Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arun Samuvel vs Kavinkumar
2023 Latest Caselaw 3944 Mad

Citation : 2023 Latest Caselaw 3944 Mad
Judgement Date : 10 April, 2023

Madras High Court
Arun Samuvel vs Kavinkumar on 10 April, 2023
                                                                               C.M.A.No.774 of 2023

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     DATED : 10.04.2023

                                                         CORAM:

                                    The HONOURABLE MRS.JUSTICE N.MALA

                                                 C.M.A.No.774 of 2023

                     Arun Samuvel                                               ... Appellant


                                                             vs.


                     1.Kavinkumar
                     2.The Managing Director,
                       Tamil Nadu Transport Corporation Limited,
                       Erode Transport,
                       No.37, Mettupalayam Road,
                       Coimbatore 641 043.                                    ... Respondents




                     PRAYER: Civil Miscellaneous Appeal filed under Section 173 of the
                     Motor Vehicles Act, 1988 against the Judgment and decree dated
                     13.12.2021 made in M.C.O.P.No.1683 of 2018 on the file of the Motor
                     Accident Claims Tribunal, Special Subordinate Court, Coimbatore.




                                     For Appellant      : Mr.R.Navaneetha Krishnan

                                     For R2             : Mr.M.Muralivinoth


https://www.mhc.tn.gov.in/judis
                     1/10
                                                                                   C.M.A.No.774 of 2023




                                                       JUDGMENT

The Civil Miscellaneous Appeal is filed by the

appellant/claimant challenging the Judgment and decree dated 13.12.2021

passed in M.C.O.P.No.1683 of 2018 on the file of the Motor Accident

Claims Tribunal, Special Subordinate Court, Coimbatore.

2. The claimant has filed this appeal for enhancement of

compensation.

3. The brief facts of the case are as follows:

On 03.07.2018 at about 10.15 A.M., while the appellant was riding a

motorcycle along with one pillion rider on the left side margin of the

Coimbatore Road, near Ganesapuram Pannariamman Mill, the driver of

the bus bearing Registration No.TN.33.N.3154 came in a rash and

negligent manner and hit the appellant, as a result of which, the appellant

sustained fracture of right 2nd, 3rd and 4th rib in chest, left forearm distal

bone fracture and inter hemispheric bleed in the brain and other grievous

injuries all over his body. The appellant was taken to PSG Hospital for

https://www.mhc.tn.gov.in/judis

C.M.A.No.774 of 2023

treatment and was later shifted to Ganga Hospital. The appellant

therefore filed the Claim Petition claiming a sum of Rs.73,00,000/- as

compensation as against the first and second respondents herein.

4. The second respondent/ Transport Corporation filed a counter to

the claim petition stating that the accident occurred only due to the rash

and negligent driving of the two wheeler rider and that the first

respondent/ driver had driven the vehicle slowly and carefully by

following road traffic Rules. Hence, according to the appellant the

accident occurred only due to the rash and negligent driving of the two

wheeler rider and so the claim petition deserved to be dismissed.

5. Before the Claims Tribunal, the appellant examined herself as

P.W.1 and the Doctor was examined as P.W.2. The appellant filed

documents Exs.P10 to P19 and Court documents were marked as Ex.C1

and Ex.C2 in support of his case. ..........

6. The Claims Tribunal, on the basis of both oral and

documentary evidence on record held that the accident occurred due to the

negligence of the driver of the Transport Corporation. https://www.mhc.tn.gov.in/judis

C.M.A.No.774 of 2023

7. The Tribunal considered the certificate issued by the

Medical Board, the nature of injuries and the functional disability

sustained by the claimant, adopted the multiplier method and assessed the

loss of income at Rs.17,13,600/-. The Claims Tribunal thereafter awarded

a sum of Rs.39,04,706/-.

8. Not satisfied with the amount of compensation awarded by

the Tribunal, the appellant has preferred the above appeal.

9. The learned counsel appearing for the appellant submitted

that from Ex.P.19, photograph, it is seen that the claimant sustained

100% functional disablement. The learned counsel for the appellant

further submitted that the assessment of disability at 46% fixed by the

Tribunal was erroneous in as much as the Doctor - P.W.3 had assessed the

permanent disability at 85%.

10. The learned counsel for the appellant further submitted that

the appellant had sustained fracture of right 2nd, 3rd and 4th rib in chest, left

forearm distal bone fracture and inter hemispheric bleed in the brain and https://www.mhc.tn.gov.in/judis

C.M.A.No.774 of 2023

and therefore, the assessment of disability at 46% was disproportionate to

the nature of injuries sustained by the appellant. He further submitted

that the monthly income at Rs.12,000/- assessed by the Tribunal was on

the lower side. The learned counsel for the appellant further submitted

that the award of the Tribunal under the various heads was also very

meagre and the same deserved to be enhanced.

11. The learned counsel for the second respondent submitted

that the award passed by the Tribunal was just, fair and reasonable and

did not call for any interference in this appeal.

