Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. United India Insurance Co. Ltd. , vs Ch. Rajeshwar
2025 Latest Caselaw 5448 Tel

Citation : 2025 Latest Caselaw 5448 Tel
Judgement Date : 12 September, 2025

Telangana High Court

M/S. United India Insurance Co. Ltd. , vs Ch. Rajeshwar on 12 September, 2025

       THE HONOURABLE SMT. JUSTICE RENUKA YARA

                 M.A.C.M.A.Nos.1123 and 1253 of 2023

COMMON JUDGMENT:

Heard Sri K. Hari Mohan Reddy, learned counsel for the appellant in

MACMA No.1123 of 2023 and respondent No.1 in MACMA No.1253 of

2023 and Sri Somanchi Venkateswarlu, learned counsel for the appellant in

MACMA No.1253 of 2023 and respondent No.2 in MACMA No.1123 of

2023. Perused the entire record.

2. For the sake of convenience, the parties are referred as they were

arrayed in the claim petition.

3. The MACMA No.1123 of 2023 is filed by the claimant and

MACMA No.1253 of 2023 is filed by the Insurance Company, aggrieved

by the award passed by the Chairman, Motor Accident Claims Tribunal-

cum-II Additional Chief Judge, City Civil Court, Hyderabad, in

M.V.O.P.No.1916 of 2016, dated 30.12.2022. The Insurance company is

questioning the quantum of compensation awarded while the claimant is

seeking enhancement of compensation.

4. The claim petition was filed on account of the injuries sustained by

the claimant in an accident that occurred on 11.09.2014 at 1.30 pm., when

he was travelling on a motorcycle bearing No.AP-09-CV-1216 from KPHB

to JSB Honda show room. When the motorcycle reached Metro, while

taking 'U' turn, one goods vehicle bearing No.AP-28-TB-7657 came in

rash and negligent manner and dashed the claimant's motorcycle from

backside causing his fall, resulting in crush injury to right hand, fracture to

right wrist, fractures of 2, 3, 4 and 5 fingers, abdominal injury, deep cut

injury to left knee, head injury and other blunt injuries all over the body. In

view of the injuries sustained, the claim petition is filed seeking

compensation ofRs.35,00,000/- with interest at 18% per annum from the

respondents jointly and severally.

5. The claimant got examined P1 to 4 and exhibited Exs.A1 to A10.

Respondent No.2/Insurance Company did not examine any witness but got

marked Ex.B1/True copy of policy. Upon considering the evidence

adduced, the Tribunal awarded compensation of Rs.27,00,700/- with

interest at 6% per annum. Aggrieved by the same, the claimant as well as

Insurance company preferred appeals.

6. The Insurance Company in grounds of appeal alleged that the

Tribunal erred in taking the income of the claimant at Rs.20,000/- per

month in the absence of proof of income. Further, it is alleged that the

disability percentage is taken at 60% when there is a gap of six years

between date of accident and the disability certificate taken. The disability

certificate is with respect to one limb but not total body and the claimant

can work as a Marketing Manager. Awarding of Rs.1,50,000/- towards pain

and suffering according to the Insurance Company is on the higher side and

therefore, prayed that the impugned award be set aside.

7. The claimant sought enhancement of compensation alleging that the

Tribunal has erroneously considered his disability at 50%, that the medical

bills are filed for Rs.3,19,384/- but Rs.2,45,700/- only granted. The

marriage prospects of the claimant have decreased due to injuries and said

aspect was not considered by the Tribunal. Further, loss of amenities, loss

of social status and mental agony are not considered. Lastly, the Tribunal

awarded interest at 6% per annum which ought to have been 9% per

annum.

8. The claimant is allegedly a Marketing Manager with income of

Rs.30,000/- per month. No document is filed in proof of income nor

avocation. Ex.A10 is the bank statement which shows income varying from

Rs.500/- to Rs.49,107/-. The Tribunal considering the variation has taken

the aggregate income at Rs.20,000/- per month for a 21 year old boy that

too for the year 2016. Therefore, this Court does not see any reason to

interfere with said finding as the notional income for all practical purposes

for an inexperienced person is considered on higher side, that too in

absence of convincing evidence about the claimant being a Marketing

Manager.

9. The Tribunal has taken the functional disability at 50% on the basis

evidence of PW2/doctor who deposed that the claimant has supination-

pronation fixed wrist joint, restricted MP joint movements of fingers and

thumb and IP joints, there is weak grip strength and pinching capacity.

Further, the claimant cannot carry any weight with right hand and cannot

feed himself or hold glass like a normal person and cannot drive a vehicle.

Though the permanent disability is at 60 to 65%, the functional disability is

considered at 50% as claimant's work as Marketing Manager does not

require lifting heavy weights or holding any objects. However, it cannot be

denied that the claimant would face physical inconvenience in performing

his job as Manager as there is inability to drive a vehicle. For a Marketing

person, mobility is important. Therefore, the Tribunal considering the

disability at 50% is considered to be appropriate. However, while

calculating the loss of earnings due to disability, the future prospects at

40% were not considered. Thus, by considering the future prospects at

40%, the claimant is entitled to loss of earnings at Rs.30,24,000/- (Annual

income Rs.20,000 x 12=2,40,000/-, Future prospects 40%, Multiplier '18',

disability 50%).

10. The claimant sustained three fracture injuries. Therefore, grant of

Rs.75,000/- towards fracture injuries, Rs.1,50,000/- towards pain and

suffering, Rs.50,000- towards extra nourishment and Rs.20,000/- towards

transport and attendant charges is appropriate. The billing manager of Icon

hospital as PW3 deposed that final bill of Rs.1,00,700/- is paid by the

claimant. Further, the claimant paid Rs.1,45,000/- towards final bill at

Remedy hospital, Kukatpally. The medical expenses are granted as per

evidence given by PW3/billing in-charge of Icon hospital, Kukatpally and

PW4/billing in-charge of Remedy hospital, Kukatpally. Therefore, no fault

can be found with the medical expenses at Rs.2,45,700/- awarded by the

Tribunal. The inability to drive a vehicle shows a serious injury to leg.

Therefore, Rs.1,00,000/- is awarded towards loss of amenities and

Rs.1,00,000/- is awarded towards loss of marriage prospects. In total, the

claimant is entitled to an amount of Rs.37,64,700/- in all respects. The

interest at 6% per annum awarded by the Tribunal on the compensation

awarded by it is enhanced to 7.5%.

11. Coming to the MACMA No.1253 of 2023 filed by the Insurance

Company, the Insurance Company has challenged the award questioning

the income of the claimant taken at Rs.20,000/- per month in the absence of

income proof and taking the functional disability at 50%. As discussed

above, the Tribunal has considered the bank statement marked under

Ex.A10 for arriving at an average monthly income which is confirmed by

this Court and therefore, no interference is warranted on the said count.

Further, though the percentage of disability was said to be at 60 to 65%, the

functional disability is taken at 50% as the mobility of the claimant is

seriously affected and effectively reducing his ability to move from place to

place as Marketing Manager. Lastly, awarding Rs.1,50,000/- towards pain

and suffering is questioned. When the claimant suffered multiple fractures

and is going to suffer with for partial and permanent disability at 60 to

65%, granting Rs.1,50,000/- towards pain and suffering is just and

reasonable and the same is not interfered with. As such, the MACMA filed

by the Insurance company is liable to be dismissed.

12. In the result, the MACMA No.1123 of 2023 filed by the claimant is

allowed by enhancing the compensation amount granted by the Tribunal

from Rs.27,00,700/- to Rs.37,64,700/-. The claimant is entitled to interest

at 7.5% per annum on the compensation amount of Rs.27,00,700/-, which

was granted by the Tribunal from the date of filing of petition till

realization. However, the claimant is entitled to interest at 9% per annum

on the enhanced compensation from the date of petition till the date of

realization. The respondents shall deposit the compensation amount within

a period of two months from the date of receipt of a copy of this Judgment.

On such deposit, claimant is entitled to withdraw the entire

amount, without furnishing any security. The claimant shall pay the deficit

Court fee on the enhanced compensation. The MACMA No.1253 of 2023

is dismissed. There shall be no order as to costs.

Miscellaneous Petitions, if any, pending in these appeals, shall stand

closed.

__________________ RENUKA YARA, J Date: 12.09.2025 GVL

 
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