Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K.Latha vs P.Parthiban
2021 Latest Caselaw 10823 Mad

Citation : 2021 Latest Caselaw 10823 Mad
Judgement Date : 28 April, 2021

Madras High Court
K.Latha vs P.Parthiban on 28 April, 2021
                                                                  C.M.A.Nos.794 & 3097 of 2011

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED: 28.04.2021

                                                     CORAM:

                             THE HONOURABLE MR.JUSTICE G.K.ILANTHIRAIYAN

                                            C.M.A.Nos.794 & 3097 of 2011

                     CMA No.794 of 2011

                     1. K.Latha
                     2. Krithika K. Moorthy (Minor)
                     3. K. Karthikeyan (Minor)
                     4. M.Kunjammal
                     5. M.Subramanian
                     (Minors rep. By mother & Natural
                     Guardian the 1st petitioner)               ....   Appellant

                                                           Vs

                     1. P.Parthiban

                     2. The New India Assurance Co. Ltd.,
                        No.92, G.N.Chetty Street,
                        Mezzanine Floor, East Coast Chambers,
                        T.Nagar, Chennai – 600 017.

                     3. V. Panneerselvam

                     4. United India Insurance Co. Ltd.,
                        No.14, Whites Road,
                        Sudarshan Buildings,
                        II Floor, Chennai – 600 014.            ....   Respondents

https://www.mhc.tn.gov.in/judis/ C.M.A.Nos.794 & 3097 of 2011

CMA No.3097 of 2011

United India Insurance Co. Ltd., No.14, Whites Road, Sudarshan Buildings, II Floor, Chennai – 600 014. .... Appellant Vs

1. K.Latha

2. Krithika K. Moorthy (Minor)

3. K. Karthikeyan (Minor)

4. M.Kunjammal

5. M.Subramanian (Minors rep. By mother & Natural Guardian the 1st petitioner)

6. P.Parthiban

7. The New India Assurance Co. Ltd., No.92, G.N.Chetty Street, Mezzanine Floor, East Coast Chambers, T.Nagar, Chennai – 600 017.

8. V. Panneerselvam .... Respondents

Common Prayer: Civil Miscellaneous Appeals filed under Section 173 of the Motor Vehicles Act, against the order and decree dated 15.09.2010 made in M.A.C.T.O.P.No.3098 of 2007 on the file of the Chief Judge, Small Causes Court (Motor Accidents Claims Tribunal), Chennai.


                                             In CMA No.794 of 2011
                                       For Appellant         : Mr.N.M.Muthurajan
                                       For R1                : M/s.V.Malathy
                                       For R2                : M/s.S.R.Sumathy
                                       For R3                : Notice Served
                                       For R4                : Mr.S.Arun Kumar


https://www.mhc.tn.gov.in/judis/ C.M.A.Nos.794 & 3097 of 2011

In CMA No.3097 of 2011 For Appellant : Mr.S.Arun Kumar For R1 to R5 : Mr.R.Kalaiarasan For R6 & R8 : No appearance For R7 : Mr.M.Krishnamoorthy

COMMON JUDGMENT

These appeals have been laid as against the judgment and decree

dated 15.09.2010 made in M.A.C.T.O.P.No.3098 of 2007 on the file of

the Chief Judge, Small Causes Court (Motor Accidents Claims Tribunal),

Chennai.

2. For the sake of convenience, the parties are referred to

hereunder according to their litigative status before the Tribunal.

3. The case of the claimants is that on 30.04.2007, when the

deceased was walking along Jalandarpettai to Medavakkam Road, near

Ganesh Flour Mill, the first respondent, who was riding his motor cycle

bearing Registration No.TN-22-P8561 in a rash and negligent manner, hit

against the on going motor cycle bearing Registration No.TN-07-Z-3969

ridded by the third respondent, in which the first respondent's motor

https://www.mhc.tn.gov.in/judis/ C.M.A.Nos.794 & 3097 of 2011

cycle came and hit against the deceased, due to which, the pedestrian

sustained grievous injuries and died in the hospital. Hence, the claim

petition.

