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 1, Cited by 3]

State Consumer Disputes Redressal Commission

Life Insurance Corp.Of India vs Madan Gopal on 18 September, 2015

  	 Daily Order 	   

STATE CONSUMER DISPUTES REDRESSAL COMMISSION HARYANA, PANCHKULA

 

                                                 

 

First Appeal No  :      190 of 2015

 

Date of Institution:      02.03.2015

 

Date of Decision :       18.09.2015

 

 

 

1.     Life Insurance Corporation of India through its Senior Divisional Manager, Divisional Office, Sector 17, Chandigarh.

 

 

 

2.     Life Insurance Corporation of India, Divisional Office, near Jewel Chowk, Karnal.

 

                                     Appellants-Opposite Parties

 

Versus

 

 

 

Madan Gopal s/o Sh. Kotu Ram, Resident of Village and Post Office Pundri Via Gharaunda, District Karnal.

 

                                      Respondent-Complainant

 

 

 

CORAM:             Hon'ble Mr. Justice Nawab Singh, President.

 

                             Mr. B.M. Bedi, Judicial Member.
                                                                                                         

Present:              Shri Gurpreet Singh, Advocate appearing on behalf of Shri S.K. Mahajan, Advocate for appellants.

                             Shri Jatinder Nagpal, Advocate for respondent.

 

                                                   O R D E R   B.M. BEDI, JUDICIAL MEMBER   This Opposite Parties' appeal is directed against the order dated January 19th, 2015, passed by District Consumer Disputes Redressal Forum (for short 'District Forum'), Karnal in Complaint No.283 of 2010.

2.          Madan Gopal-Complainant-respondent, purchased Life Insurance Medi-claim Policy (Annexure A-1), under Ashadeep Plan with profit without accident from Life Insurance Corporation of India (LIC). The policy commenced from March 28th, 2004 and was valid upto March 28th, 2024.  

3.      On April 13th, 2008 the insured Madan Gopal felt chest pain and was admitted in Dr. Prem Hospital, Panipat, from where he was referred to Escorts Heart Institute and Research Centre Limited, New Delhi where he remained admitted from April 13th, 2008 to April 18th, 2008. He underwent angioplasty and PTCA + Stent, for his Coronary Artery Disease. He was discharged on April 18th, 2008 (Exhibit C-12). According to the complainant, he spent Rs.2,24,482/- for his treatment.  Claim being filed, was repudiated by the LIC vide letter Annexure-5 stating therein as under:-

"With reference to your claim for contingent benefit "B" under the above Asha Deep Policy on your own life, we have to inform you that contingent benefit "B" is not payable as per the terms & conditions of the policy because the PTCA procedure is not covered under the policy conditions."

4.      Aggrieved thereof, the complainant filed complaint under Section 12 of the Consumer Protection Act, 1986.

5.      The LIC-opposite parties, contested complaint by filing reply while reiterating the fact stated in the repudiation letter. It was stated that the operations like balloon angioplasty and thrombloysis by coronary artery catheterization were excluded as per 'Exclusion Clause'.

6.      On appraisal of the pleadings of the parties and the evidence available on the record, the District Forum, vide impugned order allowed complaint issuing direction to the LIC as under:-

".....we accept the present complaint and direct the OP to make the payment of the sum insured to the complaint along with interest @ 9% per annum from the date of filing of the present complaint i.e. 20.4.2010 till its actual realization. The complainant shall also be entitled for a sum of Rs.25000/- as compensation for the harassment caused to him alongwith a sum of Rs.2200/- towards legal fee and litigation expenses."

7.      The solitary contention raised by the learned counsel for the appellants-LIC was that the complainant was not entitled for any compensation with respect to the treatment of angioplasty and PTCA +Stent, for Coronary Artery Disease. In support, reference was made to the terms and conditions of policy.

8.      The contention raised is not tenable. It is not disputable that angioplasty and PTCA + Stent, for Coronary Artery disease also require indoor admission and surgical procedure. It is for the doctors concerned treating the patient to see which best procedure is to be followed. From the evidence available on the record, it is established that the complainant suffered heart problem for which angioplasty and PTCA + Stent was done. The opposite parties-appellants do not deny having issued policy. They also do not deny complainant having suffered and undergone treatment or amount spent. Therefore, the LIC cannot escape from its liability to pay the benefits of insurance to the complainant.

9.      In view of the above, the appeal fails and is hereby dismissed.

10.    The statutory amount of Rs.25,000/- deposited at the time of filing the appeal be refunded to the complainant against proper receipt and identification in accordance with rules, after the expiry of period of appeal/revision, if any.

 

Announced:

18.09.2015   (B.M. Bedi) Judicial Member (Nawab Singh) President   CL