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

United India Insurance Co. Ltd vs M.Palani
2021 Latest Caselaw 10998 Mad

Citation : 2021 Latest Caselaw 10998 Mad
Judgement Date : 29 April, 2021

Madras High Court
United India Insurance Co. Ltd vs M.Palani on 29 April, 2021
                                                                              C.M.A.No.666 of 2017

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                    DATED: 29.04.2021

                                                         CORAM:

                          THE HONOURABLE MR.JUSTICE KRISHNAN RAMASAMY

                                                 C.M.A.No.666 of 2017 and
                                                  C.M.P.No.3720 of 2017

                   United India Insurance Co. Ltd.,
                   Cuddalore.                                                         .. Appellant

                                                            Vs.


                   1.M.Palani
                   2.K.Sivalingam
                    (He was set exparte by the
                     Claims Tribunal)                                               ... Respondents



                   Prayer: This Civil Miscellaneous Appeal is filed under Section 173 of the
                   Motor Vehicles Act, 1988, against the Decree and Judgment dated
                   28.07.2005 made in M.C.O.P.No.993 of 2003 by the Additional District
                   Court, FTC No.2, Cuddalore (Before District Court OP No.1054/2001 & Sub
                   Court OP No.878/2001, Cuddalore) on the file of Motor Accident Claims
                   Tribunal, Cuddalore.

                                      For Appellant   : Mr.M.J.Vijayaraghavan
                                      For Respondents : No appearance (R1)
                                                        R2-Exparte vide on batta.


                   1/8

https://www.mhc.tn.gov.in/judis/
                                                                             C.M.A.No.666 of 2017



                                                   JUDGMENT

This Civil Miscellaneous Appeal has been filed challenging the

quantum of compensation granted vide award dated 28.07.2005 made in

M.C.O.P.No.993 of 2003 on the file of the Motor Accident Claims Tribunal,

Additional District Court, FTC No.2, Cuddalore.

2. The claimant, aged 27 years, a driver, earning a sum of Rs.4,500/-

per month met with an accident on 02.03.2001, due to which he sustained

injury in left eye lid. Hence, he filed a claim petition, in M.C.O.P.No.993 of

2003, before the Motor Accidents Claims Tribunal (Additional District Court,

FTC No.2), Cuddalore, seeking compensation for a sum of Rs.2,00,000/-.

3.The Tribunal considering the pleadings, oral and documentary

evidence, held that the accident occurred due to rash and negligent driving by

the driver of the auto belonging to the second respondent and directed the

Appellant/Insurance Company to pay a sum of Rs.1,56,000/- (Rupees One

Lakh Fifty Six Thousand only) as compensation to the claimant.

https://www.mhc.tn.gov.in/judis/ C.M.A.No.666 of 2017

4.Challenging the quantum of compensation awarded by the claims

tribunal, the appellant/Insurance Company has come out with the present

appeal.

5. Though the learned counsel for the appellant/Insurance Company

made several submissions, he restricted his argument on the point to the

extent that the Claims Tribunal while appling the multiplier method, the

Court ought to have awarded compensation only to the extent of disability

assessed by the Doctor, but though the Doctor has assessed disability @ 15%

the Court below has not taken the same into consideration while awarding the

compensation towards loss of earning power and therefore the same is liable

to be set aside.

6. Though notice was ordered to the first respondent through paper

publication and the name of the claimant/first respondent printed in the

causelist, there is no representation on behalf of the first respondent/claimant.

.

7. Heard the learned counsel for the appellant/Insurance Company.

Perused the materials available on record.

https://www.mhc.tn.gov.in/judis/ C.M.A.No.666 of 2017

8. It is the case of the injury. The Doctor assessed disability @ 15%.

The Court below applied the multiplier method and awarded compensation

for the disability. While applying the multiplier method, the Court below

should have awarded compensation to the extent of functional disability. As

Doctor assessed disability @ 15%, even assuming the entire 15% is taken as

functional disability, the Tribunal should have awarded to the said extent of

15%. In the present case, without application of mind, the Tribunal awarded a

sum of Rs.1,56,000/- towards Loss of earning power, by taking a sum of

Rs.1,000/- as notional income and by multiplying 12 and by adopting

multiplier 13. The Court ought to have awarded only to the extent of 15%

disability. On the other hand without application of mind, the tribunal has

awarded compensation without taking into consideration of the functional

disability. Therefore, the said amount of compensation awarded towards loss

of earning power has to be redetermined by this Court .

9. The age of the victim, at the time of accident is 27 years and the

multiplier applicable is 17. However, the Court below applied the multiplier

13, which is not correct. The Tribunal fixed notional income of the injured @

Rs.1,000/- per month. However, no addition was awarded towards future

https://www.mhc.tn.gov.in/judis/ C.M.A.No.666 of 2017

prospects. Hence, this Court is inclined to determine the notional income of

the injured as Rs.1,000/- including future prospects. Hence, loss of earning

power is redetermined by this Court as follows:

Rs.1000x12x17x15/100 = Rs.30,600/-

10. Since, this Court awarded compensation for the disability by taking

entire 15% as functional disability, there is no necessity to award

compensation towards permanent disability. Hence, the same is liable to be

set aside. Accordingly, the compensation awarded towards permanent

disablity is set aside.

11.Thus, the compensation awarded by the Tribunal is modified as

follows:



                   S.No            Description    Amount          Amount awarded by this Court
                                                 awarded by                  (Rs)
                                                  Tribunal
                                                    (Rs)
                   1.        Loss of earning         1,56,000/-              30,600/-
                             power
                   2.        Medical                    3,760/-               3,760/-
                             expenses




https://www.mhc.tn.gov.in/judis/
                                                                              C.M.A.No.666 of 2017


                   S.No            Description    Amount         Amount awarded by this Court
                                                 awarded by                 (Rs)
                                                  Tribunal
                                                    (Rs)
                   3.        Permanent                 5,000/-                 Nil-
                             disability
                             Total               Rs.1,64,760/-             Rs.34,360/-




9.In the result, this Civil Miscellaneous Appeal is partly allowed and

the compensation awarded by the Tribunal at Rs.1,64,760/- is hereby reduced

to Rs.34,360/- with interest at the rate of 7.5% per annum from the date of

petition till the date of deposit, thereafter the rate awarded by the Bank for the

sum of Rs.34,360/- from the date of deposit till the date of disbursement.

The Appellant/Insurance Company is directed to deposit the compensation

awarded by this Court with interest and costs, if not deposited, within a

period of four weeks from the date of receipt of a copy of this order to the

credit of M.C.O.P.No.993 of 2003. On such deposit, the Tribunal is directed

to transfer the entire award amount to the appellant by way of RTGS, within a

period of three weeks from the deposit or from the date of receipt of the Bank

details obtained from the claimant or application made by the claimant for

withdrawal, whichever is later. If the Insurance Company had already

https://www.mhc.tn.gov.in/judis/ C.M.A.No.666 of 2017

deposited the entire award amount ordered by the Claims Tribunal, the

Appellant/ Insurance Company is directed to withdraw the balance amount.

No costs. Consequently, connected Miscellaneous Petition is closed.



                                                                                    29.04.2021

                   arr

                   Index           : Yes / No
                   Internet        : Yes / No


                   To

1. The Additional District Court, FTC No.2, Cuddalore 2 .District Court & Sub Court, Cuddalore)

3.The Motor Accident Claims Tribunal, Cuddalore.

4.The Section Officer, VR Section, High Court, Madras.

https://www.mhc.tn.gov.in/judis/ C.M.A.No.666 of 2017

KRISHNAN RAMASAMY, J.

arr

C.M.A.No.666 of 2017

29.04.2021

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