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

The Branch Manager vs Minor Ragavi
2024 Latest Caselaw 15340 Mad

Citation : 2024 Latest Caselaw 15340 Mad
Judgement Date : 8 August, 2024

Madras High Court

The Branch Manager vs Minor Ragavi on 8 August, 2024

                                                                   C.M.A.(MD) No.651 of 2018

                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                              DATED : 08.08.2024

                                                   CORAM

                                  THE HON'BLE MR.JUSTICE SUNDER MOHAN

                                         C.M.A.(MD) No.651 of 2018
                                                    and
                                         C.M.P.(MD) No.7525 of 2018


                    The Branch Manager,
                    M/s.Reliance General Insurance Company Limited,
                    Annasalai, Teynampet,
                    Chennai - 600 018.                                   ... Appellant

                                                     Vs.

                    1.Minor Ragavi
                      D/o.Ravichandran
                      rep. by her mother/R3

                    2.Rani
                      D/o.Ravichandran

                    3.Thamayanthi
                      W/o.Ravichandran

                    4.Rajagobal
                      S/o.Natesan

                    5.Poongkodi
                      W/o.Rajagobal

                    6.Govindasamy
                      S/o.Ramasamy                                       ... Respondents


                    _____________
https://www.mhc.tn.gov.in/judis
                    Page No. 1 of 11
                                                                          C.M.A.(MD) No.651 of 2018

                    Prayer:- Civil Miscellaneous Appeal filed under Section 173 of the Motor
                    Vehicles Act, 1988 praying to set aside the Judgment and Decree passed
                    by the Special District Court (Motor Accident Claims Tribunal), Tenkasi
                    in M.C.O.P.No.1050 of 2014, dated 29.03.2016.


                                    For Appellant      : Mr.V.Sakthivel

                                    For R1 to R5       : Mr.N.Sudhagar Nagaraj

                                    For R6             : No appearance


                                                    JUDGMENT

The instant Civil Miscellaneous Appeal has been filed by the

Insurance Company challenging the Award dated 29.03.2016 passed by

the Special District Court (Motor Accident Claims Tribunal), Tenkasi in

M.C.O.P.No.1050 of 2014, on the ground that the quantum of

compensation awarded by the Tribunal is excessive.

2. Since the sixth respondent had remained exparte before the

Tribunal, notice to the sixth respondent is dispensed with.

3. The first to fifth respondents/claimants filed a claim petition in

M.C.O.P.No.1050 of 2014 before the Tribunal stating that on 05.05.2014

at about 08.15 a.m., while the deceased Ravichandran and his wife who is

_____________ https://www.mhc.tn.gov.in/judis

the third respondent herein were proceeding in a two wheeler bearing

Registration No.TN-49-K-9760, the driver of a Car bearing Registration

No.TN-10-AD-4510 owned by the sixth respondent drove the vehicle in a

rash and negligent manner and collided with the two wheeler, as a result

of which, the deceased sustained multiple injuries and succumbed to the

injuries later. The third respondent who is the wife of the deceased had

filed M.C.O.P.No.1088 of 2014 for the injuries sustained by her in the

said accident.

4. The sixth respondent owner of the vehicle had remained exparte

before the Tribunal. The appellant Insurance Company had filed counter

affidavit stating that the accident took place only due to the negligence of

the deceased and therefore, neither the appellant nor the sixth respondent

is liable to pay the compensation.

5. Before the Tribunal, in both M.C.O.Ps., the first to fifth

respondents/claimants had examined the third respondent who is the wife

of the deceased as P.W.1 and the Doctor as P.W.2 and marked 15

documents as Exs.P1 to P15. On the side of the appellant Insurance

Company, two documents were marked as Exs.R1 and R2.

_____________ https://www.mhc.tn.gov.in/judis

6. The Tribunal, after taking into consideration of the oral and

documentary evidence, awarded a sum of Rs.19,64,689/- as compensation

to the first to fifth respondents/claimants for the death of the said

Ravichandran.

7. The learned counsel for the appellant submitted that the deceased

was also guilty of negligence and therefore, the Tribunal ought to have

fixed the contributory negligence on the part of the deceased; that the

quantum of compensation awarded by the Tribunal is excessive inasmuch

as the Tribunal has awarded a sum of Rs.3,10,000/- towards loss of

consortium and love and affection to the five claimants which is contrary

to the settled principles of law; and that the driver of the car insured with

the appellant did not have a valid licence.

8. The learned counsel for the first to fifth respondents/claimants

submitted that the Tribunal, after taking into consideration of evidences

let in by both sides including the deposition of P.W.1 who was the pillion

rider of the two wheeler, found that the accident took place only due to the

rash and negligent driving of the driver of the car insured with the

_____________ https://www.mhc.tn.gov.in/judis

appellant Insurance Company; and that the compensation awarded by the

Tribunal is just and reasonable and hence no interference is called for.

9. The questions that arise for consideration in the instant appeal are

(a) whether the Tribunal is right in holding that the driver of the sixth

respondent's car drove the vehicle in a rash and negligent manner and that

the appellant Insurance Company is liable to pay the compensation? and

(b) whether the Tribunal has awarded just and reasonable compensation to

the first to fifth respondents/claimants?

10. As regards the question on negligence, it is seen that the first to

fifth respondents/claimants had examined P.W.1 who was also injured in

the accident. Her evidence is clear, cogent and establishes that the

accident took place only due to the negligence of the driver of the car

insured with the appellant. The appellant Insurance Company has not let

any contra evidence to disprove the evidence let in on the side of the first

to fifth respondents/claimants. Therefore, the Tribunal is right in holding

that the driver of the offending vehicle insured with the appellant

Insurance Company was negligent while driving the car.

