Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 20, Cited by 1]

Madras High Court

Tamil Nadu State Transport Corporation ... vs Karupathal on 27 June, 2017

Author: S.Manikumar

Bench: S.Manikumar, M.Govindaraj

        

 
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 27.06.2017
CORAM:
THE HONOURABLE MR.JUSTICE S.MANIKUMAR
AND
THE HONOURABLE MR.JUSTICE M.GOVINDARAJ

C.M.A.NO.1845 OF 2017
AND CMP NO.10015 OF 2017


Tamil Nadu State Transport Corporation Ltd.,
Rep. by its Managing Director 
Having Office at 
Chennimalai Road, 
Erode. 	 							... Appellant

Versus

1.Karupathal 
2.M.Karupathal
3.Minor M.Selvi
   (Rep. by guardian / next friend 
   R1 Karupathal)  
4.M.Selvaraj  	
5.R.Chanran 							... Respondents 


PRAYER: Appeal filed under Section 173 of Motor Vehicles Act, 1988, against the judgment and decree dated 29.04.2016 made in M.C.O.P.No.178 of 2003 on the file of the Motor Accidents Claims Tribunal, the Third Additional District and Sessions Judge, Gobichettipalayam.  

		For Appellant 	:	Mr.J.Lokesh 	 

J U D G M E N T

(JUDGMENT OF THE COURT WAS MADE BY S.MANIKUMAR, J.) In the accident, which occurred on 06.06.2001, at about 08.45 a.m, involving a motorcycle, and a Transport Corporation Bus, bearing Registration No.TN33-N-0500, stated to have dashed against the motorcycle, the rider aged about 50 years and claimed to be an agriculturist, sustained grievous injuries succumbed to the same. In this regard, a case in Crime No.288/2001 has been registered, against the driver of the Bus, on the file of Varapalayam Police Station. Wife, a major daughter, 2 minor children and parents filed MCOP No.250/2002, on the file of Motor Accidents Claims Tribunal, Subordinate Court, Gobichettipalayam, claiming compensation of Rs.10,00,000/-.

2. Tamil Nadu State Transport Corporation Limited, Erode, has opposed the claim, denying negligence and consequently, liability to pay compensation. Without prejudice to the above, Tamil Nadu State Transport Corporation Limited, Erode, disputed the age, avocation, income and quantum of compensation, claimed under various heads.

3. Before the Tribunal, wife of the deceased examined herself as P.W.1 and deposed about the manner of accident and further adduced evidence, to prove the avocation and income of the deceased. P.W.2 is the eyewitness. That apart, Exs.P1 to P18 have been marked. No oral or documentary evidence has been adduced on behalf of Tamil Nadu State Transport Corporation Limited.

4. On evaluation of pleadings and evidence, the Tribunal held that the Driver of the bus, bearing Registration No.TN33-N-0500 was negligent, in causing the accident. Though a sum of Rs.20,000/- was claimed as monthly income, having regard to the avocation and entries in documents Ex.P16  Patta, Ex.P17  A Register and Ex.P18  Adangal, evidencing agricultural activities undertaken by the deceased, the Tribunal has notionally determined the monthly income as Rs.10,000/-, but has grossly erred, in taking Rs.5,000/- only, for the purpose of computing the loss of contribution to the family. 1/4th has been deducted towards the personal and living expenses, and the Tribunal has taken Rs.3,750/- only, for quantifying the loss of contribution to the family. By applying multiplier 13, awarded a sum of Rs.5,85,000/-, as loss of contribution. That apart, awarded Rs.1,00,000/- as loss of consortium, Rs.75,000/- for loss of love and affection, Rs.10,000/- for funeral expenses, Rs.5,000/- for transportation and Rs.1,30,473/- for the medical expenses incurred, duly supported by Ex.P14  medical bills. Altogether, the Tribunal has awarded a sum of Rs.9,05,473/- as compensation.

5. On this day, when the appeal came up for hearing, though the judgment and decree made in MCOP No.178 of 2003 dated 29.04.2016 on the file of Motor Accidents Claims Tribunal Third Additional District and Sessions Judge, Gobichettipalayam is assailed on the grounds that the Tribunal has erred, in fixing negligence on the driver of the Transport Corporation bus bearing Registration No.TN33-N-0500 on the sole basis of Ex.P1  First Information Report, Mr.J.Lokesh, learned counsel appearing for the Transport Corporation has confined his submission, only to the quantum of compensation of Rs9,05,473/- with interest, at the rate of 7.5% per annum, from the date of claim till deposit, on the grounds inter alia that the Tribunal has erred in fixing the monthly income as Rs.5,000/- for the purpose of computing the loss of income to the family, which according to him, is on the higher side. As the submission is restricted, there is no need to go into the aspects of negligence and quantum.

6. Perusal of the award shows that to prove avocation, legal representatives of the deceased / claimants have marked Exs.P16 - patta, Ex.P17  A Register and Ex.P18  Adangal. Though monthly salary has been claimed as Rs.20,000/-, upon perusal of the above document, the Tribunal has arrived at a conclusion and fixed a sum of Rs.10,000/- as monthly income. While that be the case, we are of the view that the Tribunal has grossly erred in taking Rs.5,000/- only for the purpose of computing the loss of contribution to the family. Decision taken by the Tribunal, and the method adopted by the Tribunal for the purpose of computing the loss of contribution is not only erroneous, but it is a gross failure to exercise the jurisdiction conferred on the Tribunal, in the matter, where just compensation has to be determined. Besides, a major daughter, 2 minor children and parents have lost the love and affection of the deceased. Without understanding the principles of just compensation and loss of love and affection, especially to the two minor children, the Tribunal has awarded Rs.75,000/- under the head loss of love and affection. Compensation awarded under other heads viz., transportation and funeral expenses is also less. Though the appellant has challenged the overall compensation as excess, in the light of the quantum of compensation of Rs.9.05,473/- awarded to the legal representatives of the deceased is less. They are entitled to higher compensation.

7. If we find that just compensation, has not been awarded by the Tribunal, that would not be appropriate for the High Court to award the same, in an appeal preferred by the Transport Corporation or the insurance company, as the case may be. Whether the High Court being a .......... of law and a controlling authority to ignore the family of just compensation to a accident victim and whether the High Court keeping in mind the laws decided by the Hon'ble Supreme Court to ..................... just compensation can issue directions.

8. On the aspect of suo motu enhancement, it is useful to consider few decisions :-

(i) On the question, as to whether in the absence of any Cross Objection, the High Court could suo motu powers to enhance the compensation, by exercising power under Order 41, Rule 33 CPC, this Court, in NATIONAL INSURANCE CO. LTD., VS. M.JAYAGANDHI [2008 (1) TNMAC 177] at Paragraphs 37 and 38, has held as follows:
37. The question arising for consideration is whether in the absence of any Cross Objection, the Appellate Court could suo motu enhance the compensation. The Appellate Court exercising power under Order 41, Rule 33, CPC could enhance the quantum of compensation even without Cross-Objection. The Courts and Tribunals have a duty to weigh various factors and quantify the amount of compensation which should be just. Reference could be made to the decision of the Supreme Court in Sheikhupura Trans. Co. Ltd. v. Northern India Transporter's Ins. Co. Ltd. , 1971 ACJ 206 (SC), wherein it is held that pecuniary loss to the aggrieved party would depend upon data which cannot be ascertained accurately, but must necessarily be an estimate or even partly a conjecture. The general principle is that the pecuniary loss can be ascertained only by balancing, on the one hand, the loss to the Claimants of future pecuniary benefits and on the other any pecuniary advantage which from what-ever sources come to them by reason of the death, i.e. the balance of loss and gain to a dependant by the death must be ascertained. The determination of the question of compensation depends on several imponderables. In the assessment of those imponderables, there is likely to be a margin of error. Broadly speaking, in the case of death, the basis of compensation is loss of pecuniary bene-fits to the dependants of the deceased which includes pecuniary loss, expenses, etc. and loss to estate. Object is to mitigate hardship that has been caused to the legal representatives due to sudden demise of the deceased in the accident. Compensation awarded should not be inadequate and should neither be un-reasonable, excessive nor deficient.
38. Of course, the Claimants who are widow, minor daughter and mother have not filed any Cross-Objection. Even without a Cross-Objection, questioning the quantum, the Court could suo motu enhance compensation under Or. 41, R. 33, CPC. In this context, reference could be made to 1999 ACJ 977 [Karnataka] wherein it has been held as follows:
(6) I am in general agreement with the basic proposition of law that has been canvassed by the appellant's learned advocate when he points out that it is a well settled principle that a party who suffers an order or a decree and does not Appeal against it or assail it would normally not be permitted at the hearing of the Appeal to try and take advantage of the situation by asking for enhancement. The issue is not that but really as to whether this situation prescribes an absolute and total bar to the Court granting a relief if in the interest of justice such a relief is an absolute must. One has to view the situation from a rather practical point of view the first of them being with regard to the very poor quality of legal assistance that is usually available in and around the M.A.C.T. and thereafter, the second aspect of the matter being that the status of the parties and their general condition themselves may be such that they are unable to agitate the matter further and the third aspect of the matter which is relevant having regard to the present case, is the possibility of certain further tragic occurrences such as deaths that may have intervened, all of which may contribute to a situation wherein the Court finds that no Appeal or Cross-Objections have been filed. The essence of doing justice requires that compensation when awarded has got to be reasonable and fair and it has also got to be adequate having regard to the totality of the circumstances. The hearing of the Appeal involves a total review of the case and the Appeal is virtually an extension of the proceedings before the lower Court. The law is well settled with regard to one interesting aspect of the matter, namely, that the Courts do come across a few instances where instead of over-pitching the case before the Trial Court, a very modest amount is claimed and the Tribunals in these circumstances have been wrongly limiting the relief to the amount that has been claimed on the ground that even though the party is entitled to something higher, what was asked for is a lower figure. This Court had occasion to correct these orders and to lay down that the Tribunal is required to pass an order quantifying the compensation correctly irrespective of what has been claimed on the basis of the principle that it is not the amount that is claimed in that matter, insofar as if the Court has to the power to award a lesser amount, that it is equally equipped with the power to award a higher amount. It is that principle which applies with equal force to the Appeal Court and though I do not dispute that a Court would normally not permit a party to ask for enhancement unless an Appeal or Cross-Objections have been filed but there could be a very small category of cases in which the Court would make an exception, the reason being that the essence of doing justice requires that a Court will not refuse a relief only because of a technical or a procedural bar. I need to amplify here that if the technicalities are upheld, the result would be doing injustice insofar as the party will be left with a compensation lesser than what a fair evaluation entitles the party to. Again, I do not on the basis of the law as enunciated by the Courts in the decisions set out by me above, subscribe to the view that there exists any bar in the way of this Court exercising such powers. The powers do exist under Order 41, Rule 33, Civil Procedure Code and more importantly, such powers can certainly be exercised under section 151, Civil Procedure Code in the interest of justice. Applying the above decision, in Tamil Nadu State Transport Corporation v. Vasantha and Ors. , 2006 (3) ACJ 1917: 2006 (1) TN MAC 336 Justice Arumuga perumal Adithyan has enhanced compensation, exercising power under Or. 41, R. 33, CPC and Section 151, CPC.
