Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S.United India Insurance ... vs Muthammal
2021 Latest Caselaw 24709 Mad

Citation : 2021 Latest Caselaw 24709 Mad
Judgement Date : 15 December, 2021

Madras High Court
M/S.United India Insurance ... vs Muthammal on 15 December, 2021
                                                               C.M.A.(MD).Nos.503 and 504 of 2011

                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               DATE : 15.12.2021

                                                   CORAM :

                                  THE HONOURABLE MRS.JUSTICE S.ANANTHI

                                       C.M.A.(MD).Nos.503 and 504 of 2011
                                                     and
                                          M.P.(MD)Nos. 2 and 2 of 2011

                  C.M.A.(MD)No.503 of 2011

                  M/s.United India Insurance Company Limited,
                  Theni
                  through its Branch Manager.             ...Appellant/Respondent No.2

Vs.

1.Muthammal

2.S.Selvi

3.S.Prabbu

4.S.Chellathambi

5.S.Nithiya

6.S.Sathiyanathan

7.S.Mariaselvam ...Respondents 1 to 7/Petitioners

8.Vedamani ...8th Respondent/1st Respondent

PRAYER in C.M.A.(MD)No.503 of 2011 : Civil Miscellaneous Appeal filed under Section 173 of Motor Vehicles Act, 1988, to set aside or modify the order of the Tribunal in M.C.O.P.No.1984 of 2006, dated 20.08.2010 on the file of the Motor Accidents Claims Tribunal/I Additional District Court, Madurai.

https://www.mhc.tn.gov.in/judis C.M.A.(MD).Nos.503 and 504 of 2011

C.M.A.(MD)No.504 of 2011 M/s.United India Insurance Company Limited, Theni through its Branch Manager. ...Appellant/Respondent No.2

Vs.

1.R.Maalaiammal

2.R.Ramesh

3.R.Suresh

4.P.Maryammal ...Respondents 1 to 4/Petitioners

5.Vedamani ...5th Respondent/1st Respondent

PRAYER in C.M.A.(MD)No.504 of 2011 : Civil Miscellaneous Appeal filed under Section 173 of Motor Vehicles Act, 1988, to set aside or modify the order of the Tribunal in M.C.O.P.No.2040 of 2006, dated 20.08.2010 on the file of the Motor Accidents Claims Tribunal/I Additional District Court, Madurai.

                            In C.M.A.(MD)No.503 of 2011


                                      For Appellant   :Mr.J.S.Murali
                                      For R1 to R7    :Ms.Vidya
                                                       for Mr.T.Selvakumaran
                                      For R8          :No Appearance

                            In C.M.A.(MD)No.504 of 2011
                                      For Appellant   :Mr.J.S.Murali
                                      For R1 to R4    :Ms.Vidya
                                                       for Mr.T.Selvakumaran
                                      For R5          :No Appearance




https://www.mhc.tn.gov.in/judis
                                                                   C.M.A.(MD).Nos.503 and 504 of 2011

                                             COMMON JUDGMENT


These Civil Miscellaneous Appeals have been filed to set aside the

award and decree made in M.C.O.P.Nos.1984 and 2040 of 2011, dated

20.08.2010 on the file of the Motor Accidents Claims Tribunal/I Additional

District Court, Madurai respectively.

2.It is a case of accident, which took place on 13.03.2003 at about

01.30 hours on Cumbum – Theni main road, Muthuthevanpatti south to

Pillaiar Kovil, while the deceased Rajendran drove his TVS XL Super,

bearing Registration No.TN-60-Y-1018 along with the deceased Selvaraj,

who was travelling as a pillion rider and at that time, the first respondent's

driver drove the Ambassador Car bearing Registration No.TN-60-2426 in a

rash and negligent manner and dashed against the two wheeler. Due to the

impact of the accident, the both the deceased died on the spot itself.

3.The claimants have filed claim petitions in M.C.O.P.Nos.1984 and

2040 of 2011, dated 20.08.2010 on the file of the Motor Accidents Claims

Tribunal/I Additional District Court, Madurai, seeking compensation.

https://www.mhc.tn.gov.in/judis C.M.A.(MD).Nos.503 and 504 of 2011

4.Before the Tribunal, on the side of the claimants three witnesses were

examined as P.W.1 to P.W.3 and eight documents were marked as Exs.P.1 to

P.8 and on the side of the respondents two witnesses were examined as R.W.1

and R.W.2 and two documents were marked as Ex.R1 and Ex.R2.

5.The Tribunal, after considering the pleadings, oral and documentary

evidences and the arguments of the counsel for the claimants and the

respondents and also on appreciating the evidences on record, held that the

accident was occurred only due to the rash and negligent driving of the driver

of the fifth respondent herein and directed the appellant and the fifth

respondent herein to pay a sum of Rs.3,55,000/- and Rs.4,00,000/-

respectively as compensation.

