Citation : 2021 Latest Caselaw 11764 Mad
Judgement Date : 16 June, 2021
C.M.A.No.3066 of 2019
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 16.06.2021
CORAM
THE HON'BLE MR.JUSTICE C.SARAVANAN
C.M.A.No.3066 of 2019
1.Thamizharasi
2.Vijaya
3.Saritha
4.Lavanya
(As per amendment order in M.P.No.2491/2011
the third petitioner's name Savitha was amended as Saritha)
... Appellants
Vs.
1.Ayub Khan
No.85A, Ground Floor, 1st Main Road
Muniyappa Nagar
Nerkundran, Chennai 600 107
2.United India Insurance Co. Limited
Chander Plaza, 1st Floor
No.48, Arcot Road, Saligramam
Chennai 600 093 ... Respondents
Prayer: Civil Miscellaneous Appeal filed under Section 173 of
Motor Vehicles Act, 1988 against the judgment and decree dated
09.01.2018 made in M.C.O.P.No.6499 of 2014 on the file of the Motor
Accident Claims Tribunal / Special Sub Court No.2, Motor Accidents
_________
https://www.mhc.tn.gov.in/judis/
Page No 1 of 6
C.M.A.No.3066 of 2019
Claims Petitions) Small Causes Court, Chennai and enhance the award
amount.
For Appellants : Mr.D.Pandiya
For Respondents : R1 – Left
Mr.C.Paranthaman for R2
JUDGMENT
This appeal has been filed by the claimants for enhancement of
compensation awarded by the Motor Accident Claims Tribunal (Special
Sub Court No.2, Motor Accidents Cliams Petition) Small Causes Court,
Chennai vide judgment and decree dated 09.01.2018 made in
M.C.O.P.No.6499 of 2014.
2.The appellants are the wife and three daughters of the deceased
Manickam who had met with an accident and died. The Tribunal by its
impugned Judgment and decree has awarded a sum of Rs.10,04,120/- to
the appellants/claimants as compensation under the following heads:-
Sl.No. Particulars Amount
1. Age : 55 years Monthly income : Rs.9,650/-
Future prospects : 10% Annual Income : Rs.1,27,380/-
_________ https://www.mhc.tn.gov.in/judis/ Page No 2 of 6 C.M.A.No.3066 of 2019
Sl.No. Particulars Amount Loss of dependency : Rs.84,920/-
per annum
Multiplier : 11
2. Loss of Dependency Rs.9,34,120/-
3. Loss of Consortium Rs. 40,000/-
4. Loss of Estate Rs. 15,000/-
5. Funeral Expenses Rs. 15,000/-
Total Rs.10,04,120/-
3.In this appeal the learned counsels for appellants submit that the
tribunal has wrongly deducted 1/3rd towards the personal expenses of the
deceased instead of 1/4th. It is further submitted that the tribunal has not
awarded any amount toward loss of parential consortium to other
appellants as per the decision of the Hon'ble Supreme Court in Magma
Insurance Company Limited Vs Nanuram @ Chuhruram and others
reported in (2018) 18 SCC 130.
4.Under these circumstances, the learned counsel for the appellants
submits that the award amount made in loss of dependency has to be
recomputed as Rs.10,50,885/- instead of Rs.9,34,120/- as below:
Rs.95,535/- x 11 = Rs.10,50,885/- instead of Rs.9,34,120/-
Therefore, he submits there has to be an enhancement in compensation
_________ https://www.mhc.tn.gov.in/judis/ Page No 3 of 6 C.M.A.No.3066 of 2019
for a sum of Rs.1,16,765/- towards loss of dependency and another sum
of Rs.1,20,000/- towards loss of filial consortium.
5.Defending the impugned judgment and decree, the learned
counsel for the 2nd respondent / United India Insurance Co. Limited
submits that the 2nd appellant was not a dependent of the deceased
Manickam and therefore the Tribunal has correctly deducted 1/3rd
towards personal expenses of the deceased while computing
compensation. He further submits that there is no basis on which further
amounts can be awarded towards loss of filial consortium and parential
consortium.
6.Heard the counsels for the appellants and the 2nd respondent.
Considering the defence, I have perused the impugned judment and
decree and the exhibits that were marked before the tribunal and the
deposition of the witnesses before the tribunal.
7.The present appeal has been filed only for enhancement of
compensation awarded by the Tribunal. In my view, the Tribunal ought
_________ https://www.mhc.tn.gov.in/judis/ Page No 4 of 6 C.M.A.No.3066 of 2019
to have deducted only 1/4th towards personal expenses of the deceased as
admittedly the 2nd appellant was not a dependent of the deceased even
according to the appellant. Therefore, there is no merit in the submission
of the learned counsel for the appellant. Accordingly, the compensation
awarded towards loss of dependency for a sum of Rs.9,34,120/- cannot
be enhanced to Rs.10,50,885/-. The Hon'ble Supreme Court has however
held that compensation towards filial and compensaton has to be
awarded in a case of death. Therefore ther shall be further addition of
Rs.1,20,000/-.
8.In the result, the award amount of Rs.10,04,120/- is enhanced by
a sum of Rs.1,20,000/- (Rupees One lakh Twenty Thouand only).
9.The 2nd respondent/ United India Insurance Co. Limited is
therefore directed to deposit the enhanced amount of compensation of
Rs.11,24,120/- (Rs.10,04,120 + Rs.1,20,000/-) (Rupees Eleven Lakhs
Twenty Four Thousand One Hundred and Twenty Only) 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
_________ https://www.mhc.tn.gov.in/judis/ Page No 5 of 6 C.M.A.No.3066 of 2019
by it, within a period of six weeks from the date of receipt of a copy of
this Judgment.
10. On such deposit being made by the 2nd respondent/ United
India Insurance Co. Limited, the appellants / claimants are permitted to
withdraw the same together with interest accrued thereon, less any
amount already withdrawn in the same proportion as it was ordered by
the Tribunal.
11.This Civil Miscellaneous Appeal allowed accordingly. No
costs.
16.06.2021 kas
Internet : Yes / No Index : Yes/No Speaking Order/Non-speaking Order
To
1.The Motor Accident Claims Tribunal Special Sub Court No.2 (Motor Accidents Claims Petitions) Small Causes Court, Chennai
_________ https://www.mhc.tn.gov.in/judis/ Page No 6 of 6 C.M.A.No.3066 of 2019
2. United India Insurance Co. Limited Chander Plaza, 1st Floor No.48, Arcot Road, Saligramam Chennai 600 093
3.The Section Officer Vernacular Section Madras High Court
_________ https://www.mhc.tn.gov.in/judis/ Page No 7 of 6 C.M.A.No.3066 of 2019
C.SARAVANAN, J kas
C.M.A.No.3066 of 2019
16.06.2021
_________ https://www.mhc.tn.gov.in/judis/ Page No 8 of 6
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!