Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nagarathinam vs The Managing Director
2024 Latest Caselaw 94 Mad

Citation : 2024 Latest Caselaw 94 Mad
Judgement Date : 3 January, 2024

Madras High Court

Nagarathinam vs The Managing Director on 3 January, 2024

                                                                           C.M.A.(MD).No.1256 of 2017


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                             RESERVED ON       : 04.12.2023

                                             PRONOUNCED ON : 03.01.2024

                                                       CORAM:

                           THE HONOURABLE MRS.JUSTICE L.VICTORIA GOWRI

                                               C.M.A.(MD)No.1256 of 2017


                     Nagarathinam                                      ... Appellant

                                                        Vs.

                     The Managing Director,
                     Tamil Nadu State Transport Corporation,
                     Byepass Road,
                     Madurai.                                          ... Respondent

                     PRAYER : Civil Miscellaneous Appeal filed under Section 173 of the
                     Motor Vehicles Act, 1988, to enhance the award passed in M.C.O.P.No.
                     902 of 2012 dated 06.10.2015 on the file of the 4th Additional
                     Subordinate Judge (Motor Accidents Claims Tribunal), Madurai.
                                  For Appellant        : Ms.P.Yasmin Begum
                                  For Respondent       : Mr.M.Prakash

                                                     JUDGMENT

This Civil Miscellaneous Appeal has been filed by the

appellant/petitioner challenging the judgment and decree passed by the

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

learned Motor Accident Claims Tribunal (4th Additional Subordinate

Judge), at Madurai in M.C.O.P.No.902 of 2012 dated 06.10.2015. The

appellant herein is the claimant in the claim petition and the injured

claimant has preferred this appeal seeking enhancement of compensation.

2.For the sake of convenience, the parties are addressed herein as

per the rank in M.C.O.P.No.902 of 2012.

3.The brief facts leading to the filing of the Civil Miscellaneous

Appeal is as follows:-

On 22.07.2011 at about 17.15 hours at Cumbam to Chinnamanur

Main road near Anumanthapatty bus stop I.e., 3 kms south of

Uthamapalayam Police Station, the petitioner was travelling in a bus

bearing registration No.TN-72-N-1213 belonging to the respondent as

passenger from Cumbam to Chinnamanur. Due to the over crowd in the

bus, the petitioner was standing near the front entrance of the bus, while

the same was running along Cumbam to Chinnamanur road from north to

south direction. When the bus was proceeding from north to south, the

driver drove the bus in a rash and negligent manner and while the bus

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

was crossing Cumbam, he applied sudden break causing a sudden jolt. As

a result of which, the petitioner was thrown away from the bus and

sustained severe head injury and she was immediately rushed to

Uthamapalayam Government Hospital for first aid and from there, she

was shifted to Devadoss Multispeciality hospital on 22.07.2011 itself.

Thereafter, she was discharged on 02.08.2011. After which, she

continued her treatment as out patient. The accident occurred only due to

rash and negligent driving of the driver of the respondent. As a result of

which, the petitioner has filed a claim petition seeking compensation of

Rs.5,00,000/- from the respondent Corporation for the rash and negligent

driving of the driver of the respondent Corporation to compensate the

injury sustained by the her/injured.

4.The respondent Corporation had filed a counter before the

learned Tribunal refuting the allegations made by the petitioner in the

claim petition and claimed that the accident happened only due to the

petitioner who failed to hold the hand bar near the front entrance.

5.The learned Tribunal framed three issues and three witnesses

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

were examined as P.W.1 to P.W.3 thereby marking Ex.P1 to Ex.P3 on the

side of the petitioner and one witness was examined on the side of the

respondent Corporation and no document was marked. The learned

Tribunal after recording the evidence and hearing the arguments

advanced on both the sides and scrutinizing the evidence, both the oral

and documentary and upon appreciation of evidence, held that the

accident occurred only due to the negligence of the driver of the

respondent Corporation. The respondent Corporation is held vicariously

liable for the conduct of the driver of the Corporation. The partial

permanent disability of 39% as fixed by P.W.3 Doctor Adiyappan is

excessive and the learned Tribunal has reduced the same to 29% and had

calculated compensation for partial permanent disability by fixing Rs.

2,000/- per percentage for 29%. Thereby, a sum of Rs.58,000/- granted

towards partial permanent disability. The learned Tribunal has awarded a

sum of Rs.9,000/- (Rs.4,500x2) for loss of income for two months. The

learned Tribunal has awarded the compensation under the following

heads:-

Head Compensation awarded (I)Partial Permanent Disability: Rs.58,000/-





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



                           (ii)loss of income:               Rs.9,000/-
                           (iii)Pain and suffering           Rs.30,000/-
                           (iii)Extra nourishment:           Rs.5,000/-
                           (iv)Transportation:               Rs.5,000/-
                           (v)Medical Expenses:              Rs.92,560/-
                           (vi)Loss to cloths:               Rs.1,000/-
                           Total compensation awarded:       Rs.2,00,560/- with interest @
                                                             7.5 % from the date of the claim
                                                             until the realization and costs.



6.Challenging the award, the petitioner has filed this Civil

Miscellaneous Appeal seeking enhancement of compensation claiming

that the Tribunal ought to have awarded compensation at a higher rate of

more than Rs.2,000/- for every percentage of disability by considering

that the petitioner has sustained grievous head injury wherein dislocation,

blood clot in brain and right ear, which could be substantiated from the

C.T. Scan report which was marked as Ex.P17 to Ex.P21. The petitioner

further claims that the Tribunal ought to have considered that the

petitioner is facing severe head ache all the time, suffering from tinnitus,

amnesia loss of memory, dimness of eye sight and loss of sensation in

taste and smell, etc. The learned counsel for the petitioner categorically

submitted that the Tribunal ought to have applied multiplier method for

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

arriving at the compensation for the disability.

7.In the instant case, the petitioner had claimed that she earned an

amount of Rs.10,000/- per month by her fruits/snacks vending business

per month. However, considering the fact that she did not file any

document to prove the same, the learned Tribunal has fixed a sum of Rs.

4,500/- as monthly income and on the basis of which, the Tribunal has

awarded a compensation of Rs.9,000/- for two months under the head of

loss of income. However, while considering the head of partial

permanent disability, the learned Tribunal put into account the evidence

deposed by P.W.3 namely Doctor Adiyappan, who issued the permanent

disability certificate assessing the disability as 39%. Taking into account

the cross examination of P.W.3, wherein the said Doctor Adiyappan had

admitted that he was not the Medical Officer, who treated the petitioner

but he had issued the said disability certificate on the basis of the scan

report taken at the time of treatment undergone by the petitioner during

2015 and he further deposed that all those blood clots in the said scan

report has been duly treated and presently the petitioner is no more

suffering for blood clots in any part of her head. That apart he had also

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

admitted that the scan report will not reveal anything about the memory

aspects of the petitioner. Considering all those facts, the learned Tribunal

felt that the partial permanent disability of 39% as fixed by P.W.3 is

excessive and has reduced the same to 29% and had calculated

compensation for partial permanent disability by fixing Rs.2,000/- per

percentage for 29%. Considering the fact that the accident took place in

the year 2015 and even after span of 7 years, the petitioner is still

suffering the side effects of injury sustained and the same has been duly

deposed by the Doctor who is treating the petitioner post accident.

Hence, this Court is of the considered view that the learned Tribunal

ought not to have reduced the percentage of partial permanent disability

from 39% to 29% without any rational justification.

8.In view of the same, this Court is inclined to fix the partial

permanent disability to 39% as certified by P.W.3 vide Ex.P22, who is an

expert witness. That apart this Court is also inclined to enhance the

compensation from Rs.2,000/- to Rs.2,500/- per percentage I.e. Rs.

2500x39%=Rs.97,500/-. The learned Tribunal has fixed the monthly

income of the petitioner as Rs.4,500/- I.e. Rs.150/- per day. This Court is

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

inclined to enhance the monthly income from Rs.4,500/- to Rs.6,000/- ie.

Rs.200/- per day. Hence, the compensation under the Head of loss of

income for two months is enhanced from Rs.9,000/- to Rs.12,000/-.

Hence, the total compensation will be enhanced from Rs.2,00,560/- to

2,43,060/-.




                           Head              Compensation Compensation Enhanced/
                                             awarded before awarded before Confirmed
                                             learned        this Court
                                             Tribunal
                           (I)Partial        Rs.58,000/-     Rs.97,500/-       Enhanced
                           Permanent
                           Disability:
                           (ii)loss       of Rs.9,000/-      Rs.12,000/-       Enhanced
                           income:
                           (iii)Pain     and Rs.30,000/-     Rs.30,000/-       Confirmed
                           suffering
                           (iii)Extra        Rs.5,000/-      Rs.5,000/-        Confirmed
                           nourishment:
                           (iv)Transportat Rs.5,000/-        Rs.5,000/-        Confirmed
                           ion:
                           (v)Medical        Rs.92,560/-     Rs.92,560/-       Confirmed
                           Expenses:
                           (vi)Loss       to Rs.1,000/-      Rs.1,000/-        Confirmed
                           cloths:
                           Total             Rs.2,00,560/-   Rs.2,43,060/-     Enhanced
                           compensation
                           awarded:




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





9.The petitioner/claimant is entitled to a sum of Rs.2,43,060/- as

compensation with interest at the rate of 7.5% from the date of the claim

petition till the date of realization. The second respondent/insurance

company is directed to deposit Rs.2,43,060/- with 7.5% interest from

date of the claim petition till the date of realization and the amount if not

deposited earlier, has to be deposited within a period of 8 weeks from the

date of receipt of copy of this order. On such deposit, the

petitioner/claimant is permitted to withdraw the award amount with

proportionate interest after deducting any amount received by him earlier

without filing any formal petition before the Tribunal. The

petitioner/claimant is not entitled for interest for the default period, if

there is any.

10.Accordingly, the Civil Miscellaneous Appeal stands partly

allowed. There shall be no order as to costs.



                                                                                            03.01.2024
                     NCC      : Yes / No
                     Index    : Yes / No
                     Internet : Yes
                     Mrn




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



                                                                L.VICTORIA GOWRI, J.

                                                                                         Mrn




                     To

                     1.The Motor Accidents Claims Tribunal,
                       (4th Additional Sub Judge), Madurai.

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







                                                                                 03.01.2024






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 : MAIMS

 
 
Latestlaws Newsletter