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

M.Thirupathi vs S.R.Dineshkumar
2021 Latest Caselaw 1597 Mad

Citation : 2021 Latest Caselaw 1597 Mad
Judgement Date : 25 January, 2021

Madras High Court
M.Thirupathi vs S.R.Dineshkumar on 25 January, 2021
                                                                           C.M.A.No.62 of 2021

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED: 25.01.2021

                                                    CORAM:

                                   THE HONOURABLE MS.JUSTICE V.M.VELUMANI

                                               C.M.A.No.62 of 2021


                   M.Thirupathi                                               .. Appellant


                                                         Vs.


                   1.S.R.Dineshkumar
                   (R1 remained exparte before the
                   Tribunal and hence, her presence is
                   dispensed with)

                   2.The New India Assurance Company Ltd.
                   Third Party Claim HUB
                   No.1, CSI building
                   2nd floor, Officer line, Vellore.                         .. Respondents


                   Prayer: This Civil Miscellaneous Appeal is filed under Section 173 of the

                   Motor Vehicles Act, 1988, against the judgment and decree dated 12.12.2019

                   made in M.C.O.P.No.21 of 2018 on the file of Motor Accident Claims

                   Tribunal, Sub Court, Vaniyambadi.


                   1/9


https://www.mhc.tn.gov.in/judis/
                                                                               C.M.A.No.62 of 2021


                                         For Appellant     : Mrs.A.Subadra
                                                           for Ms.M.Malar

                                         For R2            : Mr.J.Chandran


                                                   JUDGMENT

This matter is heard through “Video-Conferencing”.

The Civil Miscellaneous Appeal is filed for enhancement of

compensation granted by the Tribunal in the award dated 12.12.2019 made in

M.C.O.P.No.21 of 2018 on the file of Motor Accident Claims Tribunal, Sub

Court, Vaniyambadi.

2.By consent of both the learned counsel appearing for the appellant

and the 2nd respondent/Insurance Company, the appeal is taken up for final

disposal at the stage of admission itself.

3.The appellant is claimant in M.C.O.P.No.21 of 2018 on the file of

Motor Accident Claims Tribunal, Sub Court, Vaniyambadi. He filed the said

https://www.mhc.tn.gov.in/judis/ C.M.A.No.62 of 2021

claim petition claiming a sum of Rs.5,00,000/- as compensation for the

injuries sustained by him in the accident that took place on 03.07.2017.

4.The Tribunal considering the pleadings, oral and documentary

evidence, held that the accident occurred due to rash and negligent riding by

the rider of the motorcycle bearing Registration No.TN-23-BM-6752

belonging to the 1st respondent and directed the 2nd respondent/Insurance

Company being insurer of the said motorcycle to pay a sum of Rs.48,000/- as

compensation to the appellant at the first instance and recover the same from

the 1st respondent as the rider of the motorcycle belonging to the 1st

respondent did not possess valid driving license at the time of accident.

5.Not being satisfied with the amounts awarded by the Tribunal, the

appellant has come out with the present appeal seeking enhancement of

compensation.

6.The learned counsel appearing for the appellant contended that the

appellant was aged 21 years at the time of accident, he was working as a

https://www.mhc.tn.gov.in/judis/ C.M.A.No.62 of 2021

driver and was earning a sum of Rs.10,000/- per month. The Tribunal without

considering the same, fixed a meagre sum of Rs.6,500/- per month as notional

income and awarded loss of income only for one month. In the accident, the

appellant suffered right shoulder dislocation and multiple injuries all over the

body. After the accident, the appellant could not do the work as he was doing

earlier. The appellant has lost his earning capacity. The Tribunal failed to

award any compensation towards disability. The Tribunal ought to have

adopted multiplier method to award compensation. The Tribunal awarded

only a sum of Rs.48,000/- towards compensation. The Tribunal ought to have

awarded compensation towards future medical expenses, loss of amenities

and mental agony. The amounts awarded by the Tribunal under different

heads are meagre and prayed for enhancement of compensation.

7.Per contra, the learned counsel appearing for the 2nd

respondent/Insurance Company contended that the appellant has not proved

that he suffered functional disability and lost his earning power. The appellant

has not filed disability certificate to prove his injuries. The Tribunal after

considering the materials available on record in proper perspective, has

https://www.mhc.tn.gov.in/judis/ C.M.A.No.62 of 2021

awarded compensation under different heads, which are not meagre. The

appellant has not made out any case for enhancement of compensation and

prayed for dismissal of the appeal.

