Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S.United India Insurance Co. ... vs Vasantha
2022 Latest Caselaw 1346 Mad

Citation : 2022 Latest Caselaw 1346 Mad
Judgement Date : 28 January, 2022

Madras High Court
M/S.United India Insurance Co. ... vs Vasantha on 28 January, 2022
                                                                                   CMA No.1123 of 2020

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED: 28.01.2022

                                                      CORAM:

                                  THE HONOURABLE MR.JUSTICE R.SUBRAMANIAN

                                                CMA No.1123 of 2020
                                              and CMP No.7055 of 2020

                     M/s.United India Insurance Co. Ltd
                     Branch Office-2, No.77, Oriental Complex
                     A.A. Street, Salem - 1                                        ... Appellant

                                                           Vs

                     1.Vasantha
                     2.Sathishkumar
                     3.Sasikumar
                     4.Kousalya                                                    ... Respondents

                     Prayer: Civil Miscellaneous Appeal filed under Section 173 of the Motor

                     Vehicles Act, 1988, against the Judgment and Decree dated 17.07.2017

                     passed in M.C.O.P. No.173 of 2015 on the file of the Motor Accidents

                     Claims Tribunal (Sub-court) at Sankari.

                                          For Appellant         : Mrs.I.Malar

                                          For Respondent        : Mr.S.P.Yuvaraj for R1 to R3
                                                                  No Appearance for R4



                     1/9


https://www.mhc.tn.gov.in/judis
                                                                                   CMA No.1123 of 2020

                                                    JUDGMENT

Challenge in this appeal is by the insurance company to the award

of a sum of Rs.9,80,000/- for the death of one Ramasamy, who was aged

about 62 years, in a road accident that occurred on 26.04.2015. The

claimants, who are the wife and children of the said Ramasamy, sought for

compensation of Rs.15,00,000/-, contending that the accident occurred due

to the rash and negligent driving of the car bearing Registration No.TN-27

P-6399, owned by the fourth respondent and insured with the

appellant/insurance company.

2. Claiming that the deceased was earning about Rs.20,000/- per

month, the claimants would quantify the loss of dependency at

Rs.11,00,000/- and also claim conventional damages.

3. The insurance company resisted the claim contending that the

accident did not occur in the manner suggested by the claimants. It has also

contended that the deceased himself contributed to the accident. The

quantum of compensation claimed was termed as excessive.

https://www.mhc.tn.gov.in/judis CMA No.1123 of 2020

4. Before the Tribunal, the first claimant was examined as PW1

and two other witnesses were examined as PWs.2 and 3 and Exs.P1 to P14

were marked. There was no evidence let in on the side of the insurance

company. The owner of the car, remained ex-parte.

5. The Tribunal, on consideration of the evidence on record

concluded that the accident occurred due to the rash and negligent driving

of the driver of the car. In arriving at the said conclusion, the Tribunal relied

upon the first information report, which was marked as Ex.P1 and the

Accident Register, marked as Ex.P2 and the absence of any contra evidence

on the side of the insurance company. On the quantum, the Tribunal adopted

the notional income of the deceased as Rs.10,000/- per month, added 15%

towards future prospects, deducted 1/3rd towards personal expenses of the

deceased and arrived at the annual loss of dependency at Rs.92,000/-,

applying the multiplier of 7, the Tribunal fixed the total loss of dependency

at Rs.6,45,000/-. The Tribunal awarded a sum of Rs.50,000/- towards loss of

consortium to the first claimant, the wife and a further sum of Rs.1,50,000/-

towards loss of love and affection to the other three claimants. It also

https://www.mhc.tn.gov.in/judis CMA No.1123 of 2020

awarded a sum of Rs.30,000/- towards pain and suffering, as the deceased

was an inpatient for nearly 7 days after the accident, a sum of Rs.76,000/-

towards medical expenses, Rs.25,000/- for funeral expenses and Rs.4,000/-

towards loss of property. Thus the total compensation worked out to be

Rs.9,80,000/-. The claimants were satisfied with the award. The insurance

company is on appeal contending that the quantum of compensation is

excessive.

