Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Managing Director vs A. Hameed Farook
2021 Latest Caselaw 11588 Mad

Citation : 2021 Latest Caselaw 11588 Mad
Judgement Date : 14 June, 2021

Madras High Court
The Managing Director vs A. Hameed Farook on 14 June, 2021
                                                                             CMA No.1250 of 2016

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED: 14.06.2021

                                                      CORAM:

                                   THE HON'BLE MR. JUSTICE ABDUL QUDDHOSE

                                                 CMA No.1250 of 2016
                                                        and
                                                 CMP No.9456 of 2016

                     The Managing Director,
                     Metropolitan Transport Corporation Ltd.,
                     Pallavan Salai,
                     Chennai - 600 002.                                      ...   Appellant
                                                  Versus

                     1. A. Hameed Farook
                     2. Chitthikathega
                     3. Sadam Hussain (Minor)                          ...   Respondents
                     Minor petitioner rep. by his next friend and
                     father the 1st petitioner

                           Civil Miscellaneous Appeal filed under Section 173 of the Motor
                     Vehicles Acts, 1988 to set aside the award made in the M.C.O.P.
                     No.2492 of 2010 dated 26.03.2012 on the file of Motor Accident Claims
                     Tribunal (II Court of Small Causes, Chennai).

                               For Appellant          : Mr.K. Moorthy
                               For Respondents        : Mr.M.Selvam for R1 to R3

                                                      JUDGMENT

This appeal has been filed by the Transport Corporation

challenging the award dated 26.03.2012 passed by the Motor Accident

Claims Tribunal (II Court of Small Causes, Chennai) in MCOP No.2492 https://www.mhc.tn.gov.in/judis/

CMA No.1250 of 2016

of 2010.

2. The appellant / Transport Corporation has challenged the award

only on the ground that the Tribunal erred in not fixing the contributory

negligence on the part of the deceased. According to them, the deceased

got down from the moving bus and therefore, there is contributory

negligence on his part also. With regard to the quantum of compensation

fixed by the Tribunal, even though grounds have been raised questioning

the same also, the learned counsel for the appellant has not raised any

serious objection with regard to the fixation of the compensation.

3. Heard Mr.K.Moorthy, learned counsel for the appellant /

Transport Corporation and Mr.M.Selvam, learned counsel for the

respondents.

4. This Court has perused the materials and evidence available on

record before the Tribunal.

5. Before the Tribunal, the respondents / claimants have filed 11

documents, which were marked as Exs. P1 to P11 and 3 witnesses were

examined on their side viz., PW1, the father of the deceased, PW2, the

employer of the deceased, and PW3, an eye witness to the accident. On https://www.mhc.tn.gov.in/judis/

CMA No.1250 of 2016

the side of the appellant / Transport Corporation, they have examined

Chinnasamy as RW1, who was the Driver of the bus at the time of the

accident. However, they have not filed any documents before the

Tribunal.

6. The appellant / Transport Corporation is relying upon the

deposition of PW3, an eye witness to the accident for the purpose of

establishing their case that there is contributory negligence on the part of

the deceased also. In the claim petition, the respondents / claimants have

pleaded that while getting down from the bus near the bus stop, the

Driver of the bus drove the bus in a rash and negligent manner, which

resulted in the death of the deceased. Even though PW3, who claims to

be an eye witness to the accident as according to him, he was also

travelling along with the deceased may have deposed that while the bus

stopped in a speed breaker, some of the passengers including the

deceased had got down from the bus and as a result of the same, the

deceased fell down and sustained injuries, the same cannot be relied

upon by the appellant / Transport Corporation as they have failed to

examine the Conductor of the bus, who was inside the bus when the

deceased fell down from the bus. No sketch has also been marked before https://www.mhc.tn.gov.in/judis/

CMA No.1250 of 2016

the Tribunal to prove as to how the accident has happened. The

appellant / Transport Corporation has not filed any documentary

evidence before the Tribunal nor they have examined the Conductor or

any investigating Officer (Police) to prove that the deceased was also at

fault. The Tribunal has rightly appreciated the evidence available on

record and come to the right conclusion that there is no contributory

negligence on the part of the deceased.

7. For the aforementioned reasons, this Court is of the considered

view that there is no merit in this appeal and accordingly, the Civil

Miscellaneous Appeal is dismissed. No costs. Consequently, connected

miscellaneous petition is closed.

8. The Appellant / Transport Corporation is directed to deposit

the entire award amount awarded by the Tribunal together with interest at

7.5% p.a. from the date of claim petition till the date of realization, less

the amount, if any, already deposited to the credit of M.C.O.P. No.2492

of 2010 on the file of the II Court of Small Causes (Motor Accidents

Claims Tribunal), Chennai, within a period of six weeks from the date of

receipt of a copy of this Judgment. On such deposit being made, the https://www.mhc.tn.gov.in/judis/

CMA No.1250 of 2016

Tribunal is directed to transfer the award amount directly to the bank

account of the respondents / claimants through RTGS, within a period of

two weeks thereafter as per the ratio of apportionment fixed by the

Tribunal.

14.06.2021

Index: Yes/No Internet: Yes/No Speaking Order/Non-Speaking Order vsi2

To

1. The Judge, II Court of small Causes, Chennai

2. The Section Officer, V.R. Section High Court of Madras, Chennai - 104.

https://www.mhc.tn.gov.in/judis/

CMA No.1250 of 2016

ABDUL QUDDHOSE, J.

vsi2

CMA No.1250 of 2016

14.06.2021

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