State Consumer Disputes Redressal Commission
The Branch Manager,National Insurance ... vs Anjanli Smt. Chigurla on 9 August, 2010
FA582 of 2008.html BEFORE THE A.P. STATE CONSUMER DISPUTES REDRESSAL COMMISSION AT HYDERABAD FA 582/2008 against C.C. 147/2007, Dist. Forum, Karimnagar. Between: The Branch Manager National Insurance Company Ltd. Divisional Office: 2-1-103 Near Municipal Office, Karimnagar *** Appellant/ Opposite Party And Smt. Chigurla Anjanli W/o. Late Komuraiah Age: 29 years, Household R/o. Kismatpet, Jogapur (P.O) Chandurthi Mandal Karimnagar Dist. *** Respondent/ Complainant. Counsel for the Appellant: M/s. Naresh Byrapaneni. Counsel for the Resps: M/s. P. Nagendra Reddy CORAM: HONBLE SRI JUSTICE D. APPA RAO, PRESIDENT & SMT. M. SHREESHA, MEMBER
MONDAY, THIS THE NINETH DAY OF AUGUST TWO THOUSAND TEN Oral Order: (Per Honble Justice D. Appa Rao, President) *****
1) The opposite party insurance company preferred the appeal against the order of the Dist. Forum directing it to pay Rs. 5,00,000/- covered under the policy together with interest and costs.
2) The case of the complainant in brief is that her husband late Ch. Komuraiah @ Kumar Yadav took Janata Personal Accident policy (JPA) for a sum of Rs. 5 lakhs covering the period from 5.5.1999 to 4.5.2014. He was correspondent of Prathibha Vidyalayam a day and residential school besides owner of a fertilizer shop.
While so on 6.5.2005 when he went to meet his relatives in a function he was shot dead by the police in the midnight of 7.5.2005. It was registered as case in crime No. 88/2005. To cover up their latches the police prepared a false case branding him as extremist. The death was accidental. He has no concern either with naxalites or extremists. He was leading a normal life along with his family members. In fact he was having an account with Andhra Bank, and enjoying electricity and telephone connections. When she made claim followed by legal notice for which the insurance company repudiated she filed the complaint claiming Rs. 5 lakhs together with compensation and costs.
3) The appellant insurance company resisted the case. While admitting the issuance of policy it alleged that the assured was a commander in CPIML Janashakthi an extremis wing since one year and on 7.5.2005 he died in an exchange of fire with the police. Since he was involved in the illegal activities and died in a police encounter his risk was not covered by virtue of clause-4 (d) of terms and conditions of the policy. Therefore the claim was repudiated and prayed that the complaint be dismissed.
4) The complainant in proof of her case filed her affidavit evidence and got Exs. A1 to A15 marked, while the insurance company filed Exs. B1 to B3.
5) The Dist. Forum after considering the evidence placed on record, and relying a decision on the said aspect opined that he died due to external injuries and the death could be termed as accidental death, and therefore directed the insurance company to pay the amount covered under the policy together with interest and costs.
6) Aggrieved by the said decision, the insurance company preferred the appeal contending that the Dist. Forum did not appreciate either facts or law in correct perspective. It ought to have seen that insured had suppressed his association with extremist organization by falsely declaring that he was a businessman. He died in a police encounter. The death cannot be termed as accidental; admittedly he died in an encounter and therefore prayed that the appeal be allowed.
7) The point that arises for consideration is whether the order of the Dist. Forum is vitiated by mis-appreciation of fact and law?
8) It is an undisputed fact that the assured had taken JPA Policy Ex. A1 for sum assured of Rs. 5 lakhs. While so on 6.5.2005 he died in an encounter for which a case was registered vide Ex. A10, inquest report Ex. A11 and post mortem examination Ex. A12. The complainant contends that the deceased was no way concerned with the extremist group wing Janashakthi. He was doing business living an ordinary family life, and doing business in fertilizers evidenced under pass book Ex. A2 issued by Andhra Bank in the name of Kavitha Fertilizers, Pesticides & Seeds besides running a day and residential school Prathibha Vidyalayam vide card Ex. A13. The allegation that he had mis-represented stating that he was a businessman obtained a policy cannot be true. When the policy was issued obviously after satisfying with his credentials the insurance company must have issued the policy. He was also having electricity service connection to his residence vide Ex. A4.
9) While the complainant alleges that he left his home to his relatives to attend to a function and the police shot him dead in the midnight alleging that he was an extremist, the insurance company by relying the very same FIR Ex. A10 alleges that he died of injury arising or resulting from the insured committing breach of law with criminal intent attracting clause 4(e) of terms and conditions of the policy, and therefore not entitled to any claim.
Exclusion Clause 4(e) reads as follows:
Provided always that the company shall not be liable under this policy for 4(e) Arising or resulting from the insured committing any breach of the law with criminal intent.
10) The moot question is whether the death was accidental or attracts the above clause in order to justify repudiation of claim by the insurance company. This question is no longer res-integra covered by a decision of this Commission in United India Insurance Company Vs. Bairi Rajaiah reported in II (2001) CPJ 291. That was a case where the assured was killed in an encounter with the police. It was observed that The F.I.R. did not establish convincingly that the death of the insured arose or resulted from the insured committed any breach of the law with criminal intent. Even according to the F.I.R., the insured was not possessing any gun to open fire at the police party at the time of the encounter.
His dead body had a bomb in the pocket. Moreover, the F.I.R. is not reliable evidence. No other material was placed by the appellant before the District Forum to establish satisfactorily that the death of the insured arose or resulted from any breach of the law committed by the insured. The burden was on the appellant to establish that the death of the insured occurred under Exception 5(e) which reads as follows :
The Company shall not be liable under the policy for :
xxx xxx xxx xxx xxx xxx
5. Payment of compensation in respect of death ...(e) arising or resulting from the insured committing any breach of the law with criminal intent.
There can be no doubt that in the present case death of the insured resulted solely and directly from accident caused by external violent and visible means and not by natural causes. On this aspect we are supported by the decision of the National Commission in Smt. Manda Savarna v. LIC of India, 1986-1999 CONSUMER 3498 (NS).
11) Coming to the facts, in FIR Ex. A10 there was a mention that on the information furnished by town C.I. Sri Amarender Reddy that Janashakthi Naxals of Vemulawada intend to kidnap a person belonging to Prathibha school, S.I. of Police Vemulawada along with his some other colleagues were going towards Lingampally village at about 2.30 in the early hours by the time they reached Mulavagu Mattadi they found four persons were coming opposite to them. When they questioned as to their identity they opened fire, immediately they went into the shrubs and asked them to stop fire. Despite their repeated pleas to surrender they opened fire without any abetment and in order to save themselves they opened fire against them. After abatement of sounds of fire they found with the help of lights a person aged about 32 years died of bullet wounds. Later they recognized him as deceased who was working with CPIML outfit as Commander. They found a .32 revolver by his side besides a bag.
12) It is not known whether any final report was filed. It is not known whether any investigation was made by the police to find out whether he was the person who was shot dead by the police for his connections with extremists and was indulged in criminal activities. The insurance company did not file investigation report or final report as observed in the above decision. The FIR cannot be taken as substantive evidence for the facts mentioned therein.
The insurance company could not file the affidavits of the villagers to show that he was in any way have connections with the above said organization.
It might be the very same assured was kidnapped by the extremists as is evident from in the first part of the FIR. When the complainant could prove that he was having fertilizers shop, besides running a school and doing banking transactions, it cannot be said that he was involved in those activities. When the death was solely and directly from accident caused by external violent and visible means the insurance company was liable to pay the amount covered under the policy. The repudiation was unjust and we do not see any mis-appreciation of fact or law by the Dist. Forum in this regard. There are no merits in the appeal.
13) In the result the appeal is dismissed with costs computed at Rs. 5,000/-. Time for compliance four weeks.
1) _______________________________ PRESIDENT
2) ________________________________ MEMBER Dt. 09.
08. 2010.
*pnr UP LOAD O.K.