Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Managing Director vs Jesuraj
2024 Latest Caselaw 20822 Mad

Citation : 2024 Latest Caselaw 20822 Mad
Judgement Date : 19 October, 2024

Madras High Court

The Managing Director vs Jesuraj on 19 October, 2024

                                                                          C.M.A.(MD) No.1341 of 2013

                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                   DATED : 19.10.2024

                                                        CORAM

                                  THE HON'BLE MR.JUSTICE SUNDER MOHAN

                                           C.M.A.(MD) No.1341 of 2013
                                                     and
                                             M.P.(MD)No.1 of 2013


                    The Managing Director,
                    Tamil Nadu State Transport Corporation,
                    Division – 1,
                    Kumbakonam.                                                   ... Appellant


                                                          Vs.

                    Jesuraj.                                                     ... Respondent


                    Prayer: Civil Miscellaneous Appeal filed under Section 173 of the Motor
                    Vehicles Act, 1988, against the judgement and decree dated 18.08.2007
                    passed in M.C.O.P.No.23 of 2006, on the file of the Motor Accidents
                    Claims Tribunal, Sub Court, Kulithalai.




                                   For Appellant       : Mr.M.Prakash

                                   For Respondent      : Dispensed with

                                                         *****


                    _____________
https://www.mhc.tn.gov.in/judis
                    Page No. 1 of 7
                                                                            C.M.A.(MD) No.1341 of 2013

                                                      JUDGMENT

The above appeal has been filed by the Transport Corporation,

challenging the finding on negligence and the quantum of compensation

awarded by the Tribunal.

2. The respondent had filed a claim petition stating that while he

was travelling in a bus belonging to the appellant transport corporation,

the driver of the bus dashed against the central median wall in a rash and

negligent manner, as a result of which he was thrown away from the bus

and sustained grievous injuries.

3. The appellant filed a counter, stating that the driver had applied

the brake suddenly to avoid a collision with another two wheeler, which

was ridden in a rash and negligent manner; that inadvertently, it dashed

against the wall of the central median and hence, there was no negligence

on the part of the driver; and that they were not liable to pay

compensation.

4. Before the Tribunal, the respondent examined himself as P.W.1

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

and a doctor as P.W.2 and marked Exs.P1 to P7. The appellant examined

R.W.1 and did not mark any documents.

5. The learned counsel for the appellant/Transport Corporation

submitted that the finding on negligence is contrary to the evidence of

R.W.1, who is the driver of the vehicle; that the evidence of the claimant

ought to have been rejected by the Tribunal; and that the compensation

awarded by the Tribunal is excessive.

6. In view of the order that this Court proposes to pass, notice to

the sole respondent is dispensed with.

7. The points for consideration in the instant appeal are as follows:

‘a. Whether the finding on negligence by the Tribunal is justified?

b. Whether the quantum of compensation awarded by the

Tribunal is just and reasonable?’

8. The claimant/respondent examined himself as P.W.1 and stated

that while he was travelling in the bus, the driver of the bus rode the bus

in a rash and negligent manner and dashed against the central median

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

wall, which caused the accident. The driver of the bus was examined as

R.W.1 and had deposed that he had dashed against the central median wall

to avoid an accident with a two wheeler, which was ridden in a rash and

negligent manner. However, it is seen that R.W.1 had not given any

complaint and he had also not challenged the FIR. Hence, the evidence of

R.W.1, who is an interested witness, does not inspire confidence. The

evidence of the respondent/claimant is corroborated by his version in the

FIR-Ex.P1. Therefore, there is no infirmity in the finding of the Tribunal

with regard to negligence.

9. As regards the quantum, it is seen that the claimant had

sustained several injuries, including dislocation of bones in the hand and

the doctor had assessed the disability at 38%. The Tribunal had awarded

the total compensation of Rs.1,36,840/- for the disability and under other

heads including loss of income, medical expenses, pain and sufferings,

extra nourishment and transportation charges, which is reasonable.

Therefore, there is no infirmity in the award of the Tribunal. Hence, the

award of the Tribunal is confirmed.

10. The appellant/Transport Corporation is directed to pay the

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

enhanced compensation of Rs.1,36,840/- (Rupees One Lakh Thirty Six

Thousand Eight Hundred and Forty only) together with interest at 7.5%

p.a., from the date of the claim petition till the date of realization and

costs, less the amount already deposited, if any, within a period of eight

(8) weeks from the date of receipt of a copy of this order.

11. On such deposit, the respondent/claimant is permitted to

withdraw the award amount with interest and costs, less the amount

already withdrawn, if any, by filing appropriate application before the

Tribunal.

12. In the result, this Civil Miscellaneous Appeal is dismissed. No

costs. Consequently, connected miscellaneous petition is closed.

19.10.2024 Index: Yes/ No NCC: Yes / No Speaking Order / Non-Speaking Order apd

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

To:

1. The Motor Accidents Claims Tribunal, Additional District Judge, Ramanathapuram.

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

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

SUNDER MOHAN, J.

apd

19.10.2024

_____________ 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