Citation : 2021 Latest Caselaw 4692 Mad
Judgement Date : 23 February, 2021
C.M.A.No.2150 of 2015
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 23.02.2021
CORAM:
THE HONOURABLE MR.JUSTICE RMT.TEEKAA RAMAN
C.M.A.No.2150 of 2015
Sangeetha .. Appellant
Vs.
1.P.Jayakumar
2.Reliance General Insurance Co. Ltd.,
Old No.15, New No.29, 3rd floor,
North Usman Road,
T.Nagar,
Chennai – 600 017 .. Respondents
Prayer: Civil Miscellaneous Appeal filed under Section 173 of Motor
Vehicles Act, 1988, against the judgment and decree dated 19.08.2014 made
in M.A.C.T.O.P.No.4768/2012 on the file of the Motor Accident Claims
Tribunal, IV Court of Small Causes, Chennai.
For Appellant : Mr. M. Malar
For R1 : Ex-parte
For R2 : Mr. S. Arun Kumar
1/8
https://www.mhc.tn.gov.in/judis/
C.M.A.No.2150 of 2015
JUDGMENT
The Civil Miscellaneous Appeal has been filed by the claimant
seeking enhancement of compensation under the impugned Award dated
19.08.2014 passed by the Motor Accidents Claims Tribunal, IV Court of
Small Causes, Chennai, in M.A.C.T.O.P.No.4768 of 2012.
2. The brief facts leading to the filing of the appeal are as follows:
(i) On 06.08.2012, at about 9.45 a.m., the appellant was riding TVS
Scooty Streak bearing registration No.TN-06-B-0832 from Mylapore to Taj
Coramandal Hotel, Nungambakkam. At that time, the share Auto which
belongs to the first respondent bearing registration No.TN-22-CZ-4873 and
insured with the second respondent came is a rash and negligent manner and
dashed against the appellant. As a result, the appellant sustained grievous
injuries. Immediately, she was admitted in Meenakshi Speciality Hospital.
Due to the accident she had sustained fracture in head of radius, right elbow
joint effusion and multiple injuries all over the body. At the time of the
accident, the appellant was aged about 20 years, working as Research
Associate by profession, earning about Rs.25,000/- per month.
https://www.mhc.tn.gov.in/judis/ C.M.A.No.2150 of 2015
(ii) The Appellant / Claimant preferred a claim petition before the
Motor Accidents Claims Tribunal in M.A.C.T.O.P.No.4768 of 2012 seeking
compensation of Rs.8,00,000/-.
(iii) The Motor Accidents Claims Tribunal, by its Award dated
19.08.2014 in M.A.C.T.O.P.No.4768/2012 directed the second respondent to
pay the appellant a sum of Rs.1,29,300/- together with interest at the rate of
7.5%, per annum from the date of petition till the date of realisation.
(iv) Aggrieved by the quantum of compensation awarded by the
Tribunal, the appeal has been filed by the appellant seeking enhancement of
compensation.
3. Heard, Ms. M. Malar, learned Counsel for the appellant and
Mr. S. Arun Kumar, learned counsel for the second respondent.
https://www.mhc.tn.gov.in/judis/ C.M.A.No.2150 of 2015
4. The factum of the accident and manner of the accident and
negligence on the part of the driver of the first respondent whose vehicle was
insured with the second respondent / Reliance General Insurance are not
under challenge and hence, the finding rendered in this regard by the Motor
Accident Claims Tribunal are hereby confirmed.
5. On the point of quantum, P.W.2 Doctor, deposed that the victim
has sustained partial permanent disability as 25%. On consideration of the
evidence of P.W.1 that she had sustained fracture in head of radius, right
elbow joint effusion and multiple injuries, the Tribunal has fixed the
disability as 20%. Considering the date of accident, during the year 2012,
Rs.3000/- is fixed for each percentage of disability. Accordingly, Rs.60,000/-
is awarded and hence the compensation under the head disability is enhanced
to Rs.60,000/- from 40,000/-. Attendant charges is enhanced from Rs.5000 to
Rs.10,000. As per Ex.P8 and Ex.P9 salary of the injured, loss of income is
enhanced to Rs.75,000/-.
https://www.mhc.tn.gov.in/judis/ C.M.A.No.2150 of 2015
6. Thus, the compensation awarded by the Tribunal is enhanced
from Rs.1,29,300/- to Rs.2,09,300/- the details of which read as follows:
Compensation Compensation awarded by enhanced by this Head the Tribunal Court (Rs.) (Rs.) Disability 40,000/- 60,000/-
Pain and Sufferings 25,000/- 25,000/-
Extra Nourishment 15,000/- 15,000/-
Attendant Charges 5,000/- 10,000/-
Transportation 10,000/- 10,000/-
Damages towards clothing 1,000/- 1,000/-
Loss of Income 20,000/- 75,000/-
Medical Bills 13,300/- 13,300/-
Total 1,29,300/- 2,09,300/-
7. Accordingly, the modified compensation of Rs.2,09,300/- is to be
paid to the appellant along with the interest @ 7.5 % from the date of claim
petition. The second respondent / Reliance General Insurance Company Ltd.,
is directed to deposit the modified award amount of Rs.2,09,300/- along with
the interest, within a period of four weeks, from the date of receipt of copy of
the judgment and on such deposit, the appellant-claimant is permitted to
withdraw the entire award amount by filing an appropriate application and the
https://www.mhc.tn.gov.in/judis/ C.M.A.No.2150 of 2015
payments are to be made through RTGS. Thus, the award dated 19.08.2014,
passed in M.A.C.T.O.P.No.4768/2012, stands modified and
C.M.A.No.2150/2015 stands allowed in part. No costs.
23.02.2021
AT Index : Yes / No Internet : Yes/ No
https://www.mhc.tn.gov.in/judis/ C.M.A.No.2150 of 2015
To
1.The Motor Accidents Claims Tribunal, IV Court of Small Causes, Chennai.
2.The Section Officer, VR Section, High Court, Madras.
https://www.mhc.tn.gov.in/judis/ C.M.A.No.2150 of 2015
RMT.TEEKAA RAMAN,J.
AT
C.M.A.No.2150 of 2015
23.02.2021
https://www.mhc.tn.gov.in/judis/
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!