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

T.Raghava Simhan vs V.Shivaji
2022 Latest Caselaw 6511 Mad

Citation : 2022 Latest Caselaw 6511 Mad
Judgement Date : 30 March, 2022

Madras High Court
T.Raghava Simhan vs V.Shivaji on 30 March, 2022
                                                                  C.M.A.No.1753 of 2009

                        IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                          DATED: 30.03.2022

                                                CORAM

                            THE HON'BLE MRs.JUSTICE J.NISHA BANU

                                         C.M.A.No.1753 of 2009

               1.T.Raghava Simhan
               2.R.Kowshik (Minor)
               3.R.Vijayaraghavan(Minor)
                 Petitioners 2 & 3 are minors rep.by their
                 father and next friend.                               ... Appellants

                                                   Vs.
               1.V.Shivaji
               2.The Oriental Ins.Co., Ltd.
                 Motor III Party Claims Office,
                 Jawaharlal Nehru Salai, Oil Mill Stop,
                 State Bank of India upstairs, Thiruvallur,
                 Thiruvallur District.                                ... Respondents




                      Civil Miscellaneous Appeal filed under Section 173 of Motor
               Vehicles Act, 1988 against the Judgment and Decree dated 12.02.2007
               made in M.C.O.P.No.377 of 2004, on the file of the Motor Accidents
               Claims Tribunal, (Additional District and Sessions Judge ) Fast Track
               Court III, Poonamallee.

                             For Appellants       : Mrs.Maithri Mahalingam
                                                    for Mr.J.Mahalingam


                    ____________
https://www.mhc.tn.gov.in/judis
               Page No 1 of 10
                                                                  C.M.A.No.1753 of 2009

                             For 2nd Respondent :   M/s.M.J.Vijayaraghavan

                                                ****

                                          JUDGMENT

Aggrieved by the judgment and decree dated 12.02.2007 passed by

the Motor Accidents Claims Tribunal (Additional District & Sessions

Judge ) Fast Track Court III, Poonamallee in M.C.O.P.No.377 of 2004,

the claimants have come up with this Civil Miscellaneous Appeal,

seeking enhancement of compensation.

2. The appellants/claimants are the husband and the sons of the

deceased Bharathi, who died in a motor accident. On 15.06.2004, at

about 11.00 a.m. while the deceased was travelling as pillion rider in a

TVS motorcycle bearing Registration No.TN-22-M-6274, a lorry bearing

Registration No.TN-01-A-9099, belonging to the first respondent and

insured with the second respondent, driven by its driver allegedly, came

in a rash and negligent manner from the same direction and dashed

against the motorcycle from the back side and caused the fatal accident.

Therefore, the claimants claimed a sum of Rs.10,00,000/- as

compensation.

____________ https://www.mhc.tn.gov.in/judis Page No 2 of 10 C.M.A.No.1753 of 2009

3. Before the Tribunal, on the side of the Claimants, P.W.1 and

P.W.2 were examined and exhibits Ex.P1 to P11 were marked. On the

side of the Respondents, no witness was examined and no document was

marked.

4. The second respondent - Insurance Company has filed a

counter affidavit in which it was stated that the appellants have to prove

the accident, age, occupation, income and their relationship with the

deceased. The rider of the motorcycle without having a valid driving

licence to ride the motor cycle, drove the same in the Velacherry Road,

near Pallikaranai and came behind the first respondent's lorry and applied

sudden break due to pit in the road, as a result of which, the driver the

fell down due to imbalance and sustained injury.

5. After considering the pleadings, oral and documentary evidence

on record, the Tribunal has awarded a sum of Rs.4,97,000/- under the

following heads:-

____________ https://www.mhc.tn.gov.in/judis Page No 3 of 10 C.M.A.No.1753 of 2009

Loss of income Rs.4,32,000/-

Loss of love and affection to the Rs. 60,000/-

                              claimants 1 to 3( each Rs.20,000/-)
                              Funeral Expenses                        Rs.   5,000/-
                              Total                                   Rs.4,97,000/-




6. Not being satisfied with the quantum of compensation

awarded by the Tribunal, the appellants have come out with the present

appeal seeking enhancement of compensation.

7. The learned counsel appearing for the appellants submitted that

the deceased was working as an LIC agent and was earning a sum of

Rs.8,333/- p.m. The Tribunal ought to have fixed the monthly income of

the deceased at Rs.8,333/- For every policy, premium agent would get

commission and till the maturity of the policy, they would get

commission. As per the Judgment of the Hon'ble Apex Court reported

in Ramrao Lala Borse and another vs. New India Assurance Co.,

Ltd., and another, 2018 ACJ 973 , the Supreme Court has held that the

deceased, who is a bachelor aged 29 and working as an Assistant Teacher

____________ https://www.mhc.tn.gov.in/judis Page No 4 of 10 C.M.A.No.1753 of 2009

on contract basis for a period of five years in a school earning monthly

salary of Rs.2,800/-, wherein the claimants are aged father and mother.

In that case, the Tribunal has observed that had the deceased been alive

and continued in service he would have been regularised and would have

been entitled to the benefits of 6th Pay Commission and therefore,

assessed the income at Rs.40,000/- p.m.

8. In pursuance to the above view point emphasised in the

Judgment relied upon by the appellants. It is further submitted that the

Tribunal ought to have at least fixed the income of the deceased as

Rs.6,500/- per month instead of Rs.3,000/-. In this connection, the

learned counsel for the appellants also relied on the decision of the

Hon'ble Supreme Court in Syed Sadiq Vs. United India Insurance

Co.Ltd., reported in (2014) 2 SCC 735. Further, according to the

learned counsel for the appellants, the Tribunal ought to have awarded

the amount towards future prospects.

9. He also referred to the decision of the Hon'ble Supreme Court

reported in Mohammed Siddique and another vs. National Insurance

____________ https://www.mhc.tn.gov.in/judis Page No 5 of 10 C.M.A.No.1753 of 2009

Co. Ltd. and others reported in 2020 ACJ 751, wherein the Hon'ble

Supreme Court has held that so long as the oral testimony of the witness

remained unshaken and there were also no contradictions in his

testimony, the evidence has to be accepted and acted upon and therefore,

prays for allowing the present appeal.

10. Per contra, the learned counsel for the 2nd respondent-

Insurance Company submitted that the amounts awarded by the Tribunal

under different heads are not meagre and the impugned order is a well

reasoned one and requires no interference and therefore, this civil

miscellaneous appeal is liable to be dismissed.

11. I have considered the arguments advanced by the learned

counsel for both sides and also perused the evidence available on record.

12. The Tribunal has considered a meagre amount of Rs.3,000/-

as monthly income of the deceased Bharathi by placing reliance on the

decision of the Hon'ble Supreme Court in Syed Sadiq's case, referred to

supra. Considering the fact that the accident took place in the year 2004,

____________ https://www.mhc.tn.gov.in/judis Page No 6 of 10 C.M.A.No.1753 of 2009

I am of the view that the notional income of the deceased Bharathi can be

considered as Rs.4,500/- per month for the purpose of awarding

compensation to award just compensation to the appellants/claimants.

Hence, this Court has taken into consideration the monthly income of the

deceased as Rs.4,500/- and after deducting 1/3 of the amount towards

personal expenses of the deceased, then he would be contributing to his

family a sum of Rs.3,000/-. Considering the age of the deceased as 30

years, at the time of accident, as per the Apex Court Judgment reported

in 2009(2) TNMAC 1 (SC) in Smt.Sarla Varma Vs. Delhi Transport

Corporation and another, the correct multiplier to be applied is

multiplier 17. Further, it is seen that the Tribunal has not fixed future

prospects of the deceased. This Court is inclined to consider the future

prospects of the deceased as 40% of the monthly income as per the

decision of the Hon'ble Supreme Court in National Insurance Company

Limited Vs. Pranay Sethi and Others reported in (2017) 16 SCC 680.

With regard to the age of the deceased which is 30, the Tribunal has also

adopted the wrong multiplier of 18 instead of 17. Therefore, the amount

awarded towards loss of dependency is to be modified. The Tribunal has

awarded a sum of Rs.20,000/- each towards loss of love and affection to

____________ https://www.mhc.tn.gov.in/judis Page No 7 of 10 C.M.A.No.1753 of 2009

the appellants 1 to 3 is hereby confirmed. Under the head “ funeral

expenses” this Court enhances from 5,000 to 10,000/-. Hence, the total

compensation is arrived as follows:

Heads and calculation Amount Enhanced/ (Rs.) awarded by Confirmed/ this Court Granted (Rs.) Loss of earning capacity

i) Income per month 4,500/-

                 ii) Add 40% future prospects            1,800/-
                 (4,500 x 40%)                         -----------
                                                         6,300/-
                 Total                                ------------


                 iii) Less : Personal expenses at        4,200/-

                     (Rs.6,300 /- 1/3)
                                                       50,400/-
                 iv) Annual Income of the
                     deceased (Rs.4,200 x 12)
                                                      8,56,800/-        8,56,800/-    Enhanced
                 v) Multiplier 17 (50,400 x 17)


                  Loss of love and affection to                           60,000/- Confirmed
                 the appellants
                  Funeral expenses                       5,000/-          10,000/-    Enhanced
                                 Total                               Rs. 9,26,800/-


13. Accordingly, this civil miscellaneous Appeal is partly allowed

____________ https://www.mhc.tn.gov.in/judis Page No 8 of 10 C.M.A.No.1753 of 2009

and the compensation amount awarded by the Tribunal is enhanced from

Rs.4,97,000/- to Rs.9,26,800/- together with interest at the rate of 7.5%

per annum from the date of the claim petition till the date of such deposit.

The appellant is directed to pay necessary Court fee, if any, on the

enhanced compensation. Therefore, the 2nd respondent-Insurance

Company is directed to deposit the enhanced award amount, now

determined by this Court along with 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 judgment. On such deposit, the appellants are

permitted to withdraw the respective shares with proportionate interest

and costs, less the amount if any, already withdrawn, by filing suitable

applications before the Tribunal. No costs.




                                                                               30.03.2022
               Index    : Yes/No
               Internet : Yes/No
               Speaking : Non speaking order
               kkd




                                                                      J.NISHA BANU,J.

                    ____________
https://www.mhc.tn.gov.in/judis
               Page No 9 of 10
                                                            C.M.A.No.1753 of 2009

                                                                            kkd




               To

               The Motor Accident Claims Tribunal

(Additional District & Sessions Judge ) Fast Track Court III, Poonamallee.

C.M.A.No.1753 of 2009

30.03.2022

____________ https://www.mhc.tn.gov.in/judis Page No 10 of 10

 
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