Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Managing Director vs Mumtaj
2023 Latest Caselaw 7309 Mad

Citation : 2023 Latest Caselaw 7309 Mad
Judgement Date : 30 June, 2023

Madras High Court
The Managing Director vs Mumtaj on 30 June, 2023
                                                                                  C.M.A.No.360 of 2023

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                    DATED : 30.06.2023

                                                          CORAM

                            THE HON'BLE MRS. JUSTICE J.NISHA BANU
                                             AND
                      THE HON'BLE MR. JUSTICE D.BHARATHACHAKRAVARTHY

                                                  C.M.A.No.360 of 2023
                                                          and
                                                  C.M.P.No.2410 of 2023

                     The Managing Director,
                     Tamil Nadu State Transport
                     Corporation (Kumbakonam ) Ltd.,
                     Railway Station New Road,
                     Kumbakonam- 612 001                                   ... Appellant
                                                            Vs.

                     1. Mumtaj
                        W/o Jaheer Hussain

                     2. Mohamed Fizal,
                        S/o Jaheer Hussain

                     3. Najumudeen,
                       S/o Jaheer Hussain

                     4. Sabeetha Bee,
                        W/o Abdul Wahab                                    ...Respondents


                                  Civil Miscellaneous Appeal filed under Section 173 of the Motor

                     Vehicles Act, 1988, against the judgment and decree dated 28.07.2020

https://www.mhc.tn.gov.in/judis
                     Page 1/6
                                                                                     C.M.A.No.360 of 2023

                     made in M.C.O.P.No.83 of 2017 on the file of the Motor Accident Claims

                     Tribunal/ Special Sub Judge, Cuddalore.

                                        For Appellant       : Mr.D.Raghu


                                        For Respondent      : Mrs.Ramya V.Rao

                                                          JUDGMENT

This Civil Miscellaneous Appeal is filed by the Insurance Company

aggrieved by the award of the Tribunal dated 28.07.2020, in and by

which, in respect of the claim of compensation of a fatal accident, a total

compensation of Rs.40,34,500/- was awarded by the Tribunal. Aggrieved

by the quantum, the appellant Corporation is before this Court.

2. Heard Mr.D.Raghu, learned counsel for the appellant and

Mrs.Ramya V.Rao, learned counsel for the respondent.

3. Learned counsel for the appellant would submit that in this case,

the income is taken at Rs.25,000/- on the basis of the assessment and

other particulars of one Mumtaz Trading and Industries. Admittedly, all

the said documents produced before the Tribunal in Exs.P8 to P17,

stood in the name of the first claimant/wife and not the

deceased/husband. Inspite of specific cross examination, they were not

able to produce any document to connect the husband with the said https://www.mhc.tn.gov.in/judis Page 2/6 C.M.A.No.360 of 2023

concern or that the husband is working in any capacity or that he was

managing the affairs of the said concern. Therefore, on the mere basis of

the documents relating to Mumtaz Trading and Industries, the income

was fixed. In that view of the matter, the Tribunal erred in taking the said

income and only a notional income could have been taken and therefore,

the award needs interference.

4. Per contra, the learned counsel appearing on behalf of the

claimants would submit that inspite of specific cross examination by the

appellant Insurance Company, P.W.1 had specifically denied that her

husband was working only as a mechanic and not running Mumtaz

Trading and Industries. Between the husband and wife, the concern was

run in the name of the wife but however, the same was managed only by

the deceased/husband. From the very answer in the cross examination

that after his death, Mumtaz Trade and Industries is not being run would

itself go to show that the concern which was in the business of extracting

oil from cashewnuts was being run only by the deceased and therefore,

the said income, that too, being only a reasonable sum of Rs.25,000/- was

rightly taken by the Tribunal and the quantum is arrived.

5. We have considered the rival submissions made and perused the

https://www.mhc.tn.gov.in/judis Page 3/6 C.M.A.No.360 of 2023

material records of the case. We have specifically gone through the cross

examination of P.W.1 Mumtaz also. We find force in the submissions

made by the learned counsel for the respondent.

6. The cross examination of P.W.1 has clearly brought out that

Mumtaz Trading and Industrial was no more running after the death of

the first claimant's husband. Secondly, she has categorically denied that

her husband was only working as a mechanic and answered positively

that it was her husband who was running the entire business. Thirdly, we

also find that in the teeth of the said categorical case by P.W.1/ wife that

the business is run only by the husband and the evidence let in by them,

when no contrary evidence has been let in to disprove the same, we hold

that the Tribunal was right in holding that the deceased was only

running the said business and accordingly, taking the said business as the

income of the deceased.

7. In that view of the matter, we do not find any error in the award

of the Tribunal in taking the monthly income at Rs.25,000/-. Therefore,

the Civil Miscellaneous Appeal is without any merits. Accordingly, the

Civil Miscellaneous Appeal is dismissed. The balance compensation, if

any, to be deposited within a period of six weeks from the date of receipt

https://www.mhc.tn.gov.in/judis Page 4/6 C.M.A.No.360 of 2023

of a copy of this order and the claimants are permitted to withdraw their

entire sum as apportioned by the Tribunal. No costs. Consequently,

connected miscellaneous petition is closed.

                                                                   (J.N.B,J.)    (D.B.C, J.)
                     Index        : Yes / No                             30.06.2023
                     Internet     : Yes
                     vsi



                     To

                     The Motor Accident Claims Tribunal/
                     Special Sub Judge,
                     Cuddalore.




https://www.mhc.tn.gov.in/judis
                     Page 5/6
                                                    C.M.A.No.360 of 2023

                                               J. NISHA BANU, J.
                                                            and
                                  D.BHARATHA CHAKRAVARTHY,J.

                                                                   vsi




                                              C.M.A.No.360 of 2023




                                                         30.06.2023




https://www.mhc.tn.gov.in/judis
                     Page 6/6

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter