Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Director Of Fisheries vs Senthamarai
2021 Latest Caselaw 19653 Mad

Citation : 2021 Latest Caselaw 19653 Mad
Judgement Date : 24 September, 2021

Madras High Court
The Director Of Fisheries vs Senthamarai on 24 September, 2021
                                                                         C.M.A.Nos.3186 and 3187 of 2014

                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED: 24.09.2021

                                                         CORAM:

                              THE HON'BLE MR. JUSTICE ABDUL QUDDHOSE

                                         C.M.A.Nos.3186 and 3187 of 2014
                                                      and
                                             MP Nos 1 and 1 of 2014


                      The Director of Fisheries,
                      Administrative Office Buildings,
                      Teynampet,
                      Chennai.                                             .... Appellant in both
                                                                                  appeals

                                                     Versus

                      Senthamarai                                 ....     Respondent in

CMA No.3186 of 2014 Savithiri ... Respondent in CMA No.3187 of 2014

Prayer in CMA No.3186 of 2014: Civil Miscellaneous Appeal filed under Section 173 of Motor Vehicles Act, 1988 against the judgment and decree dated 02.02.2012 passed by the Motor Accident Claims Tribunal, Chidambaram (Sub Court, Chidambaram) made in MCOP No.38 of 2011.

Prayer in CMA No.3187 of 2014 : Civil Miscellaneous Appeal filed under Section 173 of Motor Vehicles Act, 1988 against the judgment and

http://www.judis.nic.in

C.M.A.Nos.3186 and 3187 of 2014

decree dated 02.02.2012 passed by the Motor Accident Claims Tribunal, Chidambaram (Sub Court, Chidambaram) made in MCOP No.145 of 2010.

For Appellant in both appeals : Dr.S. Suriya, Government Advocate

For Respondent in both appeals: Mr. A. Murugan

COMMON JUDGMENT

(Heard video conference)

These appeals have been filed challenging the common award dated

02.02.2012 passed by the Motor Accident Claims Tribunal, Sub Court,

Chidambaram, in MCOP Nos.38 of 2011 and 145 of 2010.

2. Both these appeals pertain to the very same accident which

happened on 27.10.2009 caused by a vehicle owned by the appellant

which resulted in the respective respondents / claimants sustaining injuries.

Since both these appeals arise out of the same accident and arise out of the

same impugned award, these appeals are disposed of by a common

judgment.

http://www.judis.nic.in

C.M.A.Nos.3186 and 3187 of 2014

3. Respondent in both Civil Miscellaneous Appeals preferred

separate claims in MCOP Nos.38 of 2011 and 145 of 2010 before the

Motor Accidents Claims Tribunal, Sub Court, Chidambaram, seeking

compensation for Rs.6,00,000/- and 4,00,000/- respectively for the

injuries sustained by them as a result of the accident. Respondent in

respective CMAs are pedestrians.

4. The Tribunal, by its common award dated 02.02.2012 passed in

MCOP Nos.38 of 2011 and 145 of 2010, directed the appellant to pay

the respondent in CMA No.3186 of 2014 a sum of Rs.1,10,500/- and the

respondent in CMA No.3187 of 2014 a sum of Rs.96,500/- respectively.

5. The details of the compensation awarded by the Tribunal under

the impugned award are as follows:

MCOP No.38 of 2011 corresponds to CMA No.3186 of 2014

Heads Amount awarded by the Tribunal (Rs.) Loss of income 4500 x 5 22500 Transportation 10000 Extra nourishment 10000 Medical expenses 4000 http://www.judis.nic.in

C.M.A.Nos.3186 and 3187 of 2014

Heads Amount awarded by the Tribunal (Rs.) Attender charges and other 10000 expenses Pain and suffering 25000 Disability 15000 Rs.1,000/- x 15% Total 96500

MCOP No.145 of 2010 corresponds to CMA No. of 3187 of 2014

Heads Amount awarded by the Tribunal (Rs.) Loss of income 4500 x 5 22500 Transportation 10000 Extra nourishment 10000 Medical expenses 9000 Attender charges and other 10000 expenses Pain and suffering 25000 Disability 24000 Rs.1,000/- x 24% Total 110500

6. The appellant has primarily challenged the impugned award on

the ground that the quantum of compensation awarded by the Tribunal to

the respective respondents is excessive.

http://www.judis.nic.in

C.M.A.Nos.3186 and 3187 of 2014

7. Heard Dr.S.Suriya, learned counsel for the appellant and

Mr.A.Murugan, learned counsel for the respondent.

8. This Court has perused and examined the impugned award as

well the materials and evidence available on record before the Tribunal.

9. Before the Tribunal, the respective claimants have filed

documents which were marked as Exhibits and witnesses were also

examined on their side. On the side of the appellant neither any document

was filed nor any witness examined before the Tribunal.

10. The accident happened in the year 2009. The Tribunal has fixed

the notional monthly income of the respective claimants at Rs.4,500/-,

though the respective claimants in their claim petition, have pleaded that

they were Agriculturists and were earning Rs.8,000/-p.m. This Court

after giving due consideration to the year of the accident is of the

considered view that the assessment of the notional monthly income of the

respective claimants at Rs.4,500/- cannot be considered to be excessive as

alleged by the appellant. Both the claimants were injured and they were

http://www.judis.nic.in

C.M.A.Nos.3186 and 3187 of 2014

hospitalised for a period of one month, which is not disputed by the

appellant, as seen from the evidence available on record and only

thereafter, the Tribunal has rightly assessed the disability of the respective

claimants and has rightly awarded the compensation. The overall

compensation awarded by the Tribunal to the respective respondents/

claimants is a just compensation and cannot be considered to be excessive

as alleged by the appellant / .

11. For the foregoing reasons this Court does not find any infirmity

in the findings of the Tribunal. Therefore, there is no merit in these

appeals and accordingly, the Civil Miscellaneous Appeals are dismissed.

No costs. Consequently, connected miscellaneous petitions are closed.

12. The appellant is directed to deposit the entire award amount

awarded by the Tribunal together with interest at 7.5% p.a. from the date

of claim petition till the date of realization, less the amount, if any, already

deposited to the credit of respective M.C.O.P. Nos.38 of 2011 and 145 of

2010 respectively, on the file of the Motor Accident Claims Tribunal, Sub

Court, Chidambaram, within a period of four weeks from the date of

http://www.judis.nic.in

C.M.A.Nos.3186 and 3187 of 2014

receipt of a copy of this Judgment. On such deposit being made, the

Tribunal is directed to transfer the award amount directly to the bank

account of the respondent in CMA Nos.3186 and 3187 of 2014, through

RTGS, within a period of two weeks thereafter.

24.09.2021

Index: Yes/No Internet: Yes/No Speaking Order/Non-Speaking Order

vsi2

To

1. The Sub Judge, Motor Accident Claims Tribunal, Chidambaram.

2.The Section Officer, V.R. Section, High Court of Madras, Chennai – 104.

http://www.judis.nic.in

C.M.A.Nos.3186 and 3187 of 2014

ABDUL QUDDHOSE, J.

vsi2

C.M.A.Nos.3186 and 3187 of 2014

24.09.2021

http://www.judis.nic.in

 
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