6. Mrs.I.Malar, learned counsel appearing for the

appellant/insurance company would contend that the Tribunal erred in

adopting 15% towards future prospects for a person, who was aged about 62

years and above at the time of accident. She would rely upon a decision of

the Hon'ble Supreme Court in National Insurance Co. Ltd. vs. Pranay

Sethi and others made in [Special Leave Petition (Civil) No. 25590 of

2014], to contend that the assessment of 15% towards future prospects is

incorrect. She would also submit that the award of Rs.50,000/- for loss of

consortium is higher than the normal award of Rs.40,000/-. She would also

point out that the Tribunal has chosen to award compensation for the first

https://www.mhc.tn.gov.in/judis CMA No.1123 of 2020

claimant under both the heads, namely loss of consortium as well as loss of

love and affection, which according to her is not proper. The award of

Rs.25,000/- towards pain and suffering and Rs.25,000/- towards funeral

expenses is termed as excessive.

7. Contending contra, Mr.S.P.Yuvaraj, learned counsel appearing

for the respondents 1 to 3/claimants would contend that though the adoption

of 15% towards future prospects cannot be correct, the fact that the Tribunal

has taken the monthly income of the deceased only at Rs.10,000/- makes the

award of the Tribunal reasonable and does not call for any interference. He

would further contend that the award of Rs.50,000/- towards loss of

consortium, Rs.25,000/- towards funeral expenses and Rs.50,000/- towards

loss of love and affection for the first claimant is reasonable. He would

further plead that the award may be confirmed, as it is reasonable on the

whole.

8. I have considered the rival submissions and the materials

available on record.

https://www.mhc.tn.gov.in/judis CMA No.1123 of 2020

9. No doubt, the adoption of 15% towards future prospects may

not be correct considering the age of the deceased. However, as rightly

contended by the learned counsel for the claimants, the fixation of

Rs.10,000/- per month as notional income is slightly on the lower side,

however, the overall assessment of loss of dependency appears to be

reasonable. The accident occurred in the year 2015. As pointed ot supra

fixation of Rs.10,000/- as monthly notional income for the year 2015 itself

is on the lower side. Therefore, the adoption of 15% towards future

prospects does not result in the compensation being unreasonable. Hence I

do not see any infirmity in the award of Rs.6,45,000/- under the head of loss

of dependency.

10. I find considerable force in the contention of the learned

counsel for the appellant/insurance company regarding the award under the

heads of loss of consortium, loss of love and affection, loss of property and

funeral expenses. The Hob'ble Supreme Court in National Insurance Co.

Ltd. vs. Pranay Sethi and others made in [Special Leave Petition (Civil)

https://www.mhc.tn.gov.in/judis CMA No.1123 of 2020

No. 25590 of 2014] held that loss of consortium could be Rs.40,000/- and

second award towards loss of love and affection to wife is not justified.

Award of Rs.25,000/- towards funeral expenses is also on the higher side.

Award of Rs.4,000/- towards loss of property is on the lower side. Taking

into account the judgment of the Hon'ble Supreme Court in Pranay Sethi's

case, the award of the Tribunal is modified as follows:

Loss of dependency or the loss of earning power Rs.6,45,000/-

                                  Loss of Consortium                   Rs. 40,000/-

                                  Loss of love and affection for
                                  claimants 2 and 3                    Rs. 80,000/-

                                  Pain and suffering                   Rs. 30,000/-

                                  Medical Expenses (based on bills)    Rs. 76,000/-

                                  Funeral Expenses                     Rs. 15,000/-

                                  Loss of property                     Rs. 15,000/-
                                                                       -----------------
                                                                       Rs.9,01,000/-
                                                                       -----------------
                                  Rounded off to Rs.9,00,000/-







https://www.mhc.tn.gov.in/judis
                                                                                   CMA No.1123 of 2020

11. The appeal is partly allowed. The award is modified as above.

The first claimant being wife, would be entitled to a sum of Rs.6,00,000/-

with proportionate interest and the entire costs awarded by the Tribunal. The

claimants 2 and 3, being daughter and son, will be entitled to Rs.1,50,000/-

each with proportionate interest. The insurance company is directed to

deposit the balance amount with interest at the rate of 7.5% per annum,

within a period of six weeks from today. On such deposit, the claimants are

permitted to withdraw their proportionate shares.

28.01.2012

Asr Index: No Speaking order

To

1. The Motor Accidents Claims Tribunal (Sub-court) at Sankari

2. The Section Officer, VR Section, Madras High Court, Chennai.

https://www.mhc.tn.gov.in/judis CMA No.1123 of 2020

R.SUBRAMANIAN, J.

Asr

CMA No.1123 of 2020 and CMP No.7055 of 2020

28.01.2022

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter