Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 7, Cited by 0]

Bangalore District Court

Vinayaka.A.G vs H.C.Nagarajaiah on 4 April, 2024

KABC020172552019




       BEFORE THE MOTOR ACCIDENT CLAIMS TRIBUNAL
       COURT OF SMALL CAUSES, AT BENGALURU.
                       (SCCH­25)
                     -: PRESENT:-
      SMT. PRAKRITI KALYANPUR, B.A(L),LL.B., LL.M.

      XXIII Additional Small Causes Judge, Bengaluru.

      DATED THIS THE 4TH DAY OF APRIL 2024

      MVC Nos.161/2019, 3939/2019, 1903/2019 &
                   6197/2019

 PETITONER/S:            1. Sri. Vinayaka A.G.
 In MVC:161/2019:        S/o Achuth P.
                         Aged about 48 years,

                         2. Smt. Bhavani
                         W/o Sri. Vinayaka A.G.
                         Aged about 47 years,
                         Both are R/at:
                         No.408, Ashok Hights 'C' Block,
                         Srikanteshwara Nagar,
                         Nandini Layout,
                         Bangalore - 560 096.

                         (By Sri. C.H.Srinivas, Chethan
                         R., & Govardhan S., S.V.S.Law
                         Chamber Advocate &
                         Consultant)
 SCCH ­ 25            2           MVC Nos.161/2019,
                                 3939/2019, 1903/2019
                                 & 6197/2019
 In MVC:3939/2019:   1. Smt. Vasantha
                     W/o Late Dhanaraj D.
                     Aged about 42 years,

                     2. Miss. Sushmitha S.
                     D/o Late Suresh,
                     Aged about 14 years,

                     3. Smt. Pavithra V. Hegde
                     W/o Venkatesh M. Hegde,
                     D/o Late Dhanraj D.
                     Aged about 32 years,

                     Since 2nd Petitioner is minor
                     Rep. By her mother and
                     natural guardian
                     Smt. Vasantha the 1st
                     petitioner.

                     All are R/at
                     No.38/1, 22nd cross,
                     14th Main,
                     Padmanabhanagara,
                     BSK 2nd Stage,
                     Bangalore - 560 070.

                     Permanent Address
                     Kaggere Village,
                     K.R.Nagara Tq.
                     Mysore Dist. ­ 571 602.

                     (By Sri. R.V.Hegde, Advocate.)


 In MVC:1903/2019:   Sri. Kallappa B. Pujar
                     S/o Basappa,
                     Aged about 29 years,
 SCCH ­ 25            3           MVC Nos.161/2019,
                                 3939/2019, 1903/2019
                                 & 6197/2019
                     R/at 5th Cross,
                     Mariyappa Layout,
                     No.511, Avalahalli Post,
                     Permanently R/at
                     Neeralakatt,
                     Garag, Dharwad.
                     (By Sri. D. Venugopal,
                     Advocate.)

 In MVC:6197/2019:   Sri. Anand Kumar @ Anand
                     S/o Bhirappa Kuri,
                     Aged about 23 years,
                     R/at Rampur Bhupur,
                     Kallilingsugur,
                     Raichur - 584 122.

                     (By Sri. K.H.Manjegowda,
                     Advocate.)
 V/S

 RESPONDENT/S        1. Sri. H.C.Nagarajaiah
 in MVC 161/2019     Proprietor of
                     Sebird Tourist
                     R/at No.24, Ananth Arcade,
                     A.V.Road, Kalasipalyam,
                     Bangalore - 02.

                     Office at No.224/E113,
                     Near Ganesh Temple,
                     Opp Brigade Plaza, SC Road,
                     nand Rao Circle,
                     Bangalore - 560 009.

                     (Owner of the Bus (Ashoka
                     Leyland) bearing Reg.No.KA­
 SCCH ­ 25   4           MVC Nos.161/2019,
                        3939/2019, 1903/2019
                        & 6197/2019
            01­AH­8257)

            (By Sri. S. Raju, Sri.Bhat
            Ananta Krishna, Advocates.)

            2. The United India Ins. Co.
            Ltd.,
            Regional Office
            at 6th Floor,Krish Bhavan,
            Nrupathunga Road,
            Bangalore - 560 001.
            (Insurer of Bus (Ashoka
            Leyland) bearing Reg.No.KA­
            01­AH­8257)
            (Policy No.0724003117P118255671
            Date 16.03.2018 to 15.03.2019)

            (By Sri. D.N.Manjunatha
            Gupta, Advocate.)

            3. The Managing Dicrector
            North West Karnataka State
            Road Transport Central Office,
            Gokul Road,
            Hubli Belagavi Division,
            Belagavi - 590 016.
            Also at:
            K.H.Road, Bangalore,
            (Owner of the Bus Eicher
            Motors bearing Reg.No.KA­22­
            F­2182)

            (By Sri. M.S.Basavaraju,
            Advocate.)
 SCCH ­ 25           5           MVC Nos.161/2019,
                                3939/2019, 1903/2019
                                & 6197/2019
 RESPONDENT/S       1. Sri. Nagarajaiah H.C.
 in MVC 3939/2019   Prop. Sea­Bird Tourist,
                    No.224/E­113, Nar Ganesh
                    Temple, Opp. Brigade Plaza,
                    SC Road, Ananda Rao Circle,
                    Bangalore - 560 009.

                    (Owner of the Bus No.KA­01­
                    AH­8287)

                    (By Sri. S.Raju, Advocate/s)

                    2.The United India Ins. Co.
                    Ltd.,
                    Motor T.P.Hub, 5th & 6th Floor,
                    Krishi Bhavana,
                    Near Hudson Circle,
                    Nrupathunga Road,
                    Bangalore - 560 001.
                    By its Divisional Manager.

                    (By Sri. D.N.Manjunatha
                    Gupta, Advocate/s)

                    3. The Managing Director
                    N.W.K.S.R.T.C. (KSRTC Depot),
                    Shanthinagar, Wilson Garden,
                    K.H.Road,
                    Bangalore - 560 027.

                    (Registered owner of the Bus
                    bearing Reg.No.KA­22­F­2182)

                    (By Sri. M.S.Basavaraju,
                    Advocate/s)
 SCCH ­ 25           6              MVC Nos.161/2019,
                                   3939/2019, 1903/2019
                                   & 6197/2019
 RESPONDENT/S       1. Nagarajaiah M.C.
 in MVC 1903/2019   Major,
                    No.24, Ananth Arcade,
                    A.V.Road,
                    Kalasipalyam, Bangalore.

                    (Owner of the Bus No.KA­01­
                    AH­8257)

                    (By Sri. S.Raju, Advocate/s)

                    2. The Manager,
                    United India Insurance Co.
                    Ltd.,
                    No.21, St. Patricks Church
                    Building,
                    Museem Road,
                    Bangalore.

                    Policy No.0724003117P118255671
                    Valid from 16.03.2018 to 15.03.2019

                    (By Sri.D.N.Manjunatha
                    Gupta, Advocate/s)

                    3. The Managing Director
                    KSRTC Depot, Wilson Garden,
                    Bangalore.

                    (Internal Policy) KA­22­F­2182

                    (By M.S.Basavaraju,
                    Advocate/s)

 RESPONDENT/S       1. Sri. H.C.Nagarajaiah
 in MVC 6197/2019   Prop of Seabird Bus,
 SCCH ­ 25   7              MVC Nos.161/2019,
                           3939/2019, 1903/2019
                           & 6197/2019
            Major, O/at Tourist
            No.224/E113,
            Near Ganesh Temple Opp
            Brigade Plaza,
            SC Road, Anand Rao Circle,
            Bangalore - 560 009.

            (RC owner of the Sea­Bird Bus
            bearing No.KA­01­AH­8257)

            (By Sri. S.Raju, Advocate/s)

            2. The Regional Manager
            United India Gen. Ins. Co. Ltd.,
            Regional Office, Motor TP,
            Hub,
            Krishi Bhavana, 5th and 6th
            Floor, Hudson Circle,
            Bangalore - 560 001.
            (Policy No.0724003117P118255671
            Period from 16.03.2018 to 15.03.2019)

            (By Sri. D.N.Manjunatha
            Gupta, Advocate/s)

            3. The Managing Director
            NWKSRTC Shanthi Nagara,
            Double Road,
            Bangalore.

            (Bus bearing No.KA­22­F­
            2182)

            (By Sri. M.S.Basavaraju,
            Advocate/s)
              .......
 SCCH ­ 25                   8         MVC Nos.161/2019,
                                      3939/2019, 1903/2019
                                      & 6197/2019

                      COMMON JUDGMENT

        The Petitioners have filed these petitions under

Sec.166 of Indian Motor Vehicles Act seeking compensation

for death of one Nikitha V Shet and death of spare driver of

the Sea­Bird Travels one Dhanaraj D. and for the injuries

suffered by the petitioners in MVC 1903/2019 & 6197/2019

in an RTA on 27.08.2018. All the petitions arose out of a

common accident, therefore all the petitions are clubbed

together as per order dated 31.12.2020, common evidence is

recorded and common judgment is passed.