_____________ https://www.mhc.tn.gov.in/judis

11. As regards the question of quantum of compensation, it is seen

that the Tribunal had taken the monthly income of the deceased as

Rs.13,740/- on the basis of Ex.P8 Pay Certificate filed on the side of the

first to fifth respondents/claimants. The Pay Certificate has not bee

seriously disputed by the appellant. The deceased was working as a

Village Assistant. The deceased was aged 49 years at the time of accident

and hence, the multiplier applicable is 13. Since there are five

dependents, 1/4th of the income had to be deducted towards personal

expenses. Thus, the award of compensation of Rs.16,07,580/- under the

head of loss of income is just and reasonable. The award of compensation

under the other heads such as funeral expenses, loss of estate, transport

charges are also just and reasonable.

12. However, it is seen that the Tribunal had awarded a total

amount of Rs.3,10,000/- to the first to fifth respondents/claimants towards

loss of love and affection and loss of consortium. This is excessive and

contrary to the guidelines issued by the Hon'ble Supreme Court. The first

to fifth respondents/claimants are entitled to Rs.40,000/- each under the

head of loss of consortium. Hence, the quantum of compensation awarded

_____________ https://www.mhc.tn.gov.in/judis

under the heads 'loss of love and affection' and 'loss of consortium' in the

impugned Award is modified to Rs.2,00,000/-. Thus, the total

compensation payable to the first to fifth respondents/claimants is as

under:-

Amount awarded by the Amount awarded by this Award Sl. Tribunal Court confirmed or No Head Amount Head Amount enhanced or reduced

1 Loss of Rs.16,07,580 Loss of Rs.16,07,580 Confirmed income income 2 Funeral Funeral Expenses Rs.25,000/- Expenses Rs.25,000/- Confirmed 3 For loss of For loss of Confirmed estate Rs.10,000/- estate Rs.10,000/-

                       4 Transport                          Transport
                         Charges                Rs.10,000/- Charges           Rs.10,000/-    Confirmed
                       5 For loss of                         Loss       of
                         love          &                     consortium to
                         affection to R1       Rs.1,00,000/- R1               Rs.40,000/-     Reduced
                       6 For loss of                        Loss       of
                         love          &                    consortium to
                         affection to R2        Rs.10,000/- R2                Rs.40,000/-    Enhanced
                       7 For loss of                         Loss       of
                         consortium to                       consortium to
                         R3                    Rs.1,00,000/- R3               Rs.40,000/-     Reduced
                       8 For loss of                        Loss       of
                         love          &                    consortium to
                         affection to R4        Rs.50,000/- R4                Rs.40,000/-     Reduced
                       9 For loss of                        Loss       of
                         love          &                    consortium to
                         affection to R5        Rs.50,000/- R5                Rs.40,000/-     Reduced


                    _____________
https://www.mhc.tn.gov.in/judis



                                  Amount awarded by the       Amount awarded by this         Award
                     Sl.               Tribunal                      Court                confirmed or
                     No             Head       Amount          Head         Amount        enhanced or
                                                                                            reduced

                      10 Medical                            Medical
                         Expenses                Rs.2,109/- Expenses         Rs.2,109/-    Confirmed
                                  Total      Rs.19,64,689/-    Total     Rs.18,54,689/- Reduced by
                                                                                        Rs.1,10,000/-

13. It is seen that the Tribunal found that the owner of the car

insured with the appellant did not have any valid licence and hence

granted liberty to the appellant Insurance Company to pay the

compensation and recover the same from the sixth respondent. This

finding is also confirmed, as the evidence suggests that the driver did not

have a valid license.

14. The Tribunal has awarded interest at 9% per annum which is

excessive in the facts and circumstance of the case. This Court is of the

view that the first to fifth respondents/claimants would be entitled to the

interest at 7.5% per annum.

15. The appellant Insurance Company is directed to deposit the

aforesaid modified amount together with interest at the rate of 7.5% per

annum from the date of claim petition till the date of realization and costs,

_____________ https://www.mhc.tn.gov.in/judis

less the amount already deposited, if any, within a period of 4 weeks from

the date of receipt of a receipt of a copy of this order.

16. If the appellant Insurance Company has already deposited the

compensation in excess, the appellant Insurance Company is permitted to

withdraw the excess amount together with interest accrued thereon by

filing appropriate application before the Tribunal.

17. The second and fifth respondents are permitted to withdraw the

amount and interest and cost, in the same proportion awarded by the

Tribunal, less the amount already withdrawn, if any, by filing appropriate

application before the Tribunal.

18. As far as the first respondent is concerned, she was a minor at

the time of filing of claim petition in the year 2014. It is seen from the

records that the first respondent would have now attained majority.

Therefore, the first respondent is directed to file appropriate application

before the Tribunal for recording her as a major for the purpose of

withdrawing her share along with interest and costs.

_____________ https://www.mhc.tn.gov.in/judis

19. In the result, this Civil Miscellaneous Appeal is partly allowed.

No costs. Consequently, connected Miscellaneous Petition is closed.

08.08.2024 Index: Yes/ No Neutral Citation: Yes / No JEN

Copy To:

The Special District Judge, Motor Accident Claims Tribunal, Tenkasi.

_____________ https://www.mhc.tn.gov.in/judis

SUNDER MOHAN, J.

JEN

and

08.08.2024

_____________ 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