Citation : 2021 Latest Caselaw 10353 Mad
Judgement Date : 22 April, 2021
C.M.A.No.1367 of 2020
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 22.04.2021
CORAM
THE HON'BLE MR.JUSTICE C.SARAVANAN
C.M.A.No.1367 of 2020
Senthilkumar,
S/o.Kandasamy ... Appellant
Vs.
1.Somasundaram,
S/o.Muthugounder
2.The Oriental Insurance Co., Ltd.,
1st Floor, Ponnusamy Gounder Complex,
Tiruchengode Road, Sankari Taluk,
Salem District. ... Respondents
Civil Miscellaneous Appeal filed under Section 173 of Motor
Vehicles Act, 1988 against the Judgment and Decree dated 12.03.2020
made in M.C.O.P.No.107 of 2016 on the file of the Motor Accidents
Claims Tribunal/Subordinate Judge Court, Tiruchengode.
For Appellant : Mr.T.S.Arthanareeswaran
For R1 : No appearance
For R2 : Ms.R.Sree Vidhya
JUDGMENT
The claimant is the appellant in this appeal and is aggrieved by the
impugned Judgment and decree dated 12.03.2020 passed by the Motor
Accidents Claims Tribunal, Subordinate Judge Court, Tiruchengode in
M.C.O.P.No.107 of 2016.
_________ https://www.mhc.tn.gov.in/judis/ Page No 1 of 4 C.M.A.No.1367 of 2020
2. By the impugned Judgment and decree, the Tribunal has
awarded a sum of Rs.85,200/- as compensation under the following
heads:-
Heads of Compensation Amount awarded by the Tribunal Permanent Disability Rs.15,000/-
Pain & Sufferings Rs.10,000/-
Extra Nourishment and loss of Rs.10,000/-
amenities
Medical Bills Rs.24,200/-
Attender Charges Rs. 5,000/-
Transportation Charges Rs. 5,000/-
Loss of Income for two months Rs.16,000/-
Total Rs.85,200/-
3. The present appeal has been filed by the appellant/claimant for
enhancement of compensation on the ground that the Tribunal committed
an error in awarding a meagre amount of compensation.
4. It is submitted that the appellant/claimant was earning a sum of
Rs.25,000/- per month and therefore the Tribunal ought to have awarded
higher compensation.
5. I have considered the arguments advanced by the learned
counsel for the appellant and the respondents. I have also perused the
_________ https://www.mhc.tn.gov.in/judis/ Page No 2 of 4 C.M.A.No.1367 of 2020
impugned Judgment and decree and the exhibits which forms the basis of
the award.
6. The amount awarded by the Tribunal appears to be reasonable
and therefore a just compensation. The nature of injuries suffered by the
appellant/claimant indicates that there was only grievous injuries and
there was no permanent disability. Under these circumstances, I do not
find any merits in the present appeal.
7. Accordingly, the impugned Judgment and Decree passed by the
Tribunal is confirmed and the appeal filed by the appellant/claimant is
dismissed.
8. The 2nd respondent/Insurance Company is directed to deposit the
compensation awarded by the Tribunal, together with interest at 7.5% per
annum from the date of numbering of the claim petition till the date of
such deposit, less any amount already deposited within a period of six
weeks from the date of receipt of a copy of this Judgment.
_________ https://www.mhc.tn.gov.in/judis/ Page No 3 of 4 C.M.A.No.1367 of 2020
C.SARAVANAN, J.
arb
9. On such deposit being made by the 2nd respondent/Insurance
Company, the 1st respondent/claimant is permitted to withdraw his share
in the same proportion as was ordered by the Tribunal, together with
interest accrued thereon, less the amount already withdrawn if any, by
filing suitable application before the Tribunal. No costs.
22.04.2021 arb Internet : Yes / No Index : Yes/No Speaking Order/Non-speaking Order
To:
1.The Motor Accidents Claims Tribunal, Subordinate Judge Court, Tiruchengode.
2.The Section Officer, Vernacular Section, Madras High Court.
C.M.A.No.1367 of 2020
_________ https://www.mhc.tn.gov.in/judis/ Page No 4 of 4
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!