Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

United India Insurance Company ... vs Thilagavathi ... 1St
2021 Latest Caselaw 4833 Mad

Citation : 2021 Latest Caselaw 4833 Mad
Judgement Date : 24 February, 2021

Madras High Court
United India Insurance Company ... vs Thilagavathi ... 1St on 24 February, 2021
                                                                                C.M.A(MD)No.119 of 2017


                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                              DATED: 24.02.2021


                                                    CORAM:
                      THE HONOURABLE MRS.JUSTICE PUSHPA SATHYANARAYANA
                                             AND
                           THE HONOURABLE MRS.JUSTICE S.KANNAMMAL

                                         C.M.A(MD)No.119 of 2017
                                                   and
                                         C.M.P(MD)No.1347 of 2017

                    United India Insurance Company Limited,
                    The Branch Manager,
                    Seethalakshmi Complex,
                    Thirunagar,
                    Madurai – 625 006.               ... Appellant/2nd Respondent

                                                        Vs.

                    1.Thilagavathi                            ... 1st Respondent/
                                                                      Claimant

                    2.M/s.Jayalakshmi Textiles Private Limited,
                      Puliyuraan Road, Sempatti Village,
                      Aruppukottai Taluk,
                      Virudhunagar District.

                    3.Sethuraj
                    4.Saroja                                  ... Respondents 2 to 4/
                                                                    Respondents 1, 3 & 4


                    Prayer: Civil Miscellaneous Appeal filed under Section 173 of the Motor
                    Vehicles   Act,   1988,   against    the     award    and    decree     made    in
                    M.C.O.P.No.5 of 2013, dated 17.03.2016, on the file of the Motor
                    Accident Claims Tribunal (Subordinate Court), Aruppukottai.



                    1/12

http://www.judis.nic.in
                                                                         C.M.A(MD)No.119 of 2017




                                 For Appellant            : Mr.N.Dilip Kumar
                                 For R – 1                : Mr.G.Mariappan
                                 For RR 3 & 4             : Mr.M.Mohammed Sherbudeen


                                                   JUDGMENT

(Judgment of the Court was delivered by PUSHPA SATHYANARAYANA,J.)

Challenging the award, dated 17.03.2016 passed in

M.C.O.P.No.5 of 2013, on the file of the Motor Accidents Claims

Tribunal/Subordinate Court, Aruppukottai, the appellant/United India

Insurance Company Limited has preferred this Civil Miscellaneous

Appeal.

2.In the said M.C.O.P, the first respondent/claimant is the wife of

the deceased-Sivakumar and the respondents 3 and 4 are the father

and mother of the deceased.

3.The brief facts relevant for the consideration of the above case

are that on 20.12.2012, while the deceased-Sivakumar was riding his

two wheeler bearing Registration No.TN-67-C-7435 along with his

http://www.judis.nic.in C.M.A(MD)No.119 of 2017

friend, at that time a bus bearing Registration No.TN-67-D-3929

belonging to the first respondent, which was driven from East to West,

dashed against the two wheeler of the deceased and due to the

sudden impact, the deceased and his friend died on the spot. It was

alleged that the accident had occurred due to the rash and negligent

act of the driving of the bus belonging to the second respondent/first

respondent. The said bus was insured with the appellant/second

respondent. Hence the first respondent/claimant as legal heirs of the

deceased, has filed this claim petition claiming a compensation of

Rs.50,00,000/-.

4.Resisting the claim petition, the appellant-Insurance Company

has filed a counter affidavit contending that the accident had occurred

only due to the reckless act of the deceased and the quantum of

compensation claimed by the claimant is highly excessive and without

any basis.

5.Before the Tribunal, the wife of the deceased, the first

respondent herein was examined as P.W.1, one Kannan was examined

as P.W.2 and Karuppiah was examined as P.W.3 and Exs.P1 to Ex.P.8

http://www.judis.nic.in C.M.A(MD)No.119 of 2017

were marked. On the side of the appellant, Sethuraj was examined as

R.W.1, Ravi was examined as R.W.2 and Kannan was examined as

R.W.3 and Exs.R1 and R2 were marked and also Exs.X1 to X4 were

marked.

