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

Reliance General Insurance ... vs Dhanalakshmi
2022 Latest Caselaw 735 Mad

Citation : 2022 Latest Caselaw 735 Mad
Judgement Date : 12 January, 2022

Madras High Court
Reliance General Insurance ... vs Dhanalakshmi on 12 January, 2022
                                                                      C.M.A.No.3718 of 2021


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                              DATED : 12.01.2022

                                                   CORAM:

                           THE HONOURABLE MR.JUSTICE K.KALYANASUNDARAM
                                               and
                              THE HONOURABLE MR.JUSTICE V.SIVAGNANAM

                                             C.M.A.No.3718 of 2021
                                                      and
                                             C.M.P.No.21829 of 2021


                 Reliance General Insurance Company Limited,
                 Reliance House,
                 No.6, Haddows Road,
                 Nungambakkam,
                 Chennai – 600 006.                                         ... Appellant

                                                      Vs.

                 1.Dhanalakshmi

                 2.Natarajan

                 3.Selvakumar
                                                                          ... Respondents




                 1/7

https://www.mhc.tn.gov.in/judis
                                                                                   C.M.A.No.3718 of 2021




                 PRAYER: Civil Miscellaneous Appeal is filed under Section 173 of Motor
                 Vehicles Act 1988 against the Judgment and Decree made in MCOP No.901 of
                 2018 dated 30.06.2021 on the file of the Motor Accident Claims Tribunal, II
                 Court of Small Causes, Chennai.

                                       For Appellant    :   Ms.Harini for
                                                            M/s M.B.Gopalan Associates


                                                            ***

                                                        JUDGMENT

[Judgment of the Court was delivered by V.SIVAGNANAM, J.]

This appeal arises out of the order passed by the Motor Accident Claims

Tribunal, II Court of Small Causes, Chennai in MCOP No.901 of 2018 dated

30.06.2021.

2.This is the case of fatal accident. The case of the claimants are that on

30.12.2017 at 00.45 hours, the deceased Subbaiah was travelling as pillion rider

in a motorcycle bearing Reg.No.TN-19-S-6764 on 100 Feet Road,

https://www.mhc.tn.gov.in/judis C.M.A.No.3718 of 2021

Nungambakkam. When the said vehicle was nearing Oswal Sanitary and Granite

Shop, the rider of the motorcycle rode the vehicle in a rash and negligent manner

and dashed against the M.M.D.A bus stop pillar and caused fatal injuries to the

deceased. The third respondent herein is owner and the appellant is the insurer

of the offending vehicle. Alleging that the accident had taken place due to the

rash and negligent riding of the rider of the motorcycle, the parents of the

deceased laid a petition, claiming compensation of Rs.30,00,000/-.

3.Resisting the claim, the appellant Insurance Company filed their counter

disputing the manner of accident, age, occupation and income of the deceased and

its liability to pay the compensation. It was also contended that the amount of

compensation claimed under various heads is highly excessive.

4.To substantiate the case, on the side of the claimants, P.Ws.1 to 3 were

examined and Exs.P1 to Ex.P.17 were marked. On the side of the

appellant/Insurance Company, no document was marked and no witness was

examined.

https://www.mhc.tn.gov.in/judis C.M.A.No.3718 of 2021

5.The Tribunal, after considering the oral and documentary evidence, fixed

90% negligence on the part of the rider of the motorcycle and 10% negligence on

the part of the deceased. Further, the Tribunal, after deducting 10% of the award

amount for the negligence of the deceased, awarded Rs.21,92,000/- to the

claimants. Assailing the award, the appellant Insurance Company has filed the

present appeal.

6.Heard Ms.Harini, learned counsel appearing for the appellant Insurance

Company and perused the materials available on record.

7.This appeal has been filed only challenging the quantum, hence, the other

issues need not be dealt with herein.

8.Though the learned counsel for the appellant/Insurance Company has

contended that the award is on the higher side and it requires reduction, on

perusal of the records, we find that the Tribunal, on proper appreciation of

https://www.mhc.tn.gov.in/judis C.M.A.No.3718 of 2021

evidence of Salary Slip (Ex.P.15), has fixed the monthly income and adopting

correct multiplier by following the case of Sarala Verma and others vs. Delhi

Transport Corporation and another reported in 2009 TN MAC 1 has awarded

a just and reasonable compensation under the head of loss of dependency.

Further, the quantum of compensation under remaining heads were fixed by the

Tribunal by following the Judgment of the Hon'ble Supreme Court in the case of

National Insurance Company Ltd., vs. Pranay Sethi and others reported in

2017(2) TNMAC 609 (SC). The deduction of 10% for negligence of the

deceased and the rate of interest fixed by the Tribunal are confirmed. We find no

reason to interfere with the conclusion reached by the Tribunal. This appeal has

no merit. Hence, this appeal is liable to be dismissed.

9.In such view of the matter, this Civil Miscellaneous Appeal is dismissed

as devoid of merits. The appellant/Insurance Company is directed to deposit the

entire award amount with accrued interest and costs, less the amount already

deposited, if any, within a period of eight weeks from the date of receipt of a copy

of this order. On such deposit, the first claimant is permitted to withdraw the

https://www.mhc.tn.gov.in/judis C.M.A.No.3718 of 2021

award amount, as awarded by the Tribunal, less the amount already withdrawn, if

any, together with interest and costs. No costs. Consequently, connected

miscellaneous petition is closed.

                                                             [M.K.K.S.,J.]         [V.S.G.,J.]
                                                                        12.01.2022
                 skn
                 Intex            : Yes/No
                 Internet         : Yes/No

                 To

                 1.The Motor Accident Claims Tribunal,
                   II Court of Small Causes, Chennai.

                 2.V.R.Section,
                  Madras High Court,
                  Chennai.






https://www.mhc.tn.gov.in/judis
                                          C.M.A.No.3718 of 2021




                                  K.KALYANASUNDARAM, J.
                                                    and
                                        V.SIVAGNANAM, J.

                                                           skn




                                      JUDGMENT MADE IN
                                       C.M.A.No.3718 of 2021
                                                         and
                                      C.M.P.No.21829 of 2021




                                                   12.01.2022






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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter