Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S.Tamil Nadu State Transport ... vs Nagajothi
2023 Latest Caselaw 292 Mad

Citation : 2023 Latest Caselaw 292 Mad
Judgement Date : 5 January, 2023

Madras High Court
M/S.Tamil Nadu State Transport ... vs Nagajothi on 5 January, 2023
                                                                               C.M.A.No.1904 of 2020

                                  THE HIGH COURT OF JUDICATURE AT MADRAS
                                                 DATED: 05.01.2023
                                                       CORAM:
                           THE HONOURABLE MR.JUSTICE R.SUBRAMANIAN
                                             AND
                     THE HONOURABLE MR.JUSTICE SATHI KUMAR SUKUMARA KURUP

                                              C.M.A.No.1904 of 2020
                                                       and
                                              C.M.P.No.14087 of 2020

                     M/s.Tamil Nadu State Transport Corporation Ltd.,
                     Kumbakonam (Division),
                     New Railway Station Road,
                     Kumbakonam.                                                     ...Appellant

                                                          Vs.

                     1.Nagajothi
                     2.Minor Narmatha
                     3.Minor Sinthu
                     4.Minor Swetha
                     5.Minor Kanishkar
                       (Minors are rep. By their mother 1st respondent Nagajothi)
                     6.Govindharaj
                     7.Govindhammal                                               ...Respondents

                     Prayer: Civil Miscellaneous Appeal filed under Section 173 of the Motor
                     Vehicles Act, 1988, against the judgment and decree dated 18.02.2020 made
                     in M.C.O.P.No.818 of 2016 on the file of the Motor Accident Claims
                     Tribunal / Principal District Judge, Perambalur.



                     1/8


https://www.mhc.tn.gov.in/judis
                                                                                     C.M.A.No.1904 of 2020

                                             For Appellant       : Ms.P.Rajathi

                                             For Respondents     : Mr.T.Gopinath



                                                      JUDGMENT

(Judgment of the Court was made by R.SUBRAMANIAN, J.)

The appeal is by the State Transport Corporation, aggrieved by the

award of a sum of Rs.20,86,000/- for the death of one Gunalan in a road

accident that occurred on 27.05.2016 at about 2.45 p.m.

2.According to the claimants, who are wife, children and parents

of the deceased Gunalan, when the said Gunalan was riding a two wheeler

along with one Nithyaraj as a pillion rider, the bus belonging to the

respondent Corporation bearing Registration No.TN-68-N-0239 driven by

its driver in a rash and negligent manner came in the opposite direction and

dashed against the two wheeler. As a result of the accident, both the rider as

well as the pillion rider suffered fatal injuries and died on the spot. A case in

Crime No.152 of 2016 under Section 304-A of IPC was registered against

the driver of the bus in Manalmedu Police Station. Claiming that the

https://www.mhc.tn.gov.in/judis C.M.A.No.1904 of 2020

deceased was working as an Electrician and earning a sum of Rs.25,000/-

per month, the claimants sought for a compensation of Rs.30,00,000/-.

3.The Corporation resisted the claim contending that the accident

did not occurr in the manner suggested by the claimants. It was the rider of

the motor cycle, who was responsible for the accident. The income of the

claimant was stated to be exaggerated and quantum of compensation was

also categorized as excessive.

4.Before the Tribunal, the 1st respondent / 1st claimant was

examined as P.W.1, the claimant in the connected OP was examined as

P.W.2 and one Dinesh an eye-witness was examined as P.W.3. Exs.P1 to P7

were marked. On the side of the Corporation, the driver of the bus was

examined as R.W.1. The Tribunal upon assessment of the evidence

concluded that the accident occurred due to rash and negligent driving of

the bus. The Tribunal took into consideration the fact that the driver of the

bus had not made any complaint to the police as well as the fact that the

First Information Report was lodged against the driver of the bus. It

https://www.mhc.tn.gov.in/judis C.M.A.No.1904 of 2020

categorised the evidence of the driver as intersted testimony and concluded

that the negligence was on the part of the driver of the bus.

5.On the quantum, the Tribunal took the monthly income of the

deceased as Rs.12,000/-, since there was no evidence in respect of the

income as asserted by the claimants. The Tribunal adopted an increase of

40% towards future prospects, deducted 20% towards his personal expenses

and arrived a sum of Rs.20,16,000/- as total loss of dependency. It also

awarded a sum of Rs.40,000/- towards loss of consortium, Rs.15,000/-

towards loss of estate and Rs.15,000/- towards funeral expenses. In all, the

Tribunal arrived at a total compensation of Rs.20,86,000/-. Aggrieved, the

Corporation is on appeal.

6.We have heard Ms.P.Rajathi, learned counsel for the Corporation

and Mr.T.Gopinath, learned counsel for the claimants.

7.While the learned counsel for the Corporation would contend

that the Tribunal was not right in disbelieving the evidence of R.W.1 / driver

https://www.mhc.tn.gov.in/judis C.M.A.No.1904 of 2020

of the bus, Mr.T.Gopinath, learned counsel for the claimants would submit

that the driver of the bus had not even chosen to lodge a complaint against

the rider of the two wheeler. He would also point out that the First

Information Report was lodged by a third party and therefore, it would form

basic evidence for the manner in which the accident took place.

8.We find force in the contention of the learned counsel for the

respondents. If the driver of the bus claims negligence on the part of the two

wheeler, he should have lodged a complaint with the police. In the absence

of any such complaint we do not think that the Tribunal could be faulted for

disbelieving his evidence. We therefore, confirm the conclusions of the

Tribunal on the question of negligence.

9. Passing on to the quantum, we find that the compensation

determined is very reasonable, considering the age of the deceased and his

profession. The Tribunal has taken only Rs.12,000/- per month as notional

income which is just and proper. We do not see any ground to interfere with

the quantum of compensation as awarded by the Tribunal.

https://www.mhc.tn.gov.in/judis C.M.A.No.1904 of 2020

10.We are also informed that the connected appeal in

C.M.A.No.1959 of 2020, in which the challenge was to the compensation

awarded to the pillion rider in the very same accident has been dismissed by

this Court on 04.01.2021. Hence, this Civil Miscellaneous Appeal fails and

it is accordingly, dismissed. No costs. Consequently, connected

miscellaneous petition is closed.

                                                                    (R.S.M.,J.)     (S.S.K.,J.)
                                                                            05.01.2023
                     kkn

                     Internet:Yes/No
                     Index:Yes/No
                     Speaking/Non-speaking order







https://www.mhc.tn.gov.in/judis
                                                           C.M.A.No.1904 of 2020




                     To:-

                     The Motor Accident Claims Tribunal,
                     Principal District Court,
                     Perambalur.







https://www.mhc.tn.gov.in/judis
                                                      C.M.A.No.1904 of 2020




                                                R.SUBRAMANIAN, J.
                                                             and
                                  SATHI KUMAR SUKUMARA KURUP, J.

                                                                    KKN




                                               C.M.A.No.1904 of 2020
                                                                  and
                                               C.M.P.No.14087 of 2020




                                                            05.01.2023







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