12. I have heard both the learned counsel for the appellant and

the learned counsel for the second respondent. I have also perused the

materials available on record .

13. From the materials available on record, it is seen that the

Tribunal held that the accident occurred only due to rash and negligent

driving of the transport corporation bus driver. The appellant sustained

fracture in right 2nd, 3rd and 4th rib in chest, left forearm distal bone

fracture and inter hemispheric bleed in the brain. He took treatment as https://www.mhc.tn.gov.in/judis

C.M.A.No.774 of 2023

inpatient at Coimbatore Ganga Hospital from 03.07.2018 to 13.08.2018,

took further treatment as inpatient from 23.08.2018 to 03.09.2018 at Sri

Ramakrishna Hospital and later re admitted as inpatient from 28.01.2019

to 02.02.2019 at Ganga Hospital. The Medical Board vide Ex.C.1

Disability Certificate assessed the permanent disability at 50% .

14. It is the case of the appellant that he was working as an IT

professional in a private company and earning of Rs15,000/- p.m. The

Tribunal in the absence of any evidence in support of the appellant's

employment assessed the income at Rs.12,000/- p.m. No doubt, there is

no evidence to prove the actual salary of the claimant, but it is seen that

there is no counter evidence disputing the fact that the appellant was

working as an IT professional at the time of the accident. As the

respondents have not let any counter evidence disputing the claim of the

appellant, I am of the view that the monthly income of the claimant can be

fixed at Rs.14,500/-. 40% of the income is taken towards future

prospects.

15. The Tribunal awarded a sum of Rs.3,000/- towards

damages to clothes, which sum in my view is very meagre. Therefore, https://www.mhc.tn.gov.in/judis

C.M.A.No.774 of 2023

the amount under the head damage to clothes is enhanced to Rs.10,000/-.

In respect of other heads, the award of the Tribunal in my view is

reasonable.

16. In the light of the above discussion, the compensation

under the various heads is enhanced and modified as follows:-

                        Sl.                                Amount         Amount               Award
                        No            Description       awarded by the awarded by this      confirmed or
                                                           Tribunal        Court            enhanced or
                                                            (Rs.)          (Rs.)             granted or
                                                                                              reduced

                         1 Loss of Income               Rs.17,13,600/-    19,99,200/-         Enhanced
                                                         (Rs.12,000 +      (Rs.14,000
                                                        40% = 16,800     +40% = 19,600
                                                        x12x17x50%)         x 12x17 x
                                                                              50%)
                         2 Pain and sufferings              3,00,000        3,00,000         Confirmed
                         3        loss of amenities         2,00,000        2,00,000         Confirmed
                         4        Medical Expenses         12,63,106       12,63,106         Confirmed
                         5 Loss of future                   2,50,000        2,50,000         Confirmed
                              marriage expectation
                         6         Transport expenses        25,000           25,000         Confirmed
                         7 Extra nourishment                 50,000           50,000         Confirmed
                         8        Attendant charges        1,00,000         1,00,000         Confirmed
                         9 Damage to clothes                  3,000           10,000         Enhanced
                                                        Rs.39,04,706     Rs.41,97,306       Enhanced by
                                      Total                                                Rs.2,92,600/-



https://www.mhc.tn.gov.in/judis

                                                                                   C.M.A.No.774 of 2023

17. Thus, the appellant would be entitled to a sum of

Rs.2,92,600/- together with interest at the rate of 7.5% per annum.

18. It is submitted by the learned counsel for the appellant that

the appeal was filed with a delay of 221 days and this Hon'ble Court at the

time of condoning the delay ordered that the appellant shall not be entitled

to interest for the delay period of 221 days. It is therefore made clear that

the appellant shall not be entitled to interest on the enhanced amount of

compensation for the delay period of 221 days.

19. In the result,

(i) The Civil Miscellaneous Appeal is partly allowed.

ii) The compensation awarded by the Tribunal is enhanced from Rs.39,04,706/- to Rs.41,97,306 (Rs.41,97,306 - Rs.39,04,706/- = Rs.2,92,600) which shall carry interest at the rate of 7.5% per annum from the date of numbering of appeal till the date of deposit. The apportionment shall be as ordered by the Tribunal.

(iii) The appellant is directed to pay the Court Fee for the enhanced compensation, if any, and the Registry is directed to draft the decree only after the payment of

https://www.mhc.tn.gov.in/judis

C.M.A.No.774 of 2023

Court fee.

(iv)The second respondent/Transport Corporation is directed to deposit the entire amount modified by this Court along with interest and costs before the Tribunal within a period of six weeks from the date of receipt of a copy of this order, after deducting the amount already deposited, if any. The appellant shall thereafter be entitled to withdraw the entire amount. No costs.

10.04.2023

Index : Yes/No Neutral Citation : Yes/No kkd

N.MALA, J.

kkd

To:

The Motor Accidents Claims Tribunal, Special Subordinate Court, Coimbatore.

https://www.mhc.tn.gov.in/judis

C.M.A.No.774 of 2023

C.M.A.No.774 of 2023

10.04.2023

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