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

The Branch Manager vs Murugan
2025 Latest Caselaw 205 Mad

Citation : 2025 Latest Caselaw 205 Mad
Judgement Date : 12 May, 2025

Madras High Court

The Branch Manager vs Murugan on 12 May, 2025

Author: P.Velmurugan
Bench: P.Velmurugan
                                                                                              C.M.A.(MD).Nos.1155 of 2024


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
                                                     DATED : 12.05.2025
                                                               CORAM
                            THE HONOURABLE MR.JUSTICE P.VELMURUGAN
                                              and
                          THE HONOURABLE MR.JUSTICE K.K.RAMAKRISHNAN

                                             C.M.A.(MD).No.1155 of 2024
                                                        and
                                             C.M.P.(MD).No.12139 of 2024




                The Branch Manager,
                United India Insurance Company Limited,
                No.52, South Masi Street,
                Madurai Town and District.                                                  ... Appellant
                                                                  Vs.

                1.Murugan

                2.Vijaya

                3.Alagumeenal                                                               ... Respondents

                Prayer:- Civil Miscellaneous Appeal has been filed under Section 173 of the
                Motor Vehicles Act, 1988, to modify the Judgment and Decreetal order dated
                26.06.2023, passed in M.C.O.P.No.170 of 2021 on the file of the Motor
                Accidents Claims Tribunal/Additional District Judge, Sivagangai.


                                  For Appellant                   : Mr.M.Arjun Varman
                                  For R1 & R2                     : Mr.S.Pugalendhi


                1/8


https://www.mhc.tn.gov.in/judis                   ( Uploaded on: 14/05/2025 08:57:04 pm )
                                                                                        C.M.A.(MD).Nos.1155 of 2024




                                                   JUDGMENT

(Judgment of the Court was made by K.K.RAMAKRISHNAN.J.,)

The insurance company has filed this appeal challenging the quantum

passed in M.C.O.P.No.170 of 2021, dated 26.06.2023, by the Motor Accidents

Claims Tribunal/Additional District Judge, Sivagangai.

2.Brief Facts of the Case:

The respondent Nos.1 and 2 are the parents of the deceased/Rajkumar.

He worked in Doha Qatar Country as a steel fitter since the year 2016 and he

came to India on leave on 04.02.2019. When he was riding the two wheeler

bearing Registration No.TN 63 AC 9100 along with his father, the appellant

insured vehicle namely Maxi Cab bearing Registration No.TN 57 BE 5275

came in the opposite direction and dashed against the deceased and in the

result, he died. According to the respondent No.1 and 2, he earned Rs.30,000/-

per month. Hence, they filed M.C.O.P.No.170 of 2021, dated 26.06.2023, by

the Motor Accidents Claims Tribunal/Additional District Judge, Sivagangai and

made a claim Rs.40,00,000/-.

3.The appellant/insurance company contested the said claim and

specifically denied the negligence on the part of the appellant insured vehicle.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 08:57:04 pm )

According to the appellant/insurance company, the deceased himself suddenly

crossed the road on the wrong side, which resulted in the accident. Therefore,

they seeks to dismiss the claim petition.

4.The respondent No.1 and 2, to prove their claim examined P.W.1 and

marked Ex.P1 to Ex.P16. On the side of the appellant/insurance company, no

witness was examined nor document was marked. The learned Tribunal judge

after considering Ex.P1 and Ex.P2 and other circumstances has held that the

accident happened due to the negligence of the appellant's insured vehicle. On

the basis of the salary certificate of the deceased and other relevant documents,

has held that the deceased received a monthly salary of “1,200/- Qatari Riyals”

per month and calculated the compensation by adopting the multiplier method

as per the judgment of the Hon'ble Supreme Court in the Pranay Sethi Case

and awarded Rs.34,57,400/- . Challenging the same, the insurance has filed this

appeal and disputed only quantum of compensation.

5.The learned counsel appearing for the appellant insurance company

would submit that the calculation of Rs.22,000/- as monthly income of the

deceased is not legally correct and he relied the judgment of this Court reported

in 2013 2 TNMAC 121 (DB) and 2023 2 TNMAC 647 (DB) and he seeks to

https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 08:57:04 pm )

reduce the monthly salary of the deceased.

6.On the other hand, the learned counsel appearing for the respondents 1

and 2 claimant submitted that the claimants have produced the documents to

prove the employment of the deceased and the salary for the receipt of “1,200/-

Qatari Riyals” and his employment during the relevant period of accident was

also not disputed and no contra evidence was produced and therefore, there is

no case for interference in the award passed by the learned Tribunal.

7.This Court considered the rival submissions made by the learned

counsel appearing on either side and perused the materials available on record.

Whether the learned tribunal judge is correct in awarding Rs.34,57,400/- in

favour of the respondents No. 1 and 2 for the death of their son in the motor

accident happened on 04.02.2019 due to the negligence of the appellant insured

vehicle?

8. The insurance company has not disputed the finding of the negligence.

Even otherwise the learned Tribunal Judge has considered Ex.P1 and Ex.P2 and

absence of the contra evidence on the side of the appellant insurance company,

believed the evidence of P.W.1, who was a pillion rider of the said two wheeler

https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 08:57:04 pm )

ridden by the deceased/Rajkumar. Therefore, there was no infirmity in the

finding of the tribunal in fixing the negligence on the part of the appellant's

insured vehicle.

9.The claimants produced number of documents to prove the

employment of the deceased in Qatar and the continuation of the employment

in the Qatar since the year 2016. As per Ex.P.10, he started working from

13.11.2016 and the same continued till the date of the accident as per Ex.P11,

In Ex.P11, transfer of salary is evident. Apart from that, the Visa entry was also

produced. The identity Card also was produced. It is well known fact that

unless the working visa could not be extended without contract of the

employment. In this case he had the working visa. The salary monthly salary as

per the salary certificate Ex.P8 was “1,200/- Qatari Riyals” and the same was

around 21,000/- as per the Indian value on the date of the accident. Hence, the

learned Tribunal Judge has correctly appreciated the above documents and

arrived the correct monthly salary of the deceased as Rs.22,000/- and applied

40% for future prospect and considering the age of the deceased 40 years

deducted ½ for the personal expenditure and adopted multiplier of 18 and

awarded Rs.44,000/- under the head of loss of love and affection and correctly

granted compensation as Rs.34,57,400/-. Therefore, this Court finds no

https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 08:57:04 pm )

infirmity in the award passed by the learned Tribunal Judge and inclines to

dismiss the same.

10.Accordingly, this civil miscellaneous appeal is dismissed by

confirming the judgment passed in M.C.O.P.No.170 of 2021, dated 26.06.2023,

by the Motor Accidents Claims Tribunal/Additional District Judge, Sivagangai.

The appellant/Insurance Company is directed to deposit the award amount with

the proportionate accrued interest and costs, after deducting the amount if

already deposited, within a period of six weeks from the date of receipt of a

copy of this order. On such deposit, the respondent Nos.1 and 2 are entitled to

withdraw 50% from their respective share amounts with proportionate interest

with costs.

There shall be no order as to costs. Consequently, the connected civil

miscellaneous petition is closed.

[P.V.J.] [K.K.R.K.,J.] 12.05.2025 Index : Yes/No Internet : Yes/No NCC : Yes/No vsg

https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 08:57:04 pm )

To

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

2. The Section Officer, VR Section, Madurai Bench of Madras High Court, Madurai.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 08:57:04 pm )

P.VELMURUGAN.J., and K.K.RAMAKRISHNAN,J.

vsg

and

Dated: 12 .05.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 08:57:04 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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter