Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Abdul Ajees vs G.D.Balakrishnan
2021 Latest Caselaw 23381 Mad

Citation : 2021 Latest Caselaw 23381 Mad
Judgement Date : 30 November, 2021

Madras High Court
Abdul Ajees vs G.D.Balakrishnan on 30 November, 2021
                                                                              C.M.A.(MD)No.769 of 2018


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED: 30.11.2021

                                                       CORAM:

                                  THE HONOURABLE MRS.JUSTICE S.ANANTHI

                                            C.M.A.(MD)No.769 of 2018
                  Abdul Ajees                                        ...Appellant/Petitioner


                                                        Vs.

                  1.G.D.Balakrishnan

                  2.The Branch Manager,
                    ICICI Lamboard General Insurance Company Ltd.,
                    No.6, United Arcade,
                    3rd Floor, Karur Bye Pass,
                    Annamalai Nagar,
                    Trichy.                                 ...Respondents/Respondents

                  PRAYER: Civil Miscellaneous Appeal filed under Section 173 of Motor
                  Vehicles Act, to modify the judgment and decree, dated 15.06.2017 made in
                  MCOP.No.53 of 2015 on the file of the Motor Accidents Claims Tribunal,
                  Chief Judicial Magistrate, Thanjavur at Kumbakonam.


                                       For Appellant     :Mr.S.Sivathilakar
                                       For R1            :No Appearance
                                       For R2            :Mr.K.K.Ramakrishnan




                 1/7
https://www.mhc.tn.gov.in/judis
                                                                                  C.M.A.(MD)No.769 of 2018




                                                      JUDGMENT

The appellant is the claimant in M.C.O.P.No.53 of 2015 on the file of

the Motor Accidents Claims Tribunal, Chief Judicial Magistrate, Thanjavur at

Kumbakonam. He filed the claim petition under Section 166 of the Motor

Vehicles Act, 1988 seeking compensation of Rs.3,00,000/- for the injuries

sustained by him in a road accident on 14.12.2010.

2. The case of the claimant, in nutshell, is as follows:

On 14.12.2010 at about 10.00 a.m. when the claimant was riding

his bicycle from northern direction to southern direction in main road,

Thippirajapuram, at that time, the Tempo traveller van, bearing Registration

No.TN-50-A-2218, which was coming from same direction driven by its

driver in a rash and negligent manner hit against the back side of the bicycle.

Due to the said accident, the petitioner has sustained grievous injuries.

3.The claimant has filed the claim petition in M.C.O.P.No.53 of 2015

on the file of the Motor Accidents Claims Tribunal/Chief Judicial Magistrate,

Thanjavur at Kumbakonam, seeking compensation of Rs.3,00,000/-.

https://www.mhc.tn.gov.in/judis C.M.A.(MD)No.769 of 2018

3.Before the Tribunal, on the side of the claimant two witnesses were

examined as P.W.1 and P.W.2 and eight documents were marked as Exs.P.1

to P.8. On the side of the respondents herein, two witnesses were examined

as R.W.1 and R.W.2. and one document was marked as Ex.R.1.

4.The Tribunal, after considering the pleadings, oral and documentary

evidences and the arguments of the counsel for the claimant and the

respondents and also on appreciating the evidences on record, held that the

accident occurred only, due to the rash and negligent driving of the driver of

the first respondent and directed the second respondent to pay a sum of

Rs.1,41,000/- as compensation. Aggrieved over the orders passed by the

Tribunal, the claimant has filed the present appeal under Section 173 of the

Motor Vehicles Act, 1988.

5.Heard Mr.S.Siva Thilakar, learned counsel appearing for the

appellant/claimant and Mr.K.K.Ramakrishnan, learned counsel appearing for

the second respondent/insurance company. Perused the material documents

available on record.

https://www.mhc.tn.gov.in/judis C.M.A.(MD)No.769 of 2018

6.The learned counsel for the appellant contended that the tribunal has

failed to award proper compensation with regard to pain and suffering,

nutrition and loss of income. Hence, the award passed by the Motor

Accidents Claims Tribunal is liable to be modified.

7.The second respondent/insurance company has not filed any appeal

against the award passed by the Tribunal.

8.Perusal of records shows that the claimant undertook treatment as

inpatient from 14.12.2010 to 23.12.2010 for injuries sustained by him. The

Tribunal has fixed permanent disability as 30% and granted Rs.3,000/- for

1 % of his partial permanent disability. Since the accident had occurred in the

year 2010, the amount is reasonable. It is seen from the records that because

of the injuries sustained, the claimant cannot work as previous stage and he

lost his salary, but the Tribunal has awarded only Rs.9,000/- towards loss of

income. Hence, this Court awarded Rs.30,000/-. towards loss of income. It

is seen from the records that the claimant had sustained injury in the eye and

forehead, but the Tribunal has awarded only Rs.20,000/- towards pain and

sufferings. Hence, this Court awarded Rs.30,000/- towards pain and

https://www.mhc.tn.gov.in/judis C.M.A.(MD)No.769 of 2018

sufferings and also awarded Rs.10,000/- for nutrition and awarded Rs.5,000/-

for attendant charges.

9.Now, the appellant is claiming enhancement of award of

compensation and it is also properly explained. Therefore, this Court

enhances the award to a further sum of Rs.39,000/- (Rupees Thirty nine

thousand only) and the present Civil Miscellaneous Appeal can be allowed.

10. In the result,

(i) The Civil Miscellaneous Appeal is partly allowed. No costs.

(ii) The quantum of compensation awarded by the Tribunal is enhanced

from Rs.1,41,000/- to Rs.1,80,000/-.

(iii) The second respondent/ Insurance Company is directed to deposit

the enhanced compensation amount i.e., Rs.1,80,000/- (Rupees One lakh

eighty thousand only), less the amount already deposited, together with

interest at the rate of 7.5% per annum from the date of claim petition till the

date of deposit to the credit of MCOP.No.53 of 2015 on the file of the Motor

Accidents Claims Tribunal/Chief Judicial Magistrate, Thanjavur at

Kumbakonam, within a period of four weeks from the date of receipt of a

copy of this order.

https://www.mhc.tn.gov.in/judis C.M.A.(MD)No.769 of 2018

(v) On such deposit being made, the appellant / claimant is entitled to

withdraw the same by filing necessary application before the Tribunal.

30.11.2021

Index :Yes/No Internet:Yes/No vsd

Note:In view of the present lock down owing to COVID-19 pandemic, a web copy of the order may be utilized for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the Advocate/litigant concerned.

To

1.The Motor Accidents Claims Tribunal and Chief Judicial Magistrate, Thanjavur at Kumbakonam.

2.The Record Keeper, Vernacular Section, Madurai Bench of Madras High Court, Madurai.

https://www.mhc.tn.gov.in/judis C.M.A.(MD)No.769 of 2018

S.ANANTHI, J.

vsd

Judgment made in C.M.A.(MD)No.769 of 2018

30.11.2021

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