6.The Tribunal, after considering the oral and documentary

evidences, held that the accident had occurred due to the rash and

negligent driving of the driver of the second respondent/first

respondent and that the deceased along with his friend died on the

spot. The Tribunal further held that the appellant/Insurance Company

is liable to pay compensation to the claimant and the respondents 3

and 4, who are the parents of the deceased and had awarded a total

compensation of Rs.31,40,000/- under various heads. Out of the said

compensation amount, the Tribunal had awarded a sum of

Rs.26,40,000/- to the first respondent/claimant, a sum of

Rs.2,00,000/- to the third respondent/father of the deceased and a

sum of Rs.3,00,000/- to the fourth respondent/mother of the

deceased.

http://www.judis.nic.in C.M.A(MD)No.119 of 2017

7.The learned counsel appearing for the appellant/Insurance

Company would submit that there was a head on collision involving

two-wheeler and a bus. Admittedly, the rider of the two-wheeler was

riding with two pillion riders and was attempting to overtake a lorry,

which was going in-front of him and in such process, had come under

the wheels of the bus, which was coming in the opposite direction. The

learned counsel would further submit that the quantum awarded by

the Tribunal is on the higher side.

8.The learned counsel appearing for the first

respondent/claimant would submit that the Tribunal had correctly

awarded the compensation under various heads and the same need

not be interfered with.

9.Heard the learned counsel appearing on either side and

perused the materials available on record.

10.On a perusal of the materials available on record, it is seen

that even in the counter-affidavit in the said M.C.O.P in paragraph No.

6, it has been specifically stated that the deceased, who was riding the

two-wheeler, had taken two of his friends as pillion riders, which is not

http://www.judis.nic.in C.M.A(MD)No.119 of 2017

permissible in law and that was discussed by the Tribunal in issue No.4

in paragraph No.15. However, it has been held by this Court

repeatedly that a two-wheeler rider is mandated to wear a helmet to

save their life. If the helmet is not worn by any of the riders/deceased,

it would amount to contributory negligence. In this case, admittedly,

the deceased had taken two pillion riders, which is not permissible in

law and it is also known to them that they have to wear helmet while

driving vehicles. That apart, it is proved beyond doubt that they were

trying to overtake a vehicle without noticing the on-coming offending

vehicle and colluded with head on collusion, which resulted in

instantaneous death of all the three persons. Therefore, we are of the

view that the rider of the two-wheeler, who is said to be a police

constable, has contributed to the negligence. Though we may fix the

contributory negligence at a higher rate, considering the fact that the

deceased had left behind a widow of 30 years old and his old aged

parents and he being the sole bread winner of the family, we feel it

appropriate to fix the negligence at 15%.

11.Insofar as the quantum of compensation is concerned, the

deceased was aged 30 years old at the time of accident. As the

deceased was a police constable and the deceased had received a sum

http://www.judis.nic.in C.M.A(MD)No.119 of 2017

of Rs.16,429/- per month as monthly salary, the Tribunal had fixed the

income of the deceased at Rs.16,429/- per month and added 30%

towards future prospectus. As per the decision of the Hon'ble Supreme

Court in National Insurance Company Limited v. Pranay Sethi

and Others reported in 2018(1) LW 3331, in respect of the person

in permanent job, who is aged below 40 years, future prospects can

be fixed at 50%. Applying the same, by adding 50% towards future

prospectus, loss of earning per month is arrived at Rs.24,644/-

(Rs.16429 + Rs.8,215). Out of which, 1/3rd amount to be deducted

towards personal expenses and as such, it comes to Rs.16,429/-. The

deceased was aged 30 years. Hence, adopting the Multiplier of '17' by

placing reliance upon Smt. Sarla Verma and Other v. Delhi

Transport Corporation [2009 (2) TNMAC 1 (SC)], the loss of

earning is fixed at Rs.33,51,516/- (Rs.16,429/- X 12 X 17).

12.As far as the loss of love and affection is concerned, the

Tribunal had awarded a sum of Rs.50,000/- each to the respondents 3

and 4 and a sum of Rs.1,00,000/- towards loss of consortium to the

first respondent/claimant, which is on the higher side. As per the

decision in Magma General Insurance Co. Ltd., v. Nanu Ram &

Others., reported in 2018 (1) TN MAC 452 (SC), the respondents

http://www.judis.nic.in C.M.A(MD)No.119 of 2017

1, 3 and 4 each are entitled to Rs.40,000/- which comes to

Rs.1,20,000/- (Rs.40,000 x 3=Rs.1,20,000/-).

