Sunday, 19, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The New India Assurance Co. Ltd vs Adith Salim (Minor)
2025 Latest Caselaw 1473 Ker

Citation : 2025 Latest Caselaw 1473 Ker
Judgement Date : 21 July, 2025

Kerala High Court

The New India Assurance Co. Ltd vs Adith Salim (Minor) on 21 July, 2025

M.A.C.A.No.348 of 2020
                                  1


                                                2025:KER:54032

            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

              THE HONOURABLE MRS. JUSTICE C.S. SUDHA

   MONDAY, THE 21ST DAY OF JULY 2025 / 30TH ASHADHA, 1947

                         MACA NO. 348 OF 2020

       AGAINST THE AWARD DATED 27.09.2019 IN OPMV NO.1026 OF

2016 ON THE FILE OF THE MOTOR ACCIDENT CLAIMS TRIBUNAL,

ERNAKULAM.

APPELLANT/3RD RESPONDENT:

            THE NEW INDIA ASSURANCE CO. LTD.,
            KOTTAKKAL ARYA VAIDYASALA BUILDING, M.G.ROAD,
            ERNAKULAM, REPRESENTED BY ITS ASSISTANT MANAGER,
            REGIONAL OFFICE, M.G.ROAD, ERNAKULAM.


            BY ADVS.
            SRI.GEORGE CHERIAN (SR.)
            SMT.K.S.SANTHI
            SMT.LATHA SUSAN CHERIAN

RESPONDENT/PETITIONER:

            ADITH SALIM (MINOR),
            AGED 16 YEARS,
            S/O.SALIM O.V., REP. BY FATHER AND NATURAL
            GUARDIAN, SALIM O.V., S/O.VISWAN,
            AGED 53 YEARS, ONIYATH HOUSE,
            EROOR WEST P.O., TRIPUNITHURA, NADAMA VILLAGE,
            KANAYANNUR TALUK, ERNAKULAM, PIN-682306.

            BY ADVS.
            SRI.MATHEWS K.PHILIP
            SMT.T.MANASY


      THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING COME UP FOR
HEARING ON 21.07.2025, THE COURT ON THE SAME DAY DELIVERED
THE FOLLOWING:
 M.A.C.A.No.348 of 2020
                                        2


                                                             2025:KER:54032



                              C.S.SUDHA, J.
               ----------------------------------------------------
                         M.A.C.A.No.348 of 2020
               ----------------------------------------------------
                   Dated this the 21st day of July 2025

                                 JUDGMENT

This appeal has been filed under Section 173 of the

Motor Vehicles Act, 1988 (the Act) by the third

respondent/insurer in O.P.(MV) No.1026/2016 on the file of the

Motor Accidents Claims Tribunal, Ernakulam (the Tribunal),

aggrieved by Award dated 27/09/2019. The sole respondent

herein is the claim petitioner. In this appeal, the parties and the

documents will be referred to as described in the original petition.

2. According to the claim petitioner, on

09/01/2016 at 06:50 p.m., while he was pillion riding on

motorcycle bearing registration no.KL-39-H-3685 through Eroor

- Tripunithura road and when he reached near S.N.Junction,

motorcycle bearing registration no.KL-07-R-2699 ridden by the

first respondent in a rash and negligent manner hit the motorbike

in which he was travelling, as a result of which he fell down and

2025:KER:54032

sustained grievous injuries.

3. The first respondent-owner cum rider of the

offending vehicle filed written statement denying negligence

alleged against him.

4. The second respondent-insured of the offending

motorcycle remained ex-parte.

5. The third respondent-insurer filed written

statement admitting the policy but denying negligence on the part

of the first respondent. The averments in the petition regarding

age, injuries and the period of treatment of the claim petitioner

were disputed. The amount of compensation claimed under

various heads was contended to be exorbitant.

6. Before the Tribunal, no oral evidence was

adduced by either side. Exts.A1 to A10 and X1 were marked on

the side of the claim petitioner. No oral or documentary evidence

was adduced by the respondents.

7. The Tribunal on consideration of the

documentary evidence and after hearing both sides, found

negligence on the part of the first respondent-rider of the

2025:KER:54032

offending vehicle resulting in the incident and hence awarded an

amount of ₹6,86,305/- together with interest @ 9% per annum

from the date of the petition till realisation along with

proportionate costs. Aggrieved by the Award, the third

respondent/insurer has come up in appeal.

8. The only point that arises for consideration in

this appeal is whether there is any infirmity in the findings of the

Tribunal calling for an interference by this Court.

9. Heard both sides.

10. It is submitted by the learned counsel for the

third respondent/insurer that in the light of the dictum in Master

Mallikarjun v. Divisional Manager, National Insurance

Co.Ltd., 2014 (14) SCC 396 :AIR 2014 SC 736, the amount of

compensation that the claim petitioner was entitled under the head

pain and suffering, physical shock, hardship, inconvenience,

discomfort etc. and loss of amenities on account of permanent

disability was ₹3,00,000/-. However, the Tribunal granted an

amount of ₹5,00,000/- that is, ₹ 1,00,000/- towards compensation

for pain and suffering; ₹3,00,000/- towards compensation for

2025:KER:54032

disfiguration and disability and ₹1,00,000/- towards compensation

for loss of amenities and comforts. This is wrong in the light of

the settled principle and hence the same needs to be rectified.

10.1. In the light of the aforesaid dictum, the

maximum amount that the claim petitioner is entitled to is

₹3,00,000/-. Therefore, the amount of ₹1,00,000/- each awarded

under the heads compensation for pain and suffering and for loss

of amenities and comforts over and above the amount of

₹3,00,000/- granted shall stand deducted.

11. The impugned Award is modified to the

following extent:

Sl. Head of claim Amount Amount Modified in No. claimed Awarded by appeal Tribunal (in ₹) (in ₹) (in ₹)

1. Transport to 3,000/- 5,000/- 5,000/-

hospital and back (No modification) to home

2. Attendant 15,000/- 7,650/- 7,650/-

            expenses                                      (No modification)
3.     Extra nourishment    10,000/-        20,000/-         20,000/-
                                                          (No modification)
4.     Damage to clothes     2,000/-        1,000/-           1,000/-
         and articles                                     (No modification)
5.         Treatment       1,75,000/-      1,52,655/-       1,52,655/-
           expenses                                       (No modification)




                                                            2025:KER:54032

 6.    Compensation for         40,000/-       1,00,000/-        deducted
           pain and
          sufferings
 7.    Compensation for         2,00,000/-     3,00,000/-       3,00,000/-
       disfiguration and                                      (No modification)
           disability
 8.    Compensation for         25,000/-           0                 Nil
        future treatment                                      (No modification)
 9.    Compensation for         30,000/-       100,000/-         deducted
       loss of amenities
         and comforts
              Total             5,00,000/-     6,86,305/-       4,86,305/-


In the result, the appeal is partly allowed by deducting

the compensation by an amount of ₹2,00,000/- (total

compensation = ₹4,86,305/-, that is, ₹6,86,305/- granted by the

Tribunal minus ₹2,00,000 /- deducted in appeal).

Interlocutory applications, if any pending, shall stand

closed.

Sd/-

C.S.SUDHA JUDGE

Jms

 
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 : IDRC

 
 
Latestlaws Newsletter