(ii) In TAMIL NADU STATE TRANSPORT CORPORATION VS. SAROJA AND ORS., [2008 (1) TNMAC 352] this Court has considered the said issue and that the said point has been answered, as follows:
6. On point:
The learned counsel for the respondents/claimants placing reliance on Order XLI, Rule 33 of C.P.C. and the various decisions emerged thereunder would pray that the compensation might be enhanced even though no cross-objection has been filed by the claimants, whereas the learned counsel for the appellant - Transport Corporation would cite the decision of the Hon'ble Apex Court in Oriental Insurance Co. Ltd. v. R. Swaminathan & Ors. , 2006 (2) ACC 701 (SC), and develop his arguments to the effect that unless there is a cross objection, the question of enhancing the compensation would not arise. Hence, it is just and necessary to refer to the decision of the Hon'ble Apex Court in Oriental Insurance Co. Ltd. v. R. Swaminathan & Ors. , 2006 (2)ACC 701 (SC). An excerpt from it would run thus:
Apparently the first respondent claimant was satisfied with the Tribunal's Award as he did not file any Appeal there against to the High Court. Nonetheless, being aggrieved by the Single Judge's judgment, the claimant filed a Letters Patent Appeal before the Division Bench of the High Court. This Appeal was allowed and by the impugned judgment the High Court has awarded total compensation amounting to Rs.7,44,000/- under different heads with a direction for payment of interest at 18% from the date of Petition. The appellant-Insurance Company is aggrieved thereby and is in Appeal before us.
The issue that arises in this case is, whether the Division Bench of the High Court was justified in in-creasing the compensation amount beyond the amount awarded by the Tribunal despite the fact that the Award of the Tribunal was not at all challenged by the claimant. The only reason given by the Division Bench of the High Court for doing so is:
In this connection, we may observe that we are aware of the fact that we are enhancing the compensation even though the injured has not claimed it. But, the question is covered by catena of decisions justifying enhancement of compensation even if cases where the injured has not preferred an Appeal, provided the circumstances of the case warrants the same. To say the least, this was a very facial way of interfering with the award when no interference was called for. We called upon the learned Counsel on both sides to show us at least one case (out of the catena of judgments referred to in the impugned judgment) in support of this proposition. Learned counsel frankly confessed that there was none. On the other hand, the learned Counsel for the appellant drew our attention the judgment of this Court in Banarsi v. Ram Phal , 2003 (2) SLT 258: 2003 (9) SCC 606, which supports the proposition that in an Appeal filed by the defendant laying challenge to the grant a smaller relief, the plaintiff as a respondent cannot seek a higher relief if he had not filed an Appeal on his own or had not taken any cross-objection. In the present Appeal it would appear that the claimant neither Appealed against the award of compensation passed by the Tribunal, nor filed any cross-objection in the First Appeal filed by the Insurance Company. Thus, we are satisfied that the Division Bench of the High Court wholly erred in increasing the compensation amount beyond the amount awarded by the Tribunal in the Appeal filed by the Insurance Company.
7. A mere perusal of the excerpt from the said decision would clearly indicate that the Hon'ble Apex Court in that decision has not laid down as a universal rule of interpretation of Order 41, Rule 33 of C.P.C. Taking into consideration, the method and manner in which the Division Bench of this Court in the Letters Patent Appeal, without citing adequate reasons and precedents, enhanced the compensation amount to an extent of Rs. 7,44,000/- with 18% interest from that of Rs. 3,00,000/- awarded by the Single Bench of the same Court, the Hon'ble Apex Court found fault with it.
8. Furthermore, the above excerpt also would reveal that without even relying upon any precedent, the Division Bench of this Court, simply enhanced the compensation and that too to the extent of double that of what the Single Judge of this Court ordered. It is also clear that when the Hon'ble Apex Court wanted a precedent in that regard, the learned counsel for the appellant therein cited only the decision of the Hon'ble Apex Court in Banarsi v. Ram Phal , 2003 (2) SLT 258: 2003 (9) SCC 606. As such, in the peculiar facts and circumstances of that case, the Hon'ble Apex Court felt that the power under order 41, Rule 33 of C.P.C. invoked by the High Court and that too in a case where such an enhancement was not at all warranted, looked askance at it. It is therefore explicite that the Hon'ble Apex Court in the cited decision has not laid down the law that even in a fit case, the High Court should not invoke Order 41, Rule 33 of C.P.C. in the absence of filing cross Appeal. Furthermore under Order 41, Rule 33, there are earlier decisions of the Hon'ble Apex Court, which could be cited as under:
(i) Municipal Board, Mount Abu v. Hari Lal , 1988 ACJ 281.
(ii) Dangir v. Madan Mohna , AIR 1988 SC. 54.
(iii) M.D. Pallavan Transport Corporation Ltd., v. Kalavathi, 1998 (1) ACJ 151.
(iv) State of Punjab v. Bakshish Singh , 1998 (8) S.C.C. 222.

