Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

D.Jayanthi vs Thomas
2021 Latest Caselaw 17700 Mad

Citation : 2021 Latest Caselaw 17700 Mad
Judgement Date : 31 August, 2021

Madras High Court
D.Jayanthi vs Thomas on 31 August, 2021
                                                                            C.M.A.No.2283 of 2021


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED: 31.08.2021

                                                       CORAM:

                              THE HONOURABLE MR.JUSTICE S. VAIDYANATHAN

                                                C.M.A.No.2283 of 2021

                  D.Jayanthi
                  D/o.Dhanaskaran,
                  No.2/14, Appadurai Street,
                  Santhi Nagar,
                  Ramavaram,
                  Chennai 600 016.                                            ... Appellant

                                                           Vs.

                  1.Thomas,
                  S/o.Dhanaraj,
                  No.72, North Veli Street,
                  Bharathiar Nagar,
                  St. Thomas Nagar,
                  Chennai 600 016.

                  2.The New India Assurance Company Limited,
                  No.45, Moore Street,
                  Chennai 600 001.                                          ... Respondents


                             Prayer: This Civil Miscellaneous Appeal is filed under Section 173 of

                  the Motor Vehicles Act, 1988, against the Judgment and Decree dated

                  30.04.2019 made in M.C.O.P.No.2491 of 2011 on the file of the Motor

                  Accident Claims Tribunal, (VI Court of Small Causes), Chennai.


                  1/8
https://www.mhc.tn.gov.in/judis
                                                                             C.M.A.No.2283 of 2021



                                        For Appellant      : Ms.A.Subadra

                                        For Respondents : Mr.C.Ramesh Babu
                                                          Ms.A.Salomi (for R2)


                                                     JUDGMENT

This Civil Miscellaneous Appeal has been filed for enhancement of

compensation granted by the award dated 30.04.2019 made in

M.C.O.P.No.2491 of 2011 on the file of the Motor Accident Claims Tribunal,

VI Court of Small Causes, Chennai.

2. The appellant is the claimant in M.C.O.P.No.2491 of 2011 on the

file of the Motor Accident Claims Tribunal, VI Court of Small Causes,

Chennai. They filed the above said claim petition, claiming a sum of

Rs.6,00,000/- as compensation for the injuries sustained by her, in the

accident that took place on 12.02.2010.

3. The Tribunal considering the pleadings, oral and documentary

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

the rider of the two wheeler, belonging to the 1 st respondent and directed the

2nd Respondent/Inurance Company to pay a sum of Rs.1,07,000/- as

https://www.mhc.tn.gov.in/judis C.M.A.No.2283 of 2021

compensation to the appellant.

4. Not being satisfied with the amount awarded by the Tribunal, the

appellant has come out with the present appeal.

5. The learned counsel appearing for the appellant contended that at the

time of accident, the Appellant was aged about 20 years and was working as

Data Entry Operator and earned about Rs.6,000/- per month, another sum of

Rs.3,000/- per month by doing over time job as income in the year 2010,

whereas the Tribunal awarded a sum of Rs.5,000/- per month as notional

income, which is meagre. The Tribunal failed to consider the injuries and

period of treatment taken by the Appellant and therefore, the learned counsel

for the Appellant prayed for adopting multiplier method and for enhancement

of compensation.

6. Per contra, learned counsel appearing for the 2nd respondent

contended that the appellant has not produced any document to prove his

avocation and income. In the absence of any material to prove the avocation

and income, the Tribunal considering the age of the deceased and year of

accident has rightly fixed a sum of Rs.5,000/- as monthly income and granted

https://www.mhc.tn.gov.in/judis C.M.A.No.2283 of 2021

compensation, which is not meagre. The amounts awarded by the Tribunal

under different heads are not meagre. The appellant is not entitled to any

enhancement and prayed for dismissal of the appeal.

7. Heard the learned counsel appearing for the appellant as well as the

2nd respondent and perused the entire materials on record.

