Citation : 2021 Latest Caselaw 11692 Mad
Judgement Date : 15 June, 2021
C.M.A.No.1873 of 2020
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 15.06.2021
CORAM
THE HON'BLE MR.JUSTICE C.SARAVANAN
C.M.A.No.1873 of 2020
Shanmugam ... Appellant
Vs.
The Managing Director,
Metropolitan Transport Corporation,
Chennai. ... Respondent
Civil Miscellaneous Appeal filed under Section 173 of Motor
Vehicles Act, 1988 against the Judgment and Decree order dated
06.08.2019 made in M.C.O.P.No.167 of 2016, on the file of the Principal
Special Judge, Special Court under E.C & NDPS Act, Chennai.
For Appellant : Mr.Amar D.Pandiya
For Respondent : Mr.K.Moorthy
JUDGMENT
This appeal has been filed by the claimant for enhancement of
compensation awarded by the Tribunal in the impugned judgment and
decree dated 06.08.2019 passed by the Principal Special Judge, Special
Court under E.C & NDPS Act, Chennai in M.C.O.P.No.167 of 2016.
_________ https://www.mhc.tn.gov.in/judis Page No 1 of 7 C.M.A.No.1873 of 2020
2.By the impugned judgment and decree, the Tribunal has awarded
a sum of Rs.1,09,000/- as compensation under following heads:-
Loss of Income Rs.24,000/-
Loss of earning Rs.60,000/-
capacity
Attendant charges Rs. 5,000/-
Pain and suffering Rs.10,000/-
Loss of amenities Rs.10,000/-
Total Rs.1,09,000/-
3.In this appeal, the appellant seeks for enhancement of
compensation on the ground that the Tribunal has totally disregarded
Ex.P4 disability summary given by Sri Ramchandra Medical Centre for
the surgery undergone by the appellant for Non Secretary Pituitary
Macroadenoma Sick Sinus Syndrome. He submits that the appellant met
with an accident on 09.12.2015 and due to the accident, he was initially
given a conservative treatment at Mahatma Gandhi Post Graduate
Institute of Dental Sciences, Puducherry between 11.03.2015 to
23.12.2015. Since the fracture resulted in injuries, the appellant also
suffered from defaulted Non Secretary Pituitary Macroadenoma Sick
Sinus Syndrome and therefore had to undergo surgery at Sri
_________ https://www.mhc.tn.gov.in/judis Page No 2 of 7 C.M.A.No.1873 of 2020
Ramachandra Medical Centre and was once again hospitalized between
27.07.2016 to 01.08.2016.
4.He therefore submits that the appellant incurred a sum of
Rs.2,61,611 towards Medical Expenses at Sri Ramchandra Medical
Centre, Chennai. The learned counsel for the appellant submits that the
Tribunal has wrongly erred in not awarding any amount through medical
expenses were incurred by the appellant at Sri Ramachandra Medical
Centre. That apart, the learned counsel for the appellant further submits
that the Tribunal has also not awarded a just compensation on the other
heads of compensation and therefore prays enhancement of the award
amount in the impugned judgment and decree.
5.Defending the impugned judgment and decree, the learned
counsel for the respondent/State Transport Corporation submits that the
Tribunal has awarded a just compensation and therefore the award
amount may be confimed and the appeal may be dismissed.
6.I have considered the arguments advanced by the learned counsel
for the appellant and the respondent.
_________ https://www.mhc.tn.gov.in/judis Page No 3 of 7 C.M.A.No.1873 of 2020
7.In my view, the Tribunal has correctly rejected the Ex.P4 as it
does not have any casual connection with the injury to the appellant on
09.12.2015. However, an amount of Rs.1,09,000/- awarded by the
Tribunal under the following heads are to be partly increased,
considering the nature of injury. The injury would have put the appellant
out of action and would have taken time to recover and get back to work.
The Tribunal has awarded only a sum of Rs.24,000 towards Loss of
Income for a period of two months. It is enhanced to Rs.72,000 (12,000
x 6). The Tribunal has awarded only a sum of Rs.10,000/- towards pain
and suffering which is increased to Rs.25,000/-. Similarly, the Tribunal
awarded only a sum of Rs.10,000/- towards loss of amenities. It is
enhanced by another sum of Rs.5,000/-. The Tribunal has awarded a sum
of Rs.5,000/- towards Attenders charges. It is enhanced to Rs.10,000/-.
Considering the nature of injuries suffered by the appellant further a sum
of Rs.10,000/- to be added towards Extra Nourishment and a sum of
Rs.10,000/- is hereby added towards Transportation. In the result, there
shall be a partial enhancement of compensation as detailed below:-
_________ https://www.mhc.tn.gov.in/judis Page No 4 of 7 C.M.A.No.1873 of 2020
Sl.No. Heads of Amount Amount Award Compensation Awarded by the awarded by confirmed or Tribunal this Court enhanced or reduced or granted or set aside
1. Loss of Income Rs. 24,000/- Rs.72,000/- Enhanced (12,000 x 6)
2. Loss of earning Rs.60,000/- Rs.60,000/- Confirmed capacity
3. Attendant Rs. 5,000/- Rs.10,000/- Enhanced charges
4. Pain and Rs.10,000/- Rs.25,000/- Enhanced suffering
5. Loss of Rs.10,000/- Rs.15,000/- Enhanced amenities 6 Extra ------ Rs.10,000/- Granted Nourishment 7 Transportation ------ Rs.10,000/- Granted
Total Rs.1,09,000/- Rs.2,02,000/- Enhanced by Rs.93,000/-
8.In the light of the above, this appeal stands partly allowed by
directing the respondent/State Transport Corporation enhanced amount
of compensation of Rs.2,02,000/- together with interest at 7.5% per
annum from the date of numbering of the claim petition till the date of
such deposit, less any amount already deposited by it, within a period of
six weeks from the date of receipt of a copy of this Judgment.
_________ https://www.mhc.tn.gov.in/judis Page No 5 of 7 C.M.A.No.1873 of 2020
9.On such deposit being made by the respondent/Transport
Corporation, the appellant/claimant is permitted to withdraw the same
together with interest accrued thereon, less the amount already
withdrawn if any, by filing suitable application before the Tribunal.
10.Accordingly, this appeal stands partly allowed. No costs.
15.06.2021 jas Internet : Yes / No Index : Yes/No Speaking Order/Non-speaking Order
To:
1.The Managing Director, Metropolitan Transport Corporation, Chennai.
2.The Principal Special Judge, Special Court under E.C & NDPS Act, Chennai.
3.The V.R.Section, Madras High Court, Madras.
_________ https://www.mhc.tn.gov.in/judis Page No 6 of 7 C.M.A.No.1873 of 2020
C.SARAVANAN, J.
jas
C.M.A.No.1873 of 2020
15.06.2021
_________ https://www.mhc.tn.gov.in/judis Page No 7 of 7
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!