9. The perusal of the aforesaid Judgments of the Hon'ble Apex Court would clearly highlight that without filing cross Appeal, the respondents in the Appeal could pray for reliefs and that the High Court under Order 41, Rule 33 could grant such reliefs also. This Court in several cases adhering to the aforesaid decisions of the Hon'ble Apex Court held that under Order 41, Rule 33 of C.P.C., this Court could enhance the compensation in appropriate cases. An excerpt from the decision of this Court in Managing Director, Thanthai Periyar Transport Corp., Villupuram v. Sundari Ammal and four Others reported in 1999 (2) CTC 560 would run thus:

Unfortunately, in the instant case, there is no cross-objection. Therefore, it would be essential, in this context, to consider whether this Court has got powers to enhance the amount of compensation, in the event of coming to the conclusion that the award was on the lower side, even though there is no cross-objection by the claimants.
In Dangir v. Madan Mohan , AIR 1988 S.C. 54 and M.D., Pallavan Transport Corporation Ltd., v. Kalavathi , 1998 (1) A.C.J 151, it is held that this Court has got power to enhance the compensation, even though the claimants had not filed any cross-objection against the award seeking for higher compensation, if this Court finds that the amount awarded by the Tribunal is not just and adequate.
As pointed out by the Apex Court in State of Punjab v. Bakshish Singh , 1998 (8) S.C.C. 222, the reading of the provision would make it clear that the Appellate Court has got wide power to do complete justice between the parties and which enables this Court to pass such decree or order as ought to have been passed or as the nature of the case may require notwithstanding that the party in whose favour the power is sought to be exercised has not filed any Appeal or cross-objection.
The Apex Court in Dhangir v. Madan Mohan, A.I.R. 1988 S.C. 54, be referring Order 41, Rule 33, would make the following observation:
The Appellate Court could exercise the power under Rule 33 even if the Appeal is only against a part of the decree of the lower Court. The Appellate Court could exercise that power in favour of all or any of the respondents although such respondent may not have filed any Appeal or objection. The sweep of the power under Rule 33 is wide enough to determine any question not only between the appellant and respondent, but also between respondent and co-respondents. The Appellate Court could pass any decree or order which ought to have been passed in the circumstances of the case. The words ?as the case may be require? used in Rule 33, Order 41 have been put in wide terms to enable the Appellate Court to pass any order or decree to meet the ends of Justice. What then should be the constraint? We do not find many, we are giving any liberal interpretation. The rule itself is liberal enough. the only constraints that we could see may be these: That the parties before the lower Court should be there before the Appellate Court. The question raised must properly arise out of judgment of the lower Court. If these two requirements are there, the Appellate Court could consider any objection against any part of the judgment or decree of the lower Court. It is true that the power of the Appellate Court under S. 33 is discretionary. But, it is a proper exercise of judicial discretion to determine all questions urged in order to render complete justice between the parties. The Court should not refuse to exercise that discretion on mere technicalities.

10. And then the Division Bench of this Court in the decision in The Managing Director, Annai Sathya Transport Corporation Ltd., Dharmapuri v. Janardhanam and 7 others, 2000 (2) CTC 272 placing reliance on the decision of the Hon'ble Apex Court held a similar view that without cross Appeal Order 41, Rule 33 of C.P.C. could be invoked in appropriate cases. An excerpt from it would run thus:

At this stage, learned counsel appearing for the respondent/claimants would submit that the Tribunal has awarded interest only from the date of the Judgment and not from the date of the petition. The learned counsel for the respondents/claimants would submit that even though no Appeal has been filed by the respondents/claimants or no cross-objections have been filed by them, this Court has discretionary power by virtue of Order 41, Rule 33 of Code of Civil Procedure and also in view of the rulings of the Supreme Court in Dhangir v. Madan Mohan , AIR 1988 SC 54 to grant the proper relief. Of course, the Apex Court has pointed out in clear and categorical terms and the power conferred under Order 41, Rule 33 on the Appellate Court is discre-tionary, and then it must be used in proper case using the judicial discretion to render justice. The Apex Court in United India Insurance Co., Ltd., v. Narendra Pandu-rang Kadam and others , 1995 (1) SCC 320 has clearly laid down that the rate of interest must be awarded from the date of the petition and not from the date of the Judgment.

