Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

D.Jayanthi vs The Managing Director
2023 Latest Caselaw 9559 Mad

Citation : 2023 Latest Caselaw 9559 Mad
Judgement Date : 3 August, 2023

Madras High Court
D.Jayanthi vs The Managing Director on 3 August, 2023
                                                                        C.M.A. No.1514 of 2023

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                              DATED: 03.08.2023

                                                   CORAM :

                                  THE HONOURABLE MR.JUSTICE SUNDER MOHAN

                                             C.M.A.No.1514 of 2023

                  1.D.Jayanthi
                  2.Minor D.Divya Dharshini
                    (rep by his mother, Natural guardian and
                     N.F.Jayanthi 1st Appellant herein)
                  3.Papathi                                        ...Appellants/Petitioners


                                                       Vs.

                  The Managing Director
                  Tamil Nadu Transport Corporation (VPM) Ltd.,
                  Kanchipuram – 631 502.                    ...Respondents/Respondents


                  Prayer: This Civil Miscellaneous Appeal is filed under Section 173 of Motor

                  Vehicles Act, 1988, against the Judgment and Decree in M.C.O.P.No.2718 of

                  2018 dated 14.12.2021 on the file of the Motor Accident Claims

                  Tribunal/(Special Sub Judge No.2, Chennai)



                  _____
                  1/10



https://www.mhc.tn.gov.in/judis
                                                                             C.M.A. No.1514 of 2023

                                         For Appellants     : M/s.Ramya V. Rao
                                         For Respondent     : Mr.S.S.Santhosakumar

                                                    JUDGMENT

This Civil Miscellaneous Appeal has been filed by the appellants

challenging the quantum of compensation granted by the Tribunal in the

award dated 14.12.2021 made in M.C.O.P.No.2718 of 2018 on the file of the

Motor Accident Claims Tribunal/ Special Judge No.2, Court of Small Causes,

Chennai.

2.The appellants filed M.C.O.P. No.2718 of 2018 on the file of the the

Motor Accident Claims Tribunal/ Special Judge No.2, Court of Small Causes,

Chennai, claiming a sum of Rs.40,00,000/- as compensation for the death of

one Dhanasekaran, who died in the accident that took place on 01.03.2018.

3. According to the appellants, on 01.03.2018 at about 08.35 hours,

when the deceased Dhanasekaran as a pedestrian was crossing at

Chengalpattu to Tambaram National Highway, proceeding from West to East,

the driver of the bus bearing Regn.No.TN 21 N 1319 belonging to the

_____

https://www.mhc.tn.gov.in/judis C.M.A. No.1514 of 2023

respondent drove the same in a rash and negligent manner endangering public

safety, coming from Chengalpattu to Tambaram direction, hit the said

Dhanasekaran and caused the accident. In the above said accident, the said

Dhanasekaran sustained grievous injuries all over the body and died on the

spot. Hence, the appellants filed claim petition claiming compensation

against the respondent.

4. The respondent filed counter statement denying all the averments

made by the appellants in the claim petition. According to the respondent, the

driver of the bus drove the same with due care and caution observing traffic

rules. At about 08.45 hours, the bus was nearing Vidhyala School in

Urapakkam, the deceased person suddenly crossed the road and invited the

accident. Hence, the respondent is not liable to pay compensation to the

appellants. The total compensation claimed by the appellants is excessive

and prayed for dismissal of the claim petition.

_____

https://www.mhc.tn.gov.in/judis C.M.A. No.1514 of 2023

5. Before the Tribunal, the 1st appellant examined herself as PW1 and

one Nehru, eye-witness to the accident was examined as PW2. Eight

documents were marked as Exs.P.1 to Exs.P.8. Neither documents were

marked nor witnesses were examined on the side of the respondent.

6. The Tribunal after considering the evidence and documents filed on

the side of the appellants held that the accident occurred due to the rash and

negligent driving by the driver of the bus belonging to the respondent and

directed the respondent to pay a sum of Rs.19,98,000/- as compensation to

the appellants.

7.Aggrieved by the said order, the appellants have preferred the present

appeal seeking enhancement of compensation.

8. M/s.Ramya V.Rao, the learned counsel for the appellants submitted

that the award of compensation by the Tribunal is meagre inasmuch as the

notional income taken by the Tribunal as Rs.11,000/- is erroneous; that the

_____

https://www.mhc.tn.gov.in/judis C.M.A. No.1514 of 2023

accident took place in the year 2018, the appellants have established that the

deceased was working as a vegetable merchant; and that the Tribunal ought to

have fixed higher notional income. The learned counsel fairly submitted that

the award of the compensation under the other heads are just and reasonable

and prayed for allowing the appeal.

