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

K.Marayammal @ Pappathy vs S.Senthilkumar
2023 Latest Caselaw 3267 Mad

Citation : 2023 Latest Caselaw 3267 Mad
Judgement Date : 28 March, 2023

Madras High Court
K.Marayammal @ Pappathy vs S.Senthilkumar on 28 March, 2023
                                                                                 C.M.A.No.1545 of 2014

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                    DATED: 28.03.2023
                                                        CORAM
                                  THE HONOURABLE MR. JUSTICE A.A.NAKKIRAN
                                               C.M.A.No.1545 of 2014

                     1.K.Marayammal @ Pappathy
                     2.K.Poongodi
                     3.P. Vasuki
                     4.P. Santhi                                                ... Appellants

                                                            ..Vs..
                     1.S.Senthilkumar
                     2.P.Periya Karuppan
                     3.The Branch Manager,
                       National Insurance Company Limited
                       78, Thiruvenkadasamy Chetti Street,
                       Erode – 11.                                            ...Respondents

                     Prayer: Civil Miscellaneous Appeal filed under Section 173 of the Motor
                     Vehicles Act, 1988, to set aside and re-fix the liability on the insurer/1st
                     respondent/Insurance Company awarded in the judgment and decree dated
                     22.11.2012 made in M.C.O.P.No.222 of 2011 on the file of the Motor
                     Accidents Claims Tribunal/I Additional District Court, Erode.

                                    For Appellant           : Mr.M.Guruprasad


                                    For Respondents         : Ms.R.Sreevidhya for R3



                     1/8


https://www.mhc.tn.gov.in/judis
                                                                                C.M.A.No.1545 of 2014




                                                       JUDGMENT

This appeal has been filed by the appellants/claimants seeking

enhancement of compensation under the impugned award dated 22.11.2012

passed by the Motor Accident Claims Tribunal/ I Additional District Court,

Erode, in MCOP.No.222 of 2011.

2. On 17.01.2011 at 01.15 hours, when the husband of the first

appellant and the father of the appellants 2 to 4 namely Kumarasamy was

riding a TVS Moped bearing Regn.No.TN-33-C-2051 along the Nethaji

street, near Babu Hospital, Marapalam from east to west direction, at that

time, a Eicher Mini Lorry bearing Regn.No.TN-67-1557, driven by the first

respondent in the same direction in a rash and negligent manner, dashed

behind the TVS 50 Moped. Due to the sudden impact, the said Kumarasamy

was thrown away from the vehcile and he sustained injuries in his head,

chest and got simple injuries all over his body. Immediately he was admitted

in the Government Hospital, Erode and died on the same day itself.

Thereafter, the claim petition has been filed. The Tribunal adjudicated the

https://www.mhc.tn.gov.in/judis C.M.A.No.1545 of 2014

issues with reference to the documents and evidences. The Tribunal made a

clear finding that the accident occurred only due to the rash and negligent

act of the first respondent. Accordingly, the second respondent, owner of

the vehicle, is made liable to pay a compensation to the

appellants/claimants.

3. As far as the quantum of compensation is concerned, the learned

counsel appearing on behalf of the appellants mainly contended that the

compensation awarded by the Tribunal is inadequate and on the lesser side.

The deceased sustained fatal injuries and therefore, the Tribunal ought to

have granted more compensation under various heads. The Tribunal has

erred in concluding that there is no valid license for the first respondent

since he had not given any reply notice to the notice issued by the third

respondent. The Tribunal had come to the said conclusion not on any

legally acceptable evidence or proof and the same had been based on the

surmises and conjectures. The finding of the Tribunal in respect of the pay

and recover is indefensible in the eye of law since there is a statutory

https://www.mhc.tn.gov.in/judis C.M.A.No.1545 of 2014

obligation on the part of the insurer to pay compensation to the victims who

is a third party to the contract. The reasons adduced by the Tribunal for

fixing the liability on the part of the first respondent does not sounds good

in law and the same is unsustainable in law.

4. The learned counsel appearing on behalf of the third respondent/

Insurance Company disputed the contention by stating that the Tribunal has

granted reasonable compensation under various heads and no enhancement

needs to be granted. At the time of accident, the driver of the offending

vehicle did not possess the driving license and had no experience to drive

the mini lorry on the date of accident. He further submitted that the

deceased was solely responsible for the accident and hence the third

respondent is not liable to pay any compensation. The second respondent

allowed the first respondent to drive the vehicle without driving license and

committed violation of policy conditions and hence, the liability fixed on

the part of the second respondent is correct. Therefore, the Tribunal is right

in granting the compensation under various heads and it does not call for

any interference. Hence the appeal is liable to be dismissed.

https://www.mhc.tn.gov.in/judis C.M.A.No.1545 of 2014

5. Heard the learned counsel for the appellants/claimants and the

learned counsel for the third respondent and perused the entire materials

available on record.

6. Before the Tribunal, on the side of the Appellants/claimants, two

witnesses were examined as PW1 and PW2 and nine documents were

marked as Ex.P1 to Ex.P9. On the side of the Insurance Company, one

witness was examined as RW1 and five documents were marked as Ex.R1

to Ex.R5.

7. A perusal of the award would reveal that Ex.P1 is the Copy of the

First Information Report registered by the police and RW1 deposed that the

first respondent had no valid and effective driving license on the date of

accident. Even after issuing notice to the first and second respondent to

produce the driving license of the first respondent, they have not produced

the same. In respect of the same, Ex.R2 to Ex.R5 were marked. It is also

noticed that the driver of the mini lorry had no valid driving license at the

https://www.mhc.tn.gov.in/judis C.M.A.No.1545 of 2014

time of accident. From the evidence of RW1, it reveals that Ex.R3, lawyer's

notice and Ex.R4 and Ex.R5 returned postal covers were marked by the 3 rd

respondent /Insurance company. Even after receipt of the same, he did not

produce the driving license. All these factors will clearly reveal that the

driver of the moped was not possessing a driving license at the time of the

accident. However, there was Insurance policy coverage for the said Moped

as seen from the Insurance policy which was marked as Ex.R2 by the third

respondent/Insurance Company before the Tribunal.

8. It is now settled law that whenever the driver of the insured vehicle

was not possessing a driving license at the time of the accident, the

Insurance Company will have to pay the compensation amount to the

claimant and recover the same from the owner of the vehicle (insured).

However, as seen from the impugned award, without considering the

aforesaid settled law, the Tribunal has fixed the entire liability only on the

part of the 2nd respondent, who is the owner of the vehicle and failed to

award pay and recovery rights to the third respondent/Insurance Company.

Therefore, this Court is of the opinion that it would be appropriate to fix the

https://www.mhc.tn.gov.in/judis C.M.A.No.1545 of 2014

liability on the second respondent to pay the compensation to the appellants/

claimants and thereafter, recover the same from the third respondent

/Insurance Company. Therefore, this Court is inclined to modify the finding

of the Tribunal in respect of pay and recovery. Except the same, there is no

modification with regard to the quantum of compensation awarded by the

Tribunal.

9. In the result,

(i) This Appeal is partly allowed.

(ii) The entire liability fixed on the second respondent, who is the

owner of the vehicle, by the Tribunal under the impugned award is set aside.

(iii) The second respondent/owner of the vehicle is directed to

deposit the Award amount together with interest from the date of claim till

the date of deposit and costs as assessed by the Tribunal, to the credit of

MCOP.No.222 of 2011 within a period of six weeks from the date of receipt

of a copy of this Judgment and thereafter, recover the same from the third

respondent/Insurance Company, in accordance with law.

https://www.mhc.tn.gov.in/judis C.M.A.No.1545 of 2014

A.A.NAKKIRAN, J.

gv

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

the award amount along with accrued interest to the bank account of the

appellants/claimants through RTGS within a period of two weeks thereafter.

No costs.

28.03.2023

Index:Yes/No Speaking/Non-Speaking Order:Yes/No gv

To

1. The I Additional District Court, Erode.

(Motor Accidents Claims Tribunal),

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

C.M.A.No.1545 of 2014

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