High Court Madras High Court

The Managing Director vs C.Ganesan on 10 February, 2010

Madras High Court
The Managing Director vs C.Ganesan on 10 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED : 10.02.2010

CORAM

THE HONOURABLE MR. JUSTICE. C.S.KARNAN

									
C.M.A.No.3188 of 2007
and
M.P.No.1 of 2007


The Managing Director
State Express Transport 
               Corporation Ltd.,
Chennai-2								.. Appellant

Vs

C.Ganesan							 .. Respondent
   

	Appeal filed under Section 173 of the Motor Vehicles Act, 1988, against the Award and Decree, dated 12.09.2006, made in M.A.C.T.O.P.No.484 of 2003, on the file of the Motor Accident Claims Tribunal (Additional District Judge, Fast Track Court No.1) at Chengalpattu.

		For appellant	    : Mr.M.Krishnamurthy

		For respondent      : No appearance




J U D G M E N T

The above Civil Miscellaneous Appeal has been filed by the appellant/respondent against the Award and Decree, dated 12.09.2006, made in M.A.C.T.O.P.No.484 of 2003, on the file of the Motor Accident Claims Tribunal (Additional District Judge, Fast Track Court No.1) at Chengalpattu, awarding a compensation of Rs.4,35,301/- with 7.5% interest per annum, from the date of filing petition till the date of payment of compensation.

2.Aggrieved by the said Award and Decree, the appellant/respondent, The Managing Director, State Express Transport Corporation Ltd., Chennai-2, has filed the above appeal praying to set aside the said award and decree.

3.The short facts of the case are as follows:

On 19.04.2003, at about 7.30 p.m. the petitioner, his wife, on Veeraraghavan and one Jotheeswaran were travelling in a Maruthi Car, which was proceeding from south to north on the GST Road with following all traffic rules. When the car was nearing Tapalmedu Village, the respondent’s bus, bearing registration No.TN01 N6409, was driven by its driver in a rash and negligent manner came from the opposite direction and dashed against the petitioner’s car. The said bus came in a zig-zag manner from the opposite direction and dashed against the petitioner’s Maruthi Car bearing registration No.TN45 D4779, as a consequent, the petitioner sustained multiple grievious injuries, his wife died on the spot. The other two passengers had sustained grievious injuries. Hence, the petitioner filed the claim petition against the respondent/State Express Transport Corporation Ltd., for a sum of Rs.10,00,000/- with interest.

4.The said accident was registered by the Padalam Police Station in Crime No.127/2003 on an alleged offence under Sections 279, 338 and 304(A) of I.P.C. The petitioner further narrated in his claim petition that the damage to his maruthi car was Rs.35,000/-, loss to his cell phone worth Rs.5,000/-, damage to cloths Rs.500/-, loss of jewels Rs.25,000/-. Immediately, after this accident, the petitioner was rushed to the CMC Hospital initially and he was referred to Sundaram Medical Foundation, Chennai-40.

5.The respondent has filed a Counter Statement and opposed the claim petition on various grounds stating that they did not admit the age, occupation, monthly income, period of medical treatment, medical expenditure and the disability etc., Further, the respondent has not admitted the manner of accident.

6.On 19.04.2003, the respondent’s bus bearing registration No.TN01 N6409 plying on the route No.180 was on his scheduled trip from Chennai to Tirunelveli, leaving Chennai at about 5.45 p.m. was proceeding to Tirunelveli on the GST road. While the bus was in the region of Tapalmedu, a Cow came across in front of the respondent’s bus and seeing this, the respondent bus driver swerved his vehicle to avoid hitting the Cow. At that time, the Maruthi Car bearing registration No.TN45 D4774 was coming from the opposite direction of the bus. On hitting the Cow, the driver of the said maruthi car swerved the vehicle towards his right side and crossed the dividing line and hit the right bumper of the respondent’s bus, as such, this accident occurred. The accident was solely due to the rash and negligent driving of the Maruthi Car. The respondent’s bus driver is not at all responsible for this accident.

7.The driver of the maruthi car had contributed negligence and as such, the maruthi car and the Insurance Company are necessary parties in the claim petition, but they were not added as a necessary parties in the claim petition. Hence, the petition is not maintainable and prayed to dismiss the petition.

8.The Motor Accident Claims Tribunal framed three issues for the consideration namely:

(i) Did the accident happened due to the rash and negligence of the respondent’s bus driver? Or of the petitioner?

(ii) Was the respondent liable to pay compensation to the petitioner?

(iii)If so, what is the quantum of compensation to be ordered?

