Citation : 2023 Latest Caselaw 10420 Mad
Judgement Date : 16 August, 2023
C.M.A. No.1175 of 2023
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 16.08.2023
CORAM :
THE HONOURABLE MR.JUSTICE SUNDER MOHAN
C.M.A.No.1175 of 2023
Manikandan ... Appellant
Vs.
1.Somasundaram
2.IFFCO Tokio General Insurance Co. Ltd.,
1st Floor, Darling Building,
Durgam Road, Kallakurichi ... Respondents
Prayer: This Civil Miscellaneous Appeal is filed under Section 173 of the
Motor Vehicles Act against the judgment and decree dated 02.01.2023 made
in MCOP No.191 of 2020 on the file of the Motor Accident Claims Tribunal,
III Additional District Court, Villupuram @ Kallakurichi.
For Appellants : Mr.Amar Dineshbhai Pandiya
For Respondents : Mr.B.Sivakolappan for R2
_____
1/11
https://www.mhc.tn.gov.in/judis
C.M.A. No.1175 of 2023
JUDGMENT
This Civil Miscellaneous Appeal has been filed by the appellant
challenging the quantum of compensation awarded by the Tribunal
2. The appellant filed claim petition in M.C.O.P. No.191 of 2020 on the
file of the Motor Accident Claims Tribunal, III Additional District Court,
Villupuram @ Kallakurichi claiming a sum of Rs.30,00,000/- as
compensation for the death of one Kavitha who died in the accident that took
place on 15.01.2020.
3. According to the appellant, on 15.01.2020 at about 10.00 hrs. while
the deceased Kavitha was walking on the left side of the road near Trichy to
Thanjavur Sasthira College opposite, the 1st respondent driver drove the car
bearing Regn.No.TN86 B 0438 in a rash and negligent manner and dashed
against the deceased and caused the accident. In the accident, the said
Kavitha died and hence the appellant filed claim petition claiming
compensation against the respondents.
_____
https://www.mhc.tn.gov.in/judis C.M.A. No.1175 of 2023
4. The first respondent remained exparte before the Tribunal.
5. The second respondent filed counter statement denying the
averments made in the claim petition. It is stated that the driver of the car
drove the same in normal speed by adhering traffic rules; that the deceased
without caution suddenly fell down in the main road and thus the accident
occurred; that hence, the first respondent is not responsible for the accident
and that the second respondent is not liable to pay compensation to the
appellant. The second respondent also denied the age, occupation and
monthly income of the deceased and prayed for dismissal of the claim
petition.
6. Before the Tribunal, the appellant examined himself as PW1 and
marked eleven documents as Exs.P1 to P11. On the side of the second
respondent neither document was marked nor witness was examined.
_____
https://www.mhc.tn.gov.in/judis C.M.A. No.1175 of 2023
7. The Tribunal, considering the oral and documentary evidence, held
that the accident occurred due to the rash and negligent driving by the driver
of the car belonging to the 1st respondent and directed the second respondent
to pay a sum of Rs.13,29,600/- as compensation to the appellant, at the first
instance and recover the same from the first respondent, owner of the vehicle.
8. Aggrieved by the said order, the appellant has preferred the instant
appeal seeking enhancement of compensation.
9. The learned counsel appearing for the appellant submitted that
though the appellant had established that the deceased was working as a
vegetable vendor, the Tribunal fixed only a sum of Rs.6,000/- per month as
the notional income which is very meagre for the accident which took place
in the year 2020. Considering the cost inflation index and the nature of
avocation, the Tribunal ought to have fixed Rs.20,000/- per month as the
notional income of the deceased and hence prayed that the compensation
under the head loss of dependency has to be enhanced.
_____
https://www.mhc.tn.gov.in/judis C.M.A. No.1175 of 2023
10. The learned counsel for the second respondent per contra submitted
that though PW1 had stated in the claim petition that the deceased was
working as a vegetable vendor, he had admitted in the cross examination that
she was working in a garment factory. In view of the contradiction in the
evidence, the Tribunal was right in fixing the notional income at Rs.6,000/-
per month. The learned counsel further submitted that the award of
compensation under the head loss of love & affection in addition to loss of
consortium is erroneous. The amount awarded at Rs.25,000/- towards funeral
expenses is excessive and prayed for dismissal of the appeal.
11. Heard the learned counsel appearing for the appellant as well as the
second respondent and perused the materials available on record.
12. From the materials on record, it is seen that the deceased was aged
25 years at the time of accident. The appellant has not established the income
of the deceased. In the cross examination, PW1 has deposed that the
_____
https://www.mhc.tn.gov.in/judis C.M.A. No.1175 of 2023
deceased was working in a garment factory. This Court is of the view that it
would not really make any difference while computing monthly income on
the basis of notional income. The accident took place in the year 2020.
