Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S. Veerasekar vs Anbunesan
2021 Latest Caselaw 20070 Mad

Citation : 2021 Latest Caselaw 20070 Mad
Judgement Date : 30 September, 2021

Madras High Court
S. Veerasekar vs Anbunesan on 30 September, 2021
                                                                             C.M.A.No.2747 of 2021

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                      DATED : 30.09.2021

                                                          CORAM:

                              THE HONOURABLE MR.JUSTICE ABDUL QUDDHOSE

                                                 C.M.A. No. 2747 of 2011

                     S. Veerasekar                                                        ...Appellant
                                                             Vs

                     1.Anbunesan
                     2.Divisional Manager,
                       National Insurance Company,
                       Door No.110, J.N.Street,
                       Puducherry                                                 ...Respondents

                     Prayer: The Civil Miscellaneous Appeal filed under Section 173 of Motor
                     Vehicles Act, 1988, to set aside the             judgment and decree dated
                     17.04.2017 in M.C.O.P.No.1498 of 2015 on the file of the learned Motor
                     Accident Claims Tribunal, Special Judge, Cuddalore.


                                      For Appellant               : Ms.Ramya V.Rao
                                      For R.2                     : R. Sankaranarayanan
                                                         JUDGMENT

Unsatisfied with the compensation award passed by the

Motor Accidents Claims Tribunal, Special Judge, Cuddalore, in

https://www.mhc.tn.gov.in/judis/ C.M.A.No.2747 of 2021

M.C.O.P.No.1498 of 2015 dated 17.04.2017, the appellant/claimant has

preferred the present appeal, seeking enhancement.

2. The Tribunal has awarded a total compensation of

Rs.12,57,282/-(Rupees Twelve Lakhs Fifty Seven thousand two hundred

eighty two only) to the appellant/claimant as detailed hereinunder:-

                                                Heads                   Amount
                                                                     awarded by the
                                                                       Tribunal
                                                                         (Rs.)
                                   Pecuniary Loss                          8,56,000/-
                                   Medical Bills                           2,62,412/-
                                   Future Medical Bills                      50,800/-
                                   Transportation charges                    32,270/-
                                   Pain and Sufferings                       40,000/-
                                   Extra Nourishment                         10,000/-
                                   Damage to Clothing                         5,000/-
                                   Total compensation                     12,57,282/-


3. The appellant/claimant has sustained permanent disability as

assessed by the Medical Board and the disability certificate has been

marked as Ex.P.14. The appellant/claimant has sustained brachial plexus

injury on the right upper limb and reverse nerve of grafting have been

https://www.mhc.tn.gov.in/judis/ C.M.A.No.2747 of 2021

performed on the appellant/claimant and the nature of the injuries

sustained by the appellant/claimant has not been disputed by the

respondent and the appellant/claimant's permanent disability has also not

been disputed by the Insurance Company, since no appeal has been filed

by the Insurance Company, aggrieved by the findings of the Tribunal,

under the impugned order.

4. The appellant/claimant was a driver and the accident occurred

on 07.03.2015. In the claim petition, the appellant/claimant has pleaded

that he was earning a sum of Rs.15,000/- per month. However, the

Tribunal had fixed the notional monthly income of Rs.7,000/-per month.

5. The Tribunal, by considering the year of the accident, ought

to 5 have fixed higher notional monthly income.

6. After giving due consideration of the age of the

appellant/claimant as well as the year of the accident, this Court enhances

the notional monthly income of the appellant/claimant at Rs.11,000/-per

https://www.mhc.tn.gov.in/judis/ C.M.A.No.2747 of 2021

month, instead of Rs.7,000/- erroneously fixed by the Tribunal.

7. Since the appellant/claimant was aged at 28 years at the time

of accident, the Tribunal has adopted the correct multiplier of "17".

8. The Medical Board has assessed the disability of the

appellant/claimant at 80%, whereas, the Tribunal has taken the whole body

disability of the appellant and fixed at 60%, which is the correct

assessment.

9. Excepting for enhancement of notional monthly income of the

appellant/claimant from Rs.7,000/- to Rs.11,000/-, the percentage of the

disability fixed at 60% by the Tribunal and the multiplier of "17" adopted

by the Tribunal, remain unaltered.

10. Since notional monthly income of the appellant/claimant has

been enhanced to Rs.11,000/-, the loss of earning capacity of the

https://www.mhc.tn.gov.in/judis/ C.M.A.No.2747 of 2021

appellant/claimant is reassessed by this Court at Rs.13,46,400/-(11,000 x

12 x 17 x 60/100).

11. The Tribunal erroneously failed to award any compensation

towards loss of amenities, which the appellant/claimant is legally entitled

to as per law.

12. This Court after giving due consideration of the nature of

injuries sustained and also his avocation, fixes a compensation of

Rs.10,000/- towards loss of amenities.

13. Insofar as the compensation awarded under various other

heads viz., pain and sufferings, extra nourishment, transportation, damage

to clothing, the compensation awarded by the Tribunal is just and

reasonable and there is no question of enhancement under these heads.

https://www.mhc.tn.gov.in/judis/ C.M.A.No.2747 of 2021

14. For the foregoing reasons, the compensation awarded by the

Tribunal is modified as under by enhancing from Rs.12,57,282/- (Rupees

Twelve lakhs fifty seven thousand two hundred eighty two only ) to

Rs.17,56,882/-(Rupees Seventeen lakhs fifty six thousand eight hundred

eighty two only).

                                    Heads            Amount             Amount        Award confirmed
                                                    awarded by        awarded by       or enhanced or
                                                   the Tribunal        this Court          granted
                                                       (Rs.)              (Rs.)
                           Pecuniary loss              8,56,800-        13,46,400/-           Enhanced
                           Medical Bills              2,62,412/-         2,62,412/-          Confirmed
                           Furture Medical Bills        50,800/-           50,800/-          Confirmed
                           Transportation               32,270/-           32,270/-          Confirmed
                           Pain and Suffering           40,000/-           40,000/-          Confirmed
                           Extra Nourishment            10,000/-           10,000/-          Confirmed
                           Damage to Clothing            5,000/-            5,000/-          Confirmed
                           Loss of Amenitie                       -        10,000/-             Granted
                           Total Compensation        12,57,282/-        17,56,882/-           Enhanced



15. Accordingly, the civil miscellaneous appeal is allowed by

enhancing the award amount from Rs.12,57,282/- to Rs.17,56,882/-

(Rupees Seventeen Lakhs Fifty Six thousand eight hundred eighty two

only).

https://www.mhc.tn.gov.in/judis/ C.M.A.No.2747 of 2021

16. The second respondent is directed to deposit the

compensation amount of Rs.17,56,882-(Rupees Seventeen lakhs fifty six

thousand eight hundred eighty two only), awarded by this Court, after

deducting the amount already deposited if any, together with interest at the

rate of 7.5% per annum from the date of claim till the date of deposit and

costs, to the credit of M.C.O.P.No.1498 of 2015 within a period of four

weeks from the date of receipt of a copy of this Judgment. On such deposit

being made, the Tribunal shall transfer the amount lying to the credit of

MCOP.No.1498 of 2015 to the bank account of the claimant through

RTGS within a period of one week thereafter.

30.09.2021

Index:Yes/No Speaking Order: Yes/No sr

To

1.The Motor Accidents Claims Tribunal, Special Judge, Cuddalore

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

https://www.mhc.tn.gov.in/judis/ C.M.A.No.2747 of 2021

ABDUL QUDDHOSE.,J

sr

C.M.A.No. 2747 of 2021

30.09.2021

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