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

Mahalakshmi Ratan vs Imtiaz Sait
2021 Latest Caselaw 12037 Mad

Citation : 2021 Latest Caselaw 12037 Mad
Judgement Date : 21 June, 2021

Madras High Court
Mahalakshmi Ratan vs Imtiaz Sait on 21 June, 2021
                                                                                CMA No.1308 of 2016

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED: 21.06.2021

                                                      CORAM:

                                   THE HON'BLE MR. JUSTICE ABDUL QUDDHOSE

                                                 CMA No.1308 of 2016



                     Mahalakshmi Ratan                           ...   Appellant
                                                      Versus

                     1. Imtiaz Sait
                     (1st respondent exparte in the Tribunal.
                     Hence notice to 1st respondent in the
                     above appeal may be dispensed with)

                     2. The United India Assurance Co. Ltd.,
                     No.58, Purasaivakkam High Road,
                     Chennai                                     ...   Respondents


                           Civil Miscellaneous Appeal filed under Section 173 of the Motor
                     Vehicles Act against the fair and decreetal order dated 20.09.2012 in
                     MCOP No.3290 of 2008 on the file of the Motor Accidents Claims
                     Tribunal (In the Court of XVI Additional Judge, Chennai).


                               For Appellant          : Ms.Ramya V. Rao
                               For Respondents        : Mr.D. Baskaran for R2
                                                        not ready in notice
                                                             reg. R1




https://www.mhc.tn.gov.in/judis/
                     1/9
                                                                                 CMA No.1308 of 2016



                                                         JUDGMENT

(Heard Video Conference)

This appeal has been filed by the claimant seeking enhancement

of compensation under the impugned award dated 20.09.2012 passed by

the Motor Accidents Claims Tribunal, XVI Additional Court, Chennai in

MCOP No. 3290 of 2008.

2. The Motor Accident Claims Tribunal, XVI Additional Judge,

Chennai under the impugned award directed the respondents to pay the

appellant / claimant a total compensation of Rs.4,17,590/- together with

interests and costs as detailed hereunder :

                                              Heads             Amount awarded
                                                                 by the Tribunal
                                                                      (Rs.)
                                   Compensation for 70%                   114000
                                   disablement
                                   Compensation for loss of               100000
                                   income
                                   Compensation for pain and                  50000
                                   suffering
                                   Medical bills                          123590
                                   Transport, expenses on                     30000
                                   attender and extra
                                   nourishment
                                   Total                                 4,17,590

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

CMA No.1308 of 2016

4. Heard Ms.Ramya V. Rao, learned counsel for the appellant /

claimant and Mr.D. Baskaran, learned counsel for the 2nd respondent /

Insurance Company. R1 was set ex-parte before the Tribunal, hence

notice to R1 is dispensed with.

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

record before the Tribunal.

6.The appellant / claimant sustained the following injuries on

22.12.2006 as a result of accident caused by a vehicle owned by the first

respondent and insured with the second respondent / Insurance

Company :

“Fracture both bones right leg and head injuries.

Surgeries were also performed on the appellant / claimant

and implants were done for Fracture Fibula”.

7. The appellant / claimant was hospitalised for a period from

22.12.2006 to 06.01.2007. The nature of injuries sustained by the

appellant / claimant has not been disputed by the respondents before the https://www.mhc.tn.gov.in/judis/

CMA No.1308 of 2016

Tribunal. The Orthopedician, who examined the appellant / claimant

assessed her disability for her fracture at 45%. He was also examined as

a witness before the Tribunal as PW2. The general physician, who

examined the appellant /claimant has assessed his disability for his head

injuries at 50%. He was also examined as a witness before the Tribunal

as PW3. The Tribunal after giving due consideration to the disability

certificates issued by the Orthopedician and general physician, which

were marked as Exs.P18 and P20 before the Tribunal assessed the

disability of the appellant / claimant at 70% and awarded the disability

compensation of Rs.1,14,000/-, calculated at Rs.2,000/- per percentage of

disability. As seen from the calculation, the disability compensation if

calculated at Rs.2,000/- per percentage of disability ought to have been

fixed at Rs.1,40,000/- but however due to a calculation error, the

Tribunal has assessed the same at Rs.1,14,000/. Hence, the same is

modified by this Court and the disability compensation for the appellant /

claimant is fixed at Rs.1,40,000/-. However, this Court does not find any

infirmity in the assessment made by the Tribunal with regard to the

disability of the appellant / claimant.

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

CMA No.1308 of 2016

8. The Tribunal under the impugned award has awarded a

compensation of Rs.1,00,000/- towards loss of income; Rs.50,000/-

towards pain and suffering; Rs.1,23,590/- towards medical expenses

based on the oral and documentary evidence, which is confirmed by this

Court.

9. However, the Tribunal has erroneously awarded a lesser

compensation towards conveyance expenses, Extra nourishment and

attender charges amounting to Rs.30,000/- , which has to be necessarily

enhanced by this Court and the same has to be awarded under separate

heads of transportation, attender charges and extra nourishment. This

Court therefore, after giving due consideration to the nature of injuries

sustained by the appellant / claimant and his period of hospitalisation as

well as the disability suffered by her is of the considered view that she

will have to be paid a compensation of Rs.15,000/- towards conveyance

expenses, Rs.20,000/- towards attender charges and Rs.15,000/- towards

extra nourishment charges instead of the consolidated sum of Rs.30,000/-

fixed by the Tribunal.

10. The Tribunal has also failed to award any compensation

towards loss of amenities, future medical expenses and damage to https://www.mhc.tn.gov.in/judis/

CMA No.1308 of 2016

clothing, which she is legally entitled to. This Court after giving due

consideration to the aforementioned factors awards a compensation of

Rs.15,000/- towards loss of amenities; Rs.10,000/- towards future

medical expenses and Rs.2,000/- towards Damages to clothing.

11. For the foregoing reasons, the award of the Tribunal is hereby

enhanced in the following manner :

Heads Amount awarded Amount awarded by the Tribunal by this Court (Rs.) (Rs.) Compensation for 70% 114000 140000 disablement * # * calculation error # Rs.2,000/- per percentage of disability x 70% Compensation for loss of 100000 100000 income Compensation for pain and 50000 50000 suffering Medical bills 123590 123590 Transport, expenses on 30000 attender and extra nourishment

----------------------------------

                           Conveyance expenses                                              15000

                           Attender charges                                                 20000

                           Extra nourishment                                                15000




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

CMA No.1308 of 2016

Heads Amount awarded Amount awarded by the Tribunal by this Court (Rs.) (Rs.)

Loss of amenities - 50000 Future medical expenses - 10000 Damages - 2000 Total 4,17,590 5,25,590

12. In the result, the appeal filed by the appellant / claimant,

stands partly allowed by enhancing the compensation from Rs.4,17,590/-

to Rs.5,25,590/-, as indicated above. No costs.

13. The second respondent / Insurance Company is directed to

deposit the entire award amount as assessed by this Court 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

MCOP No.3290 of 2008 on the file of the Motor Accidents Claims

Tribunal (In the Court of XVI Additional Judge, Chennai), within a

period of eight weeks from the date of receipt of a copy of this Judgment.

On such deposit being made, the Tribunal is directed to transfer the

award amount directly to the bank account of the appellant / claimant, https://www.mhc.tn.gov.in/judis/

CMA No.1308 of 2016

through RTGS, within a period of two weeks thereafter. Necessary

Court fee, if any has to be paid by the appellant before receiving the copy

of this Judgment.

21.06.2021

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

To

1. The XVI Additional Judge, Motor Accidents Claims Tribunal Chennai.

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

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

CMA No.1308 of 2016

ABDUL QUDDHOSE, J.

vsi2

CMA No.1308 of 2016

21.06.2021

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