Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

G.Sumathi @ Ulagammal vs P.Chandrasekaran
2021 Latest Caselaw 2111 Mad

Citation : 2021 Latest Caselaw 2111 Mad
Judgement Date : 1 February, 2021

Madras High Court
G.Sumathi @ Ulagammal vs P.Chandrasekaran on 1 February, 2021
                                                                           C.M.A(MD)No.317 of 2010


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               DATED : 01.02.2021

                                                     CORAM:

                          THE HONOURABLE MR.JUSTICE K.KALYANASUNDARAM

                                            C.M.A(MD)No.317 of 2010


                      1.G.Sumathi @ Ulagammal
                      2.G.Ramprasad
                      3.Selvi.G.Bapitha
                      4.Palaniammal                             ... Appellants / Petitioners

                                                      Vs.


                      1.P.Chandrasekaran

                      2.The Branch Manager,
                        National Insurance Company Ltd.,
                        Branch Office,
                        No.6, West Masi Street,
                        Madurai - 1.                            ... Respondents / Respondents

                      PRAYER: Civil Miscellaneous Appeal has been filed under Section 173
                      of Motor Vehicles Act, against the Judgment and Decree, dated
                      06.07.2007 in M.C.O.P. No.2493 of 2004, on the file of the Motor
                      Accident Claims Tribunal (Chief Judicial Magistrate), Madurai.



                      1/8


http://www.judis.nic.in
                                                                            C.M.A(MD)No.317 of 2010


                                  For Appellants           : Mr.M.Venugopal
                                  For 1st Respondent       : No Appearance
                                  For 2nd Respondent       : Mr.D.Sivaraman


                                                   JUDGMENT

Being dissatisfied with the quantum awarded by the Motor

Accident Claims Tribunal / Chief Judicial Magistrate, Madurai, in

M.C.O.P. No. 2493 of 2004, dated 06.07.2007, the claimants as

appellants, have filed this Civil Miscellaneous Appeal seeking

enhancement of compensation.

2.The claim petition M.C.O.P.No.2493 of 2004 was filed by

the wife, children and mother of the deceased Govindan, who died in a

motor vehicle accident that had taken place on 01.04.2004. The case of

the claimants is that on 01.04.2004 at about 8.30 p.m., the deceased along

with his neighbour one Jeya Gurunathan, were returning from Koodal

Nagar to their house situated at Dinamani Nagar, riding their bicycles on

the extreme left side of the road. It is alleged that an Ambassador Car

bearing Registration No.TN G 5909 which was coming in a high speed

and also driven in a negligent manner hit against the deceased and he died

http://www.judis.nic.in C.M.A(MD)No.317 of 2010

on the spot. The Claimants would further state that the deceased was

50 years old at the time of accident and he was working in Madura Coats

and he got Voluntary Retirement from service and he was earning

Rs.8,000/- per month, by doing Finance Business and Real Estate Broker

Business.

3.The claim was resisted by the appellant-insurance company

disputing the manner of accident. It is their case that the deceased who

was riding the bicycle from opposite direction, lost his balance and came

to the middle of the road and hit against the car. It is also stated that the

compensation claimed was excessive and exorbitant.

4.Before the Tribunal, on behalf of the claimants, two

witnesses were examined and 5 documents were marked. No oral or

documentary evidence was marked on the side of the respondents.

5. Upon consideration of evidence, the Tribunal came to the

conclusion that the accident had happened only due to the negligence on

the part of the driver of the car and awarded a compensation of

http://www.judis.nic.in C.M.A(MD)No.317 of 2010

Rs.1,28,000/- with 7.5% interest per annum. Challenging the award, the

present Civil Miscellaneous Appeal has been filed, seeking enhancement

of compensation.

6.Mr.M.Venugopal, learned counsel for the appellants,

contended that the income fixed by the Tribunal at the rate of Rs.15,000/-

per annum is meagre and the Tribunal ought to have fixed a sum of

Rs.8,000/- per month as deceased income. It is also contended that two

of the claimants were unmarried and mother of the deceased was also a

senior citizen, the Tribunal failed to note that aspect and fixing the

compensation.

7.Per contra, Mr.D.Sivaraman, learned counsel for the second

respondent contended that the Tribunal has rightly awarded the

compensation and no material is placed before this Court for enhancing

the compensation in this appeal.

8. Heard the rival submissions made on either side and

perused the materials on record.

http://www.judis.nic.in C.M.A(MD)No.317 of 2010

9.Though the Claimants stated that the deceased died at the

age of 50 years, Ex.P.3 shows that he was 54 years at the time of accident.

The contentions of the Claimants that the deceased was doing Finance

Business and also doing Real Estate Business, was not proved before the

Tribunal, as no documentary evidence was filed in support of the said

contentions. So the Tribunal fixed the notional income at the rate of

Rs.15,000/- per annum, after deducting 1/3rd towards his personal

expenses, awarded a sum of Rs.1,11,000/- by applying multiplier '11'.

10.As rightly pointed out by the learned counsel for the

appellant, the notional income fixed by the Tribunal is meagre and to be

enhanced. By taking the income of Rs.36,000/- per annum and after

deducting Rs.12,000/- towards his personal expenses, the contribution to

the family would come to Rs.24,000/- per annum. Ex.P.3 shows that the

deceased died at the age of 54 years and as per the decision of the

Hon’ble Apex Court in the case of Smt. Sarla Verma & Others Vs.

Delhi Transport Corporation & Another, the correct multiplier to be

adopted is '11'. Therefore, this Court has awarded a sum of Rs.2,64,000/-

for loss of income. Considering the age of the dependants, this Court

http://www.judis.nic.in C.M.A(MD)No.317 of 2010

awards a sum of Rs.40,000/- towards loss of consortium to the first

Claimant, Rs.30,000/- for love and affection to the Claimants 2 to 4 and

Rs.15,000/- for funeral expenses and Rs.15,000/- towards loss of estate.

In total, this Court has awards a sum of Rs.3,64,000/- with interest at the

rate of 6% per annum for the enhanced award amount.

11. The award of the Tribunal is modified as under:-

                          S.No.    Description      Amount            Amount            Award
                                                   awarded by       awarded by       confirmed or
                                                    Tribunal         this Court      enhanced or
                                                      (Rs)              (Rs)           granted
                          1.      For Loss of           1,11,000       2,64,000 enhanced
                                  Income
                          2.      For Loss of             10,000         40,000 enhanced
                                  Consortium
                          3.      For Love and             5,000         15,000 enhanced
                                  affection
                          4.      For Funeral              2,000         15,000 enhanced
                                  expenses
                          5.      For Loss of                   -        15,000 awarded
                                  Estate
                                  Total              Rs.1,28,000 Rs.3,64,000/- By enhancing a
                                                                               sum of
                                                                               Rs.2,36,000/-







http://www.judis.nic.in
                                                                            C.M.A(MD)No.317 of 2010


12.In the result, this Civil Miscellaneous Appeal is partly

allowed, enhancing the award of the Tribunal from Rs.1,28,000/- to

Rs.3,64,000/-. The award amount of the Tribunal shall carry interest

at the rate of 7.5% per annum and the enhanced award amount shall

carry interest at the rate of 6% per annum. The appellants/claimants

are directed to pay the additional Court Fees, if any, within a period of

two weeks from the date of receipt of a copy of this judgment. The

second respondent shall deposit the modified award amount with 6% per

annum interest and costs, within a period of eight weeks from the date of

receipt of a copy of this judgment, less the amount already deposited, if

any. On such deposit being made, the claimants are permitted to

withdraw their share in the award amount, less the amount already

withdrawn, if any, together with proportionate accrued interest and costs,

as per the ratio of apportionment made by the Tribunal, by filing formal

application before the Tribunal. No costs.

01.02.2021

Internet:Yes/No Index : Yes/No rm

http://www.judis.nic.in C.M.A(MD)No.317 of 2010

K.KALYANASUNDARAM.J.,

rm

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 cum – Chief Judicial Magistrate Court, Madurai.

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

C.M.A(MD)No.317 of 2010

01.02.2021

http://www.judis.nic.in

 
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