Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nazeer Basha vs R.Elavarasan
2025 Latest Caselaw 3310 Mad

Citation : 2025 Latest Caselaw 3310 Mad
Judgement Date : 26 February, 2025

Madras High Court

Nazeer Basha vs R.Elavarasan on 26 February, 2025

Author: G.R.Swaminathan
Bench: G.R.Swaminathan
                                                                               C.M.A(MD)Nos.176 & 822 of 2022

                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               Reserved on : 31.01.2025

                                           Pronounced on : 26.02.2025
                                                           CORAM:
                            THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN
                                              AND
                              THE HONOURABLE MS.JUSTICE R.POORNIMA

                                       C.M.A.(MD)Nos.176 & 822 of 2022



                     C.M.A.(MD)No.176 of 2022

                     Nazeer Basha                                   ... Appellant/ Petitioner
                       (Rep. By his wife/Guardian
                         Sithy Shinosa Banu)

                                                                Vs.


                     1.R.Elavarasan

                     2.The Branch Manager,
                       M/s.United India Insurance Company Ltd.,
                       No.23, E.V.R. Road, Puthur,
                       Trichy – 17.                     ...Respondents / Respondents



                     PRAYER: Civil Miscellaneous Appeal filed under Section 173 of the

                     Motor Vehicles Act, 1988, to set aside the fair and decreetal order dated

                     29.01.2021 made in MCOP No.491 of 2017 on the file of Motor
https://www.mhc.tn.gov.in/judis                ( Uploaded on: 12/03/2025 11:54:26 am )
                     1/30
                                                                               C.M.A(MD)Nos.176 & 822 of 2022

                     Accident Claims Tribunal, Special Subordinate Court, Tiruchirappalli

                     and allow the Civil Miscellaneous Appeal.

                                  For Appellant                     : Mr.K.Govindarajan
                                                                      for Mr.S.Alagusundar

                                  For Respondents                   : Mr.S.Royce Immanuel – for R2



                     C.M.A.(MD)No.822 of 2022


                     The Branch Manager,
                     M/s.United India Insurance Company Ltd.,
                     No.23, E.V.R. Road,
                     Puthur,
                     Thiruchirapalli – 620 017.               ... Appellant / 2nd Respondent


                                                                Vs.


                     1.Nazeer Basha                                 ...1st Respondent / Petitioner
                       (Rep. By his wife/Guardian
                         Sithy Shinosa Banu)


                     2.R.Elavarasan                                 ...2nd Respondent / 1st Respondent




                     PRAYER: Civil Miscellaneous Appeal filed under Section 173 of the

                     Motor Vehicles Act, 1988, to set aside the fair and decreetal order dated


https://www.mhc.tn.gov.in/judis                ( Uploaded on: 12/03/2025 11:54:26 am )
                     2/30
                                                                               C.M.A(MD)Nos.176 & 822 of 2022

                     29.01.2021      made in MCOP No.491 of 2017 on the file of Motor

                     Accident Claims Tribunal, Special Subordinate Court, Tiruchirappalli

                     and allow this Civil Miscellaneous Appeal.



                                    For Appellant         : Mr.I. Robert Chandrakumar

                                    For Respondents : Mr.K.Govindarajan – for R1
                                                             for Mr.S.Alagusundar



                                               COMMON JUDGMENT

(Judgment of this Court was delivered by R.POORNIMA, J.)

The appellant/ Insurance Company has filed the Civil

Miscellaneous Appeal in C.M.A(MD)No.822 of 2022 and the claimant

has filed C.M.A.(MD)No.176 of 2022 against the fair order and decretal

order dated 29.01.2021 passed in M.C.O.P.No.491 of 2017 by the Motor

Accident Claims Tribunal, Special Subordinate Court, Tiruchirappalli.

2. The brief facts of the petition filed by the claimant before

the Tribunal is as follows:

(i) On 25.02.2017 at about 900 p.m., the petitioner was

standing in the centre median of the road, opposite to Lakshmipuram Bus https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

stop in Trichy – Thanjavur Main Road, at that time, the first respondent's

Mahindra TUV – 300 bearing Registration No.TN-49-BH-6936 was

proceeding in the above said road from West to the East, which was

driven by its driver in a rash and negligent manner with hectic and

uncontrollable speed without blowing horn and without watching the

petitioner, dashed on the petitioner thereby caused the accident. Due to

the accident, the petitioner was thrown away and sustained severe head

injury, fracture in the right frontal bone with diffuse cerebral oedema,

minimal right frontal lobe haemorrhagic contusion significant bifrontal

lobe contusion, minimal right frontal lobe SAH, minimal hemispheric,

fissure SDH, and severe injury caused in backside head, large lacerated

wound over forehead, abrasion over left forearm and both legs and

sustained multiple grievous injuries all over the body.

(ii) After the accident, the petitioner was admitted at Retna

Global Hospital, Trichy as in patient from 25.02.2017 to 12.4.2017 and

now he is taking continuous treatment as outpatient. Nurses are giving

physiotherapy treatment and further treatment at home of the petitioner.

The petitioner spent more than Rs.8,00,000 towards medical expenses.

So far, he has to incur a huge amount for medical expenses.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

(iii) The accident occurred purely due to rash and negligent

driving of the driver of the first respondent's Mahendra TUV 300 bearing

Registration No.TN 49 BH 6936 against whom a case has been registered

by the Traffic Investigation Wing Police Station in Crime No.50/2017,

for the offence under Sections 279 and 337 of IPC.

(iv) In the above accident, the petitioner has sustained total

and permanent disability. Due to the severe head injury, fracture in right

frontal bone with diffuse cerebral oedema and minimal right frontal lobe

haemorrhagic contusion significant bifrontal lobe contusion, minimal

right frontal lobe SAH, minimal hemispheric, fissure SDH, and severe

injury caused in backside head, the petitioner has a severe headache,

giddiness and vomiting often. He lost his memory power and having

intermittent head pain and is also unable to concentrate on avocation as

before and still he is bedridden. On account of the large lacerated wound

over the forehead, sutures were performed. Due to this, the petitioner's

face becomes totally deformed. Due to the abrasion over the left forearm

and both legs, the petitioner's left hand lost its grasping power and the

petitioner is not able to lift and carry any weight and climb on steps and

unable to ride any two wheeler vehicle. During the treatment taken in the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

above-mentioned Retna Global Hospital, Trichy, the duty Doctor made a

hole in the throat of the petitioner by surgery on 28.02.2017 and insert a

tube in the throat, thereby breathing is happened to the petitioner. Now

the movement of the petitioner's head is totally restricted. Due to the

severe head injury, multiple injuries were caused all over the body, the

petitioner has not yet regained his consciousness. Even though he is

taking treatment as per the advice of the doctor, the possibility of

complete recovery is in question, the petitioner is totally and permanently

disabled.

(v) The petitioner further stated that due to accidental

injuries and severe head injury, the petitioner could not move from the

bed from the date of the accident till date. Moreover, urine and motion

were passed by the petitioner through the tube. After discharge from the

hospital, the petitioner is bedridden at present, and he has only liquid

items through tube by way of his nose. The petitioner has appointed two

nurses to give physiotherapy treatment and for dressing to the petitioner

at the petitioner's residence, for that he is paying a sum of Rs.1,000/-

each as salary, till date he is taking continuing treatment at his home.

Now the petitioner could not move his head from right to left and from

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

left to right. The petitioner went into a coma stage. The petitioner's

mental suffering and pain which cannot be expressed in terms of words

and the petitioner has undergone severe and unbearable pain and untold

sufferings. The Doctor advised the petitioner that due to severe head

injury, the petitioner cannot do his routine work and personal work

independently for more than one year.

(vi) The petitioner has two sons, both are studying 9th and 5th

standard respectively. The petitioner is the only earning member to his

family and with very great difficulty the petitioner had spent a huge

amount towards educational expenditure for his minor sons. Due to the

accident, the entire proceeding was conducted by the petitioner's wife,

who is a guardian of the injured petitioner in this petition. So far he spent

a sum of Rs.8,00,000/- towards medical treatment and he has obtained a

huge amount from his relatives and neighbours.

(vii) At the time of accident, the petitioner was aged about

40 years and was hale and healthy. Before the accident, he was doing

business and earned not less than a sum of Rs.15,000/- per month. Due to

the fracture in the head, severe head injury and fracture in the clavicle

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

and multiple injuries all over the body, is having undergone severe and

unbearable pain and untold sufferings and lost his earning capacity in

future and sustained recurring loss of income.

(viii) Due to the inability the wife alone, signed and

represented the petitioner. The petitioner estimates the loss in a sum of

Rs.1,00,00,000, which is quite modest and reasonable. The first

petitioner is owner of the Mahendra TUV 300 bearing Registration

No.TN–49–BH–6936 involved in the accident and the second respondent

is the insurance company of the first respondent's vehicle. Hence, both

the respondents are jointly and severally liable to pay the compensation

to the petitioner.

3. The brief averments contained in the counter filed by the

2nd respondent are as follows:

(i) The 2nd respondent denied the age, occupation,

employment details, monthly income, nature of injuries, period of

treatment, disability, amount claimed, etc.

(ii) The 2nd respondent states that as per the police records

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

the petitioner suddenly crossed the road without seeing the oncoming

vehicle and was the sole person responsible for the accident. The first

respondent drove the vehicle at a minimal speed, adhering to the traffic

rules at the time of the accident. It is the petitioner alone, who invited the

accident by not adhering the traffic regulations. The accident occurred

due to the negligence of the petitioner. The 2 nd respondent is not liable to

pay compensation to the petitioner.

(iii) About age and income, the petitioner is put to strict

proof of the same.

(iv) The claim amount is highly excessive and without any

basis. Hence, the petition is liable to be dismissed.

4. On the side of the petitioner, PW1 and P.W.2 was

examined and Ex.P1 to Ex.P32 were marked. The Medical Board issued

disability certificate which was marked as Ex.C1. On the side of the 2nd

respondent, no witness was examined and no document was marked. The

first respondent did not appear, called absent and set experts.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

5. After hearing both sides, the trial Judge awarded

compensation of Rs.33,20,200/- under the following heads :

                                  Permanent disability              Rs.20,16,000/-
                                  Pain and sufferings               Rs.1,00,000/-
                                  For lack of convenience Rs.15,000/-
                                  and discomfort
                                  Medical expenses                  Rs.11,12,200/-
                                  Future Medical expenses           Rs.25,000/-
                                  Extra nourishment                 Rs.15,000/-
                                  Attendant expenses                Rs.20,000/-
                                  Travel expenses                   Rs.15,000/-
                                  Damages to clothing               Rs.2,000/-
                                  Total                             Rs.33,20,200/-

The learned Judge directed the 2nd respondent Insurance company to pay

the entire amount within a period of two months.

6. Aggrieved with the impugned award, the Civil

Miscellaneous Appeal in C.M.A.(MD)No.856 of 2021 has been filed by

the claimant before the lower Court for enhancement of compensation

on the following grounds :

(a) That the Tribunal has failed to consider the oral and

documentary evidence available on record in a proper perspective

manner.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

(b) That the Tribunal ought to have awarded a sum of

Rs.13,85,157/- instead of Rs.11,12,000/- under the head of Medical

expenses which was supported by Exs.P.12 to P.21 & P.30.

(c) That the reason assigned by the Tribunal in reducing the

medical expenses that the Physiotherapist was not examined is

unsustainable in law and ought to have seen that the bills were produced

and the same was not disputed by the respondents herein.

(d) That the Tribunal ought to have taken a sum of

Rs.15,000/- as income instead of Rs.8,000/- which was supported by

Ex.P.22 and it will shows the petitioner was a businessman.

(e) That the Tribunal ought to have seen that the petitioner

had filed his Pan card and he is an assessee and ought to have awarded a

sum of Rs. 15,000/- per month.

(f) That the Tribunal ought to have seen that admittedly the

petitioner is in coma stage which was supported by Medical Board and

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

the report was filed as Ex.C.1 and ought to have awarded a sum of

Rs. 10,00,000/- for pain and suffering instead of Rs.1,00,000/-.

(g) That the Tribunal ought to have seen that a coma is a

prolonged state of unconsciousness and during coma, a person is

unresponsive to their environment and the person is alive and looks like

they are sleeping and therefore, the petitioner needs continuous care and

medical treatment and therefore, the Tribunal ought to have awarded

more amount in the following heads :

i. Future medical expenses Rs. 10,00,000/-

ii. Extra Nourishment Rs.1,00,000/-

iii. Transportation Rs.1,00,000/-

(h) That the Tribunal ought to have awarded a sum of

Rs.1,00,000/- for transportation to the hospital and he had taken to

Hospital on various occasions.

(i) That the Tribunal ought to have awarded a sum of

Rs.1,00,000/- for consortium, since the petitioner is in coma.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

(j) That the Tribunal ought to have seen that the petitioner

need continuous treatment and he has to give treatment regularly and

ought to have awarded a sum of Rs.10,00,000/- for future medical

expenses.

Therefore, he prayed to enhance the award amount by modifying

the order of the trial Court.

7. Aggrieved by the said order, the Civil Miscellaneous

Appeal in C.M.A.(MD)No.822 of 2022 has been filed by the Insurance

Company who is the 2nd respondent and before the lower Court against

the quantum of compensation with the following among other grounds :

(i) That the Tribunal erroneously fixed the entire negligence

against the 1st respondent Car, when the accident happened at the four

way.

(ii) That the Tribunal ought to have fixed contributory

negligence as against the Claimant, because the occurrence took place in

the middle of the National Highway.

(iii) That the Tribunal erroneously awarded an exorbitant

sum of Rs. 33,20,200/- as compensation in a case of injury.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

(iv) That the Tribunal erroneously fixed the age of the

Claimant as 40 instead of 41.

(v) That the Tribunal erroneously fixed the multiplier as 15

instead of 14.

(vi) That the Tribunal erroneously added 40% of the monthly

income towards the future prospects instead of 25%.

(vii) It is submitted that no permission under Section 170 of

the Motor Vehicles Act is required by the Appellants to contest the claim

on all grounds as the Appellant was impleaded as a party Respondent in

the above Claim Petition as rendered by the Judgment of Hon'ble

Supreme Court reported in 2012 ACJ 2729.

Hence, prayed to set aside the judgment of the trial Court and

allow the Civil Miscellaneous Appeal.

8. Since the Civil Miscellaneous Appeals arose out of the

judgment in M.C.O.P.No.491 of 2017, issues, facts, evidences and

documents involved in these Civil Miscellaneous Appeals are all one and

the same, they are taken up for hearing together and are disposed of by

this common judgment.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

9. Heard the learned counsel on either side and perused the

materials available on record.

10. Now, this court has to decide the following points for

consideration :

(1) Whether the compensation awarded by the

Tribunal is on the higher side ?

(2) Whether the claimant is entitled for enhanced

compensation ?

11.Point Nos.1 and 2 :-

Exhibit P1 is the FIR filed in Crime No.50/2017 dated

26.02.2017, by the Traffic Investigation Wing-South Police Station,

Trichy, against the driver, Tamilarasan, who is the first respondent's

driver for the offence under Section 279 and 337 of IPC. The name of the

complainant is Abdul Basheeth, who is the brother of the petitioner.

Ex.P2 is the accident register issued by Retna Global Hospital, Trichy to

the petitioner, which reveals that he was admitted in the hospital on

25.02.2017, due to Head injury. Ex.P3 is the Motor Vehicle Inspection

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

Report was issued by the Motor Vehicle Inspector Grade-I, RTO for

vehicle bearing Registration No.TN 49 BH 6936 and the Inspector

certified that the accident was not due to any mechanical defect. Ex.P4 is

the charge sheet registered in FIR No.50/ 2017 by Sub Inspector of

Police, Traffic Investigation Wing-South Police Station, Trichy, against

the driver of the first respondent. Ex.P5 is the rough sketch showing the

place of the accident. Ex.P7 is the discharge summary issued by Retna

Global Hospital reveals that the petitioner was admitted to the hospital on

25.02.2017 and discharged on 12.04.2017, in the column post-operative

period, it was mentioned that he was continued on ventilator support. He

had a decerebrating response to pain. He was continued on ventilation,

his postop CT brain showed reduction in mass effect and visualization of

basal cisterns. He was given antibiotics, antioedema measures,

nootropics and neutraceuticals. He was nursed in air bed, given regular

chest and limb physiotherapy, started on RT feeds. He required

tracheostomy and weaning off ventilator support. He remained off

ventilator and was shifted to ward for nursing care. He had repeated

episodes of autonomic hyperreflexia with decerebrating response during

which sedatives were given. His operative site ws lax, sutures were

removed and wound appeared healthy. Ex.P8 is the discharge summary

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

issued by Hannah Joseph Hospital to the petitioner shows that was

admitted on 05.11.2017 and discharged on 08.11.2017, in the course in

the hospital it was mentioned that 44 years old Mr. Nazer Batcha an old

case of RTA with head injury (post craniectomy status) presented to us

with lower respiratory tract infection. CT brain revealed

encephalomalacia changes in bilateral parasagittal parieto - occipital

lobes and bilateral basal ganglionic region. He was planned for

re tracheostomy as he had stridor but patient relatives not willing for

further management. In view of financial constraints patient's relatives

wanted to get discharged and hence patient was discharged at request

(against Medical Advice). Ex.P9 is the discharge summary issued by

Dr.Shri Ramyaa Multi Speciality Hospital, Trichy shows that he was

admitted on 09.11.2017 and discharged on 13.11.2017, course in the

hospital, Patient got admitted and treated with inj. Xone and other

supportive measures. Hourly Ryle's tube feeding given. Neuro surgeon's

opinion obtained. The relatives were explained about the need of surgery

procedure, but they are not willing and hence discharged. Ex.P10 and

Ex.P11 are X-ray and scan report. Ex.P12 is the medical bill for a sum of

Rs.2,44,847/-. Ex.P13 is the medical bill for a sum of Rs.1,86,174/-.

Ex.P14 is the medical bills for a sum of Rs.40,546/-. Ex.P15 is the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

medical bills for a sum of Rs.33871/-. Ex.P16 is the medical bill for a

sum of Rs.22,360/-. Ex.P17 is the medical bills for a sum of Rs.32,027/-.

Ex.P18 is the medical bill for a sum of Rs.23,372/-. Ex.P19 is the

medical bill for a sum of Rs.34,430/-. Ex.P20 is a medical bill for a sum

of Rs.5,70,860/-. Ex.P21 is a medical bill for a sum of Rs.7,697/-.

Ex.P22 is the purchase bill from the Garments for his business. Ex.P30

is the medical bill for a sum of Rs.1,59,579/-. Ex.P29 is the discharge

summary issued by Retna Global Hospital shows that he was admitted on

16.07.2018 and discharged on 25.07.2018. Ex.P23 is the photograph of

the petitioner. Ex.P24 is the Doctor certificate issued by the Retna Global

Hospital on 01.06.2017. Ex.C1 is the disability certificate issued by the

Medical Board shows that the petitioner has having 100% of disability.

12. During trial, the petitioner's wife Sithy Shinosha Banu

was examined as P.W.1. The Court observed that the petitioner was

brought to the Court in an unconscious state. Ex.P24 Doctor certificate

shows that the petitioner needs physical support from his family members

and is bedridden. Ex.C1 also supported the above certificate by stating

that the patient unconscious, post-injury sequelae in post craniotomy

status and the percentage of disability is 100%.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

13. The appellant/claimant prayed to enhance the medical

expenditure for a sum of Rs.13,85,157/- instead of Rs.11,12,000/-.

14. A Perusal of the medical records shows that the

petitioner produced the following bills in support of his claim,

Exs.P12 to Exs.P19 medical bills, Ex.P20 physiotherapy charges,

Ex.P21 and Ex.P30 are the bills for oil treatment and other

treatment. Out of the claim, the Tribunal allowed 50% of the bills

produced for physiotherapist charges and oil treatment by stating

that the petitioner failed to examine the concerned person, which

seems to be improper. The Medical bills are issued in favour of the

petitioner merely because, she has not examined the concerned

person, he cannot be refused payment of the bill amount. The total

amount arrives at Rs.13,85,157/-, since the bills are made in his

name and it is proved by medical records that he was undergoing

treatment in various hospitals, we hold that the petitioner is entitled

to the entire medical bills produced by him, a sum of Rs.13,85,157/-

allowed for medical expenditure.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

15. The learned counsel for the claimant further argued that

the monthly income of the petitioner was taken as Rs.8,000/- which is not

proper as the petitioner was doing business and derived a sum of

Rs.15,000/- per month. He further stated that Ex.P22 is the bills produced

for the purchase of clothes for his business, he also filed a PAN card

under Ex.P.26 to show that he is an income tax assessee and hence, the

tribunal ought to have awarded a sum of Rs.15,000/- as monthly income.

16. On careful perusal of Ex.P22 series of bills were issued

for the year 2017, but the petitioner does not produce a Certificate viz.,

RC to prove that he is doing business. Ex.P26 is indeed the Pan Card of

the petitioner to show that he is an income tax assessee, but he has not

produced income tax returns filed by him to show the annual income

derived by him. Therefore, the above documents cannot be taken for

income proof. The Tribunal fixed the notional income of the injured

claimant at Rs.8,000/- per month, we are not agreeable to the same, as the

petitioner would be entitled to minimum wages payable to skilled

workmen. The minimum wages payable to the skilled labour as on the

date of the accident viz., 25.02.2017 is Rs.13,705/- per month.

Therefore, we fix a sum of Rs.13,700/- towards monthly income; in

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

addition to the salary, 25% to be added when the petitioner was between

40-50 years, a sum of Rs.3,426/-, 25% of his salary added for future

prospectus in view of the ratio laid down by the Court in National

Insurance Company Limited vs. Pranay Sethi and Others reported in

AIR 2017 SC 5157.

17. The date of birth of the petitioner, as per PAN card is

20.05.1976 at the time of the accident, he was 40 years multiplier to be

applied 15. Therefore, his loss of income would be

Rs.17,131 x 12 = Rs.2,05,572/-, less tax 10% is Rs.20,557/- =

Rs.1,85,015/- x 15 x 100% = Rs.27,75,225/-.

18. The petitioner prays to award a sum of Rs.10 lakhs for

pain and suffering instead of Rs.1,00,000/-, by stating that the petitioner

is in coma stage. It is true that the petitioner is still in common stage,

viz., unconscious and minimal brain activity, he cannot consciously move

his limbs or body.

19. The counsel for the claimant relied upon the judgment in

Ram @ Shoban Ram Vs. Manjunath and another reported in 2018 (3)

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

TLNJ 17 (civil) in which the Court has held as follows :

“Motor Vehicles Act 1988, Section 173 read with Schedule II - In an road traffic accident the petitioner had got injured and due to injuries in the brain stem gone to the vegetative state as against the claim of Rs. 1,50,00,000/- the tribunal awarded a sum of Rs.87,00,000 under various heads. An appeal challenging the quantum the High Court taking into consideration the earnings of the claimant, the disability of 100 per cent and the pathetic condition of the claimant who have to be dependent for everything in his future has enhanced the compensation under the conventional heads of extra nourishment, Loss of martial life, attender charges, physiotherapy total compensation was enhanced to Rs.95,31,162/- - C.M.A is partly allowed.

20. The Apex court in its judgment relied upon judgement

reported in Kajal Vs Jagadish Chand and Others reported in 2020 4

SCC 413, in which it was held as under :

“6. It is impossible to equate human suffering and personal deprivation with money. However, this is what the Act enjoins upon the courts to do. The court has to make a judicious attempt to award damages, so as to compensate the claimant for the loss suffered by the victim. On the one hand, the compensation should

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

not be assessed very conservatively, but on the other hand, compensation should also not be assessed in so liberal a fashion so as to make it a bounty to the claimant. The court while assessing the compensation should have regard to the degree of deprivation and the loss caused by such deprivation. Such compensation is what is termed as just compensation. The compensation or damages assessed for personal injuries should be substantial to compensate the injured for the deprivation suffered by the injured throughout his/her life. They should not be just token damages.” xxxxx xxxx xxxx

12. The assessment of damages in personal injury cases raises great difficulties. It is not easy to convert the physical and mental loss into monetary terms. There has to be a measure of calculated guess work and conjecture. An assessment, as best as can, in the circumstances, should be made.

xxxxx xxxxx xxxx

27. One factor which must be kept in mind while assessing the compensation in a case like the present one is that the claim can be awarded only once. The claimant cannot come back to court for enhancement of award at a later stage praying that something extra has been spent. Therefore, the courts or the tribunals assessing the compensation in a case of 100%

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

disability, especially where there is mental disability also, should take a liberal view of the matter when awarding compensation. While awarding this amount we are not only taking the physical disability but also the mental disability and various other factors. This child will remain bedridden for life. Her mental age will be that of a nine month old child. Effectively, while her body grows, she will remain a small baby.

We are dealing with a girl who will physically become a woman but will mentally remain a 9 month old child. This girl will miss out playing with her friends. She cannot communicate; she cannot enjoy the pleasures of life; she cannot even be amused by watching cartoons or films; she will miss out the fun of childhood, the excitement of youth; the pleasures of a marital life; she cannot have children who she can love let alone grandchildren. She will have no pleasure. Her’s is a vegetable existence. Therefore, we feel in the peculiar facts and circumstances of the case even after taking a very conservative view of the matter an amount payable for the pain and suffering of this child should be at least Rs.15,00,000/.”

21. Taking into consideration of the pathetic condition of the

petitioner, coupled with the fact that his disability was assessed by the

Medical Board at 100% and he is not in a position to move or continue to https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

do any profession or job, but he should be confined to bed. As stated by

the Apex Court, the determination of damages in personal injury it’s not

easy, the hardship and suffering cannot be computed in terms of money.

22. Therefore, this Court decided to raise compensation for

the pain and suffering to Rs.5,00,000/- instead of Rs.1,00,000/-, and the

Tribunal awarded extra nourishment a sum of Rs.15,000/- which is too

low, and therefore, we raised the same to Rs.1,00,000/-, as per the

medical record, the petitioner has to undergo continuous treatment in

future but the Tribunal awarded for future treatment only Rs.25,000/-

which is on the lesser side, we raise the same to Rs.8,00,000/- for future

medical expenses.

23. The trial Court awarded transportation charges

Rs.15,000/-, but the records produced by the petitioner shows that he was

taking treatment in various hospitals and the transport charges awarded

by the Tribunal is too less. Hence, we awarded a sum of Rs.1,00,000/- for

transport charges.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

24. As far as the Civil Miscellaneous Appeal filed by the

Insurance Company is concerned, the learned counsel for the Insurance

Company argued that the Tribunal ought to have fixed contributory

negligence as against the claimant because the accident took place in the

middle of the National Highway and also argued that the award is an

exorbitant and the age of the injured has to be fixed instead of 40 as 41,

the future prospectus to be taken as 25% instead of 40%.

25. It is not proved that the negligence on the part of

petitioner. Rather it is proved that the driver of the first respondent driven

the vehicle in a rash and negligent manner and caused the accident. A

criminal case was filed against the driver and final charge sheet also filed

against him. Therefore, the argument advanced by the Insurance

Company it is not sustainable. Further, the age of the petitioner at the

time of accident is 40 not 41. The future prospectus is only at 25%, not

40%. There is no ground to allow the Civil Miscellaneous Appeal filed

by the insurance company and hence, the same is liable to be dismissed.

The point Nos.1 and 2 are answered accordingly.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

26. Given the above, we modify the award as follows :

                                  Permanent disability      Rs.27,75,225/-
                                  Rs.17,131 x 12 x 15 x
                                  100% = Rs.30,83,580, less
                                  tax 10% is Rs.3,08,358/-
                                  Pain and sufferings               Rs.5,00,000/-
                                  For lack of convenience Rs.15,000/-
                                  and discomfort
                                  Medical expenses                  Rs.13,85,157/-
                                  Future Medical expenses           Rs.8.00,000/-
                                  Extra nourishment                 Rs.1,00,000/-
                                  Attendant expenses                Rs.20,000/-
                                  Travel expenses                   Rs.1,00,000/-
                                  Damages to clothing               Rs.2,000/-
                                  Total                             Rs.56,97,382/-



27. In the result, the Civil Miscellaneous Appeal in C.M.A.

(MD)No.822 of 2022 is dismissed. No costs.

28. In the result, the Civil Miscellaneous Appeal in C.M.A.

(MD)No.176 of 2022 is allowed. The award passed by the trial Court is

enhanced and the 2nd respondent-Insurance Company is directed to pay a

sum of Rs.56,97,382/- to the appellant/claimant along with interest at the

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

the amount, less the amount if already deposited to the credit of

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

C.M.A(MD)Nos.176 & 822 of 2022

M.C.O.P.No.491/2017 on the file of the Special Subordinate Court,

Motor Accident Claims Tribunal, Trichy, within four weeks from the date

of receipt of a copy of this order. On such deposit, the claimant is

permitted to withdraw the same, less the amount already withdrawn, if

any, together with proportionate interest and costs, by filing an

appropriate petition before the Tribunal. No costs.





                                                                 (G.R.S., J.) & (R.P., J.)
                                                                            26.02.2025
                     Index    : Yes / No
                     Internet : Yes / No
                     NCC      : Yes / No
                     RM




https://www.mhc.tn.gov.in/judis             ( Uploaded on: 12/03/2025 11:54:26 am )

                                                                           C.M.A(MD)Nos.176 & 822 of 2022

                     To

                     1.The Special Subordinate Court
                     Motor Accident Claims Tribunal,
                     Trichy.


                     Copy to

                     1.The Section Officer,
                       ER/VR Section,
                       Madurai Bench of Madras High Court, Madurai.




https://www.mhc.tn.gov.in/judis            ( Uploaded on: 12/03/2025 11:54:26 am )

                                                                  C.M.A(MD)Nos.176 & 822 of 2022

                                                                   G.R.SWAMINATHAN, J.
                                                                                  AND
                                                                         R.POORNIMA, J.

                                                                                           RM




                                                              Common Judgment in
                                                   C.M.A.(MD)Nos.176 & 822 of 2022




                                                                                    26.02.2025




https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2025 11:54:26 am )

 
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