Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K.Venkatesan vs Sankar
2021 Latest Caselaw 1723 Mad

Citation : 2021 Latest Caselaw 1723 Mad
Judgement Date : 27 January, 2021

Madras High Court
K.Venkatesan vs Sankar on 27 January, 2021
                                                                         C.M.A.No.522 of 2020

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                              DATED: 27.01.2021

                                                   CORAM:

                                  THE HONOURABLE MS.JUSTICE V.M.VELUMANI

                                              C.M.A.No.522 of 2020

                  K.Venkatesan                                          .. Appellant

                                                     Vs.


                  1.Sankar

                  2.The Branch Manager
                  The New India Assurance Company Limited
                  Door No.39C, Bye-pass road
                  Dharmapuri Town
                  Dharmapuri Taluk and District.                             .. Respondents


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

                  Motor Vehicles Act, 1988, against the judgment and decree dated 27.09.2019

                  made in M.C.O.P.No.45 of 2018 on the file of Motor Accident Claims

                  Tribunal, Special District Court, Dharmapuri.




                  1/9


https://www.mhc.tn.gov.in/judis
                                                                             C.M.A.No.522 of 2020

                                        For Appellant     : Mr.M.Selvam

                                        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 27.09.2019 made in

M.C.O.P.No.45 of 2018 on the file of Motor Accident Claims Tribunal,

Special District Court, Dharmapuri.

2.The appellant is claimant in M.C.O.P.No.45 of 2018 on the file of

Motor Accident Claims Tribunal, Special District Court, Dharmapuri. He

filed the said claim petition claiming a sum of Rs.50,00,000/- as

compensation for the injuries sustained by him in the accident that took place

on 12.11.2017.

3. 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 Yamaha motorcycle belonging to the 1st respondent and directed

https://www.mhc.tn.gov.in/judis C.M.A.No.522 of 2020

the 2nd respondent/Insurance Company being insurer of the said Yamaha

motorcycle to pay a sum of Rs.22,25,900/- as compensation to the appellant.

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

appellant has come out with the present appeal seeking enhancement of

compensation.

5.The learned counsel appearing for the appellant contended that in the

accident, the left leg above knee of the appellant was amputated. The Medical

Board after examining the appellant certified that the appellant suffered 85%

disability. At the time of accident, the appellant was working as a mason and

sub-contractor, earning a sum of Rs.30,000/- per month. The Tribunal

without considering the same, fixed a meagre sum of Rs.9,000/- per month as

notional income of the appellant. The Tribunal has not awarded any

enhancement towards future prospects and any compensation towards future

medical expenses. The amounts awarded by the Tribunal under different

heads are meagre and prayed for enhancement of compensation.

https://www.mhc.tn.gov.in/judis C.M.A.No.522 of 2020

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

respondent/Insurance Company contended that the appellant failed to prove

the avocation and income. In the absence of material evidence with regard to

avocation and income, the Tribunal fixed a sum of Rs.9,000/- per month as

notional income of the appellant, which is excessive. The Tribunal has

awarded excessive amount of Rs.2,00,000/- towards loss of amenities. The

total compensation awarded by the Tribunal is not meagre. The appellant is

not entitled for any enhancement of compensation and prayed for dismissal of

the appeal.

7.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.

8.It is the case of the appellant that in the accident, he sustained

grievous injuries all over the body and his left leg below knee was amputated.

At the time of accident, the appellant was a mason by profession, he was doing

https://www.mhc.tn.gov.in/judis C.M.A.No.522 of 2020

construction work and was earning a sum of Rs.30,000/- per month. The

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

material evidence with regard to avocation and income, the Tribunal fixed a

sum of Rs.9,000/- per month as notional income of the appellant. The

accident is of the year 2017 and the notional income fixed by the Tribunal is

meagre. Hence, a sum of Rs.12,000/- per month including future prospects is

fixed as notional income of the appellant. The Tribunal accepting the

disability certificate issued by the Medical Board, fixed the disability of the

appellant at 85%, applied multiplier 15 and awarded compensation towards

disability by adopting multiplier method, which is proper. Thus, the

compensation awarded by the Tribunal towards disability is modified to

Rs.18,36,000/- (Rs.12,000/- X 12 X 15 X 85/100). The appellant has not

produced any document to prove that he is still taking 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 not

meagre and hence, the same are hereby confirmed. Thus, the compensation

awarded by the Tribunal is modified as follows:







https://www.mhc.tn.gov.in/judis
                                                                               C.M.A.No.522 of 2020




                    S.No          Description   Amount awarded        Amount          Award
                                                 by Tribunal        awarded by     confirmed or
                                                     (Rs)            this Court    enhanced or
                                                                        (Rs)        granted or
                                                                                     reduced
                   1.         Physical                  13,77,000       18,36,000 Enhanced
                              disability
                   2.         Pain and                     75,000          75,000 Confirmed
                              suffering
                   3.         Extra                        30,000          30,000 Confirmed
                              nourishment
                   4.         Attendant                    15,000          15,000 Confirmed
                              charges
                   5.         Transportation               20,000          20,000 Confirmed
                   6.         Loss of                    2,00,000        2,00,000 Confirmed
                              amenities
                   7.         Medical                    5,02,000        5,02,000 Confirmed
                              expenses
                   8.         Repairing                     6,900           6,900 Confirmed
                              charges to two
                              wheeler
                              Total                     22,25,900       26,84,900 Enhanced by
                                                                                  Rs.4,59,000/-


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

the compensation awarded by the Tribunal at Rs.22,25,900/- is hereby

enhanced to Rs.26,84,900/- together with interest at the rate of 7.5% per

https://www.mhc.tn.gov.in/judis C.M.A.No.522 of 2020

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

of a copy of this judgment. 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.

27.01.2021 Index : Yes / No Internet : Yes/ No kj

To

1.The Special District Judge Motor Accident Claims Tribunal Dharmapuri.

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

https://www.mhc.tn.gov.in/judis C.M.A.No.522 of 2020

V.M.VELUMANI, J.,

kj

C.M.A.No.522 of 2020

27.01.2021

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