Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manimegalai vs The Managing Director
2021 Latest Caselaw 4125 Mad

Citation : 2021 Latest Caselaw 4125 Mad
Judgement Date : 18 February, 2021

Madras High Court
Manimegalai vs The Managing Director on 18 February, 2021
                                                                         C.M.A.(MD)No.294 of 2016

                             BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                    Dated: 18.02.2021

                                                        CORAM

                               THE HONOURABLE MRS. JUSTICE T.KRISHNAVALLI

                                             C.M.A.(MD)No.294 of 2016
                     1.Manimegalai
                     2.Muthamilselvan
                     3.Angayarkanni
                     4.Sumathi
                     5.Rajkumar                                 : Appellants/Petitioners
                                                         -Vs-

                     The Managing Director,
                     Tamil Nadu State Transport Corporation Limited,
                     Pudukkottai.                         : Respondent/Respondent

                              Prayer: Civil Miscellaneous Appeal has been filed under
                     Section 173 of the Motor Vehicles Act, against the award made in
                     MCOP No.408 of 2011, dated 22.05.2015 on the file of the Motor
                     Accident Claims Tribunal (Additional District Judge & Special Judge
                     for EC Act Cases), Pudukkottai.


                                   For Appellants      : Mr.R.P.Ramachanthiran

                                   For Respondent      : Mr.D.Sivaraman

                                                      JUDGMENT

This Civil Miscellaneous Appeal has been filed challenging

the award passed by the Motor Accident Claims Tribunal (Additional

District Judge & Special Judge for EC Act Cases), Pudukkottai, dated

22.05.2015 made in MCOP No.408 of 2011.

https://www.mhc.tn.gov.in/judis/ C.M.A.(MD)No.294 of 2016

2.The short facts of the case is that on 14.06.2011 the

deceased Akilamuthu along with goods travelling in TATA ACE Van

No.TN-55-Z-3158 on Aranthangi-Pudukkottai road and when the Van

proceeding near MNSK College, at that time, the Transport

Corporation Bus TN-63-N-372 came from opposite direction in a rash

and negligent manner and dashed against the TATA ACE Van,

resulting which the driver of the TATA ACE Van and deceased

Akilamuthu were sustained injuries and the deceased Akilamuthu died

on the spot. The legal heirs of the deceased Akilamuthu filed a claim

petition seeking compensation of Rs.15,00,000/- on the ground that

the offending vehicle caused the accident.

3.Before the tribunal, on the side of the claimants, 2

witnesses were examined and marked 6 documents. On the side of the

Insurance Company, 1 witness was examined and no document was

marked.

4.The Tribunal, on consideration of oral and documentary

evidence adduced by the parties, came to the conclusion that the

driver of the TATA ACE Van and the Transport Corporation Bus were

responsible for the accident and fixed the negligence 40% on the part

of the driver of the TATA ACE Van and 60% on the part of the

https://www.mhc.tn.gov.in/judis/ C.M.A.(MD)No.294 of 2016

Transport Corporation Bus driver and awarded compensation of Rs.

2,61,000/- to the claimants together with interest at the rate of 7.5%

p.a.

5.Heard both sides and perused the materials available on

record.

6.It is contended by the learned counsel for the appellants

that the tribunal has erred in fixing the negligence at 40% on the part

of the driver of the TATA ACE vehicle, in which the deceased

travelled and that the tribunal has not applied correct multiplier and

the monthly income fixed by the tribunal is on the lower side, so the

quantum is to be enhanced to some extent.

7.In the instant case, it is not in dispute that the deceased

was a retired Headmaster and after retirement, he was doing fish

wholesale business. Even though, on the side of the claimants, it is

stated that the deceased was earning Rs.20,000/-, the Tribunal, based

on the evidence and reliable document, has fixed the monthly income

of the deceased at Rs.5,000/-. By applying multiplier '9' and after

deducting 1/4th towards his personal and living expenses, the Tribunal

has awarded Rs.4,05,000/- towards loss of income. Further, the

https://www.mhc.tn.gov.in/judis/ C.M.A.(MD)No.294 of 2016

Tribunal awarded Rs.10,000/- towards loss of consortium to the 1st

claimant; Rs.2,500/- each to the claimants 2 to 5 towards loss of love

and affection; Rs.5,000/- for transportation charges and Rs.5,000/-

funeral expenses. In total, the Tribunal has awarded Rs.4,35,000/-

together with interest @ 7.5% p.a. As the Tribunal has fixed 40%

negligence on the part of the driver of the TATA ACE Van, after

deducting 40% negligence, the Tribunal has awarded Rs.2,61,000/-

towards compensation to the claimants.

8.On coming to the facts of the case, it is not in dispute that

the deceased was doing fish wholesale business after his retirement

from the post of Headmaster. Even though, no document has been

produced to prove the income of the deceased, the Tribunal has fixed

the monthly income of the deceased at Rs.5,000/-. However, even

though, no reliable document has been produced to prove the income

of the deceased, considering the facts and circumstance of this case,

this Court fixed income of the deceased at Rs.7,000/- per month. It is

not in dispute that the deceased died at the age of 60 years, as seen

from the award of the tribunal. As per the decision of the Constitution

Bench in National Insurance Company Limited Vs. Pranay Sethi

and others (2017(13) SCALE 12, the claimants are not entitled to

any future prospects for the death of the deceased, since the deceased

https://www.mhc.tn.gov.in/judis/ C.M.A.(MD)No.294 of 2016

is a retired Headmaster. By fixing the income of the deceased at Rs,

7,000/- per month and after deducting 1/4th towards his personal and

living expenses, the monthly income of the deceased is calculated as

Rs.5,250/- (Rs.7,000/- - Rs.1,750/-). By applying proper multiplier 9,

this Court awards Rs.5,67,000/- (Rs.5,250/- x 12 x 9) towards loss

of dependency.

9.As per the decision of the the Hon'ble Supreme court in the

case of Pranay Sethi, the 1st claimant, being the wife of the deceased

is entitled to Rs.40,000/- towards loss of consortium; Rs.15,000/-

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

total, the claimants would be entitled to Rs.6,37,000/- along with

interest @ 7.5% p.a.

10.With regard to negligence, this Court finds that the

tribunal has rightly fixed the negligence at 40% on the part of the

rider of the four wheeler and 60% on the part of the driver of the

Transport Corporation Bus. Hence, it is held that the claimants are

entitled to Rs.3,82,200/- together with interest at the rate of 7.5% pa.

https://www.mhc.tn.gov.in/judis/ C.M.A.(MD)No.294 of 2016

11.In the result, the Civil Miscellaneous Appeal is partly

allowed, by enhancing the compensation from Rs.2,61,000/- to

3,82,200/- and this amount of compensation shall be deposited by the

respondent Transport Corporation, less the amount already deposited

along with interest @ 7.5% per annum, from the date of petition till

the date of deposit, within a period of six weeks from the date of

receipt of a copy of this judgment. On such deposit being made by the

Transport Corporation, the the claimants are entitled to withdraw

their respective share as per the apportionment of the tribunal

without filing any formal petition before the tribunal. The

appellants/claimants shall pay the additional court fees, if any. No

costs.

18.02.2021 Index : Yes/No Internet : Yes/No sji

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.

https://www.mhc.tn.gov.in/judis/ C.M.A.(MD)No.294 of 2016

T.KRISHNAVALLI,J

sji

To

1.The Additional District Judge and Special Judge for EC Act Cases, Motor Accident Claims Tribunal, Pudukkottai.

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

C.M.A.(MD) No.294 of 2016

18.02.2021

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