6.Heard the learned counsels on either side and perused the material

documents available on record.

7.The learned counsel appearing for the appellant contended that

though sufficient evidence was adduced by the respondents to show that the

rider of the two wheeler was not having a valid driving licence on the date of

https://www.mhc.tn.gov.in/judis C.M.A.(MD).Nos.503 and 504 of 2011

the accident, the Tribunal fastened the liability both on the

appellant/Insurance Company and fifth respondent. Therefore, he prayed this

Court that 'pay and recovery' may be ordered.

8.On perusal of records, it shows that before the Tribunal, the

appellant/ Insurance Company examined RW1. A letter from the R.T.O.

Office, which was marked as Ex.R1, proved the fact that the rider of the two

wheeler viz.,TVS XL Super TN-60-Y-1018 has no valid driving license on

the date of accident. So the appellant/Insurance Company clearly proved the

case that there was no valid driving license for the rider of the two wheeler

on the date of accident. But the Tribunal has fixed the entire liability on the

appellant/Insurance Company and the fifth respondent. Hence, the Tribunal

ought to have ordered for pay and recovery, since the rider of the vehicle has

no valid driving licence at the time of accident. Sofar as the quantum of

amount awarded by the Tribunal is concerned, it is very reasonable. Hence

this Court has no valid reasons to interfere with the quantum of

compensation awarded by the Tribunal.

9. In the facts and circumstances of the case, the Award passed by the

Tribunal in M.C.O.P.Nos.1984 and 2040 of 2011, dated 20.08.2010 on the

https://www.mhc.tn.gov.in/judis C.M.A.(MD).Nos.503 and 504 of 2011

file of the Motor Accidents Claims Tribunal/I Additional District Court,

Madurai respectively, are hereby modified.

10.The appellant /United India Insurance Company Limited, is directed

to deposit the compensation awarded by the Tribunal i.e., Rs.4,00,000/- in

M.C.O.P.No.1984 of 2006 and Rs.3,55,000/- in M.C.O.P.No.2040 of 2006

together with interest at the rate of 7.5% per annum from the date of claim

petition till the date of deposit to the credit of M.C.O.P.Nos.1984 and 2040 of

2011, dated 20.08.2010 on the file of the Motor Accidents Claims Tribunal/I

Additional District Court, Madurai respectively within a period of four weeks

from the date of receipt of a copy of this order and recover the same from the

owner of the Ambassador Car bearing Registration No.TN-60-2426 on the

same cause of action. On such deposit being made, the claimants are entitled

to withdraw the same after following due process of law.

11. In the result, these Civil Miscellaneous Appeals are partly allowed.

However, this Court directs in terms of what has been stated in the Judgment

of the Hon'ble Supreme Court in National Insurance Co. Ltd.

Vs. Baljit Kaur & Ors. Reported in 2004 (2) GLR 1071 = 2004 ACJ 428

(SC) that the insurer shall pay the quantum of compensation fixed by the

https://www.mhc.tn.gov.in/judis C.M.A.(MD).Nos.503 and 504 of 2011

Tribunal, about which there was no dispute raised, to the respondent-

claimants within three months from today. For the purpose of recovering the

same from the insured, the insurer shall not be required to file a suit. It may

initiate a proceeding before the concerned Executing Court as if the dispute

between the insurer and the owner was the subject matter of determination

before the Tribunal and the issue is decided against the owner and in favour

of the insurer. Before release of the amount to the insured, owner of the

vehicle shall be issued a notice and he shall be required to furnish security

and the offending vehicle shall be attached, as a part of the security. If

necessity arises, the Executing Court shall take assistance of the concerned

Regional Transport authority. The Executing Court shall pass appropriate

orders in accordance with law as to the manner in which the insured, owner

of the vehicle shall make payment to the insurer. In case there is any default

it shall be open to the Executing Court to direct realization by disposal of the

securities to be furnished or from any other property or properties of the

owner of the vehicle, the insured. No costs. Consequently, the connected

Miscellaneous Petitions are closed.

15.12.2021 Index :Yes/No Internet:Yes/No vsd

https://www.mhc.tn.gov.in/judis C.M.A.(MD).Nos.503 and 504 of 2011

S.ANANTHI, J.

vsd

Note:In view of the present lock down owing to COVID-19 pandemic, a web copy of the order may be utilized for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the Advocate/litigant concerned.

To

1.The Motor Accidents Claims Tribunal/ I Additional District Court, Madurai.

2.The Record Keeper, Vernacular Section, Madurai Bench of Madras High Court, Madurai.

Common Judgment made in C.M.A.(MD).Nos.503 and 504 of 2011 and M.P.(MD)Nos. 2 and 2 of 2011

15.12.2021

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