of the Hon'ble Apex

Court in Rajesh and others v. Rajbir Singh and others 3

inclined to enhance the rate of interest awarded by the

learned Tribunal from 6 percent to 7.5 percent per annum,

on entire compensation amount from the date of petition

till the date of realization.

3 2013 ACJ 1403 = 2013 (4) ALT 35

33. In view of the above discussion, this

Court is of the considered opinion that petitioner is

entitled for Rs.16,32,000/- towards future loss of

income. The compensation amount granted by the

learned Tribunal under other heads i.e.,

Rs.1,00,000/- (Rs.20,000/- for each injury),

Rs.3,09,000/- towards medical expenses,

Rs.50,000/- towards travel expenses and pain and

sufferance, are held good. Thus, in all, petitioner is

entitled for a total compensation of Rs.20,91,000/-. The

compensation amount is enhanced to Rs.20,91,000/- from

Rs.15,47,000/-. The entire compensation amount shall

carry interest at the rate of 7.5 percent per annum from

the date of petition till the date of realization. The

enhanced compensation amount along with enhanced

interest shall be deposited by respondents in

M.A.C.M.A.No.3165 of 2019 within a period of one month

from the date of receipt of a copy of this Judgment. On

such deposit, petitioner is entitled to withdraw the same

without furnishing any security.

34. In the result, Motor Accident Civil

Miscellaneous Appeal No.78 of 2019 filed by Insurance

company, is hereby dismissed. The Motor Accident Civil

Miscellaneous Appeal No.3165 of 2019 filed by petitioner is

partly allowed enhancing the compensation amount

awarded by the Tribunal from Rs.15,47,000/- to

Rs.20,91,000/-. There shall be no order as to costs.

As a sequel, the miscellaneous applications, if any,

pending in these Motor Accident Civil Miscellaneous

Appeals, shall stand closed.

________________________________ JUSTICE M.G.PRIYADARSINI Date: 18-MAR-2024 KHRM

 
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 : IDRC

 
 
Latestlaws Newsletter