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

Ahammed Ashif P.M. Alias Ashif vs Dr. Chikkegowda Shivappa Rajesh on 19 June, 2025

SCCH-2                         1            M.V.C.No.3782/2021
                                        C/W M.V.C.No.3783/2021

KABC020229942021




 IN THE COURT OF THE VI ADDL. JUDGE, COURT OF
     SMALL CAUSES AND ADDL. CHIEF JUDICIAL
  MAGISTRATE AND MACT, BENGALURU. (SCCH-2).


   M.V.C.No.3782/2021 C/w M.V.C.No.3783/2021


                       :: Present ::

           Sri. H.P. Mohan Kumar, B.Sc.,LL.B.,
                VIth Addl. Judge, Court of Small
                Causes and ACJM and MACT,
                Bengaluru.

         Dated on this the 19th day of June, 2025.

  Petitioner in        :   Saud Jafer @ Jafer
  M.V.C.3782/2021          S/o Fakrudeen,
                           Aged about 36 years,
                           Gowri complex,
                           BTM 1st stage, Bangalore.

                           (Present address)

                           Saud Jafer @ Jafer
                           S/o Fakrudeen,
                           Aged about 36 years,
                           Thahira Manzil,
                           Mogral Post, Mogral Kumble,
 SCCH-2                      2           M.V.C.No.3782/2021
                                      C/w M.V.C.No.3783/2021

                         Kasargod,
                         Kerala-671321.

  Petitioner in      :   Ahmed Ashif P.M. @ Ashif,
  M.V.C.3783/2021        S/o Mohammed P.M
                         Aged about 28 years,
                         residing at : Gowri complex,
                         BTM 1st stage, Bangalore.

                         (Present address)

                         Ahmed Ashif P.M. @ Ashif,
                         S/o Mohammed P.M
                         Aged about 28 years,
                         residing at Badriya Nagar,
                         Kumbla P.O. Koipady, Kumbla,
                         Kasargod,
                         Kerala-671321.

                         (Permanent address)

                         (By Sri. Afzal Ahmed, Advocate)

                    -VERSUS-


   Common           1.   Dr. Chikkegowda Shivappa Rajesh,
   Respondents in        S/o Shivappa,
   both cases            Aged about 41 years,
                         No.59, 1st Cross, 2nd Main,
                         Dollars Layout,
                         J.P. Nagar, 4th Phase,
                         Bangalore - 560 078.

                         (Owner of the Toyota Urban Cruiser
                         Car bearing Reg.No.KA-05-NB-5759).

                         (By Sri. C.M. Subramanya, Advocate)
 SCCH-2                         3           M.V.C.No.3782/2021
                                         C/w M.V.C.No.3783/2021

                       2.   Reliance General Insurance
                            Co. Ltd.,
                            No.28, 5th Floor,
                            Southern Portion,
                            East Wing,
                            Centenary Building,
                            M.G. Road, Bangalore-1.
                            Represented       by    its  Branch
                            Manager,
                            (Insurer of Toyota Car,
                            Policy No.TRG/00094911
                            Valid     from      05.01.2021   to
                            04.01.2022)

                            (By Sri. V. Shrihari Naidu,
                                           Advocate)

                            *****
                   :COMMON JUDGMENT:

     In M.V.C.No.3782/2021, Petitioner - Saud Jafer @ Jafer

filed petition U/sec 166 of M.V. Act claiming compensation of

Rs.30,00,000/- for the injuries sustained in the accident.


     In M.V.C.No.3783/2021, Petitioner- Ahammed Ashif P.M.

@ Ashif filed petition U/sec 166 of M.V. Act claiming

compensation of Rs.5,00,000/- for the injuries sustained in

the accident.


     These petitions were clubbed at the request of parties.
 SCCH-2                       4           M.V.C.No.3782/2021
                                       C/w M.V.C.No.3783/2021

    2. The averments of both the petitions in brief are as

follows:


     On 09.04.2021 at about 11-45 p.m. the Petitioner in

M.V.C.3782/2021 namely Saud Jafer @ Jafer along with his

employee i.e., the Petitioner in M.V.C.3783/2021 namely Ashif

were proceeding as pedestrians on BMT 100 feet ring     road.

When they reached near Life Care Hospital, 20 th Main road,

B.T.M., 1st Stage, Bangalore, at that time one TOYOTA Urban

Cruiser Car bearing Reg.No.KA-05/NB-5759 driven by its

driver in a rash or negligent manner, came from Gangothri

circle towards 100 feet BTM Ring road, without observing the

traffic rules and dashed against one Car bearing Reg.No.KA-

01/ME-6823 which was parked on the side of the road. As a

result of which the driver of Toyota Car lost control and

dashed against the another two Scooters which were coming in

opposite direction on the same road and after which came to

extreme right side of the road and again dashed against

another Scooter Yamaha F.Z. bearing Reg.No.KL-13-Y-2859

which was parked on the side of the road and after which
 SCCH-2                            5           M.V.C.No.3782/2021
                                            C/w M.V.C.No.3783/2021

came and dashed against the petitioners and others who were

standing on the foot path and caused the accident. Due to the

said impact, both the petitioners were fell down and sustained

grievous injuries.


      In M.V.C.3782/2021, the Petitioner namely Saud Jafer

@ Jafer has sustained head injuries of fracture of left temporal

bone, fracture of left sphenoid and fractures of left zygomatic

arch and swelling over left shoulder with comminuted fracture

of left clavicle and fracture of left 2nd rib, further abrasion over

right hip with undisplaced fracture of bilateral superior pubic

ramus and other injuries all over the body.


      He was shifted to St.John's Medical college Hospital,

Bengaluru, wherein the petitioner was treated as an inpatient

for three days.      Thereafter, the petitioner went to his native

place at Kasargod, Kerala and got admitted in High land

Hospital, Mangalore as inpatient from 13-4-2021 to 19-4-2021

and underwent surgeries for the above injuries. The Petitioner

was discharged with an advise to take complete bed rest,

medicine, physiotherapy and regular follow-up treatment. The
 SCCH-2                          6            M.V.C.No.3782/2021
                                           C/w M.V.C.No.3783/2021

petitioner has spent Rs.5,00,000/- towards medical expenses,

conveyance, food, transportation and other expenses.


     Prior to the accident, the petitioner was 36 years, he was

hale and healthy and he was doing Garment business and

earning a sum of Rs.75,000/- per month. Due to injuries and

disability sustained by him, the petitioner is undergoing deep

mental shock, unable to do his work and thus caused loss of

earning. Due to accidental injuries, the petitioner was unable

to stand or sit for long duration, cannot lift or carry weight and

he is suffering from permanent disability.


     In M.V.C.3783/2021, the Petitioner namely Ahammed

Ashif P.M., @ Ashif has sustained "L" shape facial lacerations

with comminuted fracture of frontal process of maxilla on the

left side and abrasion over right knee and other injuries all

over the body. The petitioner was shifted to St. John's Medical

College Hospital, Bengaluru, wherein he took treatment as an

inpatient for two days. Thereafter, the petitioner went to his

native place at Kasargod, Kerala and got admitted at Justice

K.S.Hegde Charitable hospital, Mangalore as inpatient from
 SCCH-2                           7              M.V.C.No.3782/2021
                                              C/w M.V.C.No.3783/2021

12-4-2021 to 13-4-2021 and underwent surgeries for the

above injuries. The Petitioner was discharged with an advise to

take     regular   follow-up   treatment      and      he   has   spent

Rs.2,00,000/-      towards     medical     expenses,        conveyance,

transportation and other expenses.


       Prior to the accident, the petitioner was aged about 28

years, he was hale and healthy and he was Salesman by

Profession    under     Sri.   Saud   Jafer    i.e.,    Petitioner   in

MVC.3782/2021 and earning a sum of Rs.15,000/- per

month. Due to injuries and disability sustained by him, the

petitioner is undergoing deep mental shock, unable to do his

work and thus caused loss of earning. Due to accidental

injuries, the petitioner was unable to stand or sit for long

duration, cannot lift or carry weight and he is suffering from

permanent disability.


       The accident was occurred due to rash and negligent

driving of the driver of Toyota Car bearing Reg.No.KA-05-NB-

5759, against whom, MICO Layout Traffic police have

registered the case in crime No.28/2021 for the offence
 SCCH-2                           8            M.V.C.No.3782/2021
                                            C/w M.V.C.No.3783/2021

punishable under Sec.279 and 337 of I.P.C.                  The 1st

respondent being the RC Owner of TOYOTA Urban Cruiser Car

bearing Reg.No.KA-05/NB-5759 and the 2nd respondent being

the Insurer of the said vehicle are jointly and severally liable to

pay compensation to both the Petitioners.            Hence, these

petitions.


      3.     After service of notice in both the cases, 1st

respondent    -   R.C.   owner   of   offending   vehicle   and     2 nd

Respondent-Insurance       company      appeared    through       their

respective Counsels and filed written statements.


      4.     The written statement averments of the 1st

respondent are hereunder:


      This respondent denied the entire averments of the

petition. Further, this respondent has denied the rash and

negligent driving of Toyota urban Cruiser Car bearing Reg.No.

KA-05/NB-5759 by its driver, injuries sustained by the

petitioners due to accident.     This respondent has admitted

that, the Mico layout Police have registered the case against

the driver of offending vehicle and he is the R.C. owner of the
 SCCH-2                         9           M.V.C.No.3782/2021
                                         C/w M.V.C.No.3783/2021

said vehicle and 2nd respondent is the insurer at the time of

accident. The driver of offending vehicle having valid D.L., and

also R.C. and insurance policy of said vehicle was valid at the

time of accident. It is contended that, the driver of Toyota Car

bearing      Reg.No.KA-05/NB-5759     was    proceeding    from

Maruthinagar to BTM Layout with normal speed, when he

reached near Life Care Hospital, BTM ring road, the rider of

two Scooters ridden the vehicles in a rash or negligent manner

from the opposite direction and dashed the Toyota Car.       At

that time, in order to avoid the major accident, the driver of

Car turned his Car to the right side and slightly dashed to the

Petitioners who were walking on the right side of the road. The

said accident was occurred due to negligence of riders of

Scooters.    Further contended that, the compensation claimed

by the petitioners is exorbitant and fanciful.     With these

averments, 1st respondent prays to dismiss both the

petitions.


     5.      The written statement averments of the 2 nd

respondent are hereunder:
 SCCH-2                         10           M.V.C.No.3782/2021
                                         C/w M.V.C.No.3783/2021

     This respondent denied the entire averments of the

petition. Further denied the involvement of Toyota Cruiser

bearing Reg.No.KA-05/NB-5759 in the alleged accident. It is

contended that, the petition is bad for non-joinder of necessary

and proper parties as the driver of Car bearing Reg.No.KA-01-

ME6823 was parked the same in the middle of the road

without taking any precaution by putting signal lights at the

time of accident. The accident was occurred due to negligence

of the petitiners, who themselves darting across the road

without observing the flow of traffic.    This respondent has

denied the rash and negligent driving of Toyota Cruiser Car

bearing   Reg.No.KA-05-NB-5759      by   its   driver,   injuries

sustained by the petitioners, period of treatment taken and

disability sustained by them. While admitting the insurance

policy with respect to Toyota Cruiser Car bearing Reg.No.KA-

05/NB-5759, the 2nd respondent restricted its liability to the

terms and conditions of the policy. It is contended that, the

owner of the offending vehicle has willfully entrusted his

vehicle to the person who was not possessed valid D.L. at the

time of accident by violating the terms and conditions of the
 SCCH-2                           11           M.V.C.No.3782/2021
                                           C/w M.V.C.No.3783/2021

policy.    Further contended that, the petition is bad for non-

compliance of provisions of Sec.134 and Sec.158(6) of M.V.

Act. Further contended that, the compensation claimed by the

petitioner is exorbitant and fanciful. With these averments,

2nd respondent prays to dismiss both the petitions.


      6. On the basis of the above pleadings, the predecessor

in the office has framed the following issues in both cases.

                  : ISSUES In M.V.C.3782/2021 :

          1. Whether     the petitioner proves that he
             sustained injuries on 09-04-2021 on account
             of rash and negligent driving of Toyota Urban
             Cruiser bearing Reg.No.KA-05-NB-5759 by
             its driver as contended in the petition?

          2. Whether the petitioner proves that, he is
             entitled for the compensation? If so, to what
             extent and from whom?

          3. What Order or award?

               Additional Issue :
          4. Whether respondent No.2 proves alleged
             contributory negligence on the part of the
             petitioner?


              : ISSUES In M.V.C.3783/2021 :

          1. Whether the petitioner proves that he
             sustained injuries on 09-04-2021 on account
 SCCH-2                             12           M.V.C.No.3782/2021
                                             C/w M.V.C.No.3783/2021

               of rash and negligent driving of Toyota Urban
               Cruiser bearing Reg.No.KA-05-NB-5759 by
               its driver as contended in the petition?

          2.    Whether the petitioner proves that, he is
               entitled for the compensation? If so, to what
               extent and from whom?

          3. What Order or award?

                         Additional Issue:

         4. Whether respondent No.2 proves alleged
            contributory negligence on the part of the
            petitioner?

     7.        In order to prove their case, the Petitioner in

M.V.C.No.3782/2021 examined himself as P.W.1 and marked

Ex.P.1 to Ex.P.20 and the Petitioner in M.V.C.No.3783/2021

examined himself as P.W.2 and marked Ex.P.21 to Ex.P.27.

Further, the Petitioner in M.V.C.3782/2021 got examined one

witness as P.W.3 and marked two documents as Ex.P.28 and

Ex.P.29. P.W.1 to P.W.3 were cross-examined from the side of

respondents. The 1st and 2nd respondents have not adduced

evidence.


     8.        Heard the arguments from both side and      Perused

the records placed before the Tribunal.
 SCCH-2                          13            M.V.C.No.3782/2021
                                           C/w M.V.C.No.3783/2021

     9.      The findings of this Tribunal to the above referred

Issues in both case are as under:-


             Issue No.1 :- In the Affirmative.

             Issue No.2 :- In the Partly Affirmative.

     Addl.Issue No.4     :- In the Negative,

             Issue No.3 :- As per the final order,
                           for the following:


                        :REASONS:

     10.     Issue No.1 and Additional Issue No.4 in both

case:- In order to prove these issues, the petitioners in both

the cases have examined themselves as P.W.1 and P.W.2 by

way of filing affidavits in support of their oral examination-in-

chief. Hence, this Tribunal need not to recapitulate the same

once again at this juncture. In order to prove issue No.1, P.W.1

has relied on Ex.P.1 to Ex.P.7, Ex.P.9, Ex.P.10 and P.W.2 has

relied on Ex.P.21. Accordingly, Ex.P.1 is the certified copy of

FIR pertaining to Cr.No.28/2021, Ex.P.2 is the certified copy of

Complaint.     Ex.P.3 is the certified copy of Spot mahazar.

Ex.P.4 is the certified copy of Spot sketch.         Ex.P.5 is the

certified copy of M.V.A. report. Ex.P.6 is the certified copy of
 SCCH-2                         14           M.V.C.No.3782/2021
                                         C/w M.V.C.No.3783/2021

Notice U/sec.133 of IMV Act. Ex.P.7 is the certified copy of

reply to the Notice U/sec.133 of IMV Act.        Ex.P.9 is the

certified copy of Charge sheet. Ex.P.10 is the certified copy of

wound certificate pertaining to P.W.1. Ex.P.21 is the certified

copy of wound certificate pertaining to P.W.2.


     11.   At this juncture it is worth to refer the decision

reported in (2009) 13 SCC 530 between Bimla Devi and

others v. Himachal Road Transport Corporation and

others, wherein the Hon'ble Apex Court has observed that, "it

is necessary to be borne in mind that strict proof of an

accident caused by a particular bus in a particular manner

may not be possible to be done by the claimants. The

claimants are merely required to establish their case on

the touchstone of preponderance of probability. The

standard of proof beyond reasonable doubt could not have

been applied".


     12.   According to the petitioners, they have sustained

injuries in the road traffic accident.       According to the

respondent Nos.1 and 2, the accident was occurred due to sole
 SCCH-2                         15            M.V.C.No.3782/2021
                                          C/w M.V.C.No.3783/2021

negligence on the part of the petitioners. In other words there

was a contributory negligence on the part of Petitioners who

themselves darting across the road without observing the flow

of traffic on the busy road. In order to substantiate the same,

respondents have not placed positive evidence. Likewise,

respondents neither examined the driver of offending vehicle

nor ocular witnesses to the incident to establish their defence.


     13.   Further, to prove the alleged negligence on the part

of petitioners the Insurance Company has cross-examined the

petitioners in both the cases/P.W.1 and P.W.2 in detail.

Nothing has been elicited from mouth of P.W.1 and P.W.2 to

establish that, the accident was took place only on the

negligence of P.W.1 & 2, who were walking on the road without

observing the flow of traffic on the busy road. At the cost of

repetition, to substantiate its contention, Insurance company

has not placed positive evidence. At this juncture it is worth to

rely on the decision of the Hon'ble High Court of Karnataka

between National Insurance Co. Ltd., Vs. Krishnappa and

Another reported in 2001 ACJ 1105, wherein the Hon'ble
 SCCH-2                          16            M.V.C.No.3782/2021
                                           C/w M.V.C.No.3783/2021

High Court of Karnataka held that, "the rider of the

offending   vehicle    was   not     examined   to   prove   any

contributory negligence on the part of scootrist".


     14.    In the instant case, the Petitioners have produced

police documents. As per Ex.P.2, complaint was lodged before

MICO Layout Traffic Police Station. Thereafter, as per Ex.P.1,

FIR was lodged against the driver of Toyota Urban Cruiser Car

bearing Reg.No.KA-05/NB-5759. On careful perusal of Ex.P.1,

Ex.P.2 and Ex.P.9, it appears to this Tribunal that, on the

basis of complaint, the police have registered the case against

the driver of the offending vehicle and Investigating officer has

submitted Charge sheet as per Ex.P.9 after completing

investigation. A careful perusal of Ex.P.10 and Ex.P.21, which

clearly go to show that, the injuries sustained by the

petitioners in both the cases in a road traffic accident.

Further, on perusal of Ex.P.9 i.e., final report, it reveals that,

the driver of offending vehicle i.e., Toyota Urban Cruiser Car

bearing Reg.No.KA-05/NB-5759 has been arrayed as an

accused.
 SCCH-2                            17            M.V.C.No.3782/2021
                                             C/w M.V.C.No.3783/2021

      15.      At the cost of repetition, the contents of complaint

and charge sheet clearly reveals that, when the Pw.1 & Pw.2

were standing on the footpath, the driver of Toyota Urban

Cruiser Car bearing Reg.No.KA-05/NB-5759 came in a rash or

negligent manner and dashed against the Petitioners in both

cases. The evidence placed on record is clearly reveals that, the

driver of the offending vehicle bearing Reg.No.KA-05/NB-5759

has caused the accident. Accordingly, Issue No.1 in both the

cases are answered in the Affirmative & Additional Issue

No.4 in the Negative.


      16. ISSUE No.2 in both case:-

      This issue is with respect to entitlement of relief. Already

this Tribunal has observed that, accident was occurred due to

rash or negligent driving of the Toyota Urban Cruiser Car

bearing Reg.No.KA-05-NB-5759.           The 1st respondent is the

R.C. owner and the 2nd respondent is the Insurer of the

offending vehicle. Therefore, the petitioners in both the cases

are entitled for compensation. Before going to discuss other

aspects, it is appropriate to discuss the age and income of the

petitioners.
 SCCH-2                                  18          M.V.C.No.3782/2021
                                                 C/w M.V.C.No.3783/2021

        17. In M.V.C.No.3782/2021.


        Age:- According to the Petitioner, he was aged 36 years

at the time of accident.       In order to substantiate the same,

P.W.1 has produced Ex.P.15 the notarized copy of his Aadhaar

Card. On perusal of this document it appears to this Tribunal

that,    the   date   of   birth   of    petitioner   is   mentioned   as

10.02.1985. The accident was occurred on 09.04.2021. Hence,

the age of the Petitioner as on the date of accident was 36

years. Accordingly the age of the petitioner is considered as 36

years at the time of accident.


        18. Income:- According to the P.W.1, he was doing

garment business under the name and style of Venture

Apparel and       Accessories at No.45/1, 1st Main, 4th Cross,

Chocolate Factory Road, Thavarekere, B.T.M. Layout, 1st Stage,

Bengaluru and paying rent of Rs.20,000/-. P.W.1 has deposed

that, he was earning Rs.75,000/- per month. Per-contra, the

2nd respondent has denied the income of Petitioner. In order to

prove his income, the petitioner has produced Ex.P.14 i.e., the

six 6 rent receipts. Ex.P.20 i.e., the rental agreement and it
 SCCH-2                         19           M.V.C.No.3782/2021
                                         C/w M.V.C.No.3783/2021

discloses that, the Petitioner has took the shop premises on

rent from Smt.Dr.Latha .G. on a monthly rent of Rs.23,000/-

for commercial use and he has paid advance amount of

Rs.3,00,000/-. Further, the petitioner has produced 6 Shop

rent receipts, but, to substantiate the income of petitioner, he

has not placed any documentary evidence.     At this juncture, it

is worth to rely on the decision of the Hon'ble High Court of

Karnataka decided in M.F.A. No.101144 of 2020 (MV-I) on

05.07.2023, between Ananda Vs. Arun and Another, wherein

the Hon'ble High Court of Karnataka at Para 9 (b) as

hereunder:


                  "In the absence of any cogent
             material on record, it is for the Courts
             and Tribunals to assess the income
             notionally. The notional income fixed
             by the Karnataka State Legal Service
             Authority for the accident of the year
             2017 is Rs.10,250/-. In the absence of
             any material produced by the claimant
             to prove his income, it is appropriate to
             assess the notional income of the
             injured claimant at Rs.10,250/- per
             month, and the same is assessed as the
             monthly    income     of    the   injured
             claimant".
 SCCH-2                             20           M.V.C.No.3782/2021
                                             C/w M.V.C.No.3783/2021

        19.   In   the   absence   of   authentic   document   and

supportive evidence, the notional income of the Petitioner is to

be considered by relying on the Judgment of the Hon'ble High

Court of Karnataka referred to above.         As per the notional

income fixed by the Karnataka State Legal Service Authority

for the accident in the year 2019 is Rs.14,000/- per month. It

is pertinent to note that, the accident took place on 09-04-

2021. By adopting the chart given by the Karnataka State

Legal Service Authority, the notional income of the petitioner

is considered as Rs.15,000/- p.m.

        20. Loss of Future Income due to disability:-


         In the instant case, the petitioner has averred that, he

has sustained head injuries, temporal sub dural hemorrhage,

left temporal extra dural hemorrhage, fracture left temporal

bone, left sphenoid and left zygomatic arch, swelling over left

shoulder with comminuted fracture shaft of left clavicle, left 2 nd

rib fracture and fracture between superior pubic Remus, right

interior pubic Remus and other grievous injuries all over the

body.     He has produced Wound certificate, which is marked
 SCCH-2                           21            M.V.C.No.3782/2021
                                            C/w M.V.C.No.3783/2021

as Ex.P.10.    On perusal of Ex.P.10 - Wound certificate it

reveals that, the Petitioner has sustained above mentioned

injuries. It is relevant to mention that, respondent Nos.1 and

2 have disputed the injuries caused to P.W.1.


      21.   In order to prove the injuries, the petitioner has

examined one witness namely Dr.B.N. Nagaraj, Orthopedic

Surgeon at Sai Ortho & Dental Senter as P.W.3. This witness

has filed the affidavit in lieu of evidence and stated that the

petitioner has sustained Head injury, Comminuted fracture of

left Clavicle, Left 2nd rib fracture, fracture of right superior and

inferior pubic ramus, Left Superior pubic ramus fracture, right

sacral ala fracture.   Further deposed that, he examined the

petitioner on 05.05.2023 for the assessment of disability and

found that, the petitioner has waddling gait, restricted left hip

movements, wasting of left thigh and gluteal muscles. Further

stated that, recent X-ray of the pelvic shows united fractures.

Finally he has assessed the total disability of the left lower

limb at 41% and 14% to the whole body. P.W.3 has produced

2 documents, which have been marked as Ex.P.28 to Ex.P.29.
 SCCH-2                            22            M.V.C.No.3782/2021
                                             C/w M.V.C.No.3783/2021

       22. Further, P.W.3 was cross-examined from the side of

respondent Nos.1 and 2.            During the course of cross-

examination, he has admitted that, he was not the treated

doctor. Further he has admitted that, he has not taken opinion

from the treated doctor. He has admitted that, after 3 years

from the date of accident, he has examined the injured. He

also admitted that, there is no operation with regard to

fracture. Clavicle bone and rib fractures are united. Further

deposed that, fracture bones are united.


       23.   On perusal of the discharge summary of the

petitioner and evidence of medical witness clearly reveals that,

petitioner has sustained grievous injury and suffered physical

disability. It is relevant to note that, the doctor has assessed

only     physical   disability   and   not   functional   disability.

However, considering the avocation of the petitioner, the

physical disability assessed by the P.W.3 is on higher side.

Hence, this Tribunal considered the physical deformity of the

injured as 7% to the whole body.
 SCCH-2                          23             M.V.C.No.3782/2021
                                            C/w M.V.C.No.3783/2021

      24.   As   discussed   supra,   age    of   the   injured   is

considered as 36 years and his income is considered as

Rs.15,000/-      per   month.   Annual      income      comes     to

Rs.1,80,000/-(15,000 x 12).      Hence, the proper multiplier

applicable to the age of injured as per Sarala Verma case is

15.   If we multiplied yearly income with proper multiplier

(1,80,000X 15), then it comes to Rs.27,00,000/-. Already this

Tribunal has considered the disability of petitioner as 7% to

the whole body. 7% of Rs.27,00,000/- (Rs.27,00,000 X 7/100)

comes to Rs.1,89,000/-. The same amount of Rs.1,89,000/- is

awarded to the Injured/Petitioner under the head of loss of

Future Income due to disabiltiy.


      25.   Medical Expenses:- In the instant case, the

petitioner has stated that, he has incurred Rs.5,00,000/-

towards medical expenses, conveyance and nourishment

chages etc. In order to substantiate the incurring of medical

expenses, the petitioner has produced 39 medical Bills for

Rs.1,58,620/- as per Ex.P.12 and medical prescriptions as per

Ex.P.13.    This Tribunal has carefully perused Ex.P.12 the
 SCCH-2                            24            M.V.C.No.3782/2021
                                             C/w M.V.C.No.3783/2021

medical bills.    The respondents have not disputed the said

medical bills. Moreover, there are no contra evidence from the

side of respondent Nos.1 and 2 to disbelive the medical bills.

After careful perusal of the medical bills, this Tribunal is of the

opinion that, petitioner is entitled for Rs.1,58,620/- towards

medical expenses.


      26.    Pain and suffering:-      According to the Petitioner,

immediately after the accident he was shifted to St. John's

Medical     College   Hospital,   Bengaluru,   wherein    he   took

treatment as an inpatient for three days. Then he went to his

native place, again he was shifted to Highland Hospital,

Mangalore, wherein he was treated as an inpatient from

13.04.2021 to 19.04.2021. The doctors have advised him for

regular follow-up treatment.           Already this Tribunal has

observed that, the Petitioner has taken certain treatment. On

perusal of Ex.P10 - Wound certificate, the Petitioner has

sustained fracture injuries.      On perusal Ex.P16 - discharge

summary, it discloses that, the petitioner has taken treatment

as an inpatient from 10-04-2021 to 12-04-2021 at St.John's
 SCCH-2                           25            M.V.C.No.3782/2021
                                            C/w M.V.C.No.3783/2021

Hospital and as per Ex.P.12- discharge summary it discloses

that, the petitioner has taken treatment as an inpatient from

13-04-2021 to 19-04-2021 at Highland Hospital.


      27.   Further as per the evidence of doctor, it appears to

this tribunal that, the Petitioner has sustained physical

deformity. Further, the petitioner has sustained five fractures,

due   to    which   the   Petitioner   suffered   a   lot   of   pain,

inconvenience and trauma. There is no serious dispute with

regard to inpatient for 10 days. Considering all these aspects,

the Tribunal grants compensation of Rs.60,000/- under the

head of Pain and Sufferings.


      28.   Loss of income during the laidup period:- The

petitioner has stated that, due to accidental injuries suffered

by him, he has taken regular followup treatment as an

outpatient and he has not done his business for four months,

as such he has suffered financial loss of Rs.3,00,000/-.

Ex.P.11 and Ex.P.16, the discharge summaries produced by

the petitioner shows that, the petitioner has taken treatment

as an inpatient for the period of 10 days as an inpatient.
 SCCH-2                        26           M.V.C.No.3782/2021
                                        C/w M.V.C.No.3783/2021

However, the petitioner has not produced documents to show

that, how many days he has taken bed rest.        Naturally it

shows that, he might have taken atleast two months rest

because of the injuries.   He has averred that, he was doing

Garment business and earning Rs.75,000/- per month. But

he has not produced documents to substantiate the same.

Hence, this Tribunal has already assessed the income of

Petitioner as Rs.15,000/- per month. Hence, two months is to

be considered as loss of income during laidup period. Hence,

the Petitioner is entitled for Rs.30,000/- as compensation

under the head of loss of income during laid up period.


     29. Food, Nourishment and Atttendant charges:- In

so for as food, conveyance, transportation, nourishment,

attendant and other incidental charges are concerned, the

petitioner has taken treatment as inpatinet for about 10 days

i.e., from 10-04-2021 to 12-04-2021    and also from 13-04-

2021 to 19-04-2021. The petitoner has produced Ex.P.18, the

three receipts for Rs.15,600/-, Rs.15,000/- and Rs.16,200/-

and Ex.P.18, the two Trip Sheets for Rs.3,500/- each. But the
 SCCH-2                           27               M.V.C.No.3782/2021
                                               C/w M.V.C.No.3783/2021

said documents does not disclose that, for what purpose the

petitoner has paid said amount to whom.                Further, the

petitioner has not examined the author of the said documents.

Hence,   said   receipts   are   not   taken    into   consideration.

Therefore, looking to the injuries sustained and the period of

treatment taken by the Petitioner as inpatient, he is entitled

for compensation of Rs.12,000/- under the head of Food,

Nourishment, conveyance and Atttendant charges.


      30.    Loss of future amenities and happiness:- The

Petitioner was aged about 36 years at the time of accident.

The disability and physical deformity with which the petitioner

has to live the rest of his life. Therefore, he might have suffered

pain, discomforts in life and loss of amenities. By considering

the   age,   nature   of   injuries,   percentage      of   disabiltiy,

Rs.20,000/- is awarded under this head.




      31.    Future medical expenses:- The petitioner has not

stated anything about the future medical expenses. P.W.3 the

doctor has not deposed about future medical expenses. Hence,
 SCCH-2                        28               M.V.C.No.3782/2021
                                            C/w M.V.C.No.3783/2021

the petitioner is not entitled for any compensation towards

future medical expenses.


     32.    Thus, the petitioner is entitled for compensation

under the following heads:

           Heads                                  Amount

 1. Towards loss of Future income.          Rs. 1,89,000/-
 2. Towards Medical Expenses.               Rs. 1,58,620/-
 3. Towards Pain & Suffering.
                                            Rs.     60,000/-
 4. Loss of income during the laidup
    period                                  Rs.     30,000/-
 5. Food, Nourishment and                   Rs.     12,000/-
    Atttendant charges:

 6. Loss of future amenities and            Rs.     20,000/-
    happiness.

 7. Future medical expenses                        - Nil -
                                   Total.     Rs.4,69,620/-

     Hence, the Petitioner is entitled for just and reasonable

amount of Rs.4,69,620/-.


     33. In M.V.C.No.3783/2021:-            Already this Tribunal

has observed that, the accident was caused due to the rash or

negligent driving of the offending vehicle bearing Reg.No.KA-

05-NB-5759. It is needless to mention that, 1st respondent is
 SCCH-2                         29            M.V.C.No.3782/2021
                                          C/w M.V.C.No.3783/2021

the owner of the offending vehicle. The 2nd respondent is the

Insurer of the offending vehicle.   Therefore, the petitioner is

entitled for compensation.

     34. Loss of Future Income due to disability:-

     According to the petitioner, he has sustained injuries

such as "L" shape facial lacerations with comminuted fracture

of frontal process of maxilla on the left side and abrasion over

right knee and other injuries all over the body. In the instant

case, the petitioner has produced wound certificate, which is

marked as Ex.P.21. On perusal of wound certificate it reveals

that, the petitioner has sustained above mentioned injuries in

the accident. It is needless to mention that, respondents have

disputed the injuries caused to P.W.2.

     35.   In order to prove the injuries, the Petitioner has not

produced disability certificate issued by the authorized Medical

Officer nor he examined any Medical witness.        Under such

circumstances, it cannot be accepted that, he has suffered

permanent disability. Therefore, the petitioner is not entitled

for the compensation under the head loss of future income

due to physical disability.
 SCCH-2                          30             M.V.C.No.3782/2021
                                            C/w M.V.C.No.3783/2021

     36.   Medical Expenses:- In the instant case, the

petitioner has stated that, he has incurred Rs.2,00,000/-

towards medical expenses, conveyance, transportation and

nourishment chages etc.         In order to substantiate the

incurring of medical expenses, the petitioner has produced

Ex.P.24 i.e., 14 medical bills for Rs.1,10,870/-.       Moreover,

there are no contra evidence from the side of respondent No.2

to disbelive the medical bills.      After careful perusal of the

medical bills, this Tribunal is of the opinion that, petitioner is

entitled for Rs.1,10,870/- towards medical expenses.


     37.   Pain and suffering:-      According to the petitioner,

immediately after the accident he was shifted to St. John's

Medical College Hospital, Bengaluru, wherein he was treated

as an inpatient for two days and thereafter he got admitted in

K.S. Hegde Charitable Hospital, Mangalore as an inpatient

from 12.04.2021 to 13.04.2021.           On perusal Ex.P.22 -

discharge summary, it discloses that, the petitioner has taken

treatment as an inpatient from 10-04-2021 to 11-04-2021 at

St.John's Hospital and as per Ex.P.23- discharge summary it
 SCCH-2                          31                M.V.C.No.3782/2021
                                               C/w M.V.C.No.3783/2021

discloses that, the petitioner has taken treatment as an

inpatient from 12-04-2021 to 13-04-2021 at Justice K.S.

Hegde Charitable Hospital. Further, it appears to this tribunal

that, the petitioner has sustained injuries and taken treatment

as an inpatient.   There is no serious dispute with regard to

inpatient for 4 days. As such, the petitioner suffered a lot of

pain and inconvenience.     Considering all these aspects, the

Tribunal grants compensation of Rs.20,000/- under the head

of Pain and Sufferings.


     38.   Loss of income during the laidup period:- The

petitioner has produced two discharge summaries which have

been marked as Ex.P.22 & Ex.P.23 and these documents

shows that, the petitioenr as taken treatment as an inpatient

at St.John's Hospital from 10-04-2021 to 11-04-2021 and also

at Justice K.S. Hegde Charitable Hospital from 12-04-2021 to

13-04-2021   respectively   i.e.,    for   4   days.   However,   the

Petitioner has not produced document to show that, how many

days he has taken bed rest. Naturally it shows that, he might

have taken atleast 15 days rest because of the injuries. He
 SCCH-2                        32            M.V.C.No.3782/2021
                                         C/w M.V.C.No.3783/2021

has averred that, he was working as employee under petitioner

in MVC.3782/2021 and earning Rs.15,000/- per month. But

he has not examined his employer to substantiate the same.

Hence, this Tribunal has assessed the income of Petitioner as

Rs.15,000/- per month by applying the chart given by the

Karnataka State Legal Srvice Authorities. Hence, 15 days is to

be considered as loss of income during laidup period. Hence,

the Petitioner is entitled for Rs.7,500/- as compensation

under the head of loss of income during laid up period.


     39. Food, Nourishment and Atttendant charges:- In

so for as food, conveyance, transportation, nourishment and

other incidental charges are concerned, the Petitioner has

taken treatment as inpatinet for about 4 days i.e., from 10-04-

2021 to 11-04-2021 and also from 12-04-2021 to 13-04-2021.

Hence, looking to the injuries sustained and the period of

treatment taken by the Petitioner as inpatient, he is entitled

for compensation of Rs.6,000/- under the head of Food,

Nourishment and Atttendant charges.
 SCCH-2                           33            M.V.C.No.3782/2021
                                            C/w M.V.C.No.3783/2021

        40.    Loss of future amenities and happiness:- The

Petitioner was aged about 28 years at the time of accident.

The disability and physical deformity with which the Petitioner

has to live the rest of his life. Therefore, he might have suffered

pain, discomforts in life and loss of amenities. By considering

the age, nature of injuries, Rs.10,000/- is awarded under this

head.


        41.    Thus, the petitioner is entitled for compensation

under the following heads:

              Heads                               Amount

  1. Towards Medical Expenses.              Rs.1,10,870/-
  2. Towards Pain & Suffering.
                                            Rs.    20,000/-
  3. Loss of income during the laidup
                                            Rs.     7,500/-
  period

  4. Food, Nourishment, Conve -             Rs.     6,000/-
     yance, Transportation and
     Atttendant charges:

  5. Loss of future amenities and           Rs.    10,000/-
      happiness.
                                      Total. Rs.1,54,370/-
 SCCH-2                         34            M.V.C.No.3782/2021
                                          C/w M.V.C.No.3783/2021

     Hence, the Petitioner is entitled for just and reasonable

amount of Rs.1,54,370/-.


     42.   Regarding liability and interest.

      Driving License:-    According to respondsent No.2, the

driver of offending vehicle has no valid driving licence to drive

the vehicle. However, respondent No.2 has not adduced any

evidence. Charge sheet submitted by IO does not reveals that

driver of offending vehicle was driving the vehicle without valid

and effective DL as on the date of accident.        Therefore, it

appears to this Tribunal that, the Driver of the offending

vehicle was holding valid D.L. to drive the offending vehicle at

the time of accident.


     Insurance Policy and liability:- In the instant case,

though the respondent No.2 has admitted the issuance of

insurance policy with respect to Toyota Urban Cruiser Car

bearing Reg.No.KA-05/NB-5759. Hence, the respondent No.2

shall pay compensation amount to the Petitioners.
 SCCH-2                             35           M.V.C.No.3782/2021
                                             C/w M.V.C.No.3783/2021

       Interest:-


       In view of the decision reported in MFA NO: 30131-2019

dtd,     12.5.2020     and     M.F.A.No.100090/2014           C/w

M.F.A.No.25107/2013 between Vijay Ishwar Jadhav and

Others Vs. Ulrich Belchior Fernandes and Another, rate of

interest on the compensation amount is awarded at 6% p.a.

from the date of petition.    It is clarified that, future medical

expenses does not carry any interest. Accordingly, Issue No.2

in both the cases is answered in the Partly Affirmative.


       43.   ISSUE No.3:-     In view of discussions made above,

I proceed to pass the following.

                        :ORDER:

Claim Petition filed by the Petitioners in M.V.C.3782/2021 and M.V.C.3783/2021 U/Sec.166 of M.V. Act are partly allowed with costs of the petitions.

Petitioner in M.V.C.3782/2021 is awarded just and reasonable compensation of Rs.4,69,620/- (Rupees Four Lakhs Sixty Nine Thousand Six Hundred and Twenty only) with interest at the rate of 6% p.a., from SCCH-2 36 M.V.C.No.3782/2021 C/w M.V.C.No.3783/2021 the date of petition to till the date of depositing of the compensation amount in the Tribunal.

Respondent No.2 shall deposit the compensation in the Tribunal within 2 months from the date of this judgment.

Advocate's fee is fixed at Rs.1,000/-.

Draw Award Accordingly.

:APPORTIONMENT:

On deposit of compensation amount, office to pay 85% of amount with interest through E-payment to the petitioner, after due identification as per rules and after verifying the stay order from the Hon'ble Appellate Court and remaining 15% with interest shall be invested in F.D. in his name in any nationalized bank for a period of 3 years. Petitioner in M.V.C.3873/2021 is awarded just and reasonable compensation of Rs.1,54,370/- (Rupees One Lakh Fifty Four Thousand Three Hundred and Seventy only) with interest at the rate of 6% p.a., from the date of petition to till the date of depositing of the compensation amount in the Tribunal.
SCCH-2 37 M.V.C.No.3782/2021
C/w M.V.C.No.3783/2021 Respondent No.2 shall deposit the compensation in the Tribunal within 2 months from the date of this judgment.
Advocate's fee is fixed at Rs.1,000/-.
Draw Award Accordingly.
:APPORTIONMENT:
Scheme of investment is dispensed with as amount awarded is too meager. Keep the copy of the judgment in M.V.C.3783/2021.
(Dictated to the Stenographer on computer, typed by her, corrected, signed and then pronounced by me in the open court on this the 19 th June 2025).
(H.P. Mohan Kumar) VI Addl. Judge, Court of Small Causes, and ACJM, MACT, Bengaluru.
: ANNEXURE :
List of witnesses examined for petitioner:


P.W.1        :   Sri.Saud Jafer @ Jafer
P.W.2        :   Sri. Ahammed Ashif P.M. @ Ashif

P.W.3        :   Dr. B.N. Nagaraj
 SCCH-2                          38           M.V.C.No.3782/2021
                                          C/w M.V.C.No.3783/2021

List of exhibited documents marked for petitioner:
Ex.P-1 : Certified copy of FIR pertaining to Cr.No.28/2021. Ex.P-2 : Certified copy of Complaint. Ex.P-3 : Certified copy of Spot mahazar. Ex.P-4 : Certified copy of Spot sketch. Ex.P-5 : Certified copy of I.M.V. report. Ex.P-6 : Certified copy of Notice U/sec.133 of IMV ACT Ex.P-7 Reply to Notice U/sec.133 of IMV ACT Ex.P-8 : Certified copy of statement of witnesses. Ex.P-9 : Certified copy of charge sheet. Ex.P-10 : Certified copy of wound certificate pertaining to P.W.1.
Ex.P-11 : Discharge summary pertaining to P.W.1.
Ex.P-12    :   39 Medical Bills pertaining to P.W.1
Ex.P-13    :   Prescriptions,
Ex.P-14    :   6 Rent receipts.
Ex.P-15    :   Notarized copy of Aadhaar Card pertaining to
               P.W.1.
Ex.P-16    :   Discharge summary pertaining to P.W.1.
Ex.P-17    :   Three receipts
Ex.P-18    :   Two Trip sheets
Ex.P-19    :   OPD record of P.W.1.
Ex.P-20    :   Rental agreement.
Ex.P-21    :   Certified copy of wound certificate pertaining to
               P.W.2.
Ex.P-22    :   Discharge summary pertaining to P.W.2.
Ex.P-23    :   Discharge summary pertaining to P.W.2.
Ex.P-24    :   14 Medical Bills pertaining to P.W.2
Ex.P-25    :   4 Medical prescriptions pertaining to P.W.2.
 SCCH-2                         39           M.V.C.No.3782/2021
                                         C/w M.V.C.No.3783/2021

Ex.P-26        Salary certificate pertaining to P.W.2.
Ex.P-27    :   Notarized copy of Aadhaar Card pertaining to P.W.2
Ex.P-28    :   X-ray films pertaining to P.W.1.
Ex.P-29    :   Clinical notes pertaining to P.W.1.

List of witnesses examined for the Respondents:
- None -
List of exhibited documents marked for the Respondents:
- Nil -
Digitally signed by H P
                           HP         MOHANKUMAR
                           MOHANKUMAR Date:
                                      2025.06.20
                                      17:37:24 +0530
                               (H.P. Mohan Kumar)
VI Addl. Judge, Court of Small Causes, and ACJM, MACT, Bengaluru