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

S.Sekar vs A.Thangadurai
2024 Latest Caselaw 18224 Mad

Citation : 2024 Latest Caselaw 18224 Mad
Judgement Date : 12 September, 2024

Madras High Court

S.Sekar vs A.Thangadurai on 12 September, 2024

Author: R.Hemalatha

Bench: R.Hemalatha

                                                                                   C.M.A.No.2792 of 2023


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     DATED: 12.09.2024

                                                          CORAM:

                                  THE HONOURABLE MRS.JUSTICE R.HEMALATHA

                                                    C.M.A.No.2792 of 2023
                     S.Sekar                                                          ... Appellant
                                                             vs.
                     1. A.Thangadurai

                     2 The United India Insurance Co. Limited,
                       No.34, Greams road,
                       IV Floor, Anna salai,
                       Chennai – 600 006.                                           ... Respondents

                     PRAYER: Civil Miscellaneous Appeal filed under Section 173 of the
                     Motor Vehicles Act, 1988 against the Award dated 07.02.2023 in
                     M.C.O.P.6863/2017 on the file of the Motor Accident Claims Tribunal, VI
                     Small Causes Court, Chennai.

                                    For Appellant       : Mr.G.Palanisamy

                                    For R2              : Mr.J.Michael visuvasam


                                                      JUDGMENT

The appellant is the claimant in M.C.O.P.6863/2017 on the file

of the Motor Accident Claims Tribunal, Chennai. He filed the claim

petition under Section 166 Rule 3 of the Motor Vehicles Act, 1988

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

seeking compensation of Rs.10,00,000/- for the injuries sustained by him

in a road accident that happened on 09.01.2017.

2. The brief case of the appellant / claimant is as follows :

On 09.01.2017, the claimant was riding a two-wheeler bearing

Registration number TN 29 BA 3803 on Pennagaram road and when he

was nearing Koothupadi junction, a Mahindra Bolero car bearing

Registration number TN 29 BD 3737, came in the opposite direction and

hit the two wheeler driven by the claimant, as a result of which, he

sustained injuries all over his body. He was immediately rushed to the

Government hospital, Pennagaram and subsequently was admitted in

K.S.Hospital, Dharmapuri as an inpatient for about 11 days.

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

the driver of the Mahindra Bolero car bearing Registration number TN 29

BD 3737 was the cause of the accident and that since the said vehicle was

insured with the second respondent, the United India Insurance Company

Limited, the owner and the insurer are jointly and severally liable to pay

compensation to him.

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

4. In the Tribunal, the owner of the vehicle remained absent and

was set exparte. 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 vide its orders dated 07.02.2023, after analysing

the evidence on record, fastened negligence on the part of the driver of the

car and further held that the liability of the owner of the car and the

Insurer are joint and several and that they should pay compensation of

Rs.2,12,400/- together with interest at the rate of 7.5% per annum from the

date of petition till the date of realisation.

6. Aggrieved over the quantum of compensation awarded by the

Tribunal, the appellant / claimant has filed the present appeal under

Section 173 of the Motor Vehicles Act.

7. Heard Mr.G.Palanisamy, learned counsel appearing for the

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

appellant and Mr.J.Mchael visuvasam, learned counsel for the second

respondent.

8. Mr.G.Palanisamy, learned counsel appearing for the appellant

contended that the claimant was admitted as an inpatient in K.S.Hospital,

Dharmapurit on 26.01.2017 and was discharged on 01.02.2017 and had

incurred an expenditure of Rs.1,35,900/- towards medical treatment as is

seen from the cash credit bill (Ex.P22) dated 01.02.2017. However, the

Tribunal has reduced it by Rs.57,400/- without assigning any reason. He

also contended that the compensation awarded by the Tribunal does not

commensurate with the injuries sustained by the claimant. He therefore

prayed for enhancement of compensation.

9. Per contra Mr.J.Mchael visuvasam, learned counsel appearing

for the second respondent contended that the Award passed by the

Tribunal is based on the well laid principles of law which were in vogue at

the time of passing of the order and therefore, the same need not be

disturbed at this stage.

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

10. It is seen from Cash Credit bill (Ex.P22) that the claimant

had incurred an expenditure of Rs.78,500/- towards his medical treatment

and the entire amount is awarded towards medical expenses. The Medical

board attached to the Government Kilpauk Medical College Hospital,

Chennai assessed the partial permanent disability of the claimant as 20%.

Since there is no functional disability, the Tribunal has awarded a sum of

Rs.80,000/- towards partial permanent disability. Since the accident took

place in the year 2017, a sum of Rs.7,000/- is fixed per percentage of

partial permanent disability and totally a sum of Rs.1,40,000/- is awarded

for 20% of partial permanent disability. The following tabular column

would show the award passed by the Tribunal and the modified

compensation awarded by this Court:

                       S.No.              Heads            Amount awarded      Award of this
                                                            by the Tribunal       Court
                      1           Medical expenditure     Rs.57,400/-         Rs.1,35,900/-
                      2           Transportation charges Rs.10,000/-          Rs.10,000/-
                      3           Extra nourishment       Rs.10,000/-         Rs.10,000/-
                      4           Attender charges        Rs.10,000/-         Rs.10,000/-
                      5           Partial      Permanent Rs.80,000/-          Rs.1,40,000/-
                                  Disability             (20X4,000)           (20X7,000)
                      6           Loss of income for Rs.30,000/-              Rs.30,000/-



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



                       S.No.                 Heads              Amount awarded        Award of this
                                                                 by the Tribunal         Court
                                    three months               (10,000X3)            (10,000X3)
                      7             Pain and Sufferings        Rs.15,000/-           Rs.15,000/-
                      8             Total                      Rs.2,12,400/-         Rs.3,50,900/-


11. Thus, the compensation awarded by the Tribunal is

enhanced to Rs.3,50,900/- that 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.3,50,900/-.

iii. The appellant / claimant is directed to pay 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 second respondent, the United India Insurance Company

Limited is directed to deposit the enhanced award amount i.e.

Rs.3,50,900/- (less the amount already deposited) together with

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

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 / uploading of this order to

the credit of M.C.O.P.6863/2017 on the file of the Motor Accidents

Claims Tribunal, VI Small Causes Court, Chennai in the first

instance and then recover the same from the owner of the vehicle.

v. On such deposit being made the appellant, claimant is permitted to

withdraw the same with accrued interest and costs, after following

due process of law.

12.09.2024 Index : Yes/No Speaking/Non-speaking order Neutral Citation : Yes / No vum

To

1.The Motor Accidents Claims Tribunal, VI Small Causes Court, Chennai.

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

R.HEMALATHA, J.

vum

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

12.09.2024

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

R. HEMALATHA,J.

This Civil Miscellaneous Appeal is posted today under the

caption "for being mentioned” at the instance of Mr.M.R.Jothimanian,

learned counsel for the first respondent.

2. The learned counsel appearing for the 1st respondent

contended that in the result portion of the judgment dated 12.09.2024,

order of 'pay and recover' has been added though in the portion of the

judgment such an observation has not been made.

3. Registry is directed to replace paragraph number 12(iv) as

follows:

"12. In the result,

---

(iv) The second respondent, the United India Insurance

Company Limited is directed to deposit the enhanced award amount i.e.

Rs.3,50,900/- (less the amount already deposited) together with interest at

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

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

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

this order / uploading of this order to the credit of M.C.O.P.6863/2017 on

the file of the Motor Accidents Claims Tribunal, VI Small Causes Court,

Chennai."

4.The Registry is directed to carry out the above said correction

and issue fresh order copy.

23.09.2024

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

R. HEMALATHA,J.

bga

23.09.2024

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