        2.   The case of the Petitioners in all the cases is
that:

        The deceased Miss Nikhitha V. Shet was a passenger

in Sea­Bird Bus bearing No.KA­01­AH­8257 and Dhanaraj

D. was the spare Driver in the same bus, the Petitioners in

MVC 6197/2019, 1903/2019 were traveling as passengers

in NWKSRTC Bus bearing No.KA­22­F­2182. When the said
 SCCH ­ 25                   9            MVC Nos.161/2019,
                                         3939/2019, 1903/2019
                                         & 6197/2019
Buses reached near Kallambella Police Station, Sira­

Tumkur NH­48 Road, Sira Taluk, Tumkur, the driver of the

Sea­Bird bus drove the bus in a rash and negligent manner,

endangering human life and dashed to the rear side of the

NWKSRTC Bus belonging to the respondent No.3. Due to

the said impact Nikitha V. Shet and spare Driver Dhanaraj

D. died on the spot. The passengers i.e., the petitioners in

MVC 6197/2019 and 1903/2019 suffered grievous injuries.


     3.     It is the further case of the Petitioners in MVC

No.161/2019 that, Nikitha V. Shet is their daughter and

she was traveling from Karvara to Bangalore along with her

elder sister Smt.Sakshi and her brother­in­law Mr.Sidharth.

Immediately after the accident she was shifted to General

Hospital, Sira wherein she was declared as brought dead.

After conducting Post Mortem, the dead body was handed

over to the petitioners. The deceased was looking after the

petitioners,   was   aged   about   27    years,   working   as
 SCCH ­ 25                      10           MVC Nos.161/2019,
                                            3939/2019, 1903/2019
                                            & 6197/2019
Representative Operations at Concentrix Services India Pvt.

Ltd.,        Bangalore   and   thereafter    she    joined   M/s.

Bhavanaditya Accounting and order services, Bangalore

wherein        she   was   working    as     Customer    Support

Representative and drawing monthly salary of Rs.31,000/­

per month. She was about to be promoted. She was also

giving tuition to the high school students and earning more

than Rs.15,000/­ per month from the same. The petitioners

have spent more than Rs.10,00,000/­ towards medical,

conveyance, transportation of dead body, funeral and

obsequies.



        4.     It is the further case of the Petitioners in MVC

No.3939/2019 that, soon after the accident Dhanaraj D.

was taken to the Govt. Hospital, Sira wherein PM was

conducted. Prior to the date of accident the deceased was

hale and healthy, aged about 58 years, working as a Driver

and earning Rs.45,000/­ per month. Deceased had Two
 SCCH ­ 25                   11         MVC Nos.161/2019,
                                       3939/2019, 1903/2019
                                       & 6197/2019
wives, the first wife has passed away. Petitioner No.1 is the

second wife, petitioner No.2 is the daughter from the second

wife and the petitioner No.3 is the daughter from the first

wife.


        5.   It is the further case of the Petitioner in MVC

No.6197/2019 that immediately after the accident he was

taken to Govt. Hospital, Sira then shifted to District Govt.

Hospital, Tumkur, then Sapthagiri Hospital, Hesaraghatta

Main Road, Bangalore. Thereafter he was shifted to Sanjay

Gandhi Institute of Trauma and Orthopedics Govt. Hospital,

Bangalore. He took treatment as an inpatient for 20 days.

He has spent more than Rs.3,00,000/­ towards medical

expenses. Prior to the date of accident he was hale and

healthy, 23 years old, doing Tailoring work and earning

Rs.20,000/­ per month. Due to the accidental injuries he is

unable to do his work.
 SCCH ­ 25                   12          MVC Nos.161/2019,
                                        3939/2019, 1903/2019
                                        & 6197/2019

     6.     It is the further case of the Petitioners in MVC

No.1903/2019 that, immediately he was shifted to Govt.

Hospital, Sira, later shifted to Hemavathi Orthopedics and

Trauma Center wherein he was treated as an inpatient and

spent Rs.10,00,000/­ towards medical expenses.         Prior to

the date of accident he was hale and healthy, working as an

Accounts Assistant and earning Rs.35,397/­. Due to

accidental injuries he is not able to do his work as earlier.


     7.     The accident was caused due to the rash and

negligent act of the Driver of the Sea Bird Bus bearing

Reg.No.KA­01­AH­8257. The Jurisdictional Rampura Police

have registered the case against the Driver of the offending

bus in Cr.No.194/2018 P/U/SECS 279, 337, 338, 304(A)

OF IPC. The 1st Respondent being the RC owner and 2 nd

respondent being the insurer of the Sea Bird Bus and 3 rd

respondent being the owner of the NWKSRTC BUS are
 SCCH ­ 25                 13         MVC Nos.161/2019,
                                     3939/2019, 1903/2019
                                     & 6197/2019
jointly and severally liable to pay the compensation. Hence

these petitions.




     8.     In response to the summons, the Respondents

appeared through their respective counsels and filed

separate written statements.



     9.     The objections of the Respondent No.1 in all

the cases:

     This respondent denied the entire petition averments

except admitting that he is the owner of the Sea Bird bus

bearing Reg.No.KA.­01­AH­8257 and the said vehicle is

insured with the 2nd respondent insurance company. He has

contended that the KSRTC bus suddenly stopped due to

which the Sea Bird Bus went and hit the KSRTC Bus.

Therefore, there was a negligence on the part of the KSRTC
 SCCH ­ 25                 14         MVC Nos.161/2019,
                                     3939/2019, 1903/2019
                                     & 6197/2019
Bus driver and they are equally responsible in paying the

compensation to the petitioners.

     10. The objections of the Respondent No.2 in all

the cases:

     The claim petition is not maintainable either on law or

on facts. There is delay in lodging the complaint and FIR

and the driver of the Sea Bird Bus did not have a valid and

effective DL as on the date of accident and the said Bus did

not have a proper insurance. They have contended that

there was a negligence on the part of the driver of the

KSRTC Bus also. They have contended that the petition is

not maintainable for non compliance of Sec.134(c) of MV

Act. They have denied all the petition averments and prayed

to dismiss the petition among other grounds.



     11. The objections of the Respondent No.3 in all

the cases:
 SCCH ­ 25                     15             MVC Nos.161/2019,
                                             3939/2019, 1903/2019
                                             & 6197/2019
     They     have   denied        the   petition   averments   and

contended that the KSRTC Bus was on a trip from Belgaum

to Bangalore and the driver was driving the Bus slowly and

cautiously on the left side of the Road, when it reached near

Kallambella, the Sea Bird Bus bearing No.KA­01­AH­8257

came from behind in a rash and negligent manner and hit

the KSRTC Bus on its back and caused the accident. There

was no negligence on the part of the KSRTC Bus Driver. The

entire negligence was on the part of the driver of the Sea

Bird Bus. It has denied all the petition averments and

prayed to dismiss the petition.



     12. On the above rival contentions of the parties,

this court has framed the following issues:

                       MVC No.161/2019

            1. Whether the petitioners prove that, they
            are the legal heirs of the deceased Miss.
            Nikitha V. Shet?
 SCCH ­ 25                   16          MVC Nos.161/2019,
                                        3939/2019, 1903/2019
                                        & 6197/2019
            2.    Whether the petitioners prove that, the
            accident occurred due to rash and negligent
            driving by the driver of the NWKSRTC Bus
            bearing Reg.No.KA­22­F­2182, as a result
            Miss Nikitha V. Shet sustained fatal injuries
            and succumbed to the injuries?

            3. Whether the petitioners are entitled for
            compensation? If so, what is the quantum?
            From whom?

            4. What order or Award?

                       MVC No.3939/2019

            1. Whether the petitioners prove that, they
            are the legal heirs of the deceased
            Sri.Dhanraj D.?

            2.    Whether the petitioners prove that, the
            accident occurred due to rash and negligent
            driving by the driver of the Sea Bird Bus
            Reg.No.KA­01­AH­8257, as a result Sri.
            Dhanaraj D. sustained injuries and
            succumbed to the injuries?

            3. Whether the petitioners are entitled for
            compensation? If so, what is the quantum?
            From whom?

            4. What order or Award?
 SCCH ­ 25                   17          MVC Nos.161/2019,
                                        3939/2019, 1903/2019
                                        & 6197/2019

                       MVC No.1903/2019

            1.    Whether the petitioner proves that, the
            accident occurred due to rash and negligent
            driving by the driver of the Bus bearing
            Reg.No.KA­01­AH­8257 and in the said
            accident petitioner sustained injuries?

            2. Whether the petitioner is entitled for
            compensation? If so, what is the quantum?
            From whom?

            3. What order or Award?

                      MVC No.6197/2019

            1.    Whether the petitioner proves that, the
            accident occurred due to rash and negligent
            driving by the driver of the Bus bearing
            Reg.No.KA­01­AH­8257 and in the said
            accident petitioner sustained injuries?

            2. Whether the petitioner is entitled for
            compensation? If so, what is the quantum?
            From whom?

            3. What order or Award?


     13.    In MVC No.161/2019, the petitioner No.1/father

of the deceased got examined himself as Pw.1 and got

marked Exs.P.1 to 18. On the other side, the respondent

No.2 has got examined Mr.Hyderkhan - Driver of the Sea
 SCCH ­ 25                   18      MVC Nos.161/2019,
                                    3939/2019, 1903/2019
                                    & 6197/2019
Bird as RW.2 and did not produce any documents. They

have also got examined Mr.Jayashankar - Administrative

Officer as RW.3 and got marked Exs.R.2 and R.3.

     In MVC No.3939/2019, the petitioner No.3/daughter

of the deceased got examined herself as Pw.1 and got

marked Exs.P.1 to 16. On the other side, the respondents

did not examine any witness nor produced any documents

on their behalf in this case.

     The Petitioner in MVC No.1903/2019, got examined

himself as PW.6 and got marked Exs.P.48 to 61. He has also

got examined Madhu G.V. MRD, Hemavathi Orthopedic and

Trauma Center, Tumkur as PW.7 and got marked Exs.P.62

to P.67. On the other side, the respondent No.3 got

examined Mr. Husain Sab Chapper Band - Driver of the

NWKRTC as RW.1 and got marked 1 document as per

Ex.R.1.

      The Petitioner in MVC No.6197/2019 got examined

himself as PW.1 and got marked Exs.P.1 to P.13. He has
 SCCH ­ 25                   19       MVC Nos.161/2019,
                                     3939/2019, 1903/2019
                                     & 6197/2019
also examined R.Agilasithan - Medical Record Officer at

Sanjay Gandhi Hospital as PW.4 and got marked Ex.P.45.

Dr. S.A.Somashekara examined as PW.5 and got marked

Exs.P.46 & P.47.   On the other side, the respondents did

not examine any witness nor produced any documents on

their behalf.



     14. Heard the arguments and perused the materials

on record.

     The counsel for the Petitioner has relied upon the
     following decisions:
     (i) SC 11 (2020) 356 : National Ins. Co. ltd. ,Vs.
     Birender and Ors.

     (ii) MFA No.102868/2014 : Reliance Gen. Ins. Co. Ltd.,
     Vs. Gangappa And Ors.

     (iii) MFA No.118/2018: Smt. Lathamma alias latha and
     Ors. Vs. Mohammed Saleem and Anr.

     (iv) AIR 2013 SC 473 : National Ins. Co. Ltd., Vs.
     Balakrishnan and Anr.

     (v) 2018 SC 189 : Jagtar Singh alias jagdev Singh Vs.
     Sanjeev Kumar and Ors.
 SCCH ­ 25                  20         MVC Nos.161/2019,
                                      3939/2019, 1903/2019
                                      & 6197/2019
     (vi) MFA No.188/2017 C/w 637/2018 :National Ins.
     Co. Ltd., Vs. Vijay Praveen Cutinha and Anr.

     (vii) MFA No.23416/2013 : M.Dada Khalander Vs.
     Muneer Khan and Anr.


     The counsel for the petitioners has furnished the
written arguments.


     The counsel for the respondent No.1 has relied upon
the following decisions:


     (i) 2007 ACJ 2782 (Karnataka) : United India Ins. Co.
     Ltd., Vs. Nagaraja & Anr.

     (ii) 2010 ACJ 184 (Kerala) : Alagadurai Vs. immanuel
     and Ors.

     (iii) MFA No.242 (2013(MV) (Karnataka) : National Ins.
     Co. Ltd., Vs. Smt. Bhagya and Ors.

     The counsel for the respondent No.2 has relied upon
the following decisions:
     (i) Civil Appeal No.10145/2016 - Nishan Singh & Ors.
     Vs. Oriental Ins. Co. Ltd., Throught Regional Manager
     & Ors.

     (ii) 2019 ACJ 2221 : Oriental Ins. Co. Ltd., Vs. Shanthi
     Nanaiah and Ors.
 SCCH ­ 25                          21           MVC Nos.161/2019,
                                                3939/2019, 1903/2019
                                                & 6197/2019
     The counsel for the respondent No.3 has relied upon
the following decisions:

     (i) (2005) 6 SCC 172 : National Ins. Co. Ltd., Vs.
     Prembai Patel and Ors.

     (ii) LAWS (SC) 2007 47 : Oriental Ins. Co. Ltd., Vs.
     Meena Variyal.

     (iii) (2007) 13 Supreme Court Cases 476 : Oriental Ins.
     Co. Ltd., Vs. Premlata Shukla & Ors.

     (iv) 2012 AIR SCW 2241 : Surinder Kumar Arora and
     Anr. Vs. Dr.Manoj Bisla & Ors.

     (v) AIR 2018 Supreme Court 2118 : Nishan Singh Ors.
     Vs. Oriental Ins. Co. Ltd., through Regional Manager
     and Ors.



     15. On hearing both sides and perusal of evidence
on record this Tribunal answers the above issues in all the
cases as follows:­


                     Issue No.1 Issue No.2     Issue No.3      Issue No.4
    Case Nos.
MVC No.161/2019         In the       In the       In the   As per final Order
                     affirmative    Negative   affirmative
MVC No.3939/2019        In the      In the      In the      As per final order
                     affirmative affirmative affirmative
MVC No.1903/2019        In the      In the   As per final           ­­
                     affirmative affirmative    order
MVC No.6197/2019        In the      In the   As per final
                     affirmative affirmative    order
 SCCH ­ 25                     22            MVC Nos.161/2019,
                                            3939/2019, 1903/2019
                                            & 6197/2019

                               REASONS

    16.   Issue No.2 in MVC No.161/2019 and MVC
    No.3939/2019    and   Issue  No.1  in   MVC
    No.1903/2019 & 6197/2019:­

     The counsel for the respondent No.3 has argued that
the burden is on the petitioners to prove negligence on the
part of offending     vehicle and relied upon the following
decisions:
     (i) (2005) 6 SCC 172 : National Ins. Co. Ltd., Vs.
     Prembai Patel and Ors.

        It was held by the Supreme Court of India that the
        legal representatives of the deceased have to
        establish by preponderance of evidence that there
        was no negligence on the part of the injured or
        deceased and they were not responsible for the
        accident.

     (ii) LAWS (SC) 2007 47 : Oriental Ins. Co. Ltd., Vs.
     Meena Variyal.

        It was held by the Supreme Court of India that
        once the petition filed under Sec.166 of MV Act, the
        claimants have the burden of proving the
        negligence of driver.

     (iii) (2007) 13 Supreme Court Cases 476 : Oriental Ins.
     Co. Ltd., Vs. Premlata Shukla & Ors.

        It was held by the Supreme Court of India that
        proof of rashness and negligence on the part of the
        driver of the vehicle is sine qua non for maintaining
        an application u/Sec.166 of MV Act.
 SCCH ­ 25                  23          MVC Nos.161/2019,
                                       3939/2019, 1903/2019
                                       & 6197/2019




      (iv) 2012 AIR SCW 2241 : Surinder Kumar Arora and
      Anr. Vs. Dr.Manoj Bisla & Ors.

        Wherein the Hon'ble Supreme Court of India has
        held that 'the onus to prove act of rash and
        negligent driving by driver of vehicle was on
        claimants'.



      17. In order to prove that the accident occurred due

to the actionable negligence on the part of the Driver of the

Sea   Bird   Bus    bearing     Reg.No.KA­01­AH­8257,    the

Petitioner No.1 in MVC No.161/2019 got examined himself

as PW.1 and filed affidavit in lieu of his chief examination

and got marked Exs.P.1 to 5, 13 to 18. During his cross­

examination, he has admitted that the charge sheet is filed

against the Sea Bird bus Driver. The respondent No.2 got

examined the driver of the Sea Bird Bus as RW.2, who has

stated that the KSRTC bus suddenly applied brake and

caused the accident. During his cross examination,

nothing worthwhile is elicited. Respondent No.2 also got
 SCCH ­ 25                     24         MVC Nos.161/2019,
                                         3939/2019, 1903/2019
                                         & 6197/2019
examined its Official as RW.3 and got marked Ex.R.2 & 3.

During      his   cross   examination   by   the   counsel   for

Respondent No.1, he has admitted that the policy is

attached to IMT 28. He has also admitted that they had

collected Rs.50 for paid driver under IMT 28 as additional

premium.


     18. The Petitioner No.3 in MVC No.3939/2019 got

examined as PW.1 and filed affidavit in lieu of her chief

examination and got marked Exs.P.1 to 8. During her

cross­examination, nothing worthwhile is elicited.           The

Petitioner in MVC No.1903/2019 got examined as PW.6

and filed affidavit in lieu of his chief examination and got

marked Exs.P.48 to 54. During his cross­examination he

has stated that the negligence could be of both the

vehicles. He has admitted the involvement of both the

vehicles. The respondent No.3 got examined the driver of

the NWKRTC as RW.1 and got marked 1 document as
 SCCH ­ 25                  25          MVC Nos.161/2019,
                                       3939/2019, 1903/2019
                                       & 6197/2019
Ex.R.1 i.e., Five Photos with CD. In his affidavit he has

reiterated the objections of the respondent No.3. During

his cross­examination nothing worthwhile is elicited.



      19. The petitioner in MVC 6197/2019 got examined

himself as PW.1 and got marked Exs.P.1 to 7 and filed

affidavit in lieu of his chief examination and reiterated the

contents of the petition averments. During his cross­

examination nothing worthwhile about the accident is

elicited.



      20. All the petitioners have produced the police

documents i.e., FIR, Mahazar, spot sketch, IMV report and

charge sheet as per Exs.P.1 to 5 & 7 in MVC 6197/2019,

Exs.P.48 to 52 & 54 in MVC 1903/2019, Exs.P.1 to 4 to 6

& Exs.P.15 to 18 in MVC 161/2019 and Exs.P.1 to P.5 & 8

in MVC 3939/2019. On perusal of documents it is clear

that the accident occurred on 28.08.2018 at about 4.45am
 SCCH ­ 25                   26           MVC Nos.161/2019,
                                         3939/2019, 1903/2019
                                         & 6197/2019
and the FIR was registered on the same day at about 7.15

am. The complaint was given by Hussain Sab i.e., the

driver of the NWKRTC. Spot mahazar was conducted on

the same day, spot sketch prepared. As per the IMV report,

both the vehicles were damaged. But on perusal of the

damages it is clear that the Sea Bird bus has hit the left

back portion of the NWKRTC bus and the Sea Bird bus has

suffered    damages   to   the   front   right   portion.   After

investigation charge sheet is field against the driver of the

Sea Bird Bus by the police. Other than the police

documents, none of the other parties have produced any

other   documents contrary to these. However, it is to be

noted that the driver of the NWKRTC when being examined

as RW.1 in MVC 1903/2019 got marked 5 photographs

and a CD. The Photographs marked at Ex.R.1 in MVC

1903/2019     clearly show that the North Western KSRTC

was going towards the extreme left side of the Road
 SCCH ­ 25                27          MVC Nos.161/2019,
                                     3939/2019, 1903/2019
                                     & 6197/2019
whereas the Sea Bird Bus has hit the NWKRTC from

behind.



     21. As per wound certificate at Ex.P.6 in MVC

6194/2019 and the wound certificate at Ex.P.53 in MVC

1903/2019 the petitioner suffered injuries in RTA. As per

the inquest and PM report marked at Exs.P.6 & 7 in MVC

3939/2019 and PM report and Inquest report marked at

Exs.P.3 & 14 in MVC 161/2019, the deceased died due to

hemorrhage or shock in an RTA. Therefore, on the basis of

all these documents and especially on the basis of photos

which are produced at Exs.R.1 & 2 in MVC 1903/2019 it is

clear that the accident was caused due to the sole

negligence and rash driving by the driver of the Sea Bird

Bus bearing No.KA­01­AH­8257. Nothing is brought on

record by any of the parties to show there was any kind of

negligence on the part of the driver of the NWKRTC.

Accordingly,   issue   No.2   in   MVC   No.161/2019    is
 SCCH ­ 25                  28             MVC Nos.161/2019,
                                          3939/2019, 1903/2019
                                          & 6197/2019

answered    in   the    Negative,      Issue    No.2    in     MVC

3939/2019 and Issue No.1 in MVC Nos.1903/2019 &

6197/2019 are held in the affirmative.



     22.    Issue No.1 in MVC No.161/2019:

     It is the case of the Petitioners that, the Petitioner

No.1 is the father and Petitioner No.2 is the mother of the

deceased - Nikitha V. Shet. The Petitioners to prove their

relationship have examined the 1st Petitioner as PW.1.

PW.1 has specifically spoken about this relationship in his

chief­examination.     Apart    from    that,   to     prove    the

relationship, the Petitioners have produced notarized copy

of their Aadhar cards and also produced the Aadhar Card,

PAN Card and death certificate of the deceased Nikitha V.

Shet as per Exs.P.8 to 12. In the Aadhar Card and PAN

Card Card of the deceased, her father's name is mentioned

Vinayaka A.G. In the Aadhar Card of the Petitioner No.2,

her husband's name is mentioned as Vinayaka A.G. In the
 SCCH ­ 25                 29         MVC Nos.161/2019,
                                     3939/2019, 1903/2019
                                     & 6197/2019
death certificate of the deceased Nikitha V. Shet, her

father's and mother's name are mentioned as Vinayaka

and Bhavani who are the petitioner Nos.1 & 2. At Ex.P.14 -

Inquest mahazar it can be seen that the deceased father's

and mother's name is shows as Vinayaka and Bhavani who

are the petitioner Nos.1 & 2. These documents are public

documents and they have got initial presumptive value

under law. These documents have not been seriously

disputed by the Respondents. The Respondents have not

produced any contrary documents to dispute and rebut the

contents of documents produced by the Petitioners. As

such, there are no reasons to discard the oral and

documentary evidence produced by the Petitioners. Under

such circumstances, relying upon the oral evidence of

PW.1 and the documents, this court is of the opinion that

the Petitioner Nos.1 & 2 are the father and mother of the

deceased Nikitha V. Shet. Accordingly, Issue No.1 in this

case is held in the affirmative.
 SCCH ­ 25                       30             MVC Nos.161/2019,
                                               3939/2019, 1903/2019
                                               & 6197/2019

      [   23. Issue No.3 in MVC No.161/2019:

      PW.1 has specifically spoken before this court that

due to the untimely death of the deceased, they have lost

their loving affectionate daughter. He has further deposed

that they have spent huge amount towards transportation

of dead body, funeral expenses. Therefore, the Petitioners

are   entitled     for   compensation     as      per    the    following

discussion.


      Monthly income

      24. According to the Petitioners, the deceased was

working       as   representative     operations        at     Concentrix

Services      India   Pvt.   Ltd.,   thereafter    she       joined   M/s

Bhavanaditya Accounting and order services and working

as Customer Support Representative and drawing monthly

salary of Rs.31,000/­ per month. Apart from this she was

also taking tuition to the high School students and earning

more than Rs.15,000/­ per month.                  In this regard, the
 SCCH ­ 25                  31             MVC Nos.161/2019,
                                          3939/2019, 1903/2019
                                          & 6197/2019
Petitioners have produced statement of Accounts and pay

slips at Exs.P.6 and 7. The pay slips are for the months of

August,     September   and     October     2017.   When    an

application was filed to examine the employer, the

respondent No.2 counsel has submitted that since there

are payslips and corresponding entries in the Bank

Statement, it is not disputed by them. On perusal of the

Bank Statement and the payslips it is seen that the salary

amount has varied from month to month. However, on an

average the deceased has received Rs.25,000/­ per month.

Hence the same is considered as the monthly income of the

deceased.


     Age of the deceased
     25. In so far as age of the deceased is concerned, the

Petitioners have produced Aadhar Card of the deceased at

Ex.P.8. As per Ex.P.8 the deceased was aged about 27

years. This is a public document and has got presumptive

value under law. This shows that as on the date of
 SCCH ­ 25                 32         MVC Nos.161/2019,
                                     3939/2019, 1903/2019
                                     & 6197/2019
accident, the age of the deceased was 27 years. Therefore,

her age is considered as 27 years.


     (i)    LOSS OF DEPENDENCY AND FUTURE
            PROSPECTS:­

     As per the principles of law laid down in the case of

Sarla      Verma   V/s   Delhi   Transport   Corporation,

appropriate multiplier applicable to her age is 17. In the

instant case, the deceased has a Father and a Mother,

aged about 48 & 47 years respectively. PW.1 in his cross­

examination admitted that he was doing Goldsmith work.

As such it can be considered that petitioner No.1 is not

depending on the income of the deceased. Therefore,

petitioner No.2 mother is considered as the dependent of

the deceased.



     26. As per the decision of Hon'ble Supreme court in

National Insurance company Vs Pranay Sethi and

others(AIR 2017 S.C 5157) persons aged above 60 years
 SCCH ­ 25                   33          MVC Nos.161/2019,
                                        3939/2019, 1903/2019
                                        & 6197/2019
are not entitled to any future prospects. As mentioned

above, since the deceased was under below 40 years age

slab, 40% future prospects is to be added to her monthly

income.     So    Rs.10,000/­    (Rs.25,000/­     X    40%    =

Rs.10,000/­) should be added to her monthly salary of

Rs.25,000/­ then it comes to Rs.35,000/­ per month. As

per the Sarala Verma case, if the deceased is a bachelor

then 1/2 of her income has to be deducted towards her

personal    and    living   expenses,   balance       comes   to

Rs.17,500/­.      Therefore, the total loss of dependency

would be Rs.35,70,000/­ (Rs.17,500/­ X 17 x 12) =

Rs.35,70,000/­).



     (ii)   LOSS OF CONSORTIUM:­

     In Magma General Insurance company Limited Vs.

Nanuram (2018) 18 SCC 130, the Hon'ble Apex court has

observed
 SCCH ­ 25                  34          MVC Nos.161/2019,
                                       3939/2019, 1903/2019
                                       & 6197/2019

            "Consortium" is a compendious term, which
    encompasses       spousal   consortium,   parental
    consortium and filial consortium. The right to
    consortium would include the company, care,
    help, comfort, guidance, solace and affection of
    the deceased, which is a loss to his family. With
    respect to a spouse, it would include sexual
    relations with the deceased spouse".


     27. This observation of the Hon'ble Supreme Court

is reaffirmed in United Indian Insurance Company Ltd.

Vs. Satinder Kaur @ Satvinder Kaur and others, (2021)

11 SCC 780.



     28. The Petitioner No.1 is the father and the

petitioner No.2 is the mother of the deceased. The Father

and Mother have to live remaining part of their life in the

absence of their young daughter. The loss of a young

daughter full of hopes for the future can never be suitably

compensated to the parents. However, petitioner Nos.1 & 2
 SCCH ­ 25                       35             MVC Nos.161/2019,
                                               3939/2019, 1903/2019
                                               & 6197/2019

are   entitled   to   a   sum        of   Rs.40,000/­   each   (Total

Rs.80,000/­) under the head of loss of consortium.



      (iii)   TRANSPORTATION AND FUNERAL
              EXPENSES AND LOSS OF ESTATE:­

      In so far as the funeral and transportation expenses

are concerned, the Petitioners have contended that they

have spent huge amount towards transportation of dead

body and funeral obsequies. But, there is no document

produced in this regard. In addition there are expenses

during the death of a person for which documents cannot

be maintained. Therefore, in the interest of justice the

Petitioners are awarded a sum of Rs.20,000/­ under this

head. If the deceased was alive she would have certainly

saved some amount out of her living and personal

expenses and created an estate in favour of the Petitioners.

Therefore, the Petitioners are entitled for Rs.20,000/­

under the head of loss of estate.
 SCCH ­ 25                    36          MVC Nos.161/2019,
                                         3939/2019, 1903/2019
                                         & 6197/2019
     Therefore, the Petitioners are entitled for a total sum of

Rs.36,90,000/­.



       29.   Issue No.1 in MVC No.3939/2019:

       It is the case of the Petitioners that, the Petitioner

No.1 is the wife and Petitioner Nos.2 & 3 are the daughters

of the deceased - Dhanraj D. The Petitioners to prove their

relationship have examined the 3rd Petitioner as PW.

1.    PW.1 has specifically spoken about this relationship in

her chief­examination. Apart from that, to prove the

relationship, the Petitioners have produced notarized copy

of their Aadhar card and DL of the deceased Dhanraj D.

They have also produced notarized copy of Aadhar Card

and SSLC Marks Card of the 3 rd petitioner as per Exs.P.10

to P.13. In the SSLC Marks card of the petitioner No.3 her

father's name is mentioned as Dhanraj. But in the Aadhar

Card of the petitioner No.3 her husband's name is

mentioned as Venkatesh M. Hegde. Apart from this, they
 SCCH ­ 25                 37          MVC Nos.161/2019,
                                      3939/2019, 1903/2019
                                      & 6197/2019
have also produced the Aadhar Card of the petitioner No.1,

school certificate of petitioner No.2 as per Exs.P.14 & 15

and also produced the ration Card at Ex.P.16. But in the

Aadhar Card of the petitioner No.1 her deceased husband

Dhanraj's name is not mentioned. In the same manner in

the school certificate of petitioner No.2, her father's name

deceased Dhanraj is not mentioned.       As per Inquest at

Ex.P.6 it is mentioned that Vasantha is his second wife

and first wife is no more. This fact is admitted by his own

daughter petitioner No.3. These documents are public

documents and they have got initial presumptive value

under law. These documents have not been seriously

disputed by the Respondents. The Respondents have not

produced any contrary documents to dispute and rebut the

contents of documents produced by the Petitioners. As

such, there are no reasons to discard the oral and

documentary evidence produced by the Petitioners. Under

such circumstances, relying upon the oral evidence of
 SCCH ­ 25                  38          MVC Nos.161/2019,
                                       3939/2019, 1903/2019
                                       & 6197/2019
PW.1 and the documents, this court is of the opinion that

the Petitioner No.1 is the wife, Petitioner Nos. 2 & 3 are the

daughters of the deceased Dhanraj D. Accordingly, Issue

No.1 in this case is held in the affirmative.



     30. Issue No.3 in MVC No.3939/2019:

     PW.1 has specifically spoken before this court that

due to the untimely death of the deceased, they have lost

the bread earner of their family and her loving Father. She

has further deposed that they have incurred huge expenses

towards treatment, conveyance, transportation of dead

body and for performing the funeral ceremonies. The

Petitioners are entitled for compensation as per the

following discussion.



     Monthly income

     31. According to the Petitioners, the deceased was

aged about 58 years, working as a Driver at Sea­Bird
 SCCH ­ 25                  39        MVC Nos.161/2019,
                                     3939/2019, 1903/2019
                                     & 6197/2019
Travels and earning Rs.23,000/­ and daily bata and perks

about Rs.22,000/­ in all he was earning a sum of

Rs.45,000/­ per month. The Petitioner No.3 to prove the

income of the deceased has produced Bank statement of

the deceased Dhanraj at Ex.P.9. As per this document the

deceased has received on an average Rs.20,000/­ salary

per month.



     Age of the deceased

     32. In so far as age of the deceased is concerned, the

Petitioners have produced notarized copy of DL, Aadhar

Card at Exs.P.10 & 11. As per Ex.P.10 as on the date of

accident he was 59 years old and as per Ex.P.11 as on the

date of accident he was 56 years old. Ex.P.10 was the first

document which was taken by the deceased and the same

is considered. This is a public document which has

presumptive value under law. This shows that as on the
 SCCH ­ 25                      40           MVC Nos.161/2019,
                                            3939/2019, 1903/2019
                                            & 6197/2019
date of accident, the age of the deceased was 59 years and

the same is considered.


     (i)     LOSS OF DEPENDENCY AND FUTURE
             PROSPECTS:­

     As per the principles of law laid down in the case of

Sarla      Verma     V/s     Delhi    Transport      Corporation,

appropriate multiplier applicable to his age is 9.            In the

instant case, the deceased has a wife­petitioner No.1 aged

about 42 years and a minor daughter aged about 14 years

and a married daughter aged about 32 years.


     The counsel for the Petitioner has relied upon the
following decisions:

     (i) SC 11 (2020) 356 : National Ins. Co. ltd. ,Vs.
     Birender and Ors.

           Wherein it is observed that even earning sons of
           the deceased can apply for compensation and the
           Tribunal    shall   decide   the    quantum   of
           compensation after deciding whether they were
           fully Dependant on the deceased or not.
 SCCH ­ 25                   41            MVC Nos.161/2019,
                                          3939/2019, 1903/2019
                                          & 6197/2019
      (ii) MFA No.102868/2014 : Reliance Gen. Ins. Co. Ltd.,
      Vs. Gangappa And Ors.

        Wherein the Hon'ble High Court of Karnataka has
        observed that even married daughters are eligible
        for compensation on all heads.


      (iii) MFA No.118/2018: Smt. Lathamma alias latha and
      Ors. Vs. Mohammed Saleem and Anr.

        Wherein the Hon'ble High Court of Karnataka has
        held that even earning sons of the deceased can
        be financially dependent on him.


      As such, petitioner Nos.1 & 2 are depending on the

income of the deceased Dhanraj D. However, nothing is

brought on record by the petitioners to show that the

petitioner No.3 was financially dependent on the income of

the   deceased.   Therefore,     petitioner   Nos.1   &     2   are

considered as the dependents of the deceased.


      33. As per the decision of Hon'ble Supreme court in

National Insurance company Vs Pranay Sethi and

others(AIR 2017 S.C 5157) persons aged above 60 years

are not entitled to any future prospects. As mentioned
 SCCH ­ 25                 42          MVC Nos.161/2019,
                                      3939/2019, 1903/2019
                                      & 6197/2019
above, since the deceased comes under 50 to 60 years age

slab, 10% future prospects is to be added to his monthly

income. As such, after adding 10% to his income then it

comes to Rs.22,000/­ per month (Rs.20,000/­ x 10% =

Rs.2,000/­). As per the Sarala Verma case, if there are 2

to 3 dependents then 1/3rd of his income has to be

deducted towards his personal and living expenses,

balance comes to Rs.14,667/­ (Rs.22,000/­ ­ Rs.7,333/­ =

Rs.14,667/­).   Therefore, the total loss of dependency

would be Rs.15,84,036/­ (Rs.14,667/­ X 9 x 12) =

Rs.15,84,036/­).


     ii)    LOSS OF CONSORTIUM:­

     In Magma General Insurance company Limited Vs.

Nanuram (2018) 18 SCC 130, the Hon'ble Apex court has

observed "Consortium" is a compendious term, which

encompasses spousal consortium, parental consortium and

filial consortium. The right to consortium would include the
 SCCH ­ 25                    43           MVC Nos.161/2019,
                                          3939/2019, 1903/2019
                                          & 6197/2019

company, care, help, comfort, guidance, solace and affection

of the deceased, which is a loss to her family. With respect

to a spouse, it would include sexual relations with the

deceased spouse".




       34. This observation of the Hon'ble Supreme Court

is reaffirmed in United Indian Insurance Company Ltd.

Vs. Satinder Kaur @ Satvinder Kaur and others, (2021)

11 SCC 780.


       35. The Petitioner No.1 is the wife and as she has

lost her husband and companion at the age of 42 years

and she has to the live remaining part of her life without

him,     she is entitled to a sum of Rs.40,000/­ under the

head of loss of consortium. Similarly, the petitioner Nos.2

& 3 are the children, they have lost their loving, care

taking    father.   Therefore,    they   are   also   entitled   to
 SCCH ­ 25                   44              MVC Nos.161/2019,
                                            3939/2019, 1903/2019
                                            & 6197/2019

Rs.40,000/­ each, in total Rs.1,20,000/­ is             awarded

under the head of loss of consortium.



     iii)   TRANSPORTATION AND FUNERAL
            EXPENSES:­

     PW.1/Petitioner has stated that she has spent huge

amount towards funeral expenses and obsequies etc. In

this regard the petitioner has not produced any bills

pertaining to the above said expenses. However, there are

expenses    during   the   death   of   a    person   for   which

documents cannot be maintained. Therefore, in the

interest of justice, the Petitioner is awarded a sum of

Rs.20,000/­ under this head.



     iv)    LOSS OF ESTATE:­

     As mentioned above, the deceased was earning a sum

of Rs.12,500/­ per month. Out of this, he was spending

1/3rd of his income towards personal expenses. Such being

the case, out of this, certainly he would have saved some
 SCCH ­ 25                    45             MVC Nos.161/2019,
                                            3939/2019, 1903/2019
                                            & 6197/2019
amount and created estate in favor of the Petitioners.

Therefore,    the   Petitioner    is   entitled   to   a   sum   of

Rs.20,000/­ under the head of loss of estate.

     As such, in total, the Petitioners are entitled to a sum

of Rs.17,44,036/­.       If it is rounded off it comes to

Rs.17,44,100/­.


     36. Issue No.2 in MVC 1903/2019:­

     The Petitioner has further averred that on account of

the accident he is suffering from grievous injuries. The

Petitioner to substantiate that there is loss of income due to

the accidental injuries and that he is suffering from

permanent disability has not examined either the treated

Doctor or any other Doctor who has got expertise in this

field. He also has not placed any disability certificate issued

by the competent person to prove that he suffered

permanent disability. But he has examined Mr.Madhu G.V.

­   MRD,     Hemavathi    Orthopedic      and     Trauma    Center,
 SCCH ­ 25                  46          MVC Nos.161/2019,
                                       3939/2019, 1903/2019
                                       & 6197/2019
Tumkur,     as   PW.7   and     produced   Exs.P.62    to   67

authorization letter with letter dated 10.05.2022, once case

sheet, discharge summary, inpatient detail bill, Eight X­rays

and Nine CT Scan films. During the cross examination of

PW.7, he has admitted the medical bills were paid by the

BMTC i.e., the employer of the petitioner. Therefore, in

absence of evidence this Tribunal holds that the injuries

sustained by the petitioner in the accident has not caused

him permanent disability resulting in loss of income and

accordingly the version of the petitioner in this regard is not

acceptable. Under these circumstances the petitioner is not

entitled for compensation under the head of loss of future

income due to disability. However, it is pertinent to note

that, the wound certificate produced as per Ex.P.5 discloses

that, he has sustained Fracture shaft of right femur,

Fracture shaft of left femur, Multiple facial bone fracture,

minimal T12 wedge compression fracture and head injury

which are grievous injuries. Therefore, the Petitioner is
 SCCH ­ 25                 47         MVC Nos.161/2019,
                                     3939/2019, 1903/2019
                                     & 6197/2019

entitled for compensation of Rs.40,000/­ under the head of

Pain and Suffering. The Petitioner has stated that he has

spent more than Rs.10,00,000/­ medical, conveyance and

nourishment expenses. In this regard he has produced

medical advance issued letter dated 25.08.2021 by Asst.

Accountant, BMTC Office, Bangalore at Ex.P.56 and the

salary slips show that medical advance is deducted from his

salary. He has not given any certificate from his department

to show that he has not claimed medical reimbursement.

Moreover    the discharge summary and inpatient        bills

produced at Exs.P.64 & 65 are not original but true copies

only. PW.7 has admitted that BMTC has paid the amount at

Ex.P.65 and they have sent the original bill to BMTC. As

such, he is not entitled to any amount under the head of

Medical Expenses. The petitioner has claimed that he has

lost 90 days of work without pay and 90 days of half pay

leave as per Exs.P.57 & 58. The petitioner must be suitably

compensated for the loss of these leaves. From the salary
 SCCH ­ 25                   48           MVC Nos.161/2019,
                                         3939/2019, 1903/2019
                                         & 6197/2019
slip at Ex.P.55 it is clear that the salary of the petitioner per

day is Rs.1,000/­. Therefore, Rs.1,80,000/­ is granted for

Loss of Income during laid up period. As mentioned above

the Petitioner was treated at Government Hospital and at

Hemavathi Orthopedic and Trauma Center at Tumkur,

wherein he was treated as an in patient from 28.08.2018 to

11.09.20218. In this regard Pw.7 has produced Discharge

summary of Hemavathi Orthopaedic & Trauma Centre at

Ex.P.64. During that time, certainly he would have spent

some        amount     towards      attendant,      conveyance,

transportation and for other incidental expenses. Therefore,

the Petitioner is entitled for a sum of Rs.20,000/­ towards

attendant,     conveyance,       transportation    and    other

incidental expenses.       The total compensation comes to

Rs.2,40,000/­.



       37. Issue No.2 in MVC 6197/2019:­

       In order to prove the injuries and disability suffered by
 SCCH ­ 25                   49              MVC Nos.161/2019,
                                            3939/2019, 1903/2019
                                            & 6197/2019
the petitioner, the petitioner has produced the wound

certificate as per Ex.P.6. As per Ex.P.6, the Petitioner has

sustained (1) Soft tissue injury and (2) Fracture L1 rout

neurological involvement and (3) o/d burst fracture of L1.

Out of these injuries, injury No.1 is simple and injury Nos.2

& 3 are grievous in nature.


     38. The petitioner has got examined one more

witness Mr.R.Agilasithan MRO at Sanjay Gandhi Hospital as

PW.4 and he got marked Ex.P.45 : One Case sheet. In the

cross­examination of PW.4 nothing worthwhile is elicited.


     39. The       petitioner    has    also        got   examined

Dr.S.A.Somashekar - Orthopedic Surgeon at Bowring and

Lady Curzon Hospital as PW.5 and got marked Exs.P.46 &

47 OPD Card and One recent X­ray. He has deposed the

details   of   surgery   undergone     by     the    petitioner   for

decompressions and stabilization with pedicle screws and

rods on 30.06.2019 and has stated the total disability of
 SCCH ­ 25                  50          MVC Nos.161/2019,
                                       3939/2019, 1903/2019
                                       & 6197/2019
spine at 24% and that of his whole body at 12% and the

disability as permanent.


     40. PW.5 in his cross examination has stated that he

has not treated the petitioner. He only assessed the

disability of the petitioner. The fractures are united and he

has not issued any separate disability certificate to the

petitioner.




     Disability:

     41. The petitioner has averred that, he is working as

a Tailor. From the evidence of PW.3 it can be seen that the

disability being suffered by the petitioner will impact his

work as a Tailor and also impact his day today activities.

Therefore, the total disability of the whole body at 12%

estimated by PW.3, is fixed as the functional disability.


     Monthly income:
 SCCH ­ 25                 51          MVC Nos.161/2019,
                                      3939/2019, 1903/2019
                                      & 6197/2019

     42. The Petitioner has deposed in his evidence that,

he was working as a Tailor and earning Rs.20,000/­ per

month. In support of this he has not produced any

documents such as Bank Statement, receipts etc., nor

examined any witness. The accident occurred in the year

2018. Under such circumstances, this court has to

consider the income of the petitioner notionally for

calculating the compensation. Therefore this Court deems

it fit to fix the notional income of the petitioner at

Rs.12,500/­ per month. Keeping all the above things in

mind, Petitioner is entitled to the following compensation:­


     i)     PAIN AND SUFFERING:­
     After the accident, the Petitioner was shifted to Govt.

Hospital, Sira then District Govt. Hospital, Tumkur then

Sapthagiri Hospital, Hesaraghatta, Bangalore. Thereafter for

higher treatment to Sanjay Gandhi Institute of Trauma &

Orthopaedics Govt. Hospital, Bangalore, wherein he was

admitted and treated for 20 days. As per Ex.P.10, the
 SCCH ­ 25                 52          MVC Nos.161/2019,
                                      3939/2019, 1903/2019
                                      & 6197/2019
petitioner took treatment as an inpatient in District

Hospital, Tumkur, Sapathagiri Hospital and Sanjay Gandhi

Institute of Trauma and Orthopedics. Considering that the

nature of injuries he has undergone are grievous, the

Petitioner is awarded a sum of Rs.1,00,000/­ under this

head.


     ii)    MEDICAL EXPENSES:
     The Petitioner has pleaded that he has spent a sum of

Rs.3,00,000/­ towards treatment, medicines, conveyance,

food and nourishment and other incidental expenses etc. In

this regard, he has produced 40 medical bills as per Ex.P.8

for a sum of Rs.30,964/­. There is no contrary evidence

from the respondents to disprove the medical expenses by

the petitioner. Therefore, the petitioner is entitled for the

above said amount under this head.



    iii)    LOSS OF INCOME DURING LAID UP PERIOD:­
 SCCH ­ 25                     53                     MVC Nos.161/2019,
                                                     3939/2019, 1903/2019
                                                     & 6197/2019
      As mentioned above the petitioner has sustained

simple and grievous injuries. The petitioner has produced

discharge summaries of above said hospitals to show the

duration and treatment. Therefore, considering the nature

of injuries it can be said that the Petitioner may have

required at least One month time for recovering from the

injuries sustained by him.         Hence, he is entitled only for a

sum of Rs.12,500/­ under this head.


      iv)    LOSS OF FUTURE INCOME:­
      On perusal of Ex.P.6/Wound Certificate, the petitioner

was aged about 23 years as on the date of accident. As per

the   dictum    laid   down       in        Sarala        Verma's         case       the

appropriate     multiplier    applicable             to    his       age       is    18.

Therefore,     the   Petitioner        is     entitled         for    a    sum        of

Rs.3,24,000/­        (Rs.12,500/­            x   12        x     18        x        12%=

Rs.3,24,000/­) under this head.
 SCCH ­ 25                    54          MVC Nos.161/2019,
                                         3939/2019, 1903/2019
                                         & 6197/2019

     (v)     LOSS OF FUTURE AMENITIES AND
             HAPPINESS:­
     The Petitioner was aged about 23 years at the time of

accident. He has sustained grievous injuries and as per

consideration of this Tribunal, he is suffering from 12%

functional disability. The Petitioner has to suffer this

disability throughout his life. Because of this he will have to

lose some of the amenities and comforts. Therefore,

considering the age and nature of injuries that the

Petitioner has suffered, a sum of Rs.20,000/­ is awarded

under this head.



