Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lini vs Shriram General Insurance Co. Ltd
2024 Latest Caselaw 31086 Ker

Citation : 2024 Latest Caselaw 31086 Ker
Judgement Date : 1 November, 2024

Kerala High Court

Lini vs Shriram General Insurance Co. Ltd on 1 November, 2024

MACA NOs.216 & 3630 OF 2021             1    2024:KER:83779




            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                              PRESENT

             THE HONOURABLE MR. JUSTICE EASWARAN S.

   FRIDAY, THE 1ST DAY OF NOVEMBER 2024 / 10TH KARTHIKA, 1946

                      MACA NO. 216 OF 2021

     AGAINST THE AWARD DATED 13.2.2020 IN O.P.(M.V.) NO.302 OF

2015 OF MOTOR ACCIDENT CLAIMS TRIBUNAL, NEYYATTINKARA

APPELLANT/2ND RESPONDENT :

          SHRIRAM GENERAL INSURANCE CO. LTD
          10003-E , 8, RIICO INDUSTRIAL AREA,
          SITAPURA JAIPUR, RAJASTAN 302022.
          REPRESENTED BY ITS LEGAL OFFICER, SHRIRAM GENERAL
          INSURANCE COMPANY LIMITED, ERNAKULAM.

          BY ADV JACOB MATHEW P


RESPONDENT/PETITIONER :

          LINI
          AGED 26 YEARS
          W/O. JOHNY, LININ BHAVAN, PONGALLI,
          PUTHUKULANGARA, UZHAMALAKAL, NEDMANGADU,
          NOW RESIDING AT T.S. BHAVAN, KAVARUKONAM,
          MANAKAKA, OTTASEKHARAMANGALAM,
          THIRUVANANTHAPURAM 695 125.

          BY ADV SRI.R.T.PRADEEP


     THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING BEEN FINALLY HEARD
ON 01.11.2024, ALONG WITH MACA NO.3630/2021, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
 MACA NOs.216 & 3630 OF 2021              2      2024:KER:83779




            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

             THE HONOURABLE MR. JUSTICE EASWARAN S.

   FRIDAY, THE 1ST DAY OF NOVEMBER 2024 / 10TH KARTHIKA, 1946

                        MACA NO. 3630 OF 2021

     AGAINST THE AWARD DATED 13.2.2020 IN O.P.(M.V.) NO.302 OF

2015 OF MOTOR ACCIDENT CLAIMS TRIBUNAL, NEYYATTINKARA

APPELLANT/2ND RESPONDENT :

          LINI,
          AGED 26 YEARS
          W/O.JOHNY, LININ BHAVAN, PONGALLI, PUTHUKULANGARA,
          UZHAMALAKAL, NEDUMANGADU,
          NOW RESIDING AT
          T.S.BHAVAN, KAVARUKONAM, MANAKKALA,
          OTTASEKHARAMANGALAM, THIRUVANANTHAPURAM-695 125.


          BY ADVS.
          R.T.PRADEEP
          M.BINDUDAS
          K.C.HARISH


RESPONDENT/2ND RESPONDENT:

          SHRIRAM GENERAL INSURANCE CO. LTD.,
          REPRESENTED BY THE MANAGER, 10003-E, 8,
          RIICO INDUSTRIAL AREA, SITAPURA,
          JAIPUR, RAJASTAN-302022.


          SRI. P. JACOB MATHEW , SC


     THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING BEEN FINALLY HEARD
ON 01.11.2024, ALONG WITH MACA NO.216/2021, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
 MACA NOs.216 & 3630 OF 2021              3         2024:KER:83779




                           EASWARAN S., J.
                       -------------------------
                M.A.C.A Nos.216 & 3630 of 2021
                  -----------------------------------
             Dated this the 1st day of November, 2024

                             JUDGMENT

Two claim petitions, O.P.(M.V.) Nos.302 of 2015 and 352 of

2015, were tried together by the Motor Accidents Claims Tribunal,

Neyyattinakara arising out of a single accident. The present appeals,

are arising out of the judgment in O.P.(M.V.) Nos.302 of 2015.

M.A.C.A. No. 3630 of 2021 is preferred by the injured/claimant and

M.A.C.A. No.216 of 2021 preferred by the Insurance Company.

2. The brief facts of the case are as follows:

On 11.11.2014 at 8.30 a.m., while Smt. Lini, the

appellant/claimant in O.P.(M.V.) No.302 of 2015, was travelling as a

pillion rider on a motorcycle driven by one Sri. Johny, along the

Aryanad-Nedumangad Public road and when they reached near

Puthukulangara CSI Church, a tipper lorry bearing registration No.

KL-01-AW-4370 knocked down them. As a result of which, both the

rider and pillion rider sustained serious injuries and Sri.Johny MACA NOs.216 & 3630 OF 2021 4 2024:KER:83779

succumbed to the injuries.

