Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nandhini vs K.Vadivel
2024 Latest Caselaw 18214 Mad

Citation : 2024 Latest Caselaw 18214 Mad
Judgement Date : 12 September, 2024

Madras High Court

Nandhini vs K.Vadivel on 12 September, 2024

Author: R.Hemalatha

Bench: R. Hemalatha

                                                                             CMA.No.1894 of 2024


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED: 12.09.2024

                                                      CORAM:

                                  THE HONOURABLE MRS.JUSTICE R. HEMALATHA

                                              C.M.A.No.1894 of 2024

                     Senthilkumar (Died)

                     1. Nandhini
                     2.Manikandan
                     3.Aravindhan                                       ... Appellants
                                                        vs.
                     1. K.Vadivel

                     2. M/s.National Insurance Company Limited,
                     Having Divisional Office at
                     Door No.19/B, S.R. Complex, Rajamani Thottam,
                     Bhavani Main Road, Sankari Taluk, Salem District,
                     Having Divisional Office at
                     No.1, TP Hub, 2nd Floor, LRN Building,
                     LRN Colony, Saradha College Main Road,
                     Salem.                                            ... Respondents

                     PRAYER: Civil Miscellaneous Appeal filed under Section 173 of the
                     Motor Vehicles Act, 1988 against the Award dated 02.11.2021 in
                     M.C.O.P. 24 of 2020 on the file of the Motor Accident Claims Tribunal,
                     Special District Court, Salem.




                     1/10
https://www.mhc.tn.gov.in/judis
                                                                                      CMA.No.1894 of 2024




                                  For Appellants       : Mr.R.Navaneetha Krishnan
                                  For R2               : Mr.J.Michael Visuvasam


                                                   JUDGMENT

The appellants are the claimants in M.C.O.P. 24 of 2020 on the

file of the Motor Accident Claims Tribunal, Special District Court, Salem.

They filed the claim petition under Section 166 of the Motor Vehicles Act,

1988 seeking compensation of Rs.60,00,000/- for the death of one Uma @

Umarani (wife of claimant 1 (since deceased) and mother of claimants 2

to 4), in a road accident that took place on 03.07.2019.

2. The brief case of the appellants / claimants is as follows :

On 03.07.2019, Uma @ Umarani (since deceased) was riding a

two wheeler bearing Registration Number TN-90-B-5067 on Thirumagal

Bypass Road and at about 6.55 hours, a speeding lorry bearing

Registration Number TN-52-H-5384 belonging to the first respondent, hit

the two wheeler driven by Uma @ Umarani (deceased), as a result of

which, she sustained grievous injuries all over her body. She was

immediately rushed to Government Hospital, Salem. However, she died on

the way to hospital.

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

3. According to the claimants, the rash and negligent driving of

the driver of the lorry bearing Registration Number TN-52-H-5384 was

the cause of the accident and that since the said vehicle was insured with

the second respondent, the National Insurance Company Limited, the

owner and the insurer are jointly and severally liable to pay compensation

to them.

4. In the Tribunal the owner of the lorry remained absent and

was set ex parte. The second respondent resisted the claim petition on all

the grounds available to the insurer under Section 170 of the Motor

Vehicles Act.

5. The Tribunal after analysing the evidence on record, fastened

negligence on the part of the driver of the lorry and further held that the

owner of the lorry and the insurer are jointly and severally liable to pay

compensation of Rs.21,50,680/- to the appellants / claimants together with

interest at the rate of 7.5% per annum from the date of petition till the date

of realisation, vide its orders dated 02.11.2021.

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

6. Aggrieved over the quantum of compensation awarded by the

Tribunal, the appellants / claimants have filed the present appeal under

Section 173 of the Motor Vehicles Act, 1988.

7. Heard Mr.R.Navaneetha Krishnan, learned counsel appearing

for the appellants and Mr.J.Michael Visuvasam, learned counsel appearing

for the second respondent.

8. Mr.R.Navaneetha Krishnan, learned counsel appearing for

the appellants contended that the Tribunal did not add 40% of the income

towards future prospects as per the decision of the Constitution Bench of

the Honourable Supreme Court of India in National Insurance

Company Limited Vs. Pranay Sethi and others reported in 2017 (2)

TNMAC 601. He therefore, prayed for enhancement of compensation.

9. Per contra Mr.J.Michael Visuvasam, learned counsel

appearing for the second respondent drew the attention of this Court to the

pay slip (Ex.P5) of the deceased and contended that a sum of Rs.3,015/- is

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

added towards conveyance and therefore, this amount should not be

included while computing the monthly income of the deceased. He also

contended that the salary particulars issued by Meenakshi India Garments

Company Limited, Salem, has not been substantiated by adducing

acceptable evidence and in the circumstances, fixing monthly income of

the deceased as Rs.16,714/- is wrong.