9. Mr.S.S.Santhosakumar, the learned counsel for the respondent,

per contra submitted that the appellants have not produced any document to

prove the avocation and income of the deceased. In the absence of any

documentary evidence, the Tribunal was right in fixing the notional income

as Rs.11,000/- per month. The learned counsel further submitted that there is

no merit in the appeal and prayed for dismissal of the appeal.

10. Heard the learned counsel appearing for the appellants as well as

respondent and perused the materials available on record.

11. The only question involved in this instant appeal is whether the

quantum of compensation awarded by the Tribunal is just and reasonable.

_____

https://www.mhc.tn.gov.in/judis C.M.A. No.1514 of 2023

12. On perusal of the records, this Court finds that the appellants,

through PW1 have proved that the deceased was working as a vegetable

vendor, at the time of accident. However, the appellants have not established

the income of the deceased. Considering the year of accident, avocation of

the deceased and Cost Inflation Index, this Court is of the view that that it

would be reasonable to fix Rs.14,000/- per month as notional income of the

deceased. The multiplier “15’’ has to be adopted since the deceased was aged

40 years at the time of accident. Since the appellants are wife, minor daughter

and mother, 1/3rd has to be deducted towards personal expenses. Thus, by

appying multiplier 15, adding 40% towards future prospects and deducting

1/3rd towards personal expenses of the deceased, the compensation awarded

by the Tribunal under the head Loss of Dependency is calculated as follows:

Rs.14,000+ 5600 (14000 X 40%) X 12 X 15 X 2/3 = Rs.23,52,000/-

13. The compensation awarded by the Tribunal under other heads are

just and reasonable and hence, the same are confirmed. Thus, the

_____

https://www.mhc.tn.gov.in/judis C.M.A. No.1514 of 2023

compensation awarded by the Tribunal is enhanced from Rs.,19,98,000/- to

Rs.25,02,000/-, break-up as follows -

                         Sl. Description              Amount        Amount      Award
                         No                          awarded by     awarded confirmed or
                                                      Tribunal       by this  enhanced or
                                                        (Rs)       Court (Rs)   granted
                         1.       Loss of            18,48,000/-   23,52,000/-    Enhanced
                                  Dependency
                         2.       Loss of            1,20,000/-    1,20,000/-     Confirmed
                                  Consortium
                         3.       Loss of Estate      15,000/-       15,000/-     Confirmed
                         4.       Funeral Expenses    15,000/-      15,000/-      Confirmed
                                        Total        19,98,000/-   25,02,000/-    Enhanced
                                                                                      by
                                                                                 Rs.5,04,000/-


14. With the above modification, this Civil Miscellaneous Appeal is

partly allowed and the compensation awarded by the Tribunal at

Rs.19,98,000/- is hereby enhanced to Rs.25,02,000/- 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 respondent/Transport Corporation is

directed to deposit the award amount, now determined by this Court, less the

_____

https://www.mhc.tn.gov.in/judis C.M.A. No.1514 of 2023

amount already deposited, if any, within a period of six (6) weeks from the

date of a receipt of copy of this Judgment. On such deposit, the appellants 1

and 3 are permitted to withdraw their share of the award amount, less the

amount if any, already withdrawn, on the basis of apportionment fixed by the

Tribunal. The share of the minor 2nd appellant is directed to be deposited in

any one of the Nationalised Bank till the minor appellant attains majority.

However, the 1st appellant, mother of the minor 2nd appellant is permitted to

withdraw the accrued interest once in three months. The appellants are

directed to pay the necessary Court Fee, if any, on the enhanced award

amount. No costs.

03.08.2023 dk

Index: Yes/No Speaking Order / Non-Speaking Order Neutral Citation: Yes / No

_____

https://www.mhc.tn.gov.in/judis C.M.A. No.1514 of 2023

To

1.The Special Judge No.2 Motor Accident Claims Tribunal Small Causes Court Chennai.

2. The Section Officer, VR Section, High Court, Madras.

_____

https://www.mhc.tn.gov.in/judis C.M.A. No.1514 of 2023

SUNDER MOHAN, J dk

C.M.A. No. 1514 of 2023

03.08.2023

_____

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