Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

United India Insurance Co. Ltd vs M.John
2025 Latest Caselaw 349 Mad

Citation : 2025 Latest Caselaw 349 Mad
Judgement Date : 2 June, 2025

Madras High Court

United India Insurance Co. Ltd vs M.John on 2 June, 2025

                                                                                       C.M.A.Nos.1174 and 793 of 2025
                                                                                           and C.M.P.No.9604 of 2025


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                         RESERVED ON                        : 28.04.2025

                                         PRONOUNCED ON                      :02.06.2025

                                                           CORAM

                                   THE HONOURABLE MR.JUSTICE S.SOUNTHAR

                                           C.M.A.Nos.1174 and 793 of 2025
                                             and C.M.P.No.9604 of 2025

                     C.M.A.No.1174/2025:

                     United India Insurance Co. Ltd.,
                     134, Greams Road,
                     Chennai – 600 006.                                                    ... Appellant

                                                                vs.
                     1.M.John

                     2.J.Arulalbert

                     3.J.Saleshdavid

                     4.J.Anandaraj

                     5.M.Santhikodi                                                        ... Respondents

                     PRAYER: Civil Miscellaneous Appeal is filed under Section 173 of the
                     Motor Vehicles Act, 1988, against the award dated 18.04.2024 made in
                     M.C.O.P.No.3474 of 2021 on the file of the Motor Accident Claims
                     Tribunal, IV Court of Small Causes, Chennai.

                     1/27




https://www.mhc.tn.gov.in/judis              ( Uploaded on: 05/06/2025 07:50:34 pm )
                                                                                      C.M.A.Nos.1174 and 793 of 2025
                                                                                          and C.M.P.No.9604 of 2025




                                  For Appellant         : Mr.S.Arunkumar

                                  For R1 to R4          : M/s.P.T.Saleem Fathima

                                  For R5                : Notice Dispensed With

                     C.M.A.No.793/2025:

                     1.M.John

                     2.J.Arulalbert

                     3.J.Saleshdavid

                     4.J.Anandaraj                                                       ... Appellants
                                                               vs.

                     1.M.Santhikodi

                     2.United India Insurance Co. Ltd.,
                       No.134, Greams Road,
                       Chennai – 600 006.                                                ... Respondents

                     PRAYER: Civil Miscellaneous Appeal is filed under Section 173 of the
                     Motor Vehicles Act, 1988, against the award of the Motor Accident Claims
                     Tribunal,    IV   Judge,     Small       Causes         Court,   Chennai        made        in
                     M.C.O.P.No.3474 of 2021 by order dated 18.04.2024 and to enhance the
                     award.
                                  For Appellants        : M/s.P.T.Saleem Fathima

                                  For R2                : Mr.S.Arunkumar



                     2/27




https://www.mhc.tn.gov.in/judis             ( Uploaded on: 05/06/2025 07:50:34 pm )
                                                                                             C.M.A.Nos.1174 and 793 of 2025
                                                                                                 and C.M.P.No.9604 of 2025


                                        For R1                 : Notice Dispensed With


                                                 COMMON JUDGMENT



These Civil Miscellaneous Appeals are filed challenging the award

passed by the Motor Accident Claims Tribunal, IV Court of Small Causes,

Chennai in M.C.O.P.No.3474 of 2021, dated 18.04.2024.

2. C.M.A.No.793 of 2025 is filed by the claimants seeking

enhancement of compensation and C.M.A.No.1174 of 2025 is filed by the

Insurer of the offending vehicle challenging the quantum of compensation

and also maintainability of claim petition by the claimants, who according

to the Insurance Company were not dependents of the deceased.

3. It is not in dispute that the wife of the 1st claimant and mother of

the claimants 2 to 4 namely J.Prema died in a road accident that had

occurred on 25.06.2021. According to the claimants, the deceased was

travelling as a pillion rider in a motorcycle bearing Registration No.TN-12-

AF-8014 proceeding from East to West near Sadayappa Kalyana

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 07:50:34 pm ) C.M.A.Nos.1174 and 793 of 2025

Mandabam, Nazarathpet. At that point of time, a lorry bearing Registration

No.TN-57-BE-9783 belonged to the 1st respondent in C.M.A.No.793 of

2025 and insured with the 2nd respondent/Insurance Company came in a rash

and negligent manner and dashed against the Motorcycle. As a result of the

accident, the deceased was thrown out and sustained multiple injuries all

over the body. Later, she succumbed to the injuries. Hence, a claim petition

was filed seeking compensation of Rs.40,00,000/-.

4. The 1st respondent-owner of the lorry remained exparte before the

Tribunal and the claim petition was contested only by the Insurer of the

lorry. It was the case of the 2nd respondent/Insurer of the lorry before the

Tribunal that the accident had occurred only due to the negligence on the

part of the driver of the two wheeler. The Insurer of the lorry has also

disputed the maintainability of the claim petition on the ground that the

claimants were not dependents of the deceased person.

5. Before the Tribunal, the 1st claimant was examined as PW.1 and on

behalf of the claimants, 10 documents were marked as Exs.P1 to P10. On

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 07:50:34 pm ) C.M.A.Nos.1174 and 793 of 2025

behalf of the Insurance Company, no witness was examined and no

document was marked.

6. The Tribunal based on the evidence available on record, came to

the conclusion that the accident had occurred only due to the negligence on

the part of the driver of the lorry. The compensation payable to the

claimants was quantified at Rs.20,42,625/-. Not satisfied with the quantum

of compensation, the claimants have filed appeal seeking enhancement of

compensation in C.M.A.No.793 of 2025. The Insurer of the lorry filed

separate appeal questioning the very maintainability of the claim petition on

the ground that the claimants were not dependents of the deceased in

C.M.A.No.1174 of 2025.

7. Since both the civil miscellaneous appeals are arising out of same

accident, they are taken up together for hearing.

8. The learned counsel appearing for the claimants would submit that

the notional income of Rs.12,500/- fixed by the Tribunal is very much on

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 07:50:34 pm ) C.M.A.Nos.1174 and 793 of 2025

lower side and the same requires enhancement.

9. The learned counsel appearing for the Insurer of the lorry would

submit that the claimants failed to produce any documentary evidence to

prove the avocation and income of the deceased and hence, the Tribunal

was justified in fixing Rs.12,500/- as notional income. He further submits

that the claimants, who are husband and major sons of the deceased person

were not depending on the income of the deceased at the time of accident.

Therefore, they cannot be treated as dependents of the deceased and hence,

the Tribunal ought not have granted any compensation under the head loss

of dependency. In support of his contention, the learned counsel appearing

for the Insurance Company relied on the following judgments:-

(i) National Insurance Company Limited vs. Birender and others

reported in CDJ 2020 SC 028 : (2020) 11 SCC 356.

(ii) The Branch Manager, Oriental Insurance Company Ltd., vs.

Arumugam and others in C.M.A.No.538 of 2021, dated 26.03.2021.

(iii) Seema Rani and others vs. The Oriental Insuarnce Co. Ltd., and

others reported in 2025 INSC 192.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 07:50:34 pm ) C.M.A.Nos.1174 and 793 of 2025

(iv) New India Assurance Co. Ltd. vs. Vinish Jain and others reported in

CDJ 2018 SC 159 : (2018) 3 SCC 619.

10. In reply, the learned counsel appearing for the

appellants/claimants in C.M.A.No.793 of 2025 would submit that the

claimants are not having sufficient source of income and hence, they were

dependent on deceased at the time of accident. Therefore, according to the

learned counsel appearing for the appellants/claimants, the Tribunal was

justified in treating the claimants as dependents and granting compensation

under the head loss of dependency. In support of her contention, the learned

counsel appearing for the appellants/claimants relied on the following

judgments:-

(i) P.Palani and others vs. David and others reported in 2024 ACJ 893 :

2023 (2) TNMAC 439.

(ii) The Regional Manager, Andhra Pradesh State Road Transport

Corporation vs. K.Lakshmi and others reported in 2023 (2) TNMAC

(iii) Chellamuthu vs. S.Periyasamy reported in 2006 (2) TNMAC 70.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 07:50:34 pm ) C.M.A.Nos.1174 and 793 of 2025

11. Section 166 of the Motor Vehicles Act, 1988 reads as follows:-

“166. Application for compensation.-(1) An application for compensation arising out of an accident of the nature specified in sub-section (1) of section 165 may be made-

(a) by the person who has sustained the injury; or

(b) by the owner of the property; or

(c) where death has resulted from the accident, by all or any of the legal representatives of the deceased; or

(d) by any agent duly authorised by the person injured or all or any of the legal representatives of the deceased, as the case may be:

Provided that where all the legal representatives of the deceased have not joined in any such application for compensation, the application shall be made on behalf of or for the benefit of all the legal representatives of the deceased and the legal representatives who have not so joined, shall be impleaded as respondents to the application.

[Provided further that where a person accepts compensation under section 164 in accordance with the procedure provided under section 149, his claims petition before the Claims Tribunal shall lapse.] [(2) Every application under sub-section (1) shall be made, at the option of the claimant, either to the Claims

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 07:50:34 pm ) C.M.A.Nos.1174 and 793 of 2025

Tribunal having jurisdiction over the area in which the accident occurred or to the Claims Tribunal within the local limits of whose jurisdiction the claimant resides or carries on business or within the local limits of whose jurisdiction the defendant resides, and shall be in such form and contain such particulars as may be prescribed:

[(3) No application for compensation shall be entertained unless it is made within six months of the occurrence of the accident.] [(4) The Claims Tribunal shall treat any report of accidents forwarded to it under [section 159] as an application for compensation under this Act.] [(5) Notwithstanding anything in this Act or any other law for the time being in force, the right of a person to claim compensation for injury in an accident shall, upon the death of the person injured, survive to his legal representatives, irrespective of whether the cause of death is relatable to or had any nexus with the injury or not.]”

12. A close reading of the above Section would make it clear that in

case of death, claim petition can be filed by all or any of the legal

representatives of the deceased. In case, claim petition has been filed by any

one of the legal representatives of the deceased, the same shall be treated as

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 07:50:34 pm ) C.M.A.Nos.1174 and 793 of 2025

the one for the benefit of all legal representatives of the deceased, who have

not been joined as claimants. Therefore, it is clear that a claim petition can

be maintained by legal representative of the deceased whether he is

dependent or not. Even if a legal representative has got independent source

of income and not dependent on the deceased, he is entitled to get

compensation under conventional heads. Ofcourse, he may not be entitled to

get compensation under the head loss of dependency. In some cases, a legal

representative may have an independent source of income and the same may

not be sufficient enough to support his decent living. In such cases, he will

be partially dependent on the deceased though not fully dependent. In such

cases, he is entitled to claim compensation not only under the conventional

heads but also under the head loss of dependency. However, the Court has

to decide the correct percentage of deduction towards personal expenses of

the deceased in that case. While determining the compensation, the Court

should also take into consideration a vital fact that the estate of the deceased

will certainly go to the benefit of the legal representative notwithstanding

their dependency status.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 07:50:34 pm ) C.M.A.Nos.1174 and 793 of 2025

13. For example, if a mother dies, the benefit of her estate will go to

her husband and children notwithstanding the fact that they have got

sufficient independent source of income. Any surplus earnings of the

deceased (actual income – personal expenses) will be added to her estate as

value addition. But for the unfortunate road accident, the deceased victim

would have continued to live for some time and her surplus earnings would

have become a part of her estate, which will go to the benefit of her legal

representatives, who may or may not be her dependents. Therefore, merely

because, a legal representative has got independent source of income, we

cannot say he or she is disqualified from maintaining a claim petition under

Section 166 of the Motor Vehicles Act, 1988.

14. A claim petition filed by a legal representative is certainly

maintainable notwithstanding his or her independent source of income.

However, the compensation under the head loss of dependency has to be

decided carefully by taking into consideration the source of income and

sufficiency of the income of the legal representatives/claimants at the time

of accident. This position was very well explained by the Apex Court in

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 07:50:34 pm ) C.M.A.Nos.1174 and 793 of 2025

Birender case cited supra, the relevant findings of the Apex Court reads as

follows:-

“14. The legal representatives of the deceased could move application for compensation by virtue of clause (c) of Section 166(1). The major married son who is also earning and not fully dependant on the deceased, would be still covered by the expression “legal representative” of the deceased. This Court in Manjuri Bera (supra) had expounded that liability to pay compensation under the Act does not cease because of absence of dependency of the concerned legal representative. (emphasis supplied by this Court) Notably, the expression “legal representative” has not been defined in the Act. In Manjuri Bera (supra), the Court observed thus:

“9. In terms of clause (c) of subsection (1) of Section 166 of the Act in case of death, all or any of the legal representatives of the deceased become entitled to compensation and any such legal representative can file a claim petition. The proviso to said subsection makes the position clear that where all the legal representatives had not joined, then application can be made on behalf of the legal representatives of the deceased by impleading those legal representatives as respondents. Therefore, the High Court was justified in its view that the appellant could maintain a claim

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 07:50:34 pm ) C.M.A.Nos.1174 and 793 of 2025

petition in terms of Section 166 of the Act.

10. ….. The Tribunal has a duty to make an award, determine the amount of compensation which is just and proper and specify the person or persons to whom such compensation would be paid. The latter part relates to the entitlement of compensation by a person who claims for the same.

11. According to Section 2(11) CPC, “legal representative” means a person who in law represents the estate of a deceased person, and includes any person who intermeddles with the estate of the deceased and where a party sues or is sued in a representative character the person on whom the estate devolves on the death of the party so suing or sued. Almost in similar terms is the definition of legal representative under the Arbitration and Conciliation Act, 1996 i.e. under Section 2(1)(g).

12. As observed by this Court in Custodian of Branches of BANCO National Ultramarino v. Nalini Bai Naique [1989 Supp (2) SCC 275 the definition contained in Section 2(11) CPC is inclusive in character and its scope is wide, it is not confined to legal heirs only. Instead it stipulates that a person who may or may not be legal heir competent to inherit the property of the deceased can represent the estate of the deceased person. It includes heirs as well as persons who

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 07:50:34 pm ) C.M.A.Nos.1174 and 793 of 2025

represent the estate even without title either as executors or administrators in possession of the estate of the deceased. All such persons would be covered by the expression “legal representative”. As observed in Gujarat SRTC v. Ramanbhai Prabhatbhai [(1987) 3 SCC 234 a legal representative is one who suffers on account of death of a person due to a motor vehicle accident and need not necessarily be a wife, husband, parent and child.” In paragraph 15 of the said decision, while adverting to the provisions of Section 140 of the Act, the Court observed that even if there is no loss of dependency, the claimant, if he was a legal representative, will be entitled to compensation. In the concurring judgment of Justice S.H. Kapadia, as His Lordship then was, it is observed that there is distinction between “right to apply for compensation” and “entitlement to compensation”. The compensation constitutes part of the estate of the deceased. As a result, the legal representative of the deceased would inherit the estate. Indeed, in that case, the Court was dealing with the case of a married daughter of the deceased and the efficacy of Section 140 of the Act.

Nevertheless, the principle underlying the exposition in this decision would clearly come to the aid of the respondent Nos. 1 and 2 (claimants) even though they are major sons of the deceased and also earning. (emphasis supplied by this Court)

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 07:50:34 pm ) C.M.A.Nos.1174 and 793 of 2025

15. It is thus settled by now that the legal representatives of the deceased have a right to apply for compensation. Having said that, it must necessarily follow that even the major married and earning sons of the deceased being legal representatives have a right to apply for compensation and it would be the bounden duty of the Tribunal to consider the application irrespective of the fact whether the concerned legal representative was fully dependant on the deceased and not to limit the claim towards conventional heads only. The evidence on record in the present case would suggest that the claimants were working as agricultural labourers on contract basis and were earning meagre income between Rs.1,00,000/- and Rs.1,50,000/- per annum. In that sense, they were largely dependent on the earning of their mother and in fact, were staying with her, who met with an accident at the young age of 48 years.” (emphasis supplied by this Court)

15. Hence, it is clear that if a legal representative of deceased (who is

major and earning files a claim petition, the Tribunal is bound to consider

the same on merits and claim petition shall not be restricted to conventional

heads alone. Therefore, following the law laid down by the Apex Court in

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 07:50:34 pm ) C.M.A.Nos.1174 and 793 of 2025

Birender case, I hold that the claim petition filed by the husband and major

sons of the deceased is maintainable.

16. Now, we proceed to decide the question whether the Tribunal was

justified in awarding compensation under the head loss of dependency after

deducting 1/3rd of the amount towards personal expenses of the deceased.

17. In the claim petition, it was stated by the claimants that the

deceased was a flower and vegetable vendor and was earning Rs.700/- per

day. However, the claimants have not stated anything in the claim petition

with regard to the fact whether they have got any independent source of

income or they were fully dependent on income of the deceased. The 1 st

claimant-husband of the deceased was examined as PW.1. In his proof

affidavit, he had stated that he was not well and claimants 2 to 4, his sons

are not having sufficient income and therefore, they were depending on

income of the deceased. In the cross examination, he clearly admitted that

the claimants 2 and 3 are married and they are residing separately. Though it

was stated in the proof affidavit that the 1st claimant-husband of the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 07:50:34 pm ) C.M.A.Nos.1174 and 793 of 2025

deceased was suffering from illness, no documentary evidence has been let

in to prove his medical condition. The 1st claimant in his evidence has not

stated that he is not having any independent source of income. There is no

specific plea or evidence with regard to the avocation or income of the 1st

claimant. There is a vague statement in the proof affidavit that he is

depending on the deceased. As far as claimants 2 and 3 are concerned, they

are married, PW.1 clearly admitted that they are living separately.

Therefore, it is clear that the claimants 2 and 3 should be having

independent source of income.

18. Though in the chief affidavit, it was stated by PW.1 that his sons-

claimants 2 to 4 are not having sufficient source of income, there is no

specific plea or evidence with regard to the avocation and income of

claimants 2 to 4. A reading of proof affidavit would indicate that they are

having a source of income but it is not sufficient to meet their living

standard and therefore, they had been depending on the deceased. The

claimants could have produced evidence to show the alleged source of

income and insufficiency of the same to support the claim. However, for the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 07:50:34 pm ) C.M.A.Nos.1174 and 793 of 2025

reason best known to them, they have not produced any evidence with

regard to their avocation and income. The only thing available on record is

the statement in the proof affidavit that their source of income was not

sufficient and therefore, they were depending on the deceased. Looking at

the documentary evidence available on record, Ex.P10 is the copy of the

PAN Card of the claimants. Though it was stated by the claimants that they

were depending on the income of the deceased, conspicuously the PAN

Card of the deceased had not been produced. Since the claimants are having

PAN Card in their own names, we can safely come to the conclusion that

they are having a decent source of income, which must be sufficient.

19. Ex.P9 is the first page of the Bank Pass Book of the claimants. A

perusal of the same would suggest that the 1st claimant is having Saving

Bank Account at Canara Bank, Chennai, wherein the occupation of the 1st

claimant was mentioned as 'Service'. The 2nd claimant is having Saving

Bank Account in UCO Bank, Narasingapuram. Therefore, it is clear that he

is living separately. The 4th claimant also having Saving Bank Account in

UCO Bank at Narasingapuram, wherein a different address is mentioned.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 07:50:34 pm ) C.M.A.Nos.1174 and 793 of 2025

Therefore, it is clear that the claimants 2 and 4 are residing in different

address and they are not living with the 1st claimant. The 3rd claimant-

J.Saleshdavid is having an account in Axis Bank, Chennai-600056. A

perusal of Ex.P9 would indicate that all the claimants are having separate

saving bank account. However, they have produced only first page of the

saving bank account passbook and they failed to produce transaction entries

in the pass book. If the transaction entries are produced, we would be in a

position to come to a conclusion whether any salary has been credited to

their accounts, nature of their income source and sufficiency of the same to

support their living. Therefore, the claimants are guilty of suppression of

best evidence available with them.

20. A perusal of Ex.P10 would indicate that all the claimants are

having PAN Card. It necessarily means that claimants must have a decent

source of income. In these circumstances, we can definitely come to a

conclusion that the claimants cannot be stated to be fully dependent on the

deceased.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 07:50:34 pm ) C.M.A.Nos.1174 and 793 of 2025

21. On the other hand, the 1st claimant is the husband of the deceased

and the 4th claimant is unmarried son of the deceased. It appears that the

claimants 1 and 4 were living with the deceased at the time of accident and

the claimants 2 and 3, who are married sons are living separately. Merely

because, the claimants are having independent source of income, we cannot

come to a conclusion that they are not depending on the income of the

deceased in the absence of any evidence to show the sufficiency of the

income of the claimants. In these circumstances, taking into consideration

the close relationship between the deceased and claimants and the other

relevant factors, we can hold that the claimants are partially depending on

the deceased.

22. A Division Bench of this Court in Arumugam case cited supra,

while considering the loss of dependency to the husband, deducted 50% of

the amount towards personal expenses of the deceased. Likewise, in New

India Assurance Co. Ltd. vs. Vinish Jain and others case cited supra, the

Apex Court held that major sons having their own source of income and two

grand daughters were not dependent on the deceased and ultimately,

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 07:50:34 pm ) C.M.A.Nos.1174 and 793 of 2025

deducted 50% while calculating the loss of dependency. In Seema Rani

case cited supra, the Apex Court on the facts of that case held that the son of

the deceased was working in a Petrol Pump temporarily and hence, he was

not self-sufficient or independent from the deceased.

23. In the case on hand, all the claimants produced their PAN Cards.

In these circumstances, we cannot come to a conclusion that the claimants

are not having source of income to hold that they are fully depending on the

deceased. Taking into consideration all these factors, I hold that the

claimants, who are all husband and major sons of the deceased cannot be

held to be fully dependent on the deceased and hence, 50% of the amount

shall be deducted from the compensation amount under the head loss of

dependency.

24. In the claim petition, it was stated that the deceased was working

as a flower and vegetable vendor and was earning Rs.700/- per day.

However, in order to prove the avocation and income of the deceased, the

claimants have not produced any documentary evidence. Even if there is no

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 07:50:34 pm ) C.M.A.Nos.1174 and 793 of 2025

evidence to prove the income, this Court by taking into consideration the

facts and circumstances of the case, can fix the notional income.

25. In the case on hand, the accident had occurred in the year 2021.

Taking into consideration the date of accident and prevailing cost of living,

this Court is inclined to fix Rs.18,000/- as notional income of the deceased.

As per Ex.P6-Death Certificate, the age of the deceased was fixed by the

Tribunal at 49 years. Therefore, the claimants are entitled to 25%

enhancement towards future prospects. The applicable multiplier is 13. The

Tribunal deducted 1/4th of the amount towards personal expenses of the

deceased on the ground that there are 4 dependents. This Court has

elaborately considered the question of dependency and held that the

claimants, who are all husband and major sons of the deceased are not fully

dependent on the deceased. Taking into consideration the said fact, this

Court is inclined to deduct 50% of the amount under the head loss of

dependency by following the judgment of the Apex Court in Vinish Jain

case and the decision of the Division Bench of this Court in Arumugam

case cited supra. Therefore, the loss of dependency is fixed at

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 07:50:34 pm ) C.M.A.Nos.1174 and 793 of 2025

Rs.17,55,000/- (Rs.18,000 x 1.25 x 12 x 13 x 1/2).

26. In addition to the amount under the head loss of dependency, the

Tribunal awarded Rs.16,500/- each under the head loss of estate and funeral

expenses. It also awarded Rs.1,76,000/- towards loss of consortium

(Rs.44,000/- towards loss of consortium for the 1st claimant and Rs.44,000/-

each towards loss of love and affection for the claimants 2 to 4). The above

said sum under conventional heads are in accordance with the law laid

down by the Apex Court in National Insurance Company Limited vs.

Pranay Sethi and others reported in (2017) 16 SCC 680. and hence, the

same is affirmed. A sum of Rs.5,500/- awarded by the Tribunal under the

head transportation expenses is covered by the amount awarded under the

head loss of estate and hence, it is set aside. Therefore, the award passed by

the Tribunal is modified as follows:-

                           Sl.                                Compensation            Compensation
                                        Description           awarded by the           awarded by          Remarks
                           No.                                  Tribunal                this Court
                            1. Loss of Dependency              Rs.18,28,125/-         Rs.17,55,000/-       Reduced
                            2. Loss of Estate                    Rs.16,500/-            Rs.16,500/-       Confirmed
                            3. Funeral Expenses                  Rs.16,500/-            Rs.16,500/-       Confirmed







https://www.mhc.tn.gov.in/judis                       ( Uploaded on: 05/06/2025 07:50:34 pm )
                                                                                                    C.M.A.Nos.1174 and 793 of 2025



                           Sl.                                Compensation            Compensation
                                        Description           awarded by the           awarded by              Remarks
                           No.                                  Tribunal                this Court
                            4. Loss of Consortium               Rs.1,76,000/-          Rs.1,76,000/-          Confirmed
                                   Transportation
                            5.                                    Rs.5,500/-                    -              Set Aside
                                   Expenses
                                                                                                             Reduced by
                                        Total                  Rs.20,42,625/-         Rs.19,64,000/-
                                                                                                             Rs.78,625/-

27. In view of the discussions made earlier, the appeal in

C.M.A.No.793 of 2025 filed by the claimants is dismissed and

C.M.A.No.1174 of 2025 filed by the Insurance Company is partly allowed

by reducing the compensation payable to the claimants to Rs.19,64,000/-

from Rs.20,42,625/-.

28. The Appellant/Insurance Company in C.M.A.No.1174 of 2025 is

directed to deposit the modified award amount of Rs.19,64,000/- together

with interest at the rate of 7.5% per annum from the date of claim petition to

the date of realisation, after deducting the amount already deposited, if any,

to the credit of M.C.O.P.No.3474 of 2021 on the file of the Motor Accident

Claims Tribunal, Chennai (in the IV Court of Small Causes) Chennai,

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

judgment.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 07:50:34 pm ) C.M.A.Nos.1174 and 793 of 2025

29. Out of the above said award amount, the claimants 2 to 4 are

entitled to Rs.2,80,000/- each and the 1st claimant is entitled to remaining

amount of Rs.11,24,000/-. On such deposit, the claimants are entitled to

withdraw their respective shares by making formal application before the

Tribunal. No costs. Consequently, the connected civil miscellaneous

petition is closed.



                                                                                                         02.06.2025
                     Index                   :Yes / No
                     Speaking order          :Yes / No
                     Neutral Citation        :Yes / No

                     dm









https://www.mhc.tn.gov.in/judis                  ( Uploaded on: 05/06/2025 07:50:34 pm )
                                                                                        C.M.A.Nos.1174 and 793 of 2025





                     To

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

                     2.United India Insurance Co. Ltd.,
                       No.134, Greams Road,
                       Chennai – 600 006.

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









https://www.mhc.tn.gov.in/judis               ( Uploaded on: 05/06/2025 07:50:34 pm )
                                                                            C.M.A.Nos.1174 and 793 of 2025



                                                                               S.SOUNTHAR, J.

                                                                                                     dm




                                               Pre-delivery Common Judgment made in
                                                        C.M.A.Nos.1174 and 793 of 2025





                                                                                          02.06.2025








https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 07:50:34 pm )

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter