Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Reliance General Insurance ... vs Baskar
2022 Latest Caselaw 14779 Mad

Citation : 2022 Latest Caselaw 14779 Mad
Judgement Date : 5 September, 2022

Madras High Court
Reliance General Insurance ... vs Baskar on 5 September, 2022
                                                                          CMA (MD)Nos.270 of 2018

                             BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                 DATED: 05.09.2022

                                                      CORAM

                                    THE HON'BLE MRS JUSTICE J. NISHA BANU
                                                     AND
                                  THE HON'BLE MR JUSTICE N. ANAND VENKATESH

                                       CMA (MD)Nos.270 of 2018 and 857 of 2022
                                           and CMP(MD) No.3845 of 2018


                     CMA(MD) No.270/2018

                     Reliance General Insurance Company Ltd.,
                     Through its Branch Manager,
                     No.19, Reliance Centre
                     Walchand Hirachand Marg
                     Bailard Estate, Mumbai.                         .. Appellant/2nd
                                                                           respondent

                                                         Vs.

                     1.Baskar                                        .. Respondent/Petitioner

                     2.Akshay Law Shaw                               .. Respondents/
                                                                           1st respondent

                     CMA(MD) No.857/2022

                     1.Baskar                                              .. Appellant/
                                                                           Petitioner
                                                         Vs.



                     Page 1 of 7



https://www.mhc.tn.gov.in/judis
                                                                               CMA (MD)Nos.270 of 2018



                     1. Akshay Law Shaw


                     2.Reliance General Insurance Company Ltd.,
                       Through its Branch Manager,
                       No.19, Reliance Centre
                       Walchand Hirachand Marg
                       Bailard Estate, Mumbai.                .. Respondents/respondents

                     Common Prayer : Civil Miscellaneous Appeals are filed under Section 173
                     of the Motor Vehicles Act, 1988 against the fair and decreetal order dated
                     13.11.2017 made in MCOP No.823 of 2014 on the file of Motor Accident
                     Claims Tribunal, (Special Sub Court), Tirunelveli.


                                          For     Insurance :
                                                              Mr.S.Srinivasaraghavan
                                          Company
                                          For Claimant       : Mr.T.Selvakumaran



                                                  COMMON JUDGMENT

                     J. NISHA BANU,J.

and N. ANAND VENKATESH,J.

The Insurance Company and the claimant have filed the appeal and

cross appeal questioning the award passed by the Motor Accident Claims

Tribunal (Special Sub Court), Tirunelveli, in MCOP No.823/2014, dated

https://www.mhc.tn.gov.in/judis CMA (MD)Nos.270 of 2018

13.11.2017.

2.The respondent in CMA No.857 of 2022, who was the claimant

before the Tribunal, filed a petition seeking for compensation on account of

the injuries sustained by him in a motor vehicle accident that took place on

07.05.2014.

3. The Tribunal, on appreciation of evidence and after considering the

claim of compensation made under various heads, passed an award granting

a total compensation of Rs.31,51,500/- along with interest at the rate of

7.5% per annum. Aggrieved by the same, the Insurance company has

questioned the award both on the ground of negligence and quantum. The

claimants have also filed a cross appeal in CMA(MD) No.857/2022 seeking

enhancement of compensation.

4. Heard the learned counsel for the claimant and the learned counsel

for the Insurance Company.

5. This Court has carefully considered the submissions made on either

side and the material available on record.

https://www.mhc.tn.gov.in/judis CMA (MD)Nos.270 of 2018

6. Insofar as the issue of negligence is concerned, the Tribunal, on

carefully analyzing the evidence of P.W.1 and after considering the materials

available on record, came to a categorical conclusion that the lorry that was

driven by the second respondent all of a sudden turned to the right without

any indication and as a result, the two wheeler driven by the claimant

dashed in the lorry and he sustained grievous injuries in his head. Thus, the

Tribunal has found that the accident had taken place only due to the gross

negligence on the part of the driver of the lorry. This Court does not find

any ground to interfere with the findings of the Tribunal.

7. So far as the quantum of compensation that was granted by the

Tribunal, the Insurance Company has questioned the grant of Rs.1 lakh for

future maintenance expenses. According to the learned counsel for the

Insurance Company, once the Tribunal has given compensation of Rs.1 lakh

for future medical expenses, there was no reason to grant an extra Rs.1 lakh

for future maintenance expenses. Per contra, the claimant has sought for

enhancement of compensation mainly on the ground that no compensation

was granted towards amenities. That apart, the claimant is also seeking for

enhancement on all the heads.

https://www.mhc.tn.gov.in/judis CMA (MD)Nos.270 of 2018

8. In the considered view of this Court, the compensation granted by

the Tribunal can be sustained as it is by replacing the head of future

maintenance expenses with the head of amenities. By doing so, the claim

made by both the parties can be balanced without disturbing the findings

and the quantum arrived at by the Tribunal.

9. Both the appeals are disposed of in the above terms. The Insurance

Company shall deposit the compensation amount along with accrued

interest, after giving credit to the amount that had already been deposited.

Such deposit shall be made within a period of eight weeks from the date of

receipt of a copy of this order. The claimants will be entitled to withdraw

the amount in the manner indicated by the Tribunal, after giving credit to the

amount already withdrawn by them, if any. No costs. Consequently

connected Miscellaneous Petition is closed.




                                                                       (J.N.B.,J.) (N.A.V.,J.)
                                                                               06.09.2022

                     Index              : Yes/No
                     Internet           : Yes
                     RR





https://www.mhc.tn.gov.in/judis
                                                             CMA (MD)Nos.270 of 2018

                     To

1.The Motor Accident Claims Tribunal, (Special Sub Court), Tirunelveli.

2.The VR Section Madurai Bench of Madras High Court, Madurai.

https://www.mhc.tn.gov.in/judis CMA (MD)Nos.270 of 2018

J. NISHA BANU,J.

and N. ANAND VENKATESH,J.

RR

CMA (MD)Nos.270 of 2018 and 857 of 2022

06.09.2022

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 : MAIMS

 
 
Latestlaws Newsletter