Citation : 2025 Latest Caselaw 9172 Ker
Judgement Date : 25 September, 2025
2025:KER:71247
MACA Nos.2791 & 1090 of 2015
..1..
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MRS. JUSTICE SHOBA ANNAMMA EAPEN
THURSDAY, THE 25TH DAY OF SEPTEMBER 2025 / 3RD ASWINA, 1947
MACA NO. 2791 OF 2015
OPMV NO.617 OF 2013 OF MOTOR ACCIDENT CLAIMS TRIBUNAL, TIRUR
APPELLANT/RESPONDENT:
MURALEEDHARAN, AGED 52 YEARS
S/O. BALAN, MANIYALATH HOUSE, NEDUVA, PARAPPANANGADI
P.O., MALAPPURAM DISTRICT.
BY ADV SRI.K.MOHAMMED FAISAL NAHA
RESPONDENTS/PETITIONER/RESPONDENT:
1 PRINCE, AGED 28 YEARS
S/O. N.V.GEORGE, NEDUMPAMPAKKUDA HOUSE, PAMPAKUDA,
MUVATTUPUZHA-667.
2 ABDUL BASHEER N., S/O. ABDULLA N., DRIVER, NATTIYAL
HOUSE, NEDUVA, P.O.PARAPPANANGADI, PIN-676 303.
3 RELIANCE GENERAL INSURANCE COMPANY LTD.
2ND FLOOR, VISHNU BUILDING, KADAVANTHRA, KOCHI-20.
BY ADVS.
SRI.P.P.JACOB
SHRI.K.B.RAMANAND
THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING COME UP FOR HEARING
ON 17.09.2025 ALONG WITH MACA.1090/2015, THE COURT ON 25.09.2025
DELIVERED THE FOLLOWING:
2025:KER:71247
MACA Nos.2791 & 1090 of 2015
..2..
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MRS. JUSTICE SHOBA ANNAMMA EAPEN
THURSDAY, THE 25TH DAY OF SEPTEMBER 2025 / 3RD ASWINA, 1947
MACA NO. 1090 OF 2015
OPMV NO.617 OF 2013 OF MOTOR ACCIDENT CLAIMS TRIBUNAL, TIRUR
APPELLANT/PETITIONER:
PRINCE, AGED 29 YEARS, NEDUMPAMPAKKUDA HOUSE,
PAMBAKKADA, MOOVATTUPUZHA 686 667
BY ADV SRI.P.P.JACOB
RESPONDENTS/RESPONDENTS:
1 ABDUL BASHEER N
S/O.ABDULLA N., NATTINGAL HOUSE, NEDUVA
P.O.PARAPPANANGADI- 676 303.
2 MURALEEDHARAN SO.BALAN, 6/402, MANIYALATH HOUSE, NEDUVA
P.O., PARAPPANANGADI- 676 303.
3 THE RELIANCE GENERAL INSURANCE COMPANY LIMITED
IIND FLOOR, VISHNU BUILDING, KADAVANTHRA, KOCHI 682020.
BY ADVS.
SRI.K.MOHAMMED FAISAL NAHA
SHRI.K.B.RAMANAND
THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING COME UP FOR HEARING
ON 17.09.2025 ALONG WITH MACA.2791/2015, THE COURT ON 25.09.2025
DELIVERED THE FOLLOWING:
2025:KER:71247
MACA Nos.2791 & 1090 of 2015
..3..
JUDGMENT
These appeals arose from the impugned award dated
15.01.2015 in OP(MV) No.617 of 2013 on the files of the Motor
Accidents Claims Tribunal, Pala. MACA No.1090 of 2015 has been filed
by the claimant, dissatisfied with the compensation awarded by the
tribunal. MACA No.2791 of 2015 has been filed by the owner of the
offending vehicle, challenging the right of recovery granted to the
insurer against him.
2. Since the parties and the cause of action are the same,
the appeals are heard together and being disposed of by this judgment.
For brevity, the parties are referred to as they are arrayed before the
tribunal.
3. The case of the claimant is that on 28.03.2009, while
he was riding a motorcycle bearing Reg.No.KL-17-F-1956 from
Peruvazhiyambalam to Tirur, a pick-up van bearing Reg.No.KL-10-V-
2262 driven by the first respondent in a rash and negligent manner, hit
the motorcycle, whereby he sustained serious injuries. He approached
the tribunal claiming a total compensation of ₹3,00,000/-.
4. Respondents 1 and 2/driver and owner of the offending 2025:KER:71247 MACA Nos.2791 & 1090 of 2015 ..4..
vehicle respectively filed a written statement, denying negligence. The
third respondent insurer filed a written statement, admitting the policy
coverage for the offending vehicle, but disputing the liability and
quantum of compensation claimed. It was also contended that the driver
of the offending vehicle was not having a valid licence to drive medium
goods vehicles. Exts.A1 to A10, C1 and B1 to B4 were marked. The
tribunal, after analysing the pleadings and materials on record, held
that the accident took place on account of the negligence of the driver
of the offending vehicle and awarded a sum of ₹1,47,280/- as
compensation under different heads with interest @ 9% per annum from
the date of petition till realization, against the third respondent being
the insurer. However, the respondent insurer was granted a right of
recovery against the second respondent/owner of the offending vehicle,
for violation of provisions of law on the ground that the first
respondent/driver of the offending vehicle had no licence to drive the
offending vehicle, which was a medium goods vehicle. The claimant has
come up in appeal dissatisfied with the quantum of compensation
awarded and the second respondent/owner of the offending vehicle has
come up challenging the right of recovery granted to the insurer.
5. I have heard the learned counsel for the claimant,
learned counsel for the second respondent and the learned Standing 2025:KER:71247 MACA Nos.2791 & 1090 of 2015 ..5..
Counsel for the respondent insurer.
6. The learned counsel for the second respondent/owner
of the offending vehicle, assailed the impugned award, stating that the
tribunal went wrong in holding that the first respondent/driver was not
having a valid licence to drive the offending vehicle and in granting a
right of recovery to the insurer. According to the learned counsel,
though the offending vehicle is a medium goods vehicle, the driving
licence that the driver possessed to drive a transport vehicle of such
type as on the date of the accident, was enough and valid to drive the
medium goods vehicle.
7. The learned counsel for the second respondent/owner
argued that since the unladen weight of the vehicle is less than 7500 kg,
the first respondent, who was the driver of the offending vehicle, was
licensed to drive the offending vehicle at the time of the accident.
Relying on the judgment of the apex court in Mukund Dewangan v.
Oriental Insurance Co. Ltd. [2017 (4) KHC 648 (SC)], the learned
counsel submitted that a driver, who is having a licence to drive 'light
motor vehicle' and is driving 'transport vehicle' of that class, is not
required additionally to obtain an endorsement to drive a transport
vehicle. The learned Standing Counsel for the insurer, on the other 2025:KER:71247 MACA Nos.2791 & 1090 of 2015 ..6..
hand, submitted that the offending vehicle was a 'medium goods
vehicle' and it cannot be considered as a 'light motor vehicle' in order to
claim the benefit of the judgment in Mukund Dewangan (supra).
8. I have considered the rival contentions raised on both
sides. A perusal of Ext.B3 details of registration of the offending vehicle
shows that the vehicle owned by the appellant is classified as Medium
Goods Vehicle-Tipper, not a light motor vehicle, however, the unladen
weight of the offending vehicle is 3155 kg. A light motor vehicle is also a
transport vehicle if the gross vehicle weight or unladen weight does not
exceed 7500 kg. In the present case, the unladen weight of the vehicle
involved is less than 7500 kg. In this context, it is appropriate to
consider 'light motor vehicle' and 'medium goods vehicle' as defined in
the Kerala Motor Vehicles Act, 1988 (for short, "the Act"). Section 2(21)
of the Act reads as follows:
"(21) "light motor vehicle" means a transport vehicle or omnibus the gross vehicle weight of either of which or a motor car or tractor or road-roller the unladen weight of any of which, does not exceed 7500 kilograms;"
Section 2(23) of the Act reads as follows:
"(23) "medium goods vehicle" means any goods carriage other than a light motor vehicle or a heavy goods vehicle;"
9. Admittedly, the driver of the offending vehicle was having 2025:KER:71247 MACA Nos.2791 & 1090 of 2015 ..7..
a valid licence only to drive light motor vehicles, not medium goods
vehicles. Ext.B3 registration details reveal that the offending vehicle is a
Medium Goods Vehicle-Tipper. Hence, it does not come under the category
of 'light motor vehicle' as defined in the Act though the unladen weight was
less than 7500 kg. Since the vehicle involved in the accident was a medium
goods vehicle and the driver was having licence only to drive a light motor
vehicle, I hold that the tribunal was right in finding that the driver was not
having a valid licence to drive the offending vehicle at the time of the
accident and in granting a right of recovery to the insurer, against the
owner of the offending vehicle. Accordingly, the appeal filed by the second
respondent/owner of the offending vehicle fails.
10. The learned counsel for the claimant claimed
enhancement of compensation under the following heads:
10.1 Notional income - The learned counsel for the
claimant submitted that the claimant was a Sales Representative and
was earning ₹6,000/- per month, however, the tribunal has fixed the
monthly income notionally at ₹4,000/-, which is on the lower side. Even
going by the judgment in Ramachandrappa v. Manager, Royal
Sundaram Alliance Insurance Company Ltd. [(2011) 13 SCC 236],
the monthly income of the claimant ought to have been fixed at ₹7,000/-
2025:KER:71247 MACA Nos.2791 & 1090 of 2015 ..8..
for an accident occured in the year 2009. Accordingly, in order to award
a just and reasonable compensation, following the judgment in
Ramachandrappa (supra), I deem it appropriate to refix the monthly
income of the claimant at ₹7,000/-.
10.2. Loss of earnings - Since the monthly income of the
claimant is refixed at ₹7,000/-, compensation towards loss of earnings
for a period of eight months has to be recalculated, which would come
to ₹56,000/-. Thus, the claimant will be entitled to get an additional
compensation of ₹32,000/- towards loss of earnings.
10.3. Pain and suffering - The learned counsel for the
claimant submitted that the tribunal awarded only ₹25,000/- towards
pain and suffering, which is on the lower side. Considering the injuries
sustained by him and the sufferings that he had undergone, I am
inclined to grant an amount of ₹30,000/- to the claimant as total
compensation towards pain and suffering. Thus, the claimant will be
entitled to get an additional amount of ₹5,000/- as compensation
towards pain and suffering.
10.4. Loss of amenities - The learned counsel for the
claimant submitted that the tribunal has not awarded compensation
towards loss of amenities. Considering the injuries sustained by the 2025:KER:71247 MACA Nos.2791 & 1090 of 2015 ..9..
claimant, I deem it appropriate to award a compensation of ₹25,000/-
towards loss of amenities.
10.5. Permanent disability - Since the monthly income of
the claimant is refixed at ₹7,000/-, compensation towards permanent
disability has to be recalculated. Accordingly, following the judgments
in National Insurance Co. Ltd. v. Pranay Sethi [2017(4) KLT
662(SC)] and Sarla Verma v. Delhi Transport Corporation [2010(2)
KLT 802(SC)], the claimant will be entitled to get a total compensation
of ₹1,14,240/- (7000 x 12 x 17 x 8%) towards permanent disability. It is
seen that the tribunal awarded ₹65,280/- and ₹25,000/- under the heads,
permanent disability and loss of earning power. Thus, after deducting
the said amounts, there will be an additional amount of ₹23,960/- under
this head.
11. Though the claimant claimed enhancement of
compensation under other heads as well, on a perusal of the records
available and the impugned award, I am not inclined to interfere with
the same since it appears to be just and reasonable.
12. Since the appeal filed by the claimant is of the year
2015, I fix the interest on the enhanced compensation @ 8% per annum
from the date of the claim petition till realization. Thus, the impugned 2025:KER:71247 MACA Nos.2791 & 1090 of 2015 ..10..
award of the tribunal is modified as follows:
Sl.
No. Head of Claim Amount Amount Modified Total
claimed awarded in appeal compensation
(in ₹) by the (in ₹) (in ₹)
tribunal
(in ₹)
1. Loss of earnings 24000 24000 32000 56000
2. Medical & 28000 - - -
miscellaneous
expenses
3. Bystander 2000 2000 - 2000
expenses
4. Transportation 3000 3000 - 3000
expenses
5. Extra nourishment 2000 2000 - 2000
6. Damage to 1000 1000 - 1000
clothing
7. Pain and suffering 20000 25000 5000 30000
8. Permanent - 65280
disability
9. Loss of earning 150000 25000 23960 114240
power
10. Loss of amenities - - 25000 25000
Total 300000 147280 85960 233240
Accordingly, the following orders are issued:
a) MACA No. 2791 of 2015 is dismissed.
b) MACA No. 1090 of 2015 is allowed in part and the claimant is
awarded an additional compensation of ₹85,960/- (Rupees eighty
five thousand nine hundred and sixty only) over and above the 2025:KER:71247 MACA Nos.2791 & 1090 of 2015 ..11..
compensation awarded by the tribunal with interest @ 8% per
annum from the date of petition till realization and proportionate
costs.
c) The insurer shall deposit the said amounts together with interest
and costs within a period of two months from the date of receipt of
a certified copy of this judgment and recover the same from the
second respondent/owner of the offending vehicle.
d) The claimant shall furnish copies of the PAN Card, AADHAAR Card
and bank details before the insurer within a period of one month
so as to enable the insurance company to make the deposit as
ordered above. In case of failure to furnish details as above, it shall
be open for the insurance company to deposit the said amount
before the tribunal. Upon such deposit being made, the entire
amount shall be disbursed to the claimant at the earliest in
accordance with law.
Sd/-
SHOBA ANNAMMA EAPEN JUDGE bka/-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!