Citation : 2023 Latest Caselaw 9195 Mad
Judgement Date : 28 July, 2023
C.M.A. No.284 of 2022
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 28.07.2023
CORAM :
THE HONOURABLE MR.JUSTICE SUNDER MOHAN
C.M.A.No.284 of 2022
1.Meena
2.Minor Kanishka
3.Minor Sabarivasan
4.Minor Sunmathi
5.Jayamani .. Appellants
Vs.
1.Baskaran
2. The Divisional Manager
Divisional Office,
New India Assurance Co. Ltd.,
Office situated at Amman Complex,
Mettur Road, Erode – 638 011. .. Respondents
Prayer: This Civil Miscellaneous Appeal is filed under Section 173 of Motor
Vehicles Act, 1988, against the judgment and decree dated 30.03.2031 passed
in MCOP No.602 of 2018 on the file of Motor Accident Claims Tribunal,
Special District Court at Erode District.
_____
1/14
https://www.mhc.tn.gov.in/judis
C.M.A. No.284 of 2022
_____
2/14
https://www.mhc.tn.gov.in/judis
C.M.A. No.284 of 2022
For Appellants : Mr.Ma.P.Thangavel
For Respondents : No appearance for R1
Mrs.R.Sreevidhya for R2
JUDGMENT
This Civil Miscellaneous Appeal has been filed by the appellants
challenging the award dated 30.03.2031 passed in MCOP No.602 of 2018 on
the file of Motor Accident Claims Tribunal, Special District Court at Erode
District.
2. The appellants filed MCOP No.602 of 2018 on the file of Motor
Accident Claims Tribunal, Special District Court at Erode District claiming a
sum of Rs.30,00,000/- as compensation for the death of one Murugesan who
died in the accident that took place on 01.02.2018.
3. According to the appellants, on 01.02.2018, while the deceased
Murugesan was riding his TVS XL bearing Regn.No.TN39 BW 0816
alongwith his friend as pillion rider, on the Avinashi to Karumathampatty
_____
https://www.mhc.tn.gov.in/judis C.M.A. No.284 of 2022
Road, near Thekkalur Santhai from East to West direction, the 1st respondent
rode his bike bearing Regn.No.TN37 BY 4340 in a rash and negligent manner
in the same direction and hit against the deceased motorcycle. Due to the
sudden hit, both the rider as well as the pillion rider of the motorcycle were
thrown away and sustained multiple grievous injuries all over their bodies.
Inspite of treatment, the said Murugesan died on 02.02.2018 and hence the
appellants filed the claim petition claiming compensation against the
respondents.
4. The 1st respondent remained exparte before the Tribunal.
5. The 2nd respondent filed counter statement denying the averments
made in the claim petition including the manner of accident. The deceased
alone rode the motorcycle under the influence of alcohol in a rash and
negligent manner and caused the accident. The deceased did not wear helmet
at the time of accident and thereby violated the policy conditions. The
appellant has not impleaded the owner and insurer of the TVS XL and hence
_____
https://www.mhc.tn.gov.in/judis C.M.A. No.284 of 2022
the claim petition is bad for non-joinder of necessary parties. The 2nd
respondent denied the age, avocation and income of the deceased. The total
compensation claimed by the appellants is excessive and prayed for dismissal
of the claim petition.
6. Before the Tribunal, the 1st appellant examined herself as PW1 and
one Gurusamy, eye-witness to the accident was examined as PW2. Nine
documents were marked as Exs.P.1 to Exs.P.9. On the side of the
respondents, Dr.V.Balaji was examined as RW1 and Accident Register was
marked as Ex.R1.
7. The Tribunal after considering the evidence and documents filed on
the side of the appellants as well as respondents, held that the accident
occurred due to the rash and negligent riding by the rider of the bike bearing
Regn.No.TN37 BY 4340, fixed 75% negligence on the part of the rider of the
bike and 25% on the deceased, rider of the TVS XL bearing Regn.No.TN39
BW 0816 for not possessing valid licence and not wearing helmet at the time
_____
https://www.mhc.tn.gov.in/judis C.M.A. No.284 of 2022
of accident. The Tribunal directed the 2nd respondent / Insurance company to
pay 75% of the award amount, i.e. Rs. 15,90,000/- as compensation to the
appellants.
8. Challenging the award of the Tribunal fixing 25% negligence on the
part of deceased, the appellants have filed the instant appeal.
9. The learned counsel appearing for the appellants submitted that the
Tribunal erred in fixing the negligence on the deceased at 15% for not wearing
helmet and 10% for not possessing valid driving licence at the time of accident
in the absence of any evidence let in by the second respondent/insurance
company to prove the same. The learned counsel further submitted that the
manner of accident would go to show that no contributory negligence can be
fixed for not possessing valid driving licence at the time of accident. The
Tribunal having found that the accident occurred only due to the negligence of
the offending vehicle which is also a two-wheeler, erred in fixing contributory
negligence on the deceased. The Tribunal erred in fixing the notional income
_____
https://www.mhc.tn.gov.in/judis C.M.A. No.284 of 2022
of the deceased as Rs.10,000/- per month when the appellants have claimed
that the deceased was working in a power loom. The accident had taken
place in the year 2017 and the Tribunal ought to have fixed Rs.15,000/- per
month as notional income of the deceased and prayed for enhancement of
compensation. The learned counsel fairly submitted that the compensation
awarded under other heads are just
10. Per contra, the learned counsel for the 2nd respondent / Insurance
Company contended that the Hon'ble Apex Court and this Court had
consistently taken a view for non-possession of driving licence and not
wearing helmet, 20% contributory negligence would be just and reasonable.
The learned counsel further submitted that the appellants failed to prove that
the avocation and income of the deceased. In the absence of any documentary
evidence, the notional income fixed by the Tribunal at Rs.10,000/- per month
is not meagre and prayed for dismissal of the appeal.
11. Though notice has been served on the first respondent and his name
_____
https://www.mhc.tn.gov.in/judis C.M.A. No.284 of 2022
has been printed in the cause list, there is no representation for him either in
person or through counsel.
12. Heard the learned counsel appearing for the appellants as well as 2 nd
respondent and perused the materials available on record.
13. The questions involved in the instant appeal are -
(i) whether the Tribunal is right in fixing 25% contributory negligence on the part of the deceased ;
(ii) whether the quantum of compensation awarded by the Tribunal is just and reasonable.
14 (i). As regards the first question, from the materials on record, it is
seen that the deceased did not possess valid driving licence at the time of
accident. Admittedly, he did not wear helmet at the time of accident. Though
it is seen from Ex.R1-Accident Register that the deceased smelt of alcohol,
there is no evidence to suggest that he was under the influence of alcohol.
Considering the facts and circumstances of the case and the view taken by the
_____
https://www.mhc.tn.gov.in/judis C.M.A. No.284 of 2022
Hon'ble Apex Court and this Court in number of cases, this Court is of the
view that it would be reasonable to fix 20% contributory negligence on the
deceased for not possessing driving licence and not wearing helmet at the time
of accident.
_____
https://www.mhc.tn.gov.in/judis C.M.A. No.284 of 2022
14 (ii) In so far as the quantum of compensation is concerned, it is seen
that the only dispute is with regard to the notional income fixed by the
Tribunal. The accident took place in the year 2018. The appellants have
established the avocation of the deceased who was survived by his wife, three
minor children and his mother. Considering the age and avocation of the
deceased, cost inflation index and the year of accident, this court is of the
view that it would be reasonable to fix the notional income of the deceased as
Rs.14,000/- per month. The deceased was aged 36 years at the time of
accident. The multiplier applicable is 15. There are four dependents of the
deceased. By applying multiplier 15, adding 40% towards future prospects
and deducting 1/4th towards personal expenses of the deceased, the
compensation under the head loss of income is calculated as follows -
14,000 + 5600 (14000 x 40%) x 12 x 15 x ¾ = 26,46,000/-
Thus, the compensation awarded by the Tribunal is enhanced from
_____
https://www.mhc.tn.gov.in/judis C.M.A. No.284 of 2022
Rs.21,20,000/- to Rs.28,76,000/-, break-up as follows -
Sl. Description Amount Amount Award
No awarded by awarded by confirmed or
Tribunal this Court enhanced or
(Rs) (Rs) granted
1. Loss of income 18,90,000/- 26,46,000/- Enhanced
2. Funeral expenses 15,000/- 15,000/- Confirmed
3. Damages to clothes 15,000/- 15,000/- Confirmed
4. Loss of consortium 40,000/- 40,000/- Confirmed
5. Parental Consortium 1,20,000/- 1,20,000/- Confirmed
6. Filial Consortium 40,000/- 40,000/- Confirmed
Total 21,20,000/- 28,76,000/-
Less: Contributory 5,30,000/- 5,75,200/-
negligence fixed (25%) (20%)
on the deceased
Net compensation 15,90,000/- 23,00,800/- Enhanced by
payable to the Rs.7,10,800/-
appellants
The interest awarded by the Tribunal @ 9% is hereby reduced to 7.5%
per annum.
15. In the result, this Civil Miscellaneous Appeal is partly allowed and
_____
https://www.mhc.tn.gov.in/judis C.M.A. No.284 of 2022
the compensation awarded by the Tribunal at Rs.21,20,000/- is hereby
enhanced to Rs.28,76,000/- 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 second respondent/Insurance Company is directed to deposit
Rs.23,00,800/-, being 80% of the award amount (after deducting 20%
contributory negligence on the part of the deceased) along with proportionate
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. On such
deposit, the appellants 1 & 5 are permitted to withdraw their share of the
award amount, on the basis of apportionment fixed by the Tribunal, along
with proportionate interest and costs, less the amount if any, already
withdrawn. The share of the minor appellants 2 to 4 are directed to be
deposited in any one of the Nationalised Bank, till the minors attain majority.
However, the 1st appellant, mother of the minor appellants is permitted to
withdraw the accrued interest, once in three months. The appellants are
directed to pay necessary court fee on the enhanced amount if any. No costs.
_____
https://www.mhc.tn.gov.in/judis C.M.A. No.284 of 2022
26.07.2023 rgr Index: Yes/No Speaking Order / Non-Speaking Order Neutral Citation: Yes / No
SUNDER MOHAN, J rgr
To
1. The Special District Judge, Motor Accident Claims Tribunal, Erode District.
2. The Section Officer, VR Section, High Court, Madras.
C.M.A. No.284 of 2022
Dated: 28.07.2023
_____
https://www.mhc.tn.gov.in/judis C.M.A. No.284 of 2022
_____
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!