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

Chandran vs Nesamani
2021 Latest Caselaw 23182 Mad

Citation : 2021 Latest Caselaw 23182 Mad
Judgement Date : 26 November, 2021

Madras High Court
Chandran vs Nesamani on 26 November, 2021
                                                                                 CMA No.1935 of 2020

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                    DATED: 26.11.2021

                                                        CORAM:

                                  THE HONOURABLE MR.JUSTICE R.SUBRAMANIAN

                                                  C.M.A.No.1935 of 2020

                     Chandran                                             ... Appellant

                                                           Vs
                     1.Nesamani

                     2.Reliance General Insurance Co., Ltd.,
                       3rd Floor, 408, Perundurai Road,
                       Erode – 638 011.                                   ... Respondents

                     Prayer: Civil Miscellaneous Appeal filed under Section 173 of the Motor
                     Vehicles Act, 1988, against the Judgment and Decree in MCOP No.441 of
                     2015, dated 12.03.2020 on the file of the Motor Accident Claims Tribunal /
                     Subordinate Court, Sankari.


                                  For Appellant      : Mr.T.S.Arthanareeswaran

                                  For Respondents    : Mrs.C.Bhuvanasundari for R2




                     1/8


https://www.mhc.tn.gov.in/judis
                                                                                   CMA No.1935 of 2020

                                                   JUDGMENT

The claimant who was favoured with an award of Rs.1,50,000/-

for the injuries suffered by him, in the road accident that occurred on

08.06.2015 is on appeal, terming the compensation as meager.

2. According to the claimant, the accident occurred due to the

negligence of the driver of the offending vehicle bearing Reg.No.TN-28-AI-

0069, who came and dashed against the claimant when he was walking

along road. As a result of the accident, the claimant suffered a fracture in the

right ankle and contusion in right leg below the knee. He was operated upon

for the fracture and he was admitted as inpatient for nearly 15 days between

8.6.2015 and 23.6.2015. It is also claimed that ORIF plates were fixed and

he has difficulty in squatting and sitting cross legged. The claimant was

referred to medical board and the medical board opined that due to the

accident the claimant has suffered 15% permanent disability.

3. The Tribunal upon examination of evidence on record awarded

the following amounts as compensation under various heads:





https://www.mhc.tn.gov.in/judis
                                                                                  CMA No.1935 of 2020


                                                    Heads                     Award
                                                                             Amount
                                   For    Permanent      disability   (at     Rs.45,000/-
                                   Rs.3,000/- per percentage)
                                   Medical Expenses (supported by bills)      Rs.75,000/-
                                   Transportation                             Rs.10,000/-
                                   Extra nourishment                          Rs.20,000/-
                                   Damages to clothing                         Rs.5,000/-
                                   Total                                    Rs.1,55,000/-


4. Mr.T.S.Arthanareeswaran, learned counsel appearing for the

appellant would vehemently contend that the compensation awarded is on

the lower side. He would point out that the accident having taken place in

the year 2016, the Tribunal should have awarded atleast Rs.5,000/- per

percentage of disability following the judgment of M.Chinnathambi Vs.

S.Deepa & anr. reported in 2020 (1) TNMAC 617. He would also point out

that the Tribunal has not awarded any amount towards future medical

expenses and pain and suffering.

5. Contending contra Mrs.C.Bhuvanasundari, learned counsel

appearing for the Insurance Company would submit that considering the age

https://www.mhc.tn.gov.in/judis CMA No.1935 of 2020

of the claimant, the nature of the injuries suffered the award is reasonable

and does not require any enhancement.

6. I have considered the rival submissions. The Tribunal has

awarded Rs.3,000/- per percentage of disability. In M.Chinnathambi Vs.

S.Deepa & anr. reported in 2020 (1) TNMAC 617, this court had awarded

Rs.5,000/- per percentage of disability. Therefore, the award of Rs.45,000/-

for the disability is enhanced to Rs.75,000/-.

7. It is seen from the award of the Tribunal that no amount has

been granted towards pain and sufferings. The claimant was admitted as

inpatient for atleast 15 days between 8.6.2015 and 28.6.2015 and he had

undergone surgeries and implants were also made. Medical board opined

that he has difficulty in sitting cross legged and squatting. In the light of the

evidence, I am of the opinion that award of Rs.25,000/- towards pain and

suffering would be just and reasonable.

https://www.mhc.tn.gov.in/judis CMA No.1935 of 2020

8. The Tribunal has not awarded any amount for loss of income

during the period of treatment and immediately thereafter. The Tribunal has

assessed income at Rs.7,000/- per month. I am of the opinion that the

claimant would have been incapacitated for atleast a period of 2 months.

Therefore, a sum of Rs.14,000/- is awarded towards loss of income during

the period of treatment and recovery.

9. The Tribunal has not awarded any amount towards future

medical expenses. I find that from the discharge summary as well as report

of the medical board, certain implants have been made, therefore, award of a

sum of Rs.15,000/- towards future medical expenses would be just and

reasonable.

10. Thus, the award of the Tribunal is modified as follows:-

                                         Heads                     Compensation Compensation
                                                                  awarded by the Enhanced/
                                                                     Tribunal    awarded by
                                                                                 this Court
                        Permanent disability                           Rs.45,000/-      Rs.75,000/-




https://www.mhc.tn.gov.in/judis
                                                                                   CMA No.1935 of 2020


                                         Heads                   Compensation Compensation
                                                                awarded by the Enhanced/
                                                                   Tribunal    awarded by
                                                                               this Court
                        Medical Expenses (supported by bills)        Rs.75,000/-      Rs.75,000/-
                        Transportation                               Rs.10,000/-      Rs.10,000/-
                        Extra nourishment                            Rs.20,000/-      Rs.20,000/-
                        Damages to clothing                           Rs.5,000/-        Rs.5,000/-
                        Loss of income                                 --             Rs.14,000/-
                        Pain and sufferings                            --             Rs.25,000/-
                        Future medical expenses                        --             Rs.15,000/-
                        Total                                        Rs.1,55,000/- Rs.2,39,000/-

The total Rs.2,39,000/-, which is rounded off to Rs.2,40,000/-

11. Accordingly, this Civil Miscellaneous Appeal is partly

allowed. No costs. The claimant is entitled to withdraw the entire amount.

The Tribunal has awarded pay and recovery the same would apply to the

enhanced award amount also.

26.11.2021 Index: No Internet : Yes Speaking order dsa

To

https://www.mhc.tn.gov.in/judis CMA No.1935 of 2020

The Motor Accident Claims Tribunal Subordinate Judge, Sankari.

https://www.mhc.tn.gov.in/judis CMA No.1935 of 2020

R.SUBRAMANIAN, J.

dsa

CMA No.1935 of 2020

26.11.2021

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