Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

R.Manikandan vs K.Govindarajan
2021 Latest Caselaw 12547 Mad

Citation : 2021 Latest Caselaw 12547 Mad
Judgement Date : 28 June, 2021

Madras High Court
R.Manikandan vs K.Govindarajan on 28 June, 2021
                                                                              C.M.A.No.850 of 2020

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED: 28.06.2021

                                                           CORAM:

                                   THE HONOURABLE TMT.JUSTICE S.KANNAMMAL

                                                 C.M.A.No.850 of 2020

                   1.R.Manikandan
                   2.Kala                                                      .. Appellants
                                                            Vs.
                   1.K.Govindarajan
                   2.The Divisional Manager,
                     The New India Assurance Company Limited,
                     Do, 1 Bharathi Road,
                     Cuddalore – 607 001.
                   3.K.Mary
                   4.The Divisional Manager,
                     The New India Assurance Company Limited,
                     Do, 1 Bharathi Road,
                     Cuddalore – 607 001.                                      .. Respondents


                   Prayer: This Civil Miscellaneous Appeal is filed under Section 173 of the
                   Motor Vehicles Act, 1988, against the Judgment and Decree dated
                   15.11.2019 made in M.C.O.P.No.571 of 2014, on the file of the Motor
                   Accidents Claims Tribunal, Special Sub Court (FAC), Cuddalore.

                                          For Appellants     :      Ms.Ramya V.Rao
                                                                    for Mr.A.N.Viswanatha Rao
                                          For RR 2 & 4       :      Ms.Saraswathi


                   1/9
https://www.mhc.tn.gov.in/judis/
                                                                            C.M.A.No.850 of 2020

                                                   JUDGMENT

(The matter is heard through “Video Conferencing/Hybrid mode”.)

This Civil Miscellaneous Appeal has been filed for enhancement of

compensation granted by the Tribunal in the award dated 15.11.2019 made in

M.C.O.P.No.571 of 2014, on the file of the Motor Accidents Claims Tribunal,

Special Sub Court (FAC), Cuddalore.

2.The appellants are the claimants in M.C.O.P.No.571 of 2014, on the

file of the Motor Accidents Claims Tribunal, Special Sub Court (FAC),

Cuddalore. The claimants filed the above said claim petition, claiming a sum

of Rs.15,00,000/- as compensation for the death of their daughter viz., Nithya

Priya @ Vidhya Priya, who died in the accident that took place on

30.12.2013.

3.The Tribunal considering the pleadings, oral and documentary

evidence, held that the accident occurred due to rash and negligent driving by

the driver of the Mini Bus belonging to 1st respondent and directed the 2nd

respondent to pay a sum of Rs.8,46,635/- as compensation to the appellants at

https://www.mhc.tn.gov.in/judis/ C.M.A.No.850 of 2020

the first instance and recover the same from the 1st respondent and dismissed

the claim petition as against the respondents 3 & 4.

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

appellants have come out with the present appeal seeking enhancement of

compensation.

5.The learned counsel appearing for the appellants contended that at

the time of accident the deceased was aged 19 years, was working as Tea

Leaf Plucker in Waterfall Private Limited, Tea Estate, Valparai and was

earning a sum of Rs.15,000/- per month. But, the Tribunal erroneously fixed a

meagre sum of Rs.6,000/- per month as notional income of the deceased and

awarded compensation. The Tribunal ought to have fixed a sum of

Rs.15,000/- per month as notional income of the deceased and awarded

compensation for loss of dependency. The Tribunal has not awarded any

amount towards loss of love and affection and prayed for enhancement of

compensation.

https://www.mhc.tn.gov.in/judis/ C.M.A.No.850 of 2020

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

contended that the claimants have not produced any document to prove the

avocation and income of the deceased. In the absence of any material

evidence with regard to avocation and income, a sum of Rs.6,000/- per month

fixed by the Tribunal as notional income of the deceased is not meagre. The

Tribunal has erroneously awarded a sum of Rs.40,000/- towards loss of

consortium to the claimants who are the parents of the deceased for which

they are not entitled to. In view of the same, the appellants are not entitled to

any amount towards loss of love and affection. The Tribunal considering the

entire materials on record, has awarded a sum of Rs.8,46,635/- as

compensation to the appellants and the same is not meagre. The appellants

have not made out any case for enhancement of compensation and prayed for

dismissal of the appeal.

7.Heard the learned counsel appearing for the appellants as well as the

learned counsel appearing for the respondents 2 & 4 and perused the entire

materials on record.

8.From the materials available on record, it is seen that at the time of

https://www.mhc.tn.gov.in/judis/ C.M.A.No.850 of 2020

accident the deceased was aged 19 years, was working as Tea Leaf Plucker in

Waterfall Private Limited, Tea Estate, Valparai and was earning a sum of

Rs.15,000/- per month. Except oral evidence, the claimants have not

produced any material evidence to prove the avocation and income of the

deceased. In the absence of any material evidence with regard to avocation

and income of the deceased, the Tribunal considering the year of accident and

nature of work done by the deceased, fixed a sum of Rs.6,000/- per month as

notional income of the deceased. The accident is of the year 2013 and the

notional income fixed by the Tribunal is meagre. Considering the year of

accident, age and nature of work done by the deceased, a sum of Rs.10,000/-

per month is fixed as notional income of the deceased. As per

Ex.P9/Postmortem Certificate, the deceased was aged 19 years at the time of

accident. The Tribunal following the judgments of the Hon'ble Apex Court

reported in 2009 (2) TNMAC 1 SC Supreme Court, [Sarla Verma & others

Vs. Delhi Transport Corporation & another] and 2017 (2) TNMAC 609

(SC), [National Insurance Company Limited Vs. Pranay Sethi and others]

rightly applied multiplier '18' and granted 40% enhancement towards future

prospects. But, while calculating the compensation for loss of dependency,

the Tribunal erroneously taken multiplier '15' and awarded compensation for

https://www.mhc.tn.gov.in/judis/ C.M.A.No.850 of 2020

loss of dependency. Thus, by fixing a sum of Rs.10,000/- per month as

notional income and applying multiplier '18', the compensation awarded by

the Tribunal towards loss of dependency is modified to Rs.15,12,000/-

{Rs.14,000/- [Rs.10,000/- + Rs.4,000/- (40% of Rs.10,000/-)] X 12 X 18 X

½}. The Tribunal has awarded a sum of Rs.40,000/- towards loss of

consortium to the appellants, who are the parents of the deceased for which

they are not entitled to. In view of the same, the compensation awarded by the

Tribunal towards loss of consortium is liable to be set aside and it is hereby

set aside. The Tribunal has not awarded any amount towards loss of love and

affection. The appellants, being the parents of the deceased are entitled to a

sum of Rs.40,000/- each towards loss of love and affection. The amounts

awarded by the Tribunal under other heads are just and reasonable and hence,

the same are hereby confirmed.

9.It is well settled that the Tribunal and the Courts have to award just

compensation. Though the claimant has claimed lesser compensation, the

Courts have power to grant just compensation more than the amount claimed

by the claimants. Thus, the compensation awarded by the Tribunal is

modified as follows:



https://www.mhc.tn.gov.in/judis/
                                                                                 C.M.A.No.850 of 2020



                    S.         Description   Amount awarded Amount awarded Award confirmed
                    No                        by Tribunal    by this Court  or enhanced or
                                                  (Rs)            (Rs)          granted
                   1. Loss of dependency            7,56,000/-         15,12,000/-      Enhanced
                   2. Loss of consortium                 40,000/-       -                Set aside
                   3. Funeral expenses                   15,000/-           15,000/-    Confirmed
                   4. Loss of estate                     15,000/-           15,000/-    Confirmed
                   5. Medical Bills                       2,635/-            2,635/-    Confirmed
                   6. Ambulance Bill                     18,000/-           18,000/-    Confirmed
                   7. Loss of love and               -                      80,000/-     Granted
                      affection
                         Total                   Rs.8,46,635/-      Rs.16,42,635/-     Enhanced by
                                                                                       Rs.7,96,000/-


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

compensation awarded by the Tribunal at Rs.8,46,635/- is hereby enhanced to

Rs.16,42,635/- together with interest at the rate of 7.5% per annum from the

date of petition till the date of deposit. The 2nd respondent 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 to the credit of

M.C.O.P.No.571 of 2014, on the file of the Motor Accidents Claims Tribunal,

Special Sub Court (FAC), Cuddalore, at the first instance and recover the

same from the 1st respondent. On such deposit, the appellants are permitted to

withdraw their respective share of the award amount now determined by this

https://www.mhc.tn.gov.in/judis/ C.M.A.No.850 of 2020

Court, as per the ratio of apportionment fixed by the Tribunal, along with

proportionate interest and costs, less the amount if any, already withdrawn by

making necessary applications before the Tribunal. This appeal is dismissed

as against the respondents 3 & 4. The appellants are directed to pay the

necessary Court fee on the enhanced amount of compensation now

determined by this Court. No costs.



                                                                                   28.06.2021
                                                                                       (2/3)

                   krk

                   Index           : Yes / No
                   Internet        : Yes / No

                   To

                   1.The Special Subordinate Judge (FAC),
                     Motor Accident Claims Tribunal,
                     Cuddalore.

                   2.The Section Officer,
                     VR Section,
                     High Court,
                     Madras.



                                                                          S.KANNAMMAL, J.
                                                                                               Krk


https://www.mhc.tn.gov.in/judis/
                                    C.M.A.No.850 of 2020




                                   C.M.A.No.850 of 2020




                                             28.06.2021
                                                 (2/3)





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