Considering the evidence on record, age of the deceased and the year of
accident, this Court is of the view that it would be just and reasonable to fix a
sum of Rs.15,000/- per month as notional income of the deceased. The
appellant is entitled to 40% enhancement towards future prospects and the
applicable multiplier is 18. Thus, deducting 1/3rd towards personal expenses,
the compensation towards loss of dependency is calculated as follows -
15,000 + 6000 (15000 x 40%) x 12 x 18 x 2/3 = 30,24,000/-
13. The appellant is not entitled to compensation under the head loss of
love & affection since a sum of Rs.40,000/- has been awarded by the
Tribunal under the head loss of consortium. Hence, the amount of Rs.40000/-
awarded towards loss of love & affection is set aside. The amount of
Rs.25,000/- awarded towards funeral expenses is on the higher side and
_____
https://www.mhc.tn.gov.in/judis C.M.A. No.1175 of 2023
hence the same is reduced to Rs.15,000/-. The amount of Rs.15,000/-
awarded by the Tribunal towards loss of estate is reasonable and hence the
same is confirmed. Thus, the compensation awarded by the Tribunal is
enhanced from Rs.13,29,600/- to Rs.30,94,000/-, break-up as follows -
Sl. No Description Amount Amount Award
awarded by awarded by confirmed or
Tribunal this Court enhanced or
(Rs) (Rs) granted
1. Loss of dependency 12,09,600/- 30,24,000/- Enhanced
2. Loss of consortium 40,000/- 40,000/- Confirmed
3. Funeral expenses 25,000/- 15,000/- Reduced
4. Loss of love and 40,000/- - Set aside
affection to the
petitioner
5. Loss of estate 15,000/- 15,000/- Confirmed
Total 17,52,200/- 30,94,000/- Enhanced by
Rs.13,41,800/-
14. With the above modification, this Civil Miscellaneous Appeal is
partly allowed and the compensation awarded by the Tribunal at
Rs.17,52,200/- is hereby enhanced to Rs.30,94,000/- together with interest at
7.5% per annum (excluding the default period, if any) from the date of
petition till the date of deposit. The 2nd respondent / Insurance company is
_____
https://www.mhc.tn.gov.in/judis C.M.A. No.1175 of 2023
directed to deposit the award amount, now determined by this Court along
with interest and costs, less the amount already deposited, if any, within a
period of six (6) weeks from the date of a receipt of copy of this Judgment, at
the first instance and recover the same from the first respondent, owner of the
vehicle. On such deposit, the appellant is permitted to withdraw the award
amount along with interest and costs, less the amount if any, already
withdrawn. The appellant is directed to pay the necessary Court Fee, if any,
on the enhanced award amount. No costs.
16.08.2023
rgr Index: Yes/No Speaking Order / Non-Speaking Order Neutral Citation: Yes / No To
1. The III Additional District Judge, Motor Accident Claims Tribunal, Villupuram @ Kallakurichi.
2.The Section Officer, VR Section, High Court, Madras.
_____
https://www.mhc.tn.gov.in/judis C.M.A. No.1175 of 2023
SUNDER MOHAN, J.
rgr
C.M.A. No.1175 of 2023
Dated: 16.08.2023
_____
https://www.mhc.tn.gov.in/judis C.M.A. No.1175 of 2023
C.M.A.No.1175 of 2023
SUNDER MOHAN,J.
Today, the matter is listed under the caption “For being spoken to” at
the instance of the learned counsel for the appellant.
2. When the matter is taken up for hearing, the learned counsel for the
appellant brought it to the notice of the Court that in the 13th and 14th
paragraph of the order, the amount awarded by the Tribunal has been wrongly
stated.
3. Accordingly, the 13th and 14th paragraph of the order shall be
amended as follows:-
i) In the Tabular column, the total amount awarded by Tribunal
“Rs.17,52,200/-” shall be replaced with “Rs.13,29,600/-” and the enhanced
amount in the Award confirmed or enhanced or granted column
“Rs.13,41,800/-” shall be replaced with “Rs.17,64,400/-”
ii) In the 3rd line of 14th paragraph of the order, the amount
“Rs.17,52,200/-” shall be replaced with “Rs.13,29,600/-”.
_____
https://www.mhc.tn.gov.in/judis C.M.A. No.1175 of 2023
SUNDER MOHAN,J.
nr
4. Registry is directed to issue fresh order copy by incorporating the
above said changes.
15.09.2023
nr
C.M.A.No.1175 of 2023
_____
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!