8.Heard the learned counsel appearing for the appellant as well as the

learned counsel appearing for the 2nd respondent/Insurance Company and

perused the entire materials on record.

9.From the materials on record, it is seen that it is the contention of the

appellant that in the accident, the appellant suffered right shoulder

dislocation, abrasions in the hand, shoulder joint, right cheek, forehead,

tenderness in the right shoulder joint, right hip joint and multiple injuries all

over the body. The appellant has taken treatment as in-patient in AR Rahman

Hospital, Vaniyambadi, from 03.07.2017 to 08.07.2017. The appellant has

not examined the Doctor who treated him and has not filed any disability

certificate to prove the nature of injuries. The appellant has not proved that he

suffered functional disability and lost his earning power. Therefore, the

appellant is not entitled to any compensation towards disability. The Tribunal

has awarded a sum of Rs.1,000/- each towards extra nourishment and

https://www.mhc.tn.gov.in/judis/ C.M.A.No.62 of 2021

attendant charges, which are meagre. Considering the date of accident and

nature of injuries sustained by the appellant, Rs.6,000/- each is awarded

towards extra nourishment and attendant charges. The Tribunal has not

awarded any compensation towards transportation and hence, a sum of

Rs.5,000/- is awarded towards transportation.

9(i) It is the contention of the appellant that at the time of accident, he

was working as a driver and was earning a sum of Rs.10,000/- per month. The

appellant failed to substantiate the said contention. In the absence of any

material evidence, the Tribunal fixed a sum of Rs.6,500/- per month as

notional income and awarded compensation towards loss of income, which is

meagre. The accident is of the year 2017 and hence, a sum of Rs.10,000/- per

month as claimed by the appellant is fixed as notional income and

Rs.10,000/- is awarded towards loss of income for one month. The appellant

has not produced any document to prove that he continued his treatment and

therefore, he is not entitled to any compensation towards future medical

expenses. The amounts awarded by the Tribunal under all other heads are

just and reasonable and hence, the same are hereby confirmed.





https://www.mhc.tn.gov.in/judis/
                                                                                    C.M.A.No.62 of 2021




                    S.No           Description   Amount awarded         Amount            Award
                                                  by Tribunal         awarded by       confirmed or
                                                      (Rs)             this Court      enhanced or
                                                                          (Rs)          granted or
                                                                                         reduced
                   1.          Pain and                    25,000           25,000 Confirmed
                               suffering
                   2.          Medical                     14,500           14,500 Confirmed
                               expenses
                   3.          Extra                        1,000            6,000 Enhanced
                               nourishment
                   4.          Attendant                    1,000            6,000 Enhanced
                               charges
                   5.          Loss of income               6,500           10,000 Enhanced
                   6.          Transportation                     -          5,000 Granted
                               Total                       48,000           66,500 Enhanced by
                                                                                   Rs.18,500/-


10.In the result, this Civil Miscellaneous Appeal is partly allowed and

the compensation awarded by the Tribunal at Rs.48,000/- is hereby enhanced

to Rs.66,500/- together with interest at the rate of 6% per annum from the

date of petition till the date of deposit. The 2nd respondent/Insurance

Company is directed to deposit the award amount now determined by this

Court along with interest and costs, less the amount already deposited, if any,

https://www.mhc.tn.gov.in/judis/ C.M.A.No.62 of 2021

within a period of six weeks from the date of receipt of a copy of this

judgment at the first instance and recover the same from the 1 st respondent.

On such deposit, the appellant is permitted to withdraw the award amount

now determined by this Court along with interest and costs, less the amount if

any, already withdrawn. No costs.

25.01.2021 Index : Yes / No Internet : Yes/ No kj

To

1.The Subordinate Judge Motor Accident Claims Tribunal Vaniyambadi.

2.The Section Officer V.R.Section, High Court, Chennai.

https://www.mhc.tn.gov.in/judis/ C.M.A.No.62 of 2021

V.M.VELUMANI,J.

Kj

C.M.A.No.62 of 2021

25.01.2021

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