Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S.Jyothi Rama Subbu vs Metropolitan Transport ...
2021 Latest Caselaw 22509 Mad

Citation : 2021 Latest Caselaw 22509 Mad
Judgement Date : 17 November, 2021

Madras High Court
S.Jyothi Rama Subbu vs Metropolitan Transport ... on 17 November, 2021
                                                                               C.M.A.No.2977 of 2019


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                    DATED : 17.11.2021

                                                          CORAM:

                           THE HONOURABLE MR.JUSTICE K.KALYANASUNDARAM
                                               and
                              THE HONOURABLE MR.JUSTICE V.SIVAGNANAM

                                                C.M.A.No.2977 of 2019

                 S.Jyothi Rama Subbu                                                  ... Appellant

                                                           Vs.

                 Metropolitan Transport Corporation Ltd.,
                 Rep. by its Managing Director,
                 Pallavan Salai,
                 Chennai – 2.
                                                                                     ... Respondent



                 PRAYER: Civil Miscellaneous Appeal is filed under Section 173 of Motor
                 Vehicles Act 1988 against the award and decree dated 15.02.2019 made in MACT
                 O.P.No.4916 of 2014 on the file of the Motor Accidents Claims Tribunal, (II
                 Small Causes Court, at Chennai).

                                   For Appellant      :    Mrs.P.T.Saleem Fathima
                                   For Respondent     :    Mr.S.S.Swaminathan


                 1/7

https://www.mhc.tn.gov.in/judis
                                                                                 C.M.A.No.2977 of 2019




                                                        JUDGMENT

[Judgment of the Court was delivered by V.SIVAGNANAM, J.]

The appellant challenges the award passed by the Motor Accident Claims

Tribunal, (II Small Causes Court, at Chennai) made in MACT O.P.No.4916 of

2014 dated 15.02.2019.

2.The claimant has come up with this appeal seeking enhancement of

compensation. This is the case of injury. On 05.04.2014 at about 03.00 p.m,

when the claimant was travelling as pillion rider in a Two-Wheeler at GST Road,

near Tansi Bus Stop from Maraimalai Nagar to Kalkarunai, a MTC bus bearing

Reg.No.TN-01-N-5439 came from Tambaram to Chengalpet direction in a rash

and negligent manner and hit against the claimant. In the accident, the claimant

and his friend sustained head injury, fracture at frontal and partial region at right

side. Immediately, he was taken to Chengalpattu Government Hospital, where, he

was given first aid and thereafter, he was shifted to Rajiv Gandhi Govt. Hospital,

Chennai. Though the claimant claimed Rs.1,00,00,000/- as compensation, the

https://www.mhc.tn.gov.in/judis C.M.A.No.2977 of 2019

Tribunal has awarded Rs.30,71,000/- together with interest at 7.5% per annum,

under the following heads:-

                                                 Heads                      Rs.
                            Earning Capacity                              12,96,000/-
                            Pain and Suffering                             2,00,000/-
                            Extra Nourishment                             1,00,000/-
                            Transport to Hospital                         1,75,000/-
                            Attender charges                              2,00,000/-
                            Loss of Amenities                             2,00,000/-
                            Marital Opportunities                         2,00,000/-
                            Loss of life expectancy                       2,00,000/-
                            Medical Expenses                              2,50,000/-
                            Future Medical Expenses                       2,50,000/-
                            Total                                        30,71,000/-




3.The learned counsel appearing for the appellant/claimant would contend

that since the amount awarded by the Tribunal is meager in all the heads, the

claimant is entitled for higher compensation. He would further contend that at the

time of accident, the claimant was doing II year Auto Mobile Engineering at

Valliammal Polytechnic. Due to head injury, he sustained disability and lost his

https://www.mhc.tn.gov.in/judis C.M.A.No.2977 of 2019

total earning capacity. But the Tribunal without considering the age of the

claimant and his educational qualification, fixed the monthly income at

Rs.10,000/-, which is meager. Hence, the appellant seeks for enhancement of

compensation.

4.Per contra, the learned counsel appearing for respondent Corporation

submitted that the impugned Judgment and Decree awarding the aforesaid

compensation is well reasoned and it requires no interference and therefore, this

Civil Miscellaneous Appeal is liable to be dismissed.

5.This Court carefully considered the submission of the learned counsel for

the appellant/claimant and the learned counsel appearing for the respondent and

perused the materials available on record.

6.It is not in dispute that the claimant sustained head injury in a road

accident that had taken place on 05.04.2014. The finding of the Tribunal that the

accident occurred due to the negligence of the driver of the Transport Corporation

https://www.mhc.tn.gov.in/judis C.M.A.No.2977 of 2019

bus has become final and hence, it need not be adverted to in the appeal.

7.Though the learned counsel appearing for the appellant/claimant has

contended that the award is meager and sought enhancement, on perusal of the

records, we find that the Tribunal, on proper appreciation of evidence of P.Ws.1

to 3 has fixed the monthly income and adopting correct multiplier by following

the case of Sarala Verma and others vs. Delhi Transport Corporation and

another reported in 2009 TN MAC 1, awarded a just and reasonable

compensation. We find no reason to interfere with the conclusion reached by the

Tribunal. This appeal has no merit.

8.For the foregoing reasons, the Civil Miscellaneous Appeal fails and the

same is dismissed. The appellant/Transport Corporation is directed to deposit the

entire award amount with accrued 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 order. On such deposit, the claimant is permitted to withdraw the award

amount less the amount already withdrawn, if any, together with proportionate

https://www.mhc.tn.gov.in/judis C.M.A.No.2977 of 2019

interest and costs. No costs.

                                                         [M.K.K.S.,J.]            [V.S.G.,J.]
                                                                         17.11.2021

                 Intex            : Yes/No
                 Internet         : Yes/No
                 skn


                 To

                 1.The Motor Accident Claims Tribunal,
                   II Small Causes Court, Chennai.

                 2.V.R.Section,
                  Madras High Court,
                  Chennai.






https://www.mhc.tn.gov.in/judis
                                         C.M.A.No.2977 of 2019


                                  K.KALYANASUNDARAM, J.
                                                    and
                                        V.SIVAGNANAM, J.

                                                          skn




                                      JUDGMENT MADE IN
                                       C.M.A.No.2977 of 2019




                                                  17.11.2021






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