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 0, Cited by 14]

National Consumer Disputes Redressal

Executive Engineer, Hp State ... vs Smt Ram Piari, Wife Of Late Dila Ram on 19 March, 2012

  
 
 
 
 
 

 
 





 

 



 

NATIONAL
CONSUMER DISPUTES REDRESSAL COMMISSION 

 

NEW
DELHI 

 

   

 

 REVISION
PETITION No. 512 of 2007 

 

(From
the order dated 08.11.2006 of the Himachal Pradesh State Consumer Disputes Redressal Commission, Shimla in Appeal no. 18 of 2006) 

 

  

 

1. Executive Engineer, Transmission
Division 

 

H. P. State Electricity Board, Bilaspur, H.P. 

 

  

 

2. Executive Engineer,
Maintenance Division 

 

H.P. State Electricity Board 

 

Shimla  171 004, H.P. Petitioners 

 

  

 

3. Assistant Engineer, P &
M Sub-Division 

 

H.P. State Electricity Board, 

 

Bilaspur, H. P. 

 

  

 

versus 

 

  

 

1. Smt. Ram Piari,
wife of Late Dila Ram 

 

R/o Village Mandi Bharati,
P .O. Kothipura 

 

Tehsil Sadar, District Bilaspur,
H.P. 

 

  

 

2. New India Assurance Co. Ltd. Respondents 

 

Through its Divisional Manager 

 

3rd Floor, Block no. 7  

 

S. D. A. Complex, Kasumpati 

 

Shimla  171 009 

 

 BEFORE: 

 

 HONBLE
MR. ANUPAM DASGUPTA  PRESIDING
MEMBER 

 

 HONBLE
MR. SURESH CHANDRA  MEMBER 

 

  

 

For the Petitioners Mr. Naresh K. Sharma, Advocate 

 

For Respondent no. 1  ex parte 

 

For Respondent no. 2  Mr. Kapil Chawla,
Advocate 

 

  

 

 Pronounced on
19th March 2012 

 

   

  ORDER 
 

ANUPAM DASGUPTA   This revision petition is directed against the order dated 08.11.2006 of the Himachal Pradesh State Consumer Disputes Redressal Commission, Shimla (in short, the State Commission). By this order, the State Commission allowed the appeal of respondent no. 2 (New India Assurance Co. Ltd., Shimla) against the order of the District Consumer Disputes Redressal Commission, Bilaspur (in short, the District Forum) by which the District Forum had held the respondent/ insurance company guilty of deficiency in service in repudiating the insurance claim of the complainant (respondent no. 1 before us) on account of the death of her husband who was an employee of the petitioner. The District Forum had accordingly directed the insurance company to pay to the complainant a sum of Rs.1 lakh with interest @ 9% per annum from the date of filing of the complaint (27.06.2003) till realisation and cost of Rs.2000/-. It may be added that while allowing the appeal of respondent no. 2, the State Commission fastened the petitioner (Himachal Pradesh State Electricity Board HPSEB, in short) with the liability of paying Rs.2 lakh under the provisions of the applicable insurance policy to the respondent/complainant with interest @ 6% per annum from 27.06.2003 till the date of deposit/payment, whichever was earlier. Cost of Rs.2000/- was also imposed on the petitioner.

2(i) The facts relevant to the dispute are that the husband (Dila Ram) of respondent no. 1 (complainant) was a daily-wage employee of the petitioner HPSEB. The Board had obtained a Janta Personal Accident Insurance Policy from respondent no. 2 in respect of its daily-wage and work-charged workers. A letter dated 20.02.1996 was accordingly issued by the Secretary of the HPSEB to its Chief Engineer intimating the details of the insurance scheme which came into effect from 25.01.1996. The premium for the insurance policy was to be paid first by the Board and subsequently deducted from the salaries of the insured employees. The coverage of the policy included death, loss of body parts, permanent total disability, permanent partial disability, etc., due to any type of accident, including road and natural calamities like landslides, avalanches, floods, drowning, tree falling, snake bites, etc. The sum assured per beneficiary was Rs.1 lakh which was payable in case of death, permanent disablement, loss of two limbs or eyes or one limb and one eye, etc.

(ii) Dila Ram, a daily-wage employee with the HPSEB since 09.02.1994, died on 22.05.2001. The complainant (widow of Dila Ram) was subsequently (in 2002) appointed as a Peon on daily wages in one of the offices of the petitioner Board at Bilaspur. After her employment, sometime in 2003, she came to know that her late husband was covered under a Janta Personal Accident Insurance Policy. Thereafter, she applied for payment of the insured sum on account of her husbands death. The claim was forwarded to the respondent insurance company which repudiated it as having been made too late, i.e., two years after the death of the insured. This led the widow to file a complaint with the District Forum alleging deficiency in service on the part of the respondent insurance company and claiming Rs.1 lakh towards the insured amount and Rs.1 lakh by way of compensation from all the opposite parties, which included the three representatives of the HPSEB and Senior Divisional Manager, Shimla respondent insurance company.

(iii) On consideration of the pleadings, evidence and documents, the District Forum partly allowed the complaint and directed the insurance company to pay Rs.1 lakh to the complainant within 30 days from the date of the order, as noticed above.

(iv) It was this order that was challenged by the respondent before the State Commission, leading to the appeal being allowed and the respondent insurance company being relieved of any liability, as already noticed. The State Commission, however, directed the petitioner Board to pay to the complainant as mentioned above.

3. We have heard Mr. Naresh K. Sharma on behalf of the HPSEB and Mr. Kapil Chawla, on behalf of the respondent insurance company. On account of her absence despite due service of notice, respondent no. 1 was directed to be proceeded against ex parte by this Commission on 07.07.2011.

4. Mr. Sharma has pointed out that the interpretation by the State Commission of the instructions dated 20.02.1996 issued by the Secretary, HPSEB in respect of coverage of daily-wage/work-charged employees under the insurance policy was patently erroneous. He has emphasised that the very title of the policy was Janta Personal Accident Insurance Policy and, therefore, the insurance coverage of the death of an employee of the aforesaid categories was contingent upon his death on account of personal accident. On the other hand, the complainant herself had informed the Assistant Executive Engineer, P & M Sub-Division, HPSEB, Bilaspur under her letter dated 16.07.2003 that her husband Dila Ram had expired at home on 22.05.2001 as a cause of natural death (death certificate issued from Pradhan Gram Panchyat enclosed). This would clearly establish that the death of the complainants husband, a daily-wage employee of the Board, was ab initio not within the purview of the insurance policy as it was to cover the death and other named perils of HPSEB employees of the specified categories on account of personal accident. Thus, the State Commission committed grave irregularity and error in exercising its appellate jurisdiction by directing the petitioner Board to pay to the complainant/respondent no. 1 the sum of Rs. 2 lakh with interest @ 6% per annum and cost of Rs.2000.

5. We have carefully considered the submissions and perused the documents produced on record. It is obvious from its very title that the Janta Personal Accident Insurance Policy was limited to deaths, permanent disablement, etc., of the covered employees of the HPSEB, arising out of their personal accident. In other words, natural death of a daily-wage employee at his home was outside the coverage of the insurance scheme. What the State Commission has done is to read the word Death in isolation of the rest of the letter dated 20.02.1996 of the Secretary, HPSEB conveying the details of the scheme. As rightly pointed out by Mr. Sharma, the complainant herself has stated that the death of her husband was from natural causes, at this home and thereafter, she had been employed as a daily-wage worker by the Board in one of its offices. In other words, the Board has discharged its duties as a compassionate employer. However, even if it had not done so, the petitioner Board could not, by any reckoning, be held responsible for payment of the insurance amount to the complainant because her husbands death was due to natural causes. Likewise, the death being natural, the insurance company was also not liable to pay the amount insured even if the delay in reporting the death/making the claim were to be overlooked/condoned.

6. In view of these reasons, the revision petition needs to be allowed and the order of the State Commission has to be set aside. We order accordingly, leaving the parties to bear their own cost.

Sd/-

.

[Anupam Dasgupta]   Sd/-

.

[Suresh Chandra]   Satish