11. Over and above that the decision of the Hon'ble Three Judges? Bench of the Hon'ble Apex Court, in Nagappa v. Gurudayal Singh and others , 2003 ACJ 12: 2004 (2) TN MAC 398 (SC), could be cited here. An excerpt from it would run thus:

Firstly, under the provisions of Motor Vehicles Act, 1988 (hereinafter referred to as ?the M.V. Act?), there is no restriction that compensation could be awarded only up to the amount claimed by the claimant. In an appropriate case where from the evidence brought on record if Tribunal/Court considers that claimant is entitled to get more compensation than claimed, the Tribunal may pass such award. Only embargo is - it should be 'just' compensation, that is to say, it should be neither arbitrary, fanciful nor unjustifiable from the evidence. This would be clear by reference to the relevant provisions of the M.V. Act. Section 166 provides that an application for compensation arising out of an accident involving the death of, or bodily injury to, persons arising out of the use of motor vehicles, or damages to any property of a third party so arising, or both, could 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. Under the proviso to subsection (1), all the legal representatives of the deceased who have not joined as the claimants are to be impleaded as respondents to the application for compensation. Other important part of the said Section is subsection (4) which provides that the Claims Tribunal shall treat any report of accidents forwarded to it under subsection (6) of Section 158 as an application for compensation under this Act?. Hence, Claims Tribunal in appropriate case can treat the report forwarded to it as an application for compensation even though no such claim is made or no specified amount is claimed.
(iii) In TAMIL NADU STATE TRANSPORT CORPORATION VS. POTHUMPONNU [CMA(MD)NO.714 OF 2009, DATED 05.08.2009] this Court, held as follows:
17. Notice can be issued to the opposite parties/respondents only in case where their rights are going to be affected be way of variation/reduction. In this case, the claimants are going to be benefited. Hence, no notice is necessary in the appeal. When the Tribunal commits a mistake that too a material mistake, this Court cannot close its eyes and decide the matter mechanically. When the mistake is noticed by this Court, this Court has got power to do away with it, even while dismissing the appeal at the admission stage itself. The presence of the respondent is not a must. When there is a case for admission, the matter can be admitted and notice can be ordered. When there is no case made out for admission, the appeal deserved to be dismissed. While dismissing, the material irregularity committed by the Tribunal can be set right by awarding suitable amounts to the respondents without notice to them. The presence of the claimants or absence does not make any difference. Even if they are present and they do not bring it to the notice of this Court about the irregularity, this Court can always remedy the same suo motu under Order XLI Rule 33 of the Code of Civil Procedure and Section 173 of the Motor Vehicles Act and invoking Articles 227 of the Constitution of India. Moreover, Sections 163 and 166 are beneficial provisions of the Motor Vehicles Act aimed at consoling and compensating the victims of the accident. This Court's approach should be humane in nature not whittled down by technicalities. The powers of the Court are wide enough to do complete justice.
8. We have given our due consideration to the decisions of the Hon'ble Supreme Court for just compensation has to be paid to the victim of the accident and we would be a ........ the confidence of the Court and it would be a deposition of the legal representatives of the deceased and the name as ..... In the light of the decisions cited supra and in the interest of justice and contrary, being the heart beat, of our decision, deems it fit that on the ........ ......... this Court is duty bound to consider as to just compensation, has been noted.
10. Having regard to the number of dependents, expenditure to be incurred to provide food, shelter, education, health and basic amenities, and also taking note of the recurring expenditure, such as water, electricity and other charges, we deem it fit to fix the monthly income of the deceased, as Rs.10,000/-.
11. Taking note of the judgment of the Hon'ble Supreme Court in SARLA VERMA VS. DELHI TRANSPORT CORPORATION [2009 (2) TNMAC 1 (SC)] has deducted 1/4th towards the personal and living expenses and the monthly income has been arrived at Rs.7,500/- (Rs.10,000 - Rs.2,500). At the time of accident, the deceased was aged 50 years. Proper multiplier to be applied is 13. Thus, loss of contribution now determined by this Court is, Rs.11,70,000/- [Rs.7,500/- X 12 X 13].
12. Though the accident has occurred in the year 2001, as stated supra, compensation of Rs.75,000/- awarded under the head loss of love and affection to the children, including two minors and parents aged about 68 and 62 years respectively, is pittance. Loss of love and affection cannot be measured by money, but it should be just compensation. We deem it fit to award a sum of Rs.1,00,000/- each to the minor children M.Selvi and M.Selvaraj, who are aged about 15 and 14 years respectively, at the time of accident. A sum of Rs.50,000/- is awarded to Ms.M.Karuppathal @ Vasanthamani, who was aged about 50 years at the time of accident. Rs.50,000/- each, is awarded to the parents. Compensation under the head loss of love and affection is enhanced to Rs.2,75,000/-.
13. Rs.10,000/- awarded under the head funeral expenses is less and the same is enhanced to Rs.25,000/-. Award under the head transportation at Rs.5,000/-, is less and the same is enhanced to Rs.10,000/-. A sum of Rs.2,000/- is awarded towards conventional damages.
14. On reworking, compensation due and payable to the legal representatives, is determined as under:
Loss of contribution - Rs. 11,70,000.00 Loss of consortium to wife - Rs. 1,00,000.00 Loss of love and affection to minor children - Rs. 2,00,000.00 Loss of love and affection to daughter - Rs. 50,000.00 Loss of love and affection to parents - Rs. 1,00,000.00 Funeral expenses - Rs. 25,000.00 Transportation - Rs. 10,000.00 Medical expenses - Rs. 1,30,473.00 Conventional damages - Rs. 2,000.00 Total - Rs.17,87,473.00 Compensation now determined by this Court is Rs.17,87,473/- with interest at the rate of 7.5% per annum from the date of claim till deposit.
15. The appellant / Transport Corporation is directed to deposit the entire amount, now determined by this Court, less the amount already deposited, if any, to the credit of MCOP No.178 of 2003, on the file of Motor Accidents Claims Tribunal (Third Additional District and Sessions Judge) Gobichettipalayam, Erode District, within a period of six weeks from the date of receipt of a copy of this order.
16. On such deposit being made, the respondent Nos.1, 2 and 4/claimants except the third respondent minor, are permitted to withdraw their respective shares, by filing proper applications before the Tribunal.
17. In so far as the share apportioned to the minor is concerned, the same should be deposited in favour of the minor viz., respondent no.3, in a Nationalised Bank, proximate to the residence of the first respondent, in a reinvestment scheme, till she attains majority. The first respondent / mother is entitled to withdraw the interest accrued thereon, once in three months, for the welfare of the minor.
18. Though this Court in exercise of powers conferred under Order 41 Rule 33 of the Civil Procedure Code has suo motu enhanced the compensation and time and again this Court has observed that even for meager amount and in particular, in the case on hand, a sum of Rs.3,750/- per month, being taken into consideration for the purpose of computing the loss of contribution to the family, appeal has been filed and that Transport Corporations are spending huge amount for Court fee and also delaying disbursement of compensation awarded by the Tribunal.
19. In the result, the Civil Miscellaneous Appeal is dismissed. No costs. Consequently, connected civil miscellaneous petition is closed.
20. Post this matter after six weeks under the caption "for reporting compliance". If the amount is not deposited by them, the Managing Director, Tamil Nadu State Transport Corporation Limited, Chennimalai Road, Erode District is directed to present, on that day.
21. Mr.J.Lokesh, learned counsel for the appellant / Transport Corporation is directed to communicate the orders of this Court to the Managing Director, Tamil Nadu State Transport Corporation Limited, Chennimalai Road, Erode District, for compliance.
[S.M.K., J.]          [M.G.R., J.]
 27.06.2017              
Index		: Yes/No
Internet	: Yes/No
TK

To

The Motor Accidents Claims Tribunal 
(III Additional District and Sessions Judge)
Gobichettipalayam, 
Erode District. 

S.MANIKUMAR, J.
AND
M.GOVINDARAJ, J.
TK
 
 






C.M.A.NO.1845 OF 2017















27.06.2017