10. A perusal of the salary slip (Ex.P5) shows that the monthly

salary of the deceased is Rs.16,714/- and this includes conveyance amount

of Rs.3,015/-. The conveyance amount varies from month to month and is

not fixed. One Velmurugan (P.W.2) was examined to prove the contents

of the salary slip (Ex.P5). However, he did not produce any relevant

Records and Registers from Meenkashi India Garments Company

Limited, Salem. The deceased was aged 37 years on the date of accident

and the accident took place in the year 2019. Therefore, this Court is of

the opinion that fixing notional monthly income of the deceased as

Rs.15,000/- would meet the ends of justice. As per the decision of the

Supreme Court of India in National Insurance Co. vs Pranay sethi and

others reported in 2017 (2) TNMAC 601, 40% is added towards future

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

prospects of the deceased. Since there are three dependents, 1/4th of the

deceased's income should be deducted towards her personal expenses. The

deceased was aged 37 years on the date of accident and the proper

multiplier to be adopted in the instant case is 15 as per the decision

rendered in Sarla Verma and others vs. Delhi Transport Corporation

and another reported in (2009) 6 SCC 121.

Calculation

Notional Income = Rs.15,000/-

40% Future Prospects = Rs.21,000/-

After 1/4 deduction = Rs.15,750/-

Loss of dependency

= Rs.15,750/- x 12 x 15

= Rs.28,35,000/-

In addition to that the claimants are entitled to Rs.1,60,000/- (40,000 x 4),

Rs.15,000/- and Rs.15,000/- for 'loss of consortium', 'loss of estate' and

'funeral expenses' respectively as per the decision in National Insurance

Co. vs Pranay sethi and others (cited supra). Thus, the claimants are

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

entitled to a total compensation of Rs.30,25,000/- ( 28,35,000 + 1,60,000

+ 15,000 + 15,000= 30,25,000) as shown in the following tabular column.

                                       S.No.               Head          Amount granted
                                                                          by this court
                                  1.           Loss of dependency         Rs.28,35,000/-
                                  2.           Loss of consortium         Rs.1,60,000/-
                                               (Rs.40,000/- x 4)
                                  3.           Funeral expenses            Rs.15,000/-
                                  4.           Loss of Estate              Rs.15,000/-
                                  Total                                   Rs.30,25,000/-



11. The compensation awarded by the Tribunal is enhanced to

Rs.30,25,000/- which would carry interest at the rate of 7.5% per annum.

12. In the result,

i. The Civil Miscellaneous Appeal is partly allowed. No costs.

ii. The compensation awarded by the Tribunal is enhanced to

Rs.30,25,000/-.

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

iii. The appellants / claimants are directed to pay the court fee for the

enhanced compensation amount, if any, within a period of four

weeks from the date of this order and the Registry is directed to

draft the decree only after receipt of the Court fee.

iv. The first respondent and the second respondent, the National

Insurance Company Limited are directed to deposit the enhanced

compensation amount i.e., Rs.30,25,000/- (less the amount already

deposited) jointly and severally together with interest at the rate of

7.5% per annum from the date of claim petition till the date of

deposit within a period of four weeks from the date of receipt of a

copy of this order to the credit of M.C.O.P. 24 of 2020 on the file of

the Motor Accident Claims Tribunal, Special District Court, Salem.

v. Apportionment :

                                   1st claimant / Daughter          Rs.15,25,000/-
                                                                    (with interest and costs)
                                   2nd claimant / Son               Rs.7,50,000/-
                                   3rd claimant / Son               Rs.7,50,000/-



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





vi. The claimants are at liberty to withdraw their respective shares after

following due process of law.

vii.The appellants/claimants are not entitled to claim interest for the

period of delay of 575 days in filing this appeal.

12.09.2024

Index : Yes/No Speaking/Non-speaking order mtl

To

1.The Motor Accident Claims Tribunal, Special District Court, Salem.

2. National Insurance Company Limited, Having Divisional Office at Door No.19/B, S.R. Complex, Rajamani Thottam, Bhavani Main Road, Sankari Taluk, Salem District, Having Divisional Office at No.1, TP Hub, 2nd Floor, LRN Building, LRN Colony, Saradha College Main Road, Salem.

3.The Section Officer, VR Section, Madras High Court, Chennai.

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

R.HEMALATHA, J.

mtl

12.09.2024

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 : MAIMS

 
 
Latestlaws Newsletter