Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lakshmi vs Thenmozhi
2021 Latest Caselaw 10825 Mad

Citation : 2021 Latest Caselaw 10825 Mad
Judgement Date : 28 April, 2021

Madras High Court
Lakshmi vs Thenmozhi on 28 April, 2021
                                                                           C.M.A.No.1497 of 2021

                           IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                             DATED: 28.04.2021

                                                   CORAM

                                   THE HON'BLE MR.JUSTICE C.SARAVANAN

                                           C.M.A.No.1497 of 2021
                                                   and
                                           C.M.P.No.4328 of 2021
                 1.Lakshmi
                 2.Minor.Kasthuri
                 3.Minor Sudharson
                 4.Rathinam                                                ... Appellants
                                                     Vs.

                 1.Thenmozhi
                 2.United India Insurance Company Limited,
                   TP HUB, No.104, Ranga Building,
                   Peramanur Main Road, Salem – 7.                         ... Respondents

                       Civil Miscellaneous Appeal filed under Section 173 of Motor
                 Vehicles Act, 1988 against the Judgment and Decree dated 06.10.2018
                 made in M.C.O.P.No.510 of 2017, on the file of the Motor Accidents
                 Claims Tribunal, II Additional District Judge, Salem.
                                    For Appellant      : Mr.S.P.Yuvaraj
                                    For Respondents : Mr.M.J.Vijayaragavan for R2

                                                  JUDGMENT

The claimants are the appellants in this appeal and they are seeking

for enhancement of compensation awarded by the Motor Accidents

Claims Tribunal by its impugned judgment and decree dated 06.10.2018

passed in M.C.O.P.No.510 of 2017.

_________ https://www.mhc.tn.gov.in/judis/ Page No 1 of 8 C.M.A.No.1497 of 2021

2.By the impugned judgment and decree, the Tribunal has awarded

Rs.15,67,500/- under the following heads:-

Loss of dependency Rs.14,17,500-00 (1012500x14) Loss of Love and affection Rs. 80,000-00 (20,000x4) Loss of consortium Rs. 40,000-00 Funeral Expenses Rs. 15,000-00 Transport Expenses Rs. 15,000-00 Total Rs.15,67,500-00

3.The claimants are seeking enhancement of compensation on the

ground that the Tribunal has considered a disproportionately low income

of Rs.9,000/-pm to award towards Loss of dependency Rs.14,17,500/-.

It is submitted that the deceased was a bus conductor and was earning a

sum of Rs.20,000/- per month and therefore atleast Rs.15,000/- should be

considered as the notional income of the deceased for computing the

compensation.

4.It is further submitted that the Tribunal has not awarded the

correct amount of compensation towards loss of consortium. It is also

submitted that no amount has been awarded towards Future Prospects.

_________ https://www.mhc.tn.gov.in/judis/ Page No 2 of 8 C.M.A.No.1497 of 2021

5.Per contra, Mr.M.Vijayaragavan, learned counsel appearing on

behalf of the 2nd respondent/Insurance Company submitted that the

Tribunal has awarded a just compensation and therefore he prays for

dismissal of the appeal.

6.He submitted that the Tribunal has considered all the factors and

since no evidence was produced to substantiate the income, the Tribunal

has correctly considered a notional income of Rs.9,000/-.

7.Heard the learned counsel for the appellant and the respondents

and also perused the impugned judgment and decree and the exhibits that

were marked before the Tribunal.

8.The appellant have not produced any evidence to substantiate the

income of the deceased Selvam who was stated to be an employee/bus

conductor earning a sum of Rs.20,000/- per month. Nevertheless, the

Tribunal has considered disproportionatly a very low income of

Rs.9,000/- for a person who was aged about 43 years at the time of

accident. Therefore, this Court is of the view that the purpose of

_________ https://www.mhc.tn.gov.in/judis/ Page No 3 of 8 C.M.A.No.1497 of 2021

computation the compensation, the notional income of the deceased can

be considered as Rs.12,500/- pm, considering the fact, that the accident is

of the year 2017 on 17.01.2017.

9.The Tribunal has also not correctly determined the amount of

compensation payable towards loss of consortium, parental consortium

and filial consortium as per the decision of the Hon'ble Supreme Court in

Magma Insurance Company Limited Vs Nanuram @ Chuhruram

and others, (2018) 18 SCC 130. The Tribunal has also not awarded any

amount towards Future Prospects. Therefore, the compensation to be

awarded to the appellants is re-computed as follows:-

                  Loss of Dependency                            Rs.19,68,624

                  Monthly Notional Income
                                           Rs.12,500
                  + Future Prospectus 25% Rs. 3,125
                                          --------------
                                           Rs.15,625
                  Deduction towards
                  Personal expenses ¼       Rs. 3,907
                                         ---------------
                  Monthly contribution     Rs.11,718

                  Annual Contribution
                  X 12                  Rs.1,40,616
                  (Annual Contribution
                  X multiplier 14)     Rs.19,68,624

                    _________

https://www.mhc.tn.gov.in/judis/ Page No 4 of 8 C.M.A.No.1497 of 2021

Loss of consortium for the 1st appellant Rs. 40,000 Loss of parental consortium for the 2nd and Rs. 80,000 3rd appellants 40,000 each Loss of filial consortium for the 4th appellant Rs. 40,000 Funeral expenses Rs. 15,000 Transport charges Rs. 15,000 Total Rs.21,58,624/-

10.The 2nd respondent/Insurance Company is therefore directed to

deposit the enhanced amount of compensation of Rs.21,58,624/- 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

by it, within a period of eight weeks from the date of receipt of a copy of

this Judgment.

11.On such deposit being made by the 2nd respondent/Insurance

Company, the 1st and 4th appellants/1st and 4th claimants are permitted to

withdraw their shares together with interest accrued thereon, less any

amount already withdrawn in the same proportion as was ordered by the

Tribunal.

12.The 1st appellant/1st claimant aredirected to pay the deficit Court

fee within a period of eight weeks from the date of receipt of a copy of

_________ https://www.mhc.tn.gov.in/judis/ Page No 5 of 8 C.M.A.No.1497 of 2021

this order. On such deposit of deficit court fee, the Registry shall draft

the decree of this Judgment. It is also made clear that there is no

interest to be paid for 445 days being delay in filing the present appeal as

per order dated 01.04.2021 in C.M.P.No.4328 of 2012.

13.Since the 2nd and 3rd appellants/2nd and 3rd claimants are stated

to be minor at the time of filing of the claim petition, their shares shall be

deposited in an interest bearing account and the interest shall be allowed

to be withdrawn by his father for the benefit of the minor. On attaining

the age of majority, the 2nd and 3rd appellants/2nd and 3rd claimants may

also file appropriate application before the Tribunal for withdrawing their

shares of compensation.

14.This Civil Miscellaneous Appeal stands Partly Allowed with the

above observations. No costs. Consequently, connected Miscellaneous

Petition is also closed.

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

_________ https://www.mhc.tn.gov.in/judis/ Page No 6 of 8 C.M.A.No.1497 of 2021

To:

1.United India Insurance Company Limited, TP HUB, No.104, Ranga Building, Peramanur Main Road, Salem – 7.

2.The Motor Accidents Claims Tribunal, II Additional District Judge, Salem.

3.The V.R.Section, Madras High Court, Madras.

_________ https://www.mhc.tn.gov.in/judis/ Page No 7 of 8 C.M.A.No.1497 of 2021

C.SARAVANAN, J.

jas

C.M.A.No.1497 of 2021

28.04.2021

_________ https://www.mhc.tn.gov.in/judis/ Page No 8 of 8

 
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