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

M/S. Tamil Nadu State Transport ... vs Arumugam
2022 Latest Caselaw 14962 Mad

Citation : 2022 Latest Caselaw 14962 Mad
Judgement Date : 7 September, 2022

Madras High Court
M/S. Tamil Nadu State Transport ... vs Arumugam on 7 September, 2022
                                                                                C.M.A.(MD)No.1108 of 2009


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                     DATED : 07.09.2022
                                                         CORAM:
                                  THE HONOURABLE MR.JUSTICE A.A. NAKKIRAN

                                            C.M.A.(MD)No.1108 of 2009 and
                                                MP(MD).No.2 of 2009



                    M/s. Tamil Nadu State Transport Corporation Limited,
                    (Madurai Division – 4),
                    by its Managing Director,
                    Periyamilaguparai,
                    Trichirappalli.                              ... Appellant/Respondent


                                                            Vs.

                    Arumugam                                        ... Respondent/Petitioner

                    PRAYER: Civil Miscellaneous Appeal filed under Section 173 of the
                    Motor Vehicles Act, 1988, against the Judgement and Decree passed in
                    MCOP.No.2096 of 2002, dated 11.07.2006, on the file of the                   Motor
                    Accident Claims Tribunal /              I Additional District Court (PCR),
                    Trichirappalli.


                                     For Appellant            : Mr. M.Prakash
                                     For Respondent           : Mr.K.Govinda rajan


                                                          *****

                    1/7
https://www.mhc.tn.gov.in/judis
                                                                           C.M.A.(MD)No.1108 of 2009



                                                    JUDGMENT

This Civil Miscellaneous Appeal has been filed by the

appellant / Transport Corporation against the Judgement and Decree

passed in MCOP.No.2096 of 2002, dated 11.07.2006 on the file of the

Motor Accident Claims Tribunal / I Additional District Court (PCR),

Trichirappalli.

2. The respondent / claimant filed the said claim petition in

MCOP.No.2096 of 2002, on the file of the Motor Accident Claims

Tribunal, I Additional District Court (PCR), Trichirappalli, claiming a sum

of Rs.3,00,000/- as compensation, for the death of one Deivanai @

Nagavalli.

3. The facts of the case is that on 08.05.1999 at about 5.45

am, the deceased and one another person was standing on the southern side

of Salem – Tiruchirappalli main road at Kodiyampalayam. At that time, the

appellant's vehicle bearing Regn.No. TN 45 N 0210 was driven by its

driver in a rash and negligent manner and caused the death of the

https://www.mhc.tn.gov.in/judis C.M.A.(MD)No.1108 of 2009

respondent's wife viz., Deivanai @ Nagavalli. The legal heir of the

deceased, who is the respondent herein filed the claim petition.

4. The Tribunal, considering the pleadings, oral and

documentary evidence, awarded a total sum of Rs.2,87,000/- as

compensation.

5. Aggrieved by the said Award, the appellant / Transport

Corporation has filed the present Civil Miscellaneous Appeal.

6. The learned counsel appearing for the appellant submitted

that on the date of accident, the vehicle was driven by one Balakrishnan

not by Nagarajan. But, the charge sheet has been filed against one

Nagarajan. He would further submit that the said accident is alleged one

and there is no accident as such on that day. He would further submit that

Tribunal failed to consider the evidence of RW.1 – Nagarajan and Ex.R1-

Trip Sheet to prove the alleged accident and prayed for allowing this

appeal.

https://www.mhc.tn.gov.in/judis C.M.A.(MD)No.1108 of 2009

7. Per contra, learned counsel appearing for the respondent

submitted that because of the driver of the appellant's Transport

Corporation bus only the said accident had occurred and the learned Motor

Accidents Claims Tribunal Judge also observed that the above accident

happened due to the negligence on the part of the driver of the appellant's

vehicle. He would further submit that the First Information Report has

also been registered against the appellant driver of the appellant Transport

Corporation bus alone and hence, the appeal may be dismissed.

8. I have heard the learned counsel appearing for parties and

perused all the materials available on record.

9. On a perusal of the counter statement filed by the appellant

before the Tribunal it is seen that the appellant never agitated with regard

to the name of the driver of the vehicle and they have also not putforth any

question to the witnesses in this regard. A perusal of the records would

show that PW.2- Meenakshi, who was examined as one of the witnesses

stated in her evidence that the driver of the appellant Transport

Corporation only drove the vehicle in a rash and negligent manner and

https://www.mhc.tn.gov.in/judis C.M.A.(MD)No.1108 of 2009

caused accident. The appellant has not putforth any specific question to

PW.2 and they have not examined any of the witnesses to prove the above

said contention. The First Information Report was registered against one

Nagarajan and that the charge sheet has also been filed against the said

Nagarajan. The learned Motor Accidents Claims Tribunal Judge has

rightly observed that the appellant / Transport Corporation has not proved

by examining any of the evidences or producing documents that the

above said vehicle was driven by Balakrishnan and not by Nagarajan at the

time of accident. Hence, the learned Judge came to the conclusion only

after appreciating all the materials on record in proper perspective and

hence, there is no error warranting interference by this Court for such

finding.

10. In the result, the Civil Miscellaneous Appeal is dismissed and

the compensation awarded by the Tribunal is confirmed. The appellant /

Transport Corporation is directed to deposit the entire award amount to the

credit of M.C.O.P.No.2096 of 2002, on the file of the Motor Accident

Claims Tribunal / I Additional District Court (PCR), Trichirappalli, less

the amount already deposited, if any, along with accrued interest at the rate

https://www.mhc.tn.gov.in/judis C.M.A.(MD)No.1108 of 2009

of 7.5% per annum from the date of claim petition till the date of deposit

and costs, within a period of eight weeks from the date of receipt of a copy

of this Judgment.

11. On such deposit being made, the respondent / claimant is

entitled to withdraw the entire amount, with interest by making necessary

application before the Tribunal. No costs. Consequently, connected

Miscellaneous Petition is closed.


                                                                                      07.09.2022
                    Index         :Yes/No
                    Internet      :Yes/No
                    trp


                    To

1. The Motor Accident Claims Tribunal / Chief Judicial Magistrate, Dindigul.

2.The Record Keeper, V.R.Section, Madurai Bench of Madras High Court, Madurai.

https://www.mhc.tn.gov.in/judis C.M.A.(MD)No.1108 of 2009

A.A. NAKKIRAN, J.,

trp

C.M.A.(MD)No.1108 of 2009 and MP(MD).No.2 of 2009

07.09.2022

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