3. Heard Sri. R.T. Pradeep, the learned counsel appearing

for the appellant in M.A.C.A. No.3630 of 2021 and Sri. P. Jacob

Mathew, the learned counsel appearing on behalf of the Insurance

Company.

4. On behalf of the claimants, Exts.A1 to A21 were marked.

Before the tribunal, Smt. Lini, the claimant in O.P.(M.V) No.302 of

2015, contended that due to the accident, she suffered serious

injuries and was assessed with a disability at 40%. The tribunal, on

evaluating the evidence on record found that the Doctor who issued

Ext.A13 certificate of disability has not been examined and fixed the

disability at 30%. By fixing the notional income at Rs.8,000/- the

tribunal awarded compensation of Rs.9,51,000/- with 8% interest per

annum from 10.4.2015 till realisation with cost.

5. Sri. R.T. Pradeep the learned counsel appearing for the

appellant in M.A.C.A. No.3630 of 2021 contended that, going by the

principles laid down by the Honourable Supreme Court in

Ramachandrappa v. Manager, Royal Sundaram Alliance

Insurance Company Ltd. [(2011) 13 SCC 236], the tribunal ought MACA NOs.216 & 3630 OF 2021 5 2024:KER:83779

to have taken a monthly income of Rs.9,500/- which has not been

done.

6. Sri. P. Jacob Mathew, the learned Standing Counsel

appearing for the insurance company submitted that the notional

income fixed by the tribunal is highly disproportionate to the claim.

The fixation of the percentage of disability at 30% was done without

examining the Doctor who issued Ext.A13 and the same is highly

improper and thus the compensation awarded is on a higher side.

7. I have considered the rival submissions raised across the

bar.

8. As rightly contended by Sri. R.T. Pradeep, the learned

counsel appearing for the appellant/claimant, there is no absolute rule

that the claimant should always examine the Doctor who issued the

disability certificate. If the tribunal had any difference of opinion with

regard to the percentage of disability, it ought to have referred the

claimant for examination before the Medical Board. In the absence of

any such recourse adopted by the tribunal, this Court has no

hesitation to hold that the procedure followed by the tribunal is in

violation of Rule 387 of the Motor Vehicles Rules 1989. It is pertinent MACA NOs.216 & 3630 OF 2021 6 2024:KER:83779

to mention that despite this infirmity, the tribunal on its own,

considering the nature of injury, fixed the disability at 30%. This

Court, after closely scrutinizing the nature of injuries suffered by the

claimant, feel that the percentage of disability fixed by the tribunal is

wholly inappropriate or erroneous. It is now settled law that the

tribunal without referring the claimant to further examination by the

Medical Board, cannot unilaterally reduced the percentage of

disability. In Aabaid Khan v. Dinesh and Others [2024 (6) SCC

8149] the Honourable Supreme Court had deprecated the practice of

the MACTs unilaterally reducing or fixing the percentage of disability

without assigning any cogent reasons. As stated above, the tribunal

has not assigned any reasons. However, the question would be

whether at this point of time, this Court should refer the claimant for

further examination. Considering the fact that the accident took place

in the year 2014, after a lapse of 10 years, this Court is not inclined

to refer the claimant/appellant in M.A.C.A. No.3630 of 2021 for

examination before the Medical Board. In the above circumstances,

this Court has no hesitation to hold that the tribunal ought not to

have reduced the percentage of disability from 40% to 30% and MACA NOs.216 & 3630 OF 2021 7 2024:KER:83779

hence, the same also require interference.

9. In so far as the notional income is concerned, it is to be

noted that even going by the principles laid down by the Apex Court

in Ramachandrappa (Supra) the claimant is entitled to have the

notional income fixed at Rs.9,500/-.

10. In the result, the MACA No.216 of 2021 preferred by the

insurance company stands dismissed. The appellant in M.A.C.A.

No.3630 of 2021 is entitled to get enhanced compensation as follows:

Heads                 Amount     Amount awarded           by Enhanced
                      Awarded by this Court (in Rs.)         compensation
                      Tribunal                               (in Rs)
Loss of earnings      64,000     76,000                      12,000/-
                                 [9500x8]

Permanent disability 5,18,400      8,20,800
                                   (9500x12x18x40/100) 3,02,400
                       Total enhanced compensation     3,14,400




11. Accordingly, the appellant is entitled to get an enhanced

compensation of Rs.3,14,400/- (Rupees Three Lakh Fourteen

Thousand Four Hundred only) with 8% interest per annum from the

date of petition till realization with proportionate cost. The appellant

shall furnish the details of the bank account to the insurance company MACA NOs.216 & 3630 OF 2021 8 2024:KER:83779

for transfer of the amount. The insurance company shall deposit the

amount within a period of one month from the date of receipt of a

copy of this judgment.

Appeal ordered accordingly.

Sd/-

EASWARAN S.,

JUDGE NS

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter