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

The Branch Manager vs R.Vijay
2023 Latest Caselaw 2034 Mad

Citation : 2023 Latest Caselaw 2034 Mad
Judgement Date : 8 March, 2023

Madras High Court
The Branch Manager vs R.Vijay on 8 March, 2023
                                                                             C.M.A.No.3512 of 2017


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     DATED: 08.03.2023

                                                          CORAM

                                  THE HONOURABLE MR. JUSTICE A.A.NAKKIRAN

                                                   C.M.A.No.3512 of 2017
                                                            and
                                                   C.M.P No.22452 of 2017
                     The Branch Manager
                     Royal Sundaram Aliance Insurance Co. Ltd.,
                     Subramaniam Buildings
                     No.1, Club House Road
                     2nd Floor, Anna Salai
                     Chennai-600 002.                                        .. Appellant

                                                           Vs.
                     1.R.Vijay
                     2.H.R.Ramasamy                                          ..Respondents

                     Prayer: The Civil Miscellaneous Appeal is preferred under Section 173 of
                     the Motor Vehicles Act, 1988, against the judgment and decree dated
                     12.03.2015 made in MACTOP No.623 of 2014 on the file of the Motor
                     Accident Claims Tribunal/ Special Sub Judge, Dharmapuri.
                                   For Appellant          : Mr.G.Vasudevan

                                   For Respondents        : Mr.T.Ganesan for R1
                                                            No Appearance for R2


                     1/8




https://www.mhc.tn.gov.in/judis
                                                                                C.M.A.No.3512 of 2017


                                                       JUDGMENT

The appeal on hand is filed against the judgment and decree dated

12.03.2015 passed in MCOP No.623 of 2014, on the file of the Motor

Accident Claims Tribunal/Special Sub Judge, Dharmapuri.

2. The Royal Sundaram Aliance Insurance Company Limited is the

appellant, who filed this appeal questioning the quantum of compensation.

3. The accident occurred on 13.11.2011 at 5.45 p.m., at Royakottai -

Hosur Road, in between Birjeypur and Sanamaha. The Uthanappalli Police

Station registered a case in Crime No.168 of 2011. The 1st

respondent/claimant was riding Honda Shine CBF Motor Cycle/Solo

bearing Registration No.KA-51-W-883 from Dharmapuri to Hosur. The

first respondent/claimant, due to the accident sustained grievous injuries

including head injury and frontal bone fracture and also lost his 5 front

upper teeth and three lower jaw teeth. Thereafter, the claim petition was

filed and the Tribunal adjudicated the issues with reference to the

https://www.mhc.tn.gov.in/judis C.M.A.No.3512 of 2017

documents and evidences. The appellant/Insurance company has defended

their case. The Tribunal has awarded a total compensation of

Rs.14,33,667/-.

4. The learned counsel appearing on behalf of the appellant/Insurance

Company mainly contended that the quantum of compensation granted by

the Tribunal is exorbitant. The compensation granted towards pain and

suffering, medical bills, transport to hospital, mental agony and attender

charges are on the higher side and based on that, the appellant/Insurance

Company has chosen to file the present appeal. The Tribunal has

erroneously adopted the multiplier method instead of adopting the

percentage method. The Tribunal has erroneously assessed the disability at

70% and it has to be reduced. This apart, the first respondent/claimant is

working as System Engineer in TCS Company and there is no loss of

income. Thus, the compensation awarded is exorbitant. For the aforesaid

reasons, the award is liable to be dismissed.

https://www.mhc.tn.gov.in/judis C.M.A.No.3512 of 2017

5. The learned counsel for the 1st respondent/claimant disputed the

said contention by stating that considering the grievousness of the injuries,

the Tribunal awarded the compensation and there is no excessive award and

accordingly, the appeal is liable to be dismissed.

6. Insofar as the assessment of disability by the Tribunal is

concerned, the PW2/doctor assessed the disability at 45% for bone fracture

and PW3/doctor assessed the disability at 36% for loss of 5 front upper teeth

and three lower jaw teeth. But, the Tribunal has reduced the disability and

totally fixed the disability at 70%, considering the nature of injuries and the

evidence of PW2 and PW3 and Ex.P13 disability certificate and Ex.P14 X-

ray. Hence, the disability fixed by the Tribunal is a correct assessment.

7. Considering the nature of the injuries as well as the disability

sustained, this Court is of the considered opinion that it is not a functional

disability and in fact, the claimant is employed, more specifically he was

https://www.mhc.tn.gov.in/judis C.M.A.No.3512 of 2017

working as System Engineer in TCS Company, Bangalore. Therefore, there

is no future loss of income. This being the factum, the award of

compensation by adopting the multiplier is unnecessary. Contrary, a sum of

Rs.3,000/- for 1% disability shall be granted considering the year of the

accident is 2011. Accordingly, the disability compensation is reduced to

Rs.2,10,000/- by this Court instead of Rs.7,87,542/- assessed by the

Tribunal.

8. Insofar as the other heads of the compensation are concerned, the

assessment of the compensation under the said heads by the Tribunal is a

just compensation and it does not call for any interference by this Court.

9. For the forgoing reasons, the compensation awarded by the Tribunal

under the impugned award is modified in the following manner:









https://www.mhc.tn.gov.in/judis
                                                                             C.M.A.No.3512 of 2017


                                          Heads              Amount      Award Amount
                                                          awarded by the by this Court
                                                            Tribunal         (Rs.)
                                                              (Rs.)
                                  Disability at 70% and    7,87,542/-      Rs.2,10,000/-

future loss of income (5,515 x 17 x 70 (Disability at x 12/100 70% x 3000) Pain and suffering 75,000/- 75,000/-

                                  Temporary loss of          16,545/-           16,545/-
                                  income for three
                                  months
                                  Medical Expenses         4,34,580/-         4,34,580/-
                                  Transport to hospital      45,000/-           45,000/-
                                  Extra Nourishment          10,000/-           10,000/-
                                  and damages to
                                  articles
                                  Mental Agony               50,000/-           50,000/-
                                  Attender charges           15,000/-           15,000/-
                                  Total                   14,33,667/-         8,56,125/-



                             10. In the result,

(i) This appeal is partly allowed and the Appellant Insurance Company

is directed to deposit the modified award amount i.e, Rs.8,56,125/- along

with interest at the rate of 7.5% per annum and costs, after deducting the

https://www.mhc.tn.gov.in/judis C.M.A.No.3512 of 2017

amount already deposited, if any, to the credit of MCOP.No.623 of 2014

within a period of six weeks from the date of receipt of a copy of this

Judgment.

(ii) On such deposit being made, the Tribunal is directed to transfer the

award amount to the bank account of the first respondent/claimant along

with accrued interest through RTGS within a period of two weeks

thereafter. No costs. Consequently, connected Miscellaneous Petition is

closed.

08.03.2023 Index : Yes/No Speaking Order/Non-Speaking Order uma

To

1.The Motor Accident Claims Tribunal, Special Sub Judge, Dharmapuri.

2.The Section Officer, V.R Section, High Court, Madras.

A.A.NAKKIRAN, J.

uma

https://www.mhc.tn.gov.in/judis C.M.A.No.3512 of 2017

C.M.A.No.3512 of 2017

and

CMP No.22452 of 2017

08.03.2023

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