4. The second respondent filed a counter stating that the first

respondent had a valid driving licence and the accident took place only

because of the rash and negligent driving on the part of the third

respondent and therefore, the second respondent is not liable to pay any

compensation.

5. The fourth respondent filed a counter stating that only because

of the rash and negligent driving of the first respondent the accident took

place and therefore, the fourth respondent is no way connected to the

accident. Since the first respondent had driven his motor cycle in a rash

and negligent manner, and he himself had hit the motor cycle which was

driven by the third respondent caused the accident, the fourth respondent

is not liable to pay any compensation.

https://www.mhc.tn.gov.in/judis/ C.M.A.Nos.794 & 3097 of 2011

6. On the side of the claimants, they examined PW.1 and PW.2

and marked Exs.P1 to P6. On the side of the respondents no one was

examined and no exhibits were marked.

7. A perusal of the records reveals that the Tribunal fastened the

liability of 75% against the first respondent and 25% against the third

respondent and awarded a sum of Rs.5,30,000/- as compensation payable

by the respondents. Aggrieved by the same, the claimants filed CMA

No.794 of 2011 and the Insurance Company filed CMA No.3097 of

2011, for enhancement of the award.

8. The learned counsel for the claimants submitted that the

Tribunal failed to award any future prospects for the deceased, who died

at the age of 44. Though, they specifically averred that he was earning

a sum of Rs.7,545/- as monthly income and also was earning a sum of

Rs.10,000/- from the real estate business, the Tribunal had taken only

Rs.4,500/- as monthly income and awarded a very meagre compensation.

https://www.mhc.tn.gov.in/judis/ C.M.A.Nos.794 & 3097 of 2011

The Tribunal also failed to award any compensation under the head of

loss of estate and transportation charges.

9. Per contra, the learned counsel for the second respondent

submitted that the Tribunal had rightly fixed the monthly salary at

Rs.4,500/- for the deceased, since the claimants failed to prove his

income by any documentary evidence.

10. Heard the learned counsel appearing for the appellants and

the learned counsel appearing for the respondents and perused the

materials available on record.

CMA No.794 of 2011

11. Though the Tribunal fixed contributory negligence at 75% on

the first respondent and 25% on the third respondent for causing

accident, the second and the fourth respondent, being their insurer, did

not file any appeal. Insofar as quantum is concerned, though the

claimants stated that the deceased was earning Rs.7,545/- per month and

https://www.mhc.tn.gov.in/judis/ C.M.A.Nos.794 & 3097 of 2011

Rs.10,000/- from the real estate business, they did not file any

documentary evidence. The accident took place in the year 2007.

Therefore, the Tribunal rightly fixed the monthly income at Rs.4,500/-.

There are totally five claimants and even then the Tribunal had deducted

1/3rd for personal expenditure of the deceased instead of 1/4th deduction.

The Tribunal also failed to award any compensation for the future

prospects of the deceased. Accordingly, the loss of income is calculated

as Rs.4,500 * 25% - ¼ * 12 * 14 = Rs.7,08,972/-. Therefore, this Court

is inclined to award compensation under various heads as follows :

                                       Heads                   Amount              Amount
                                                              awarded by        awarded by this
                                                               Tribunal           Court (Rs.)
                      Pecuniary Loss                             5,04,000.00        7,08,792.00
                      [Rs. 4,500+25%-1/4 * 12 * 14 =
                      Rs.7,08,972/-]
                      Loss of consortium                          10,000.00          40,000.00
                      Loss of estate                              10,000.00          20,000.00
                      Funeral expenses                              6,000.00         10,000.00
                      Transportation charges                                -        10,000.00
                      Damage of clothes                                     -          2,000.00
                      TOTAL                                  5,30,000.00   7,90,792.00

12. In the result the CMA No.794 of 2011 is allowed as

follows:-

https://www.mhc.tn.gov.in/judis/ C.M.A.Nos.794 & 3097 of 2011

(i) The compensation awarded at a sum of Rs.5,30,000/- is

enhanced to Rs.7,90,792/-.

(ii) The award amount will carry the interest at the rate of 7.5%

per annum from the date of the claim petition till the date of deposit.

(iii) The claimants are entitled to apportion the award amount as

follows:-

1st claimant - Rs. 3,00,000.00/-

2nd and 3th claimant - Rs. 75,000.00/- each 4th and 5th claimant - Rs. 1,70,396.00/- each

(iv) The second respondent/Insurance Company is directed to

deposit the enhanced award amount, less the amount, if any, already

deposited, along with accrued interest within a period of six weeks from

the date of receipt of copy of this Judgment.

(v) On such deposit, the claimants are permitted to withdraw

the amount awarded as above by filing proper application before the

Tribunal.

(vi) The claimants shall pay requisite Court fee before the receipt

of the copy of the judgment for the enhanced compensation.

(vii) There shall be no order as to costs.

https://www.mhc.tn.gov.in/judis/ C.M.A.Nos.794 & 3097 of 2011

CMA No.3097 of 2011

13. The fourth respondent challenged the award and so far as the

contributory negligence fixed at 25% by the Tribunal.

14. The learned counsel for the appellant submitted that even

according to the claimants when the deceased was walking in the road,

the first respondent drove his motor cycle in a rash and negligent manner,

which was driven by the third respondent and thereafter hit against the

deceased. Due to which, he sustained grievous injuries and died. Even

then, the Tribunal, without any iota of evidence, fixed contributory

negligence on the part of the third respondent at 25 %. In fact, the FIR

was registered as against the first respondent and also charge sheet as

against him.

15. On perusal of the records, it is seen that FIR was registered

against the first respondent. The concerned Inspector of Police also laid

charge sheet as against the first respondent. Even then, the Tribunal, on

the strength of the eye witness of P.W.3, concluded that the accident

https://www.mhc.tn.gov.in/judis/ C.M.A.Nos.794 & 3097 of 2011

occurred due to the rash and negligent driving of both the motor cycles,

which were driven by the first and third respondent. Whereas, on

perusal of the FIR, the accident took place only on the negligence on the

part of the first respondent. Therefore, the Tribunal ought not to have

fixed the contributory negligence on the part of the third respondent at

25%.

16. Accordingly, the decree dated 15.09.2010 made in

M.A.C.T.O.P.No.3098 of 2007 on the file of the Chief Judge, Small

Causes Court (Motor Accidents Claims Tribunal), Chennai, is hereby set

aside, insofar as fixing contributory negligence on the part of the third

respondent at 25%. Therefore, the entire compensation is liable to be

paid by the first and second respondent. The second respondent, being

the insurer of the first respondent vehicle, is directed to pay the entire

compensation as enhanced above.

17. Accordingly, the CMA No.3097 of 2011 is allowed. The

fourth respondent is permitted to withdraw the amount deposited, if any,

https://www.mhc.tn.gov.in/judis/ C.M.A.Nos.794 & 3097 of 2011

pursuant to the award, forthwith. If the deposited amount had already

been withdrawn by the claimants, the fourth respondent is at liberty to

recover the amount deposited by the fourth respondent from the second

respondent in the manner known to law.

28.04.2021 Index:Yes/No Internet: Yes/no Speaking/Non-speaking Order Lpp

https://www.mhc.tn.gov.in/judis/ C.M.A.Nos.794 & 3097 of 2011

G.K.ILANTHIRAIYAN, J.

Lpp

To

1. The Chief Judge, Small Causes Court (Motor Accidents Claims Tribunal), Chennai.

2.The Section Officer, V.R.Section, Madras High Court, Chennai.

C.M.A.Nos.794 & 3097 of 2011

28.04.2021

https://www.mhc.tn.gov.in/judis/

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter