Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S.Ashok Kumar vs S.Iyadurai
2022 Latest Caselaw 1750 Mad

Citation : 2022 Latest Caselaw 1750 Mad
Judgement Date : 3 February, 2022

Madras High Court
S.Ashok Kumar vs S.Iyadurai on 3 February, 2022
                                                                          Rev.Appl.(MD)No.116 of 2021


                            BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                 DATED: 03.02.2022

                                                      CORAM:

                                  THE HONOURABLE MRS.JUSTICE S.ANANTHI

                                             Rev.AplC.(MD)No.116 of 2021

                     S.Ashok Kumar                               ... Petitioner/Appellant

                                                      Vs.


                     1.S.Iyadurai

                     2.The Manager,
                     Royal Sundaram Alliance Insurance
                      Company Limited,
                     No.6, Sorendo Building 1st Street,
                     Latis Bridge Road, Adaar,
                     Chennai – 600 020.
                     (The 1st Respondent notice is not necessary,
                     notice is dispensed with)                    ... Respondent/Respondent

                     PRAYER : Review Application filed under Section 114 and Order 47
                     Rule 1 of Civil Procedure Code, to review the order passed in
                     C.M.A(MD)No.983 of 2018 on the file this Court, dated 08.06.2021 and
                     enhance the compensation in favour of the claimant.


                                    For Petitioner     : Mr.K.Kumaravel
                                    For R1             : No Appearance
                                    For R2             : Mr.S.Srinivasa Ragavan




https://www.mhc.tn.gov.in/judis
                     1 /6
                                                                               Rev.Appl.(MD)No.116 of 2021



                                                       JUDGMENT

The petitioner filed this Review Application to review the order

passed in C.M.A(MD)No.983 of 2018 on the file of this Court, dated

08.06.2021 and enhance the compensation in favour of the claimant.

2. The short facts of the case is that on 17.01.2012 at about 20.00

hours the petitioner was travelling in Qualis Car bearing Registration

No.TN-57-H-4007 from Lakshmipuram to Vadamadurai, while one

Sathiskumar was driving the Car. When the Car nearing Thumanagundu

Pirivu at Vadamadurai Bye-Pass road, on Dindigul to Trichy NH45, the

driver of the Car suddenly turned and applied break to avoid to dash

against the pedestrian, who was suddenly crossed the road and thereby

the said Car was capsized on the middle of the road. Due to the accident,

the petitioner had sustained multiple injuries. The petitioner has filed

claim petition in M.C.O.P.No.81 of 2012 on the file of the Motor

Accidents Claims Tribunal/Sub Court, Periyakulam, seeking

compensation of Rs.5,00,000/- .

3.The Tribunal, upon consideration of oral and documentary

evidence, came to the conclusion that the driver of the Car was

https://www.mhc.tn.gov.in/judis 2 /6 Rev.Appl.(MD)No.116 of 2021

responsible for the accident and awarded Rs.52,500/- as compensation.

Though the petitioner sustained 40% of disability due to fracture in the

spinal card, the Tribunal not at all awarded any amount for disability.

Aggrieved over the orders passed by the Tribunal, the petitioner has filed

a Civil Miscellaneous Appeal in C.M.A(MD)No.983 of 2018 before this

Court. Even in the appeal also, the disability was not considered and the

compensation awarded by the Tribunal was confirmed. Therefore, the

petitioner has filed this review application.

4.Heard Mr.K.Kumaravel, learned counsel appearing for the

petitioner and Mr.S.Srinivasa Raghavan, learned counsel appearing for

the second respondent. No representation on behalf of the second

respondent.

5.The learned counsel for the petitioner contended that after the

accident, he has taken treatment in Rajarajeswari Hospital, Dindigul from

17.01.2012 to 18.01.2012 and he was referred to Jaganath Hospital,

Dindiul and was admitted as inpatient from 18.01.2012 to 19.01.2012

and then he was referred to Jawahar Hospital, Madurai and admitted as

inpatient from 20.01.2012 to 23.01.2012. He further submitted that the

petitioner sustained fracture in the spinal card and Doctor, who was https://www.mhc.tn.gov.in/judis 3 /6 Rev.Appl.(MD)No.116 of 2021

examined as PW2 has assessed 40% disability and Scan Report was also

marked as Ex.P22.

6.A perusal of records would show that in this Court did not

consider the grounds set out in C.M.A(MD)No.983 of 2018. So it is an

error on the basis of the record. Since the petitioner has sustained 40%

disability and Scan Report (Ex.P22) was also marked to that effect, this

Court is inclined to give Rs.3,000/- for 1 % disability. Hence, loss of

income is arrived at Rs.3,000/- x 40% = Rs.1,20,000/- .

7. In the result,

(i) the Review Application is allowed.

(ii) The compensation awarded by the Tribunal is enhanced from

Rs.52,500/- to Rs.1,20,000/- with interest at the rate of 7.5% per annum.

(iii) The second respondent/Royal Sundaram Alliance Insurance

Company Limited, is directed to deposit the enhanced compensation

amount i.e., Rs.1,20,000/- less the amount already deposited, if any,

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.81 of

2012 on the file of the Motor Accident Claims Tribunal, Periyakulam,

within a period of four weeks from the date of receipt of a copy of this

order.

https://www.mhc.tn.gov.in/judis 4 /6 Rev.Appl.(MD)No.116 of 2021

(iv) On such deposit being made, the petitioner is permitted to

withdraw the same after following due process of law. No Costs.

03.02.2022 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 Accident Claims Tribunal/ Sub Court, Periyakulam.

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

https://www.mhc.tn.gov.in/judis 5 /6 Rev.Appl.(MD)No.116 of 2021

S.ANANTHI, J.

vsd

Rev.Appl.(MD)No.116 of 2021

03.02.2022

https://www.mhc.tn.gov.in/judis 6 /6

 
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