13.The amounts awarded by the Tribunal under the other heads,

viz., a sum of Rs.10,000/- towards transportation charges and a sum

of Rs.25,000/- towards funeral expenses, are very reasonable and

they are confirmed.

14.Since the Tribunal had not awarded any sum under the head

of 'loss of estate', a sum of Rs.15,000/- is awarded towards 'loss of

estate'. Accordingly, the total compensation is arrived at a sum of

Rs.35,21,516/-. As stated supra, deducting 15% towards contributory

negligence, which comes to Rs.29,93,289/- (Rs.35,21,516 – Rs.

5,28,227). In total, the respondents 1, 3 and 4 are entitled to a sum

of Rs.29,93,289/- as compensation. The rate of interest awarded by

the Tribunal at 7.5% per annum remains unaltered.

http://www.judis.nic.in C.M.A(MD)No.119 of 2017

15.Accordingly, the Award of the Tribunal is modified as follows:-



                      S.No      Description       Amount          Amount awarded      Award
                                                 awarded by        by this Court   confirmed or
                                                  Tribunal             (Rs)        enhanced or
                                                     (Rs)                            granted
                    1.       Loss of income       29,04,552/-         33,51,516/- enhanced
                    2.       Loss of love and       1,00,000/-          80,000/- reduced
                             affection to the     (50,000 X 2)       (40,000 X 2)
                             respondents 3
                             and 4
                    3.       Loss of                1,00,000/-          40,000/- reduced
                             consortium of
                             the first
                             respondent
                    4.       Transportation          10,000/-             10,000 confirmed
                             charges
                    5.       Funeral                   25,000             25,000 confirmed
                             expenses
                    6.       Loss of estate               .....           15,000 Awarded

                             Total              Rs.31,39,552/-     Rs.35,21,516/- Reduced by
                                                                   Deducting 15% Rs.1,46,263/-
                                                                          towards
                                                                      contributory
                                                                    negligence, it
                                                                        arrives at
                                                                               Rs.
                                                                    29,93,289/-




16.In the result, the Civil Miscellaneous Appeal is allowed in part

as follows:-

http://www.judis.nic.in C.M.A(MD)No.119 of 2017

(i) The Award of the Tribunal is reduced to

Rs.29,93,289/- from Rs.31,39,552/-

(ii) The interest granted by the Tribunal at 7.5% per

annum is confirmed.

(iii) The Award amount is apportioned as per the

ratio of apportionment made by the Tribunal.

(iv) The learned counsel appearing for the

appellant-Insurance Company is directed to deposit the

award amount to the credit of claim petition, less the

amount already deposited, if any, within a period of four

weeks from the date of receipt of a copy of this order.

(v) The first respondent/claimant is permitted to

withdraw her share in the award amount with

proportionate accrued interest and costs, less the amount

already withdrawn, if any.

(vi) As awarded by the Tribunal, the third

respondent is entitled to a sum of Rs.2,00,000/- and the

third respondent is permitted to withdraw the same along

with proportionate accrued interest and costs, less the

amount already withdrawn, if any.

http://www.judis.nic.in C.M.A(MD)No.119 of 2017

(viii) As awarded by the Tribunal, the fourth

respondent is entitled to a sum of Rs.3,00,000/- and the

fourth respondent is permitted to withdraw the same

along with proportionate accrued interest and costs, less

the amount already withdrawn, if any.

No costs. Consequently, connected Miscellaneous Petition is closed.

[P.S.N.,J] [S.K.,J.] 24.02.2021 Index :Yes/No Internet :Yes/No ps 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.

http://www.judis.nic.in C.M.A(MD)No.119 of 2017

PUSHPA SATHYANARAYANA,J.

and

S.KANNAMMAL,J.

ps

To

1.The Motor Accident Claims Tribunal/ Subordinate Court, Aruppukottai.

2.The V.R Section (Records), Madurai Bench of Madras High Court, Madurai.

C.M.A(MD)No.119 of 2017

24.02.2021

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