Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Radhakrishna Prabhu M.L vs United India Insurance Company Limited
2025 Latest Caselaw 1303 Ker

Citation : 2025 Latest Caselaw 1303 Ker
Judgement Date : 5 June, 2025

Kerala High Court

Radhakrishna Prabhu M.L vs United India Insurance Company Limited on 5 June, 2025

M.A.C.A.No.524 of 2020
                                      1


                                                          2025:KER:39796

             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

               THE HONOURABLE MRS. JUSTICE C.S. SUDHA

   THURSDAY, THE 5TH DAY OF JUNE 2025 / 15TH JYAISHTA, 1947

                         MACA NO. 524 OF 2020

        AGAINST THE AWARD DATED 08.07.2019 IN OP(MV)NO.2412 OF

2017 ON THE FILE OF THE ADDITIONAL MOTOR ACCIDENTS CLAIMS

TRIBUNAL, ERNAKULAM.

APPELLANT/PETITIONER:

             RADHAKRISHNA PRABHU M.L.,
             AGED 53 YEARS,
             S/O.LAKSHMANA PRABHU.M.R.,
             MUKKANJIRATH HOUSE,
             KANNAMALY P.O., COCHIN-8.


             BY ADVS.
             SRI.RAHUL SASI
             SMT.NEETHU PREM




RESPONDENT/2ND RESPONDENT:

             UNITED INDIA INSURANCE COMPANY LIMITED,
             T.P.CELL, 4TH FLOOR, JOS TRUST BUILDING,
             CHITTOOR ROAD, NORTH P.O.,
             ERNAKULAM, PIN-682 018,
             REPRESENTED BY ITS AUTHORISED OFFICER.


             BY ADV SMT.DEEPA GEORGE


       THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING COME UP FOR
ADMISSION      ON    05.06.2025,     THE     COURT   ON   THE   SAME   DAY
DELIVERED THE FOLLOWING:
 M.A.C.A.No.524 of 2020
                                         2


                                                                 2025:KER:39796



                                C.S.SUDHA, J.
             -----------------------------------------------------------
                           M.A.C.A.No.524 of 2020
             -----------------------------------------------------------
                    Dated this the 05th day of June 2025

                              JUDGMENT

This appeal under Section 173 of the Motor Vehicles Act,

1988 (the Act) has been filed by the claim petitioner in O.P.(MV)

No.2412/2017 on the file of the Additional Motor Accidents

Claims Tribunal, Ernakulam, (the Tribunal), aggrieved by the

amount of compensation granted by Award dated 08/07/2019. The

respondent herein is the 2nd respondent in the petition. 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 18/09/2017

at 01:00 p.m., while he was standing on the Chellanam-Fortkochi

road, motorcycle bearing registration No.KL-43/K-1353 ridden

by the 1st respondent in a negligent manner knocked him down as a

result of which he sustained grievous injuries. He claimed a sum

2025:KER:39796

of ₹12,00,000/- as compensation under various heads.

3. The 1st respondent/rider filed written statement

and contended that the compensation claimed was quite excessive.

4. The 2nd respondent/insurer admitted the existence

of a valid policy for the offending motorcycle. The age, job,

income, nature of injuries and amount claimed under various heads

were disputed. It was also contended that there was no negligence

on the part of the 1st respondent/rider.

5. Before the Tribunal, no oral evidence was

adduced by either side. Exts.A1 to A6 were marked on the side of

the claim petitioner. No documentary evidence was produced by

the respondents. Ext.X1 is the report of the Medical Board.

6. The Tribunal on consideration of the

documentary evidence and after hearing both sides, found

negligence on the part of the 1st respondent/rider of the motorcycle

resulting in the incident and hence awarded an amount of

₹3,70,564/- together with interest @ 8% per annum from the date

of the petition till the date of realisation with proportionate costs.

2025:KER:39796

Aggrieved by the Award, the claim petitioner has come up in

appeal.

7. 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.

8. Heard both sides.

9. It is submitted by the learned counsel for the

claim petitioner that the latter is a 50 year old man and therefore

the multiplier that ought to have been taken by the Tribunal was

13. However, 11 was taken as the multiplier, which needs to be

rectified. This submission is not opposed by the learned counsel

for the 2nd respondent/insurer. Therefore, the multiplier shall stand

corrected as 13 instead of 11.

10. The learned counsel for the claim petitioner did

attempt to draw my attention to the compensation awarded under

the other heads and advance an argument that the amounts awarded

are low and it requires to be interfered with. On going through the

records, the nature of injuries and period of hospitalization, I find

2025:KER:39796

that the compensation granted is just and reasonable and hence I do

not find any reasons for interference.

11. The impugned Award is modified to the

following extent :

Sl. Head of claim Amount Amount Modified in No. claimed Awarded appeal by Tribunal 1 Loss of ₹15,000/- ₹1,15,000/- ₹1,15,000/-

         earnings                                              (No
                                                          modification)
    2    Transport to      ₹15,000/-       ₹10,000/-       ₹10,000/-
         hospital                                             (No
                                                          modification)
    3    Extra             ₹25,000/-       ₹16,000/-       ₹16,000/-
         nourishment                                          (No
                                                          modification)
    4    Damage to         ₹15,000/-        ₹2,000/-        ₹2,000/-
         clothing                                             (No
                                                          modification)
    5    Treatment         ₹1,25,000/-      ₹3,414/-        ₹3,414/-
         expenses                                             (No
                                                          modification)
    6    Bystanders        ₹27,000/-        ₹8,250/-        ₹8,250/-
         expenses                                             (No
                                                          modification)
    7    Compensation     ₹10,00,000/-     ₹75,900/-        ₹89,700/-
         for continuing                                    (₹11,500/-
         permanent                                       x5/100x12x13)
         disability
    8    Compensation      ₹2,00,000/-     ₹90,000/-       ₹90,000/-
         for pain and                                         (No
         sufferings                                       modification)
    9   Compensation       ₹2,00,000/-     ₹20,000/-       ₹20,000/-




                                                              2025:KER:39796

        for loss of                                                (No
        amenities and                                          modification)
        enjoyment in
        life
   10 Compensation            ₹50,000/-        ₹30,000/-        ₹30,000/-
      for future                                                   (No
      treatment                                                modification)
      expenses
   11 Compensation           ₹3,00,000/-          Nil              Nil
      for loss of                                                  (No
      earning power                                            modification)
   12 Compensation            ₹50,000/-           Nil              Nil
      for                                                          (No
      disfiguration                                            modification)
         Total               ₹20,22,000/-     ₹3,70,564/-       ₹3,84,364/-



In the result, the appeal is allowed by enhancing the

compensation by a further amount of ₹13,800/- (total

compensation ₹3,84,364/-, that is, ₹3,70,564/- granted by the

Tribunal + ₹13,800/- granted in appeal) with interest at the rate of

8% per annum from the date of petition till date of realization and

proportionate costs. The 2nd respondent/insurance company is

directed to deposit the compensation with interest and costs before

the Tribunal within a period of 60 days from the date of receipt of

a copy of the judgment. On deposit of the compensation amount,

the Tribunal shall disburse the amount to the claim petitioner at the

2025:KER:39796

earliest in accordance with law after making deductions, if any.

Interlocutory applications, if any pending, shall stand

closed.

SD/-

C.S. SUDHA JUDGE ak

 
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