Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Telangana State Road Transport ... vs Mutyala Adi Reddy,
2025 Latest Caselaw 271 Tel

Citation : 2025 Latest Caselaw 271 Tel
Judgement Date : 4 July, 2025

Telangana High Court

Telangana State Road Transport ... vs Mutyala Adi Reddy, on 4 July, 2025

            THE HON'BLE SMT. JUSTICE RENUKA YARA

                M.A.C.M.A.Nos.794 and 1332 of 2023

COMMON JUDGMENT:

Heard Sri N. Chandra Sekhar, learned standing counsel for

the appellant in M.A.C.M.A.No.794 of 2023 and Sri A.V.K.S.Prasad,

learned counsel for the appellants in M.A.C.M.A.No.1332 of 2023.

Perused the entire record.

2. Since both the above appeals are arising out of the award

passed by the learned Motor Accident Claims Tribunal-cum-

Principal District Judge, Karimnagar (for short 'the Tribunal') in

M.V.O.P.No.570 of 2015, dated 10.11.2022, they were taken up for

hearing analogously and are being disposed of by this common

judgment.

3. The M.A.C.M.A.No.794 of 2023 is filed by the

appellant/respondent No.2/TSRTC and M.A.C.M.A. No.1332 of

2023 is filed by the appellants/petitioners/claimants.

4. For the sake of convenience, the parties are referred to as

they are arrayed in M.V.O.P.No.570 of 2015.

5. The claimants filed petition under Section 166(1) © of

M.V.Act, seeking compensation of Rs.30,00,000/- on account of

death of one Mutyala Venkat Reddy in a road traffic accident. On

18.01.2015 at about 8.00 am, the deceased Mutyala Venkat Reddy

proceeded from his house at Arpapalli on a motorcycle bearing

No.AP-10-F-6525 to Raikal Village to visit his aunt Bodigem Laxmi.

At 10.00 am, he left Raikal Village to meet his uncle at Sirikonda

Village. When the deceased reached outskirts of Raikal and was

passing from Telangana Chowk, at 10.15 am, the driver of TSRTC

bus bearing No.AP-11-Z-5543 came in rash and negligent manner

in opposite direction to wrong side of the road and hit the deceased

causing severe injuries which resulted in his death on the spot. The

police, Raikal registered a case in Crime No.10 of 2015 against

respondent No.1 who was driving the offending bus for the offence

under Section 304-A of IPC.

6. The claimants adduced oral and documentary evidence in the

form of witnesses PWs 1 to 4 and Exs.A1 to A14. The respondent

No.2/TSRTC got examined RW1 but did not mark any documents.

7. Upon examining the oral and documentary evidence, the

Tribunal fixed liability at 50% each on the deceased and the driver

of the RTC bus and thereby, awarded compensation of

Rs.19,25,000/- with interest at 7.5% per annum.

8. Aggrieved by the said award, the claimants filed MACMA

No.1332 of 2023 challenging imposition of liability of 50% on the

deceased and deduction of the compensation awarded to said

extent. Further, the claimants sought compensation towards filial

consortium and parental consortium. Lastly, the claimants alleged

that Ex.A9/Salary certificate showing income of the deceased at

Rs.25,000/- was not taken into consideration though the same was

not challenged.

9. The respondent No.2/TSRTC challenged the award filing

MACMA No.794 of 2023 alleging that there is no negligence on the

part of the driver of the bus and therefore, imposition of 50%

liability on TSRTC is erroneous. In that context, the respondent

No.2 referred to paragraph 17 of the award passed by the Tribunal

wherein it is held that there is no negligence on the part of the

driver as per the version of police. Lastly, respondent No.2 alleged

that the interest granted at 7.5% per annum is excessive.

10. The first issue to be addressed is the liability of the deceased

and the liability of the RTC driver which is fixed at 50% each by the

Tribunal. Both the rival parties are aggrieved by the said finding of

the Tribunal. In that context, the important documents to be

perused are the FIR/Ex.A1 and the Final Report/Ex.A12 filed by

the police. As per FIR and the complaint given by the father of the

deceased, when the motorcycle of the deceased reached outskirts of

Raikal, said motorcycle was struck by RTC bus bearing No.AP-11-

Z-5543 which was driven in rash and negligent manner. After

completing investigation, the police filed final report on the basis of

version presented by the eye witnesses stating that at about 10.15

am, when the motorcycle reached outskirts of Raikal, at that time,

the deceased was coming in opposite direction on his Yamaha RX

100 motorcycle bearing No.AP-10-F-6525 carrying a phone in his

hand, even after blowing horn by the bus driver, the deceased did

not observe the bus and dashed the right side of the bus, due to

which, the deceased died on the spot due to severe injuries.

11. Further, as per Final report/Ex.A12, there is no negligence on

the part of the driver of the bus and the action is abated due to the

death of the deceased in the accident i.e. charge sheet is not filed

against the TSRTC driver. As per version presented by the police, it

is the deceased who was riding the vehicle while speaking over cell

phone and therefore, the accident took place in spite of the

precautions taken by the driver of TSRTC bus. On this aspect, the

counsel for the claimants would contend that speaking over cell

phone is different from holding a cell phone. This Court would

differ with the contention of the counsel for the claimants for the

simple reason that holding a cell phone in one hand would compel

the rider to drive a motorcycle with one hand and irrespective of

whether he was speaking or not controlling the motorcycle with one

hand would be risky and life threatening. Therefore, fixing liability

at 50% is less when compared to the finding given by the police

after conducting investigation wherein it is held that there is

absolutely no fault on the part of the driver of TSRTC bus. However,

in view of the fact that there are witnesses examined before the

Tribunal who deposed that the accident occurred due to negligence

of the driver of RTC bus and since there are catena of judgments

which mandate that the oral evidence of the witnesses before the

Tribunal be taken into consideration as against the contents of the

police record, this Court is inclined to fix the liability as decided by

the Tribunal at 50% each.

12. Further, a perusal of the record shows that the Tribunal has

taken the income of the deceased as Rs.25,000/- on the basis of

Ex.A9 salary certificate and on the basis of the oral evidence of

PW4. Though there is ambiguity about the avocation of the

deceased on account of the contents of the complaint given by the

father of the deceased while lodging complaint with the police about

the accident, in view of the education of the deceased who was a

B.Tech graduate and was preparing for higher studies, this Court is

not inclined to interfere with the notional income taken by the

Tribunal. The Tribunal has awarded Rs.70,000/- towards loss of

consortium to petitioner No.1, loss of estate and funeral expenses.

The same is appropriate and need not be interfered with. This

Court is inclined to grant only an amount of Rs.40,000/- towards

filial consortium to claimant No.2 being the mother of deceased and

Rs.40,000/- to claimant No.3 being the brother.

13. As per judgment of the Hon'ble Supreme Court of India in

Rajesh and others v. Rajbir Singh and others 1, the interest of 7.5%

on the compensation is held to be just and reasonable, therefore, said

interest granted by the Tribunal cannot be interfered with.

14. In the result, the MACMA No.794 of 2023 filed by the TSRTC

is dismissed and MACMA No.1332 of 2023 is allowed in part

enhancing the compensation amount awarded by the Tribunal from

Rs.19,25,000/- to Rs.20,05,000/- as hereunder:

a) The compensation amount shall carry interest at 7.5% p.a. from the date of petition till the date of realization.

b) The respondent Nos.1 and 2 shall deposit the amount within a period of (8) weeks from the date of receipt of copy of judgment. On such deposit, the appellants/ claimants are entitled to withdraw the entire amount in

2013 ACJ 1403 = 2013 (4) ALT 35

proportion to their shares awarded by the Tribunal, without furnishing the security.

Miscellaneous Petitions, if any, pending in this appeal, shall

stand closed. There shall be no order as to costs.

___________________ RENUKA YARA, J Date: 04.07.2025 gvl

HON'BLE SMT. JUSTICE RENUKA YARA

M.A.C.M.A.Nos.794 and 1332 of 2023

4th July, 2025

gvl

 
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