     (vi)    ATTENDANT, CONVEYANCE, FOOD AND
             NOURISHMENT CHARGES:
     After the accident, the Petitioner was treated in the

above      said hospitals,   admitted   as   an   inpatient   and

discharged with advise. However, during this period he

must have spent considerable amount on his food and

nourishment,       conveyance     and    attendant     expenses.
 SCCH ­ 25                    55            MVC Nos.161/2019,
                                           3939/2019, 1903/2019
                                           & 6197/2019
Therefore,    the   Petitioner    is   entitled   for    a   sum   of

Rs.20,000/­ under this head.


     43      The Petitioner is entitled to compensation under

the following heads:

1. Pain & suffering                                 Rs.1,00,000/­
2. Medical expenses                                  Rs.30,964/­
3. Loss of income during laid up                     Rs.12,500/­
   period
4. Loss of future income                           Rs.3,24,000/­
5. Loss of future amenities and                     Rs.20,000/­
   happiness
6. Attendant, conveyance, food and                      Rs.20,000/­
   nourishment charges
   TOTAL                                           Rs.5,07,464/­

If it is rounded off it comes around Rs.5,07,500/­ and same
is awarded under different heads to the Petitioner.

     LIABILITY
     44. The Respondent No.2 has contended in MVC

3939/2019 that the deceased was spare driver and he is not

covered under the insurance policy. In support of this he

has produced the following decisions:
 SCCH ­ 25                    56            MVC Nos.161/2019,
                                           3939/2019, 1903/2019
                                           & 6197/2019
     (i) Civil Appeal No.10145/2016 - Nishan Singh & Ors.
     Vs. Oriental Ins. Co. Ltd., Throught Regional Manager
     & Ors.
        Wherein the Hon'ble High Supreme Court held that,
        Maruti Car of appellant which crashed into Truck
        of respondent from behind, driven negligently
        without maintaining sufficient distance.
     (ii) 2019 ACJ 2221 : Oriental Ins. Co. Ltd., Vs. Shanthi
     Nanaiah and Ors.

        Wherein the Hon'ble High Court of Karnataka held
        that, there was composite negligence of a Truck
        parked in a center of the road and the Jeep which hit
        it'.

     As against this the respondent No.1 has furnished

three decisions:

     (i) 2007 ACJ 2782 (Karnataka) : United India Ins. Co.
     Ltd., Vs. Nagaraja & Anr.

        Wherein the Hon'ble High Court of Karnataka has
        held that 'the words engaged in driving' would not
        necessarily mean that driver should be actually
        driving at the time of accident. The said words
        include a spare driver who is also obviously
        engaged for driving but on shift basis. .... The Act
        policy covers the risk of only a driver. In case of
        spare driver, the Traffic regulations do permit
        coverage of risk of a spare driver on payment of
        additional premium.

        The court further held that, since there was only
        one claim by the driver whose duty was to drive
        on shift basis, the insurer is liable to pay the
        compensation.
 SCCH ­ 25                     57            MVC Nos.161/2019,
                                            3939/2019, 1903/2019
                                            & 6197/2019


     (ii) 2010 ACJ 184 (Kerala) : Alagadurai Vs. immanuel
     and Ors.

        Wherein the Hon'ble High Court of Kerala has held
        that a driver engaged in a goods vehicle though he
        was not driving the vehicle at the time of accident
        is covered under the Act policy but the liability of
        the insurance company is limited as per liability
        under Workmen's Compensation Act as per
        Sec.147(1) Proviso(i)(c) of MV Act.

     (iii) MFA No.242 (2013(MV) (Karnataka) : National Ins.
     Co. Ltd., Vs. Smt. Bhagya and Ors.

        Wherein the Hon'ble High Court of Karnataka has
        held that in terms of the additional premium,
        liability to Workmen Compensation to two
        employees are covered in addition to the basic
        policy or the act policy.
           An additional premium having been collected for
        two employees, it is therefore, required for the
        Insurance Company to bear the compensation
        required to be paid towards such employees if any
        claim is raised by them. Now the question would
        be as regards identification of the employees
        covered. That question would be relevant only if
        there are more than two claimants, since only two
        claimants are covered if lesser than two claims are
        made then as long the employer/owner of the
        insured bus were to consent to the claim and to be
        an employee, such employee would be covered by
        the policy.

      The counsel for the petitioner has relied upon the
following decisions:
 SCCH ­ 25                     58            MVC Nos.161/2019,
                                            3939/2019, 1903/2019
                                            & 6197/2019
     (i) AIR 2013 SC 473 : National Ins. Co. Ltd., Vs.
     Balakrishnan and Anr.

        Wherein the Hon'ble Supreme Court has held that
        a comprehensive/package policy would cover the
        liability of the insurer for payment of compensation
        for the occupant in a Car and an Act policy stands
        on a different footing which does not cover a Third
        Party risk of an occupant in a Car.

     (ii) 2018 SC 189 : Jagtar Singh alias jagdev Singh Vs.
     Sanjeev Kumar and Ors.

        Wherein the Hon'ble Supreme Court of India has
        held that liability of insurance companies in
        respect of occupant or gratuitous passengers in a
        private car depends on whether the policy is a
        comprehensive policy/package policy or whether it
        is just an Act policy.

     (iii) MFA No.188/2017 C/w 637/2018 :National Ins.
     Co. Ltd., Vs. Vijay Praveen Cutinha and Anr.

        Wherein the Hon'ble High Court of Karnataka has
        held that the premium paid would determine the
        nature of the coverage of policy. The second
        construction      is,     when       the      word
        package/comprehensive is used that 'everything
        including the occupant, driver, owners, are covered
        under the policy'. The premium paid is irrelevant
        and recede to oblivion.

     (iv) MFA No.23416/2013 : M.Dada Khalander Vs.
     Muneer Khan and Anr.
 SCCH ­ 25                        59            MVC Nos.161/2019,
                                               3939/2019, 1903/2019
                                               & 6197/2019
      Wherein the Hon'ble High Court of Karnataka has held that in

case of comprehensive or package policy, in a two wheeler, it covers the

pillion rider and of a private car covers the occupants.

      And it is also pertinent to quote IMT 28 LEGAL

LIABILITY TO PAID DRIVER AND/OR CONDUCTOR AND/OR

CLEANER EMPLOYED IN CONNECTION WITH THE OPERATION

OF INSURED VEHICLE

(For all Classes of vehicles.)
         In consideration of an additional premium of Rs.
         25/- notwithstanding anything to the contrary
         contained in the policy it is hereby understood and
         agreed that the insurer shall indemnify the insured
         against the insured's legal liability under the
         Workmen's Compensation Act, 1923 ,the Fatal
         Accidents Act, 1855

         or at Common Law and subsequent amendments of
         these Acts prior to the date of this Endorsement in
         respect of personal injury to any paid driver and/or
         conductor and/or cleaner whilst engaged in the
         service of the insured in such occupation in
         connection with the vehicle insured herein and will
         in addition be responsible for all costs and expenses
         incurred with its written consent.

Provided always that

         (1) this Endorsement does not indemnify the
         insured in respect of any liability in cases where the
         insured holds or subsequently effects with any
         insurer or group of insurers a Policy of Insurance in
 SCCH ­ 25                       60            MVC Nos.161/2019,
                                              3939/2019, 1903/2019
                                              & 6197/2019
        respect of liability as herein defined for insured's
        general employees;

        (2) the insured shall take reasonable precautions to
        prevent accidents and shall comply with all
        statutory obligations;

        *(3) the insured shall keep record of the name of
        each paid driver conductor cleaner or persons
        employed in loading and/or unloading and the
        amount of wages and salaries and other earnings
        paid to such employees and shall at all times allow
        the insurer to inspect such records on demand.

        (4) in the event of the Policy being canceled at the
        request of the insured no refund of the premium
        paid in respect of this Endorsement will be allowed.
        Subject otherwise to the terms conditions
        limitations and exceptions of the Policy except so far
        as necessary to meet the requirements of the Motor
        Vehicles Act, 1988.


     From perusal of all the decisions and IMT 28, it is clear

that if the driver was an employee of the insured then the

insurance has coverage of spare driver also. Moreover, the

insurance policy shows that an additional premium was

paid by the Sea Bird Company. Therefore, the respondent

Nos.1   &   2   are   jointly        and   severally   liable   to   pay

compensation to the petitioners. The respondent No.2

insurance company of the Sea Bird Bus is liable to
 SCCH ­ 25                  61          MVC Nos.161/2019,
                                       3939/2019, 1903/2019
                                       & 6197/2019
indemnify the respondent No.1. The respondent No.3 is

absolved of liability in the absence of negligence on the part

of its driver. The petitioners in MVC No.161/2019 have

claimed for a sum of Rs.1,00,00,000/­ but they are entitled

only for a sum of Rs.36,90,000/­. The petitioners in MVC

No.3939/2019 have claimed for a sum of Rs.70,00,000/­

but they are entitled only for a sum of Rs.17,44,100/­. In

the same manner, the petitioner in MVC No.1903/2019 has

claimed for a sum of Rs.50,00,000/­ but he is entitled only

for a sum of Rs.2,40,000/­. The petitioner in MVC

No.6197/2019 has claimed for a sum of Rs.20,00,000/­ but

he is entitled only for a sum of Rs.5,07,500/­ with interest

@6% per annum from the date of petition till its realization.

Therefore, the petition needs to be allowed. Accordingly,

issue No.3 in MVC No.161/2019 and MVC No.3939/2019

and Issue No.2 in MVC Nos.1903/2019 and MVC

No.6197/2019 are held in the Affirmative.
 SCCH ­ 25                62          MVC Nos.161/2019,
                                     3939/2019, 1903/2019
                                     & 6197/2019



       45. Issue No.3 & 4 in all the cases:

       For the reasons and discussions made above and

  findings to the above issues, this Tribunal proceeds to

  pass the following:­

                         ORDER

The petitions in MVC No.161/2019, MVC No.3939/2019 and MVC No.1903/2019, MVC No.6197/2019 are hereby allowed with cost.

These petitions as against the respondent No.3 is hereby dismissed.

The Respondent Nos.1 & 2 are jointly and severally liable to pay compensation to the Petitioners. However, the Respondent No.2 being insurer is liable to indemnify the Respondent No.1 and directed to deposit the SCCH ­ 25 63 MVC Nos.161/2019, 3939/2019, 1903/2019 & 6197/2019 compensation amount to the Petitioners within 60 days from today.

The Petitioners in MVC No.161/2019 are entitled for a sum of Rs.36,90,000/­ (Rupees Thirty Six Lakhs Ninety Thousand only) with interest @ 6% p.a. from the date of filing till the date of depositing the award amount.

On deposit of compensation and interest, Rs.40,000/­ shall be released to the petitioner No.1 and Rs.20,00,000/­ shall be deposited in FD in the name of petitioner No.2 in any N/S Bank for a period of 3 years and the remaining amount shall be released to the petitioner No.2 by way of e­payment with due acknowledgment and proper identification.

SCCH ­ 25 64 MVC Nos.161/2019, 3939/2019, 1903/2019 & 6197/2019 The Petitioners in MVC No.3939/2019 are entitled for a sum of Rs.17,44,100/­ (Rupees Seventeen Lakhs Forty Four Thousand and Hundred only) with interest @ 6% p.a. from the date of filing till the date of depositing the award amount.

On deposit of compensation and interest, Rs.40,000/­ shall be released to the petitioner No.3, Rs.3,00,000/­ each shall be deposited in FD in the name of the petitioner Nos.1 & 2 for a period of 3 years in any N/S Bank and remaining amount shall be released to the petitioner No.1 by way of e­ payment with due acknowledgment and proper identification.

SCCH ­ 25 65 MVC Nos.161/2019, 3939/2019, 1903/2019 & 6197/2019 The Petitioner in MVC No.1903/2019 is entitled for a sum of Rs.2,40,000/­ (Rupees Two Lakhs Forty Thousand only) with interest @ 6% p.a. from the date of filing till the date of depositing the award amount.

On deposit of compensation and interest, entire amount shall be released to the petitioner by way of e­payment with due acknowledgment and proper identification.

The Petitioner in MVC No.6197/2019 is entitled for a sum of Rs.5,07,500/­ (Rupees Five Lakhs Seven Thousand and Five Hundred only) with interest @ 6% p.a. from the date of filing till the date of depositing the award amount.

SCCH ­ 25 66 MVC Nos.161/2019, 3939/2019, 1903/2019 & 6197/2019 On deposit of compensation and interest, entire amount shall be released to the petitioner by way of e­payment with due acknowledgment and proper identification.

Advocate fee is fixed at Rs.1000/­ in each case.

The original copy of this judgment is ordered to be kept in MVC Nos.161/2019 and copies shall be kept in 3939/2019, 1903/2019 and 6197/2019.

Office to draw separate awards accordingly.

(Typed to my dictation directly on computer by the stenographer, corrected and then pronounced by me in open court on this the 4th day of April 2024) (PRAKRITI KALYANPUR) XXIII ASCJ, MEMBER MACT, Bengaluru.

ANNEXURE List of Witnesses examined for Petitioner:

SCCH ­ 25 67 MVC Nos.161/2019, 3939/2019, 1903/2019 & 6197/2019 IN MVC 161/2019 PW.1 Sri. Vinayaka A.G. IN MVC 3939/2019 PW.1 Smt. Pavithra V. Hedge IN MVC 1903/2019 PW.6 Sri. Kallappa B. Puraj PW.7 Sri. Madhu G.V. IN MVC 6197/2019 PW.1 Sri. Anand Kumar @ Anand PW.4 Sri. R. Agilasithan PW.5 Dr.S.A.Somashekara List of Documents marked for Petitioner:
IN MVC 161/2019 Ex.P.1 FIR Ex.P.2 Complaint Ex.P.3 PM report Ex.P.4 Charge sheet Spot sketch Ex.P.5 Spot Mahazar Ex.P.6 Statement of account Ex.P.7 Pay slips (3 in Nos.) Ex.P.8 Notarized copy of Aadhar Card of Deceased Nikhitha SCCH ­ 25 68 MVC Nos.161/2019, 3939/2019, 1903/2019 & 6197/2019 Ex.P.9 Notarized copy of Pan Card of deceased Nikhitha Ex.P.10 Notarized copy of my Aadhar Card Ex.P.11 Notarized copy of Adhar Card of petitioner No.2 Ex.P.12 Notarized copy of death certificate of Deceased Nikhitha Ex.P.13 True copy of IMV report Ex.P.14 Inquest Exs.P.15 to 18 Statement of witnessess (4 in Nos.) IN MVC 3939/2019 Ex.P.1 True copy of FIR Ex.P.2 True copy of First Information Ex.P.3 True copy of Spot Panchanama Ex.P.4 True copy of spot sketch Ex.P.5 True copy of IMV report Ex.P.6 True copy of Inquest Ex.P.7 True copy of PM report Ex.P.8 True copy of Charge sheet Ex.P.9 True copy of Bank Statement of deceased Dhanraj Ex.P.10 Notarized copy of DL of deceased SCCH ­ 25 69 MVC Nos.161/2019, 3939/2019, 1903/2019 & 6197/2019 Ex.P.11 Notarized copy of Adhar Card of deceased Dhanraj Ex.P.12 Notarized copy of Aadhar Card of 3rd petitioner in MVC 3939/2019 Ex.P.13 Notarized copy of SSLC Marks Card of 3 rd petitioner in MVC 3939/2019 Ex.P.14 Notarized copy of Two Aadhar Card Ex.P.15 School Certificate Ex.P.16 Notarized copy of Ration Card IN MVC 1903/2019 Ex.P.48 True copy of FIR Ex.P.49 True copy of FIS Ex.P.50 True copy of Spot Mahazar Ex.P.51 True copy of MVA report Ex.P.52 True copy of Spot Mahazar Ex.P.53 True copy of Wound Certificate Ex.P.54 True copy of Charge sheet Ex.P.55 Pay slip for the month of April 2021 of petitioner in MVC 1903/2019 Ex.P.56 Medical Advance issued letter dated 25.08.2021 bt Asst. Accountant, BMTC Office, Bangalore Ex.P.57 Estmation issued by Shreyas Orthopedic and Trauma Centre SCCH ­ 25 70 MVC Nos.161/2019, 3939/2019, 1903/2019 & 6197/2019 Ex.P.58 Leave sanction letter dated 31.12.2018 Ex.P.59 Another leave sanction letter dated 31.10.2018 Ex.P.60 Notarized copy of Aadhar card of PW.6 Ex.P.61 Notarized copy of SSLC Marks Card of PW.6 Ex.P.62 Authorization letter with letter dated 10.05.2022 Ex.P.63 Once case sheet Ex.P.64 Discharge summary Ex.P.65 Inpatient detail bill Ex.P.66 Eight X­rays Ex.P.67 Nine CT scan films IN MVC 6197/2019 Ex.P.1 True copy of FIR Ex.P.2 True copy of First Information Ex.P.3 True copy of Spot Mahazar Ex.P.4 True copy of spot rought sketch Ex.P.5 True copy of MVA report Ex.P.6 True copy of wound certificate Ex.P.7 True copy of charge sheet Ex.P.8 Medical bills (40 in Nos.) amount of Rs.30,964/­ Ex.P.9 Medical prescriptions (7 in Nos.) SCCH ­ 25 71 MVC Nos.161/2019, 3939/2019, 1903/2019 & 6197/2019 Ex.P.10 Discharge summary (3 in Nos.) Ex.P.11 Out Patient cards (3 in Nos.) Ex.P.12 MRI Scan report (3 pages) Ex.P.13 X­ray & MRI films (9 in Nos.) Ex.P.45 One Case sheet Ex.P.46 OPD Card Ex.P.47 One recent X­ray List of Witnesses examined for Respondent/s:
IN MVC 161/2019 RW.2 Sri. Hyderkhan RW.3 Sri.Jayashankar M.U. IN MVC 1903/2019 RW.1 Sri. Hussain Sab Chapper Band List of Documents marked for Respondent/s:
Ex.R.1 Five Photos with CD Ex.R.2 Authorization letter Ex.R.3 True copy of Policy (PRAKRITI KALYANPUR) XXIII ASCJ, MEMBER MACT, Bengaluru.