Citation : 2022 Latest Caselaw 4739 Mad
Judgement Date : 10 March, 2022
1
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 10.03.2022
CORAM:
THE HONOURABLE MR.JUSTICE C.V.KARTHIKEYAN
CMA No. 2057 of 2018
1. Saraswathi
2. Siva
3. Sunitha @ Sumitha
4. Suman ... Petitioners/Appellants
Vs
1. A.shamugam
2. National Insurance Company Limited.,
No.751, Annasalai
3rd Floor, Chennai – 600 002. ... Respondents/Respondents
Prayer: Civil Miscellaneous Appeal filed under Section 173 of the M.V.
Act, 1988 against the Judgment and decree dated 03.10.2017 and made in
M.A.C.T.O.P.No. 4883 of 2014 on the file of the Motor Accident Claims
Tribunal, Special Sub Judge No.2, to deal with M.C.O.P Cases Chennai.
***
For Appellants : Mr. F.Terry Chella Raja
For 1st Respondent : Exparte
For 2nd Respondent : Mr.S.Arun Kumar
https://www.mhc.tn.gov.in/judis
2
JUDGMENT
The claimants in M.C.O.P.No. 4883 of 2014 of 2018 on the file of
the Motor Accident Claims Tribunal / Special Sub Court No.2, Chennai
are the appellants herein.
2. They are aggrieved by the compensation granted by the
aforementioned Tribunal by Judgment and Decree dated 03.10.2017.
Necessity to file the claim petition arose owing to the unfortunate death of
the husband of the first claimant and the father of the second, third and
fourth claimants by name Parasuram in a motor accident on 07.06.2014.
3. The brief facts are that on 07.06.2014 at around 11.45 a.m., when
Parasuram was driving a motor cycle bearing Registration No. TN – 5-X-
1368 at Sullurpet, Nellore District, a lorry bearing Registration No. TN –
28-K-6706, according to the claimants, and which finding had also been
affirmed by the Tribunal, in a rash and negligent manner, had dashed
against the motor cycle of Parasuram, owing to which he suffered grievous
injuries and though first aid was given at a Government Hospital and he
was later admitted as inpatient at Rajiv Gandhi Government Hospital,
Chennai, he succumbed to the injuries and died on 11.06.2014. The https://www.mhc.tn.gov.in/judis
claimants based the petition on the allegation that the accident occurred
only owing to the rash and negligent driving of the lorry.
4. The parties went to trial before the aforementioned Tribunal and
the Tribunal had framed as the first point to be considered whether the
accident occurred due to the rash and negligent driving of the lorry and
then, as to who has to pay compensation and then as to what will be the
quantum of compensation to be determined.
5. During the course of the trial, two witnesses were examined on
the side of the claimants as PW-1 and PW-2. They also marked Exs. P-1 to
P-6. The second respondent/Insurance Company had joined issues
questioning the claim but they did not adduce oral or documentary
evidence.
6. With respect to the first point taken up for consideration, namely,
the manner in which the accident occurred, the Tribunal had examined the
evidence of PW2, who claimed that he had witnessed the accident and
placed the entire blame on the driver of the lorry. A copy of the FIR
marked as Ex.P-1 and the copy of the Final Report, marked as Ex.P-5 had https://www.mhc.tn.gov.in/judis
been examined by the Tribunal. On the basis of aforementioned
documents and also on the oral evidence of PW-2, the Tribunal came to
the conclusion that the accident occurred owing to the rash and negligent
manner in which the lorry bearing Registration No. TN-28K-6706 was
driven and therefore, placed negligence on the said lorry.
7. I would affirm that particular finding.
8. Since the lorry was insured by the second respondent it naturally
followed that the second respondent was obliged, as insurer to pay the
compensation which is granted either owing to any damages caused to the
vehicle or any accident caused by the said vehicle.
9. With respect to the quantum of compensation granted, which is
the issue now canvassed in the present appeal, the Tribunal noted that the
deceased, on the date of his death was aged about 45 years. The widow,
first claimant was aged about 40 years. Importantly the third claimant,
daughter had married. But it is stated by the learned counsel for the
appellant that she was aged about 21 years at the time of the accident.
https://www.mhc.tn.gov.in/judis
10. Parasuram was working as maistry and the Tribunal had
determined that it would be reasonable to fix his monthly income at
Rs.6,500/- per month. The Tribunal had placed reliance on the Judgment
of the Hon'ble Supreme Court reported in 2014 (1) TNMAC 459 (SC)
[Syed Siddiq Ali and Others Vs. Divisional Manager, United India
Insurance Company Limited]. Placement of reliance on this particular
Judgment had been doubted by the learned counsel for the appellant, who
stated that the accident in that particular case occurred in the year 2008
and therefore, the Tribunal had determined the monthly income at
Rs.6,500/-.
11. It is the grievance of the learned counsel that consideration
should have been given to the facts of this particular case since the
accident had occurred in the year 2014 and naturally there was increase in
the cost of living and this fact should have been taken into consideration
by the Tribunal.