8. From the materials available on record, it is seen that the appellant

was working as Data Entry Operator at the time of accident and was earning a

sum of Rs.6,000/- per month. The Tribunal fixed a sum of Rs.5,000/- per

month as notional income of the deceased. The accident occurred in the year

2010 and the notional income of the deceased fixed by the Tribunal is

meagre. Even otherwise, such determination is inconsonance with judgment

of the Honourable Supreme Court delivered in the case of Syed Sadiq

Vs.United India Insurance Company, reported in 2014 (1) TNMAC 459. In

the referred judgment, the Hon'ble Supreme Court, fixed the monthly income

at Rs.6,500/- for a vegetable vendor, who sustained injuries in the accident

which occurred in the year 2008. In the present case, the accident occurred in

the year 2010. Therefore, considering the age of the Appellant and the year

of accident, a sum of Rs.6,500/- per month is fixed as notional income of the

https://www.mhc.tn.gov.in/judis C.M.A.No.2283 of 2021

appellant.

9. It is seen from the records that PW2 assess the disability of the

Appellant at 30% and the Tribunal reduced it as 15%. Eventhough the injury

suffered by the Appellant is not coming under the scheduled injury,

considering the fact that the Appellant's earning capacity is reduced, this

Court enhanced the disability at 25%. A sum of Rs.3,000/- per percentage of

disability was awarded by the Tribunal. Thus, the compensation awarded by

the Tribunal towards disability is modified to Rs.75,000/- (Rs.3,000/- x 25).

It is the contention of the appellant that at the time of accident, she was

working as a Data Entry Operator. Due to the injuries sustained by her and

disability suffered by her in the accident, she would not have attended her

work atleast for a period of 3 months. Thus, the compensation awarded by the

Tribunal towards loss of income is modified to Rs.19,500/- [Rs.6,500/- X 3

months]. Considering the nature of injuries and period of treatment taken by

the appellant, this Court is inclined to enhance the award amount of

Rs.15,000/- towards extra nourishment, Rs.10,000/- towards transport to

hospital, Rs.10,000/- towards attender charges and Rs.15,000/- towards loss

of amenities. Other heads awarded by the Tribunal are confirmed.




https://www.mhc.tn.gov.in/judis
                                                                               C.M.A.No.2283 of 2021




                    S.            Description     Amount awarded Amount awarded Award confirmed
                    No                             by Tribunal    by this Court  or enhanced or
                                                       (Rs)            (Rs)          granted
                    1.    Disability                      45,000/-         75,000/-     Enhanced
                    2.    Pain and sufferings             30,000/-         30,000/-     Confirmed
                    3.    Extra nourishment                5,000/-         15,000/-     Enhanced
                    4.    Transport to hospital            3,000/-         10,000/-     Enhanced
                    5.    Damages to clothes                 500/-            500/-     Confirmed
                    6.    Attender charges                 1,500/-         10,000/-     Enhanced
                    7.    Medical expenses                 2,000/-           2,000/-    Confirmed
                    8.    Loss of income                  10,000/-         19,500/-     Enhanced
                    9.    Loss of amenities               10,000/-         15,000/-     Enhanced
                          Total                    Rs.1,07,000/-     Rs.1,77,000/-     Enhanced by
                                                                                       Rs.1,77,000/-




10.In the result, this Civil Miscellaneous Appeal is disposed of and the

compensation awarded by the Tribunal at Rs.1,07,000/- is hereby enhanced to

Rs.1,77,000/- (Rupees one lakh seventy seven thousand only) together with

interest at the rate of 7.5% per annum from the date of petition till the date of

deposit. The 2nd respondent is directed to deposit the award amount now

determined by this Court, along with interest and costs, less the amount

already deposited, if any, within a period of twelve weeks from the date of

receipt of a copy of this judgment, to the credit of M.C.O.P.No.2491 of 2011

https://www.mhc.tn.gov.in/judis C.M.A.No.2283 of 2021

on the file of the Motor Accident Claims Tribunal, VI Court of Small Causes,

Chennai. On such deposit, the appellant is permitted to withdraw the award

amount now determined by this Court, along with interest and costs, less the

amount if any, already withdrawn by making necessary applications before

the Tribunal. No costs.


                                                                                    31.08.2021


                  dpq

                  Index           : Yes / No
                  Internet        : Yes / No


                  To
                  The learned VI Judge
                  Motor Accidents Claims Tribunal,
                  Court of Small Causes,
                  Chennai.





https://www.mhc.tn.gov.in/judis
                                    C.M.A.No.2283 of 2021




                                  S. VAIDYANATHAN, J.
                                                 dpq




                                   C.M.A.No.2283 of 2021




                                              31.08.2021





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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter