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 6, Cited by 0]

Karnataka High Court

The Manager vs Saiprasad on 23 January, 2026

Author: Pradeep Singh Yerur

Bench: Pradeep Singh Yerur

                                                -1-
                                                            NC: 2026:KHC-K:546
                                                       WP No. 201452 of 2025


                      HC-KAR




                                  IN THE HIGH COUT OF KARNATAKA

                                        KALABURAGI BENCH

                             DATED THIS THE 23RD DAY OF JANUARY, 2026

                                              BEFORE
                           THE HON'BLE MR. JUSTICE PRADEEP SINGH YERUR


                             WRIT PETITION NO.201452 OF 2025 (GM-CPC)
                      BETWEEN:

                      THE MANAGER,
                      HDFC ERGO GEN. INS.CO LTD,
                      NO.25/1, 2ND FLOOR, BUILDING
                      M.G.ROAD, BANGALORE,
                      (NOW REPRESENTED BY AUTHORIZED SIGNATORY,
                      ASHOK NAGAR, BANGALORE)
                      (RANK OF THE PARTY BEFORE THE MACT RESP.NO.2)

                                                                  ...PETITIONER
                      (BY SMT. PREETI PATIL MELKUNDI, ADVOCATE)

                      AND:
Digitally signed by
NIJAMUDDIN
JAMKHANDI             1.   SAIPRASAD
Location: HIGH
COURT OF
                           S/O JAYAKUMAR PAWADSHETTE,
KARNATAKA                  AGE: 10 YEARS, MINOR
                           U/G OF HIS NATURAL FATHER
                           JAYAKUMAR S/O ANNEPPA PAWADSHETTE,
                           AGE: 53 YEARS, OCC: GOVT. TEACHER
                           R/O DONGAPUR TQ.BHALKI,
                           DIST.BIDAR-585401.
                           (RANK OF THE PARTY BEFORE MACT PETITIONER
                           NO.1)

                      2.   MANJULA W/O MALAKREDDY,
                           AGE: 32 YEARS, OCC: SURVEYOR &
                           OWNER OF THE CAR BEARING NO.KA-56/M-0336,
                             -2-
                                         NC: 2026:KHC-K:546
                                    WP No. 201452 of 2025


HC-KAR




    R/O H.NO.29-4-260,
    GORNALLI, TQ. AND DIST. BIDAR-585401.
    (RANK OF THE PARTY BEFORE MACT RESP.NO.1)

                                            ...RESPONDENTS

(BY SRI. SACHIN MADHUKAR MAHAJAN, ADVOCATE FOR R1;
    NOTICE TO R2 D/W)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA, PRAYING TO
ISSUE A WRIT, MORE SO IN THE NATURE OF CERTIORARI AND
GRANT THE FOLLOWING RELEIFS; 1) QUASH THE ORDER
DATED 13.01.2025 PASSED BY SENIOR CIVIL JUDGE AND JMFC
AND MACT AT BHALKI IN I.A.NO.III FILED BY THE INSURANCE
COMPANY/RESP.NO.2 BEFORE MACT UNDER ORDER VII RULE
11 R/W SECTION 151 OF CPC AND SECTION 166(3) OF M.V
(AMENDMENT) ACT, 2019 WHICH WAS DISMISSED IN MVC
NO.705/2023, THE COPY OF ORDER, WHICH IS ANNEXURE-C.

    THIS PETITION, COMING ON FOR ORDERS, THIS DAY,
ORDER WAS MADE THEREIN AS UNDER:

CORAM: HON'BLE MR. JUSTICE PRADEEP SINGH YERUR


                       ORAL ORDER

Heard learned counsel for the petitioner-Insurance Company.

2. Notice to respondent No.2 is dispensed for the reason that no adverse order is passed against the respondents as this Court is inclined to remit the matter to -3- NC: 2026:KHC-K:546 WP No. 201452 of 2025 HC-KAR the Senior Civil Judge and JMFC, MACT, Bhalki (for short, 'the Tribunal'), in MVC No.705/2023.

3. The petitioner-Insurance Company has called in question the order dated 13.01.2025 passed by the Tribunal in MVC No.705/2023, wherein the Tribunal dismissed I.A.No.III filed by the petitioner-Insurance Company seeking rejection of the claim petition filed by respondents-claimants on the ground that the claim petition is not filed within six months from the date of occurrence of the accident. Without adverting to the merits of the matter, it is seen that in view of the claim petition having been filed with a delay, the petitioner- Insurance Company filed an application for rejection of the claim petition under Order VII Rule 11(d) read with Section 151 of CPC and Section 166(3) of MV Act, 1988 on the ground that the claim petition was barred by the law of limitation in view of the amended Motor Vehicles Act.

4. Tribunal rejected the application filed by the Insurance Company under Order VII Rule 11(d) read with -4- NC: 2026:KHC-K:546 WP No. 201452 of 2025 HC-KAR Section 151 of CPC and Section 166(3) of MV Act, 1988, which is called in question by the petitioner-Insurance Company in this writ petition.

5. There are several matters from different Courts across the country which have approached the Hon'ble Supreme Court, being aggrieved by the rejection of the application and by the delay being condoned by the claims Tribunal, thereby permitting the continuation of the claim petition. In Writ Petition (Civil) No.166/2024 in the case of Bhagirathi Dash vs. Union of India and Another which is pending before the Hon'ble Supreme Court involving the question of limitation prescribed by the amended Motor Vehicles Act, the Hon'ble Supreme Court, vide order dated 16.12.2025, passed the following order:

"The pendency of these matters would also not come in the way of claim petitions being adjudicated by the Tribunals, except finalising the judgments.
Let the matter be listed on 10.02.2026 at 02.00 p.m."
-5-

NC: 2026:KHC-K:546 WP No. 201452 of 2025 HC-KAR

6. This being the state of affairs, the Hon'ble Apex Court has infact held that the claim petitions could proceed except finalising the judgments. Therefore, it would be in the interest of both the parties and prudence demands that in view of several pendency of matters, the claim petitions before the respective Courts shall proceed further except finalising the judgments in each of the matters. Accordingly, the writ petition is disposed of.

Ordered accordingly.

Sd/-

(PRADEEP SINGH YERUR) JUDGE NJ LIST NO.: 2 SL NO.: 9 CT:SI