Citation : 2021 Latest Caselaw 23037 Mad
Judgement Date : 25 November, 2021
CMA No.3286 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 25.11.2021
CORAM:
THE HONOURABLE MR.JUSTICE R.SUBRAMANIAN
CMA No.3286 of 2021
and CMP No.18662 of 2021
M/s. Bharathi Axa General Insurance Co. Ltd.,
No.162, 2nd floor,
Metro Plaza, Club House Road,
Anna Salai, Chennai – 600 002. ... Appellant
Vs
1. A.Senthil Kumar
2. R.Ravi
3. D.Arumugam
(2nd and 3rd respondents / 1st and 2nd respondents
in main O.P. remained exparte in lower Court,
notice may be dispensed with) ... Respondents
Prayer: This Civil Miscellaneous Appeal filed under Section 173 of the
Motor Vehicles Act, 1988, against the Judgment and Decree dated
30.01.2019 passed in M.C.O.P. No.4782 of 2013 on the file of the Motor
Accidents Claims Tribunal cum learned Special Sub Court No.2, Small
Causes Court, Chennai.
1/6
https://www.mhc.tn.gov.in/judis
CMA No.3286 of 2021
For Appellant : Mr.K.Poomalai
For Respondent : Mr.S.Sankaralingam
for Caveator
JUDGMENT
The Insurance Company is on appeal, challenging the quantum of
compensation awarded. The victim / 1st respondent suffered the following
injuries in the accident:
''Fracture transverse process of C1 right side B/1 multiple rib fracture. Fracture post wall of left acetabulum Fracture spinal process of L5 Fracture transverse process L3/B/L hemopneumothorax Pneumonia with respiratory failure with ards''
2. Though the Medical Board assessed the disability at 15%,
considering the nature of injuries and consequences of the injuries of the
petitioner, the Tribunal adopted the multiplier method and awarded a sum of
Rs.4,28,400/- towards loss of earning capacity. The Tribunal awarded
compensation on other heads as follows:
https://www.mhc.tn.gov.in/judis CMA No.3286 of 2021
S.No. Heads Amount Rs.
1 Loss of Earning Capacity 4,28,400
2 Compensation for Disability 45,000
3 Pain and Sufferings 75,000
4 Loss of Income 51,000
5 Transport to hospital 5,000
6 Extra nourishment 25,000
7 Damage to clothing 5,000
8 Medical Attendants 50,000
9 Loss of Amenities 50,000
10 Medical expenses 7,62,200
Total 14,96,600
Thus the total compensation awarded by the Tribunal worked out
to Rs.14,96,600/- The Insurance Company is on Appeal challenging the
quantum.
3. I have heard Mr.K.Poomalai, learned counsel appearing for the
Appellant.
https://www.mhc.tn.gov.in/judis CMA No.3286 of 2021
4. Mr.Poomalai, learned counsel appearing for the appellant
would contend that after applying the multiplier method, the Tribunal
granted a sum of Rs.4,28,400/- towards loss of earning capacity. The
Tribunal was not right in granting a sum of Rs.45,000/- toward disability.
Therefore, according to the learned counsel, the award is on the higher side.
5. I have considered the submissions of the learned counsel.
6. The nature of injuries would show that they are very serious
and they will have long lasting effect in the life of the victim. Therefore,
even though the grant of compensation for disability and loss of income
could be said to be slightly on the higher side, looking at the overall
compensation awarded, I don't think it could be termed to be on higher side
so as to warrant interference at the hands of the Court. However, the
compensation awarded in other heads, particularly on the head of pain and
suffering and loss of amenities, considering the fact that the injuries are in
the Spinal Cord, appear to be a very low. I, therefore do not see any reason
to interfere with the award of the Tribunal. The Civil Miscellaneous Appeal
https://www.mhc.tn.gov.in/judis CMA No.3286 of 2021
fails and it is accordingly dismissed. No Costs. Consequently, the
connected Civil Miscellaneous Petition is closed.
25.11.2021
vum Index: Yes/No Speaking order / Non speaking order
To
1. The Motor Accidents Claims Tribunal cum Special Sub Court No.2, Small Causes Court, Chennai.
2. The Section Officer, VR Section, Madras High Court, Chennai.
https://www.mhc.tn.gov.in/judis CMA No.3286 of 2021
R.SUBRAMANIAN, J.
vum
CMA No.3286 of 2021 and CMP No.18662 of 2021
25.11.2021
https://www.mhc.tn.gov.in/judis
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!