12. One another factor which had been canvassed by the learned
counsel for the appellant is that the Tribunal had negatived the claim of
the third claimant / daughter as being a dependent of the deceased in view https://www.mhc.tn.gov.in/judis
of the fact that she had married. The Tribunal had taken a view that a
married daughter can never be termed as dependent of the deceased.
13. The third aspect which had been stated by the learned counsel
and I must stated that he was quite fair enough on that particular aspect
was regarding the future prospects which had been considered by the
Tribunal. The Tribunal had considered 50% of the monthly income for
future prospectus. But in a Constitution Bench Judgment of the Hon'ble
Supreme Court reported in 2017 (16) SCC 680 [ National Insurance
Company Limited., Vs. Pranay Sethi and Ors.] it had been stated that
40% can be granted as future prospects but it was limited Rs.25%.
Therefore, it has been stated that 25% should be granted as future
prospects.
14. The learned counsel for the 2nd respondent however urged that
the Court should confirm the order of the Tribunal and stated that the
Tribunal order did not warrant any interference.
15. I have carefully considered the arguments advanced by both
sides.
https://www.mhc.tn.gov.in/judis
16. With respect to the income to be determined of the deceased,
who was aged about 45 years in the year 2014, I am of the opinion that
there should be revision from notional income at Rs.6,500/- determined
by the Tribunal. It is a fact that Parasuram was working as a Maistry and it
is also a fact that a worker as maistry would not be paid salary with salary
slips and that proper acknowledgement would be kept by the employer
that the employee or the workman, in this case, Parasuram would be in a
position to maintain salary receipts to substantiate income. However, as a
family man with four dependants, it can be reasonably expected that he
would have been diligent indischarge of his work. A presumption cannot
be drawn that a Maistry is a person who earns very little income or is
entitled to be considered as one who earns very small amount every
month. Each work has a pride and dignity attached and this Court should
recognise that particular aspect. In view of that particular reasoning, I
would enhance the monthly income from 6,500/- per month to Rs.9,000/-
per month.
17. With respect to the dependency again I would interfere with the
order of the Tribunal negativing the claim of a daughter, who is married as
not being a dependent of her father. She may have an additional person to https://www.mhc.tn.gov.in/judis
support her but still the fact cannot be denied that at regular intervals even
a married daughter requires the support of her father for various needs.
The burden cannot be shifted. This is an issue which goes beyond
economic considerations and is an issue which surrounds the concept of a
family. Therefore, I would consider the third claimant / daughter, who is
married and was aged about 21 years can also be considered as dependent
on the deceased Parasuram.
18. With respect to the future income I would restrict it to 25%.
The monthly income is taken at Rs.9,000/- per month. The annual income
is thus Rs.1,08,000/-. Towards future prospectus, 25% can be added, then
the total annual income would be Rs.1,35,000/-. If 1/4th deduction is made
towards personal expenses in view of the fact that the daughter is also a
dependent, then the sum would come to Rs.33,750/- [1,35,000 x 25%] .
Therefore, the contribution towards the family would be (1,35,000 –
33,750) = 1,01,250/-. Applying a multiplier '14', it would come to
Rs.14,17,500/- [1,01,250 x 14). I would grant a sum of Rs.15,000/-
towards loss of estate, and would also grant a sum of Rs.15,000/- towards
transport expenses (since the accident took place in Andra Pradesh).
19. Now, the compensation amount granted is as follows:- https://www.mhc.tn.gov.in/judis
1. Loss of pecuniary benefits : Rs.14,17,500/-
2. Loss of Consortium : Rs. 40,000/-
3. Loss of love and Affection
(40,000 x 3) :
Rs. 1,20,000/-
4. Funeral expenses :
Rs. 15,000/-
5. Loss of estate :
Rs. 15,000/-
6. Transport charges :
Rs. 15,000/-
----------------
Total Rs.16,22,500/-
-----------------
20. The additional compensation granted is Rs.1,76,100/-. In fine,
the Appeal is partly allowed. No costs. The award is modified. The
compensation award is enhanced to Rs.16,22,500/-.
21. The 2nd respondent is directed to deposit the enhanced amount
less the amount already deposited, if any, with interest at the rate of 7.5%
per annum from the date of filing of the petition till date of deposit within
a period of six weeks from the date of receipt of a copy of this order. On
such deposit, the first appellant/claimant is permitted to withdraw a sum of
Rs.12,23,500/-, the second and fourth appellant/claimants are permitted to
withdraw a sum of Rs.3,00,000/-, the third appellant/claimant is permitted
to withdraw a sum of Rs.1,00,000/-, after adjusting the amount, if any,
already withdrawn. No order as to costs.
10.03.2022
Index:Yes / No Speaking / Non-Speaking order vsg https://www.mhc.tn.gov.in/judis C.V.KARTHIKEYAN, J.
vsg
To
1.The Special Sub Court Motor Accident Claims Tribunal, Chennai.
2.The Section Officer, VR Section, Madras High Court, Chennai.
CMA No. 2057 of 2018
10.03.2022
https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!