9.On the petitioner’s side, two witnesses were examined as PW1 and PW2 and twelve documents were marked as Exs.P1 to P12. On the respondents’ side, no witnesses were examined and no documents were marked.

10.The petitioner, C.Ganesan, was examined as PW1, in his evidence he stated that the accident was registered by the concerned Police Officer against the respondent’s bus driver. The FIR was marked as Ex.P1. He has stated in his evidence that the criminal case was registered against the driver of the bus, who had driven the vehicle in a rash and negligent manner, but the petitioner’s vehicle driven by his driver was in a proper manner. Regarding the negligence issue, on the side of the respondent, no one was examined and no documents were marked as such, the Tribunal had determined that the respondent’s bus driver was the cause for the accident.

11.The petitioner further advised that at the time of the accident he was aged about 68 years and practising as an Advocate earning a sum of Rs.25,000/- per month. Due to this accident, he sustained a neck bone fracture, head injury had happened clotting the blood in the region. Further, there is also a fracture to the right side of his skull. Because of his injuries he lost his consciousness for a period of three months. He was unable to pursue his Lawyer practice. Further, the petitioner tendered evidence that he started his Advocate practice from the year 1964. Further, he admits that he restored his practice. The petitioner stated in his evidence that he had spent a sum of Rs.10,000/- for transport costs. Supporting his claim under the transport head no document was produced. The petitioner further adduced that his car was damaged to the extent of Rs.35,000/-, damage of his dress Rs.500/-, loss of his cell phone Rs.5,000/- and loss of his gold chain worth Rs.25,000/-. After the accident, the car was sold for Rs.28,000/-, since the car a 1998 model got involved in this accident.

12.On the side of the petitioner, twelve documents were marked as Exs.P1 to P12 namely Ex.P1-FIR; Ex.P2, the Discharge Summary issued by Chingelpet Government Hospital; Ex.P3, Discharge Summary issued by the Sundaram Medical Foundation; Ex.P4-Record issued by Sundaram Medical Foundation for taken Audiogram; Ex.P5-Medical Certificate issued by the Medical Foundation; Ex.P6-Certificate issued by the Sundaram Medical Foundation; Ex.P7-Medical bill series; Ex.P8-Medical bills for a sum of Rs.15,000/-; Ex.P9-Medical receipts series; Ex.P10-Income Tax PAN Card; Ex.P11-Driving licence of the petitioner Ex.P12-Disability Certificate of the petitioner.

13.The petitioner stated in his evidence that he sustained bone fracture on his right leg region and also sustained head injury. To prove the same, the petitioner had marked Ex.P3, which is medical discharge summary, which was issued from Sundaram Medical Foundation. As per Ex.P3, the below mentioned wounds were mentioned:

1.Lengitudinal fracture of the right petrous part of temporal bone involving the right facial canal causing CSF Otorrhooa,

2.Subarchoid hadmmorrage,

3.Subdural haomotoma,

4.Small ICH,

5.Fracture right acromion process of stapula with a large contusion and lacerated injury,

14.Dr.Kannan was examined as PW2 and he had issued a Certificate for 55% disability stating that the petitioner sustained injuries in the said accident. The Certificate issued after examining the claimant and took X’ray. Further, the Doctor tendered evidence that due to the petitioner’s disability, eye and ear impairment the petitioner is unable to pursue his Advocate practice as effectively as before. On the side of the respondent, no witness was examined and no documents were marked. Considering the facts and circumstances of the case and on oral evidence and on documentary evidence, the Tribunal has granted the compensation as follows:

1.Towards loss of cellphone, a sum of Rs.5,000/-,

2.Towards loss of gold chain, a sum of Rs.25,000/-,

3.Towards the damage of dress, a sum of Rs.500/-,
These were granted on the oral evidence of the petitioner/claimant.

4.Towards the damage of the Maruti Car, a sum of Rs.15,000/-,

5.Towards pain and suffering, a sum of Rs.25,000/-,

6.Towards loss of income, a sum of Rs.3,30,000/-,

7.Towards medical expenses, a sum of Rs.34,801/-,
In total, the Tribunal had awarded a sum of Rs.4,35,301/- together with interest at the rate of 7.5% per annum from the date of filing the petition till the date of compensation. The said award amount has to be deposited by the respondent, in the Court, within a period of three months, in turn, the said deposited amount to be deposited in a nationalised bank for a period of three years. The petitioner is permitted to withdraw the accrued interest thereon once in half yearly. The Advocate was fixed Rs.11,350/-.

15.The learned counsel appearing for the appellant vehemently argued that the compensation amount of Rs.4,35,301/- is on an exorbitant level. At the time of accident, the petitioner was 70 years old. Considering the advanced age (70 years), the compensation is excessive one. The Doctor had issued a 55% Disability Certificate, for which even an X’ray was not filed to prove the injuries. Without documentary evidence the Tribunal had awarded a sum of Rs.10,000/- under the head of transport cost. The Tribunal had awarded a sum of Rs.5,000/- and Rs.25,000/- towards loss of Cellphone and loss of Gold Chain by solely relying upon the evidence of the claimant. The Tribunal also granted a sum of Rs.15,000/- towards damages to the Car on the basis of the oral evidence of the claimant. The Tribunal had also come to an improper conclusion that the claimant’s income was Rs.10,000/- in the absence of the authenticated evidence regarding proof of income.

16.The learned counsel appearing for the appellant vehemently argued that without proper documentary evidence the said award was granted against the appellant’s Transport Corporation, which is not pertinent.

17.Considering the facts and circumstances of the case, the arguments advanced by the learned counsel appearing for the appellant and findings of the Tribunal, the Court is of the view that in the said accident, the claimant is a practising senior lawyer, who is not a stranger, but is a part of the judiciary as a lawyer/law officer, who entered in the witness box and assuring the correctness of his statement to what had happened to him in the said accident. Accordingly, as per his oral evidence his gold chain was lost in the said accident for which a sum of Rs.25,000/- was granted by the Tribunal; Rs.5,000/- was granted for loss of cellphone; Rs.500/- was granted for damage of his cloths and Rs.34,801/- was granted for medical expenses as per Exs.P8 and P9, which are medical bill and Doctor fees respectively. Ex.P7 also medical bills. The Tribunal had awarded a sum of Rs.25,000/- for pain and suffering, since he was undergoing treatment for three months for the neck bone fracture, injuries on the skull region and other injuries. Further, the Tribunal awarded a sum of Rs.15,000/- towards car damage. The Tribunal had awarded a sum of Rs.3,30,000/- under the head of loss of permanent disability. This amount calculated on the basis of the monthly income as Rs.10,000/-, which was calculated for 11 years and adopted multiplier 5 for 55% disability. As such, the Tribunal awarded a sum of Rs.3,30,000/- for loss of earning power.

18.This Court is of the view that normally senior lawyers have a higher income, the claimant is practising about 40 years in the legal field. Considering his wide experiencing in the legal field, this Court does not interfere under the head of loss of income. As such, the Tribunal, passed an award and Decree in M.A.C.T.O.P.No.484 of 2003, dated 12.09.2006, is confirmed as pertinent. Hence, this Court confirms the award a sum of Rs.4,35,301/- together with interest at the rate of 7.5% per annum from the date of filing the petition till the date of payment of compensation, which equitable and fair, since the claimant as a lawyer, he is unable to extend his legal service to the Judicial Department, due to this accident.

19.At the time of admission, this Court imposed a condition that the appellant/Transport Corporation to deposit a sum of Rs.4,00,000/- to the credit of the M.A.C.T.O.P.No.484 of 2003, on the file of the Motor Accident Claims Tribunal (Additional District Judge, Fast Track Court No.1) at Chengalpattu, on 17.12.2007. Therefore, this Court directs the appellant/State Transport Corporation to deposit the balance compensation amount ie.a sum of Rs.35,301/- together with accrued interest, towards entire compensation amount from the date of filing the petition till the date of payment of compensation. The interest to be calculated subject to the already deposited amount period.

20.As the accident happened in the year 2003 and considering the age of the claimant, it is opened to the claimant to withdraw the entire compensation together with accrued interest, lying in the credit of the M.A.C.T.O.P.No.484 of 2003, on the file of the Motor Accident Claims Tribunal (Additional District Judge, Fast Track Court No.1) at Chengalpattu, after filing necessary payment out application in accordance with the law, subject to the deduction of any withdrawals, if any.

21.In the result, the above Civil Miscellaneous Appeal is dismissed and the Award and Decree dated 12.09.2006, in M.A.C.T.O.P.No.484 of 2003, passed by the Additional District Judge, Fast Track Court No.1, Motor Accident Claims Tribunal, Chengalpattu is confirmed. Consequently, connected miscellaneous petition is closed. No costs.

10.02.2010
Index: Yes/No
Internet: Yes/No

krk

To

1.Additional District Judge,
Fast Track Court No.1,
Motor Accident Claims Tribunal,
Chengalpattu,

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

C.S.KARNAN, J.

krk

Pre-deliver Order in
C.M.A.No.3188 of 2007

10.02.2010