National Consumer Disputes Redressal
Life Insurance Corporation Of India vs Savitri Devi on 27 August, 2018
NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION NEW DELHI REVISION PETITION NO. 2211 OF 2018 (Against the Order dated 03/05/2018 in Appeal No. 2001/2008 of the State Commission Uttar Pradesh) 1. LIFE INSURANCE CORPORATION OF INDIA THROUGH ITS ADDITIONAL SECRETARY(LEGAL) CENTRAL OFFICE H-39, FIRST FLOOR, NEW ASIATIC BUILDING CONNAUGHT CIRCUS, NEW DELHI-110001 ...........Petitioner(s) Versus 1. SAVITRI DEVI W/O. LT. MAHINDER SINGH, R/O. VILLAGE USKA, POST NONAPAR, TEHSIL SALEMPUR, DISTRICT-DEORIA UTTAR PRADESH ...........Respondent(s)
BEFORE: HON'BLE MRS. JUSTICE DEEPA SHARMA,PRESIDING MEMBER
For the Petitioner : Mr. Avanish Kumar, Advocate For the Respondent :
Dated : 27 Aug 2018 ORDER
Delay condoned.
2. By this common order, both the abovementioned Revision Petitions are being disposed of since they are filed against the same impugned order.
3. Present Revision Petitions, under Section 21(b) of the Consumer Protection Act, 1986 (for short "the Act"), have been filed by the Life Insurance Corporation of India (for short "the Insurance Company") against the order dated 03.05.2018 of the Uttar Pradesh State Consumer Disputes Redressal Commission, Lucknow (for short "the State Commission") in Appeals No.2001 and 2118 of 2018. By the impugned order, the State -2- Commission allowed the Appeal No.2001 of 2008 filed by the Complainant and dismissed the Appeal No.2118 of 2008 filed by the Insurance Company.
4. Against the order of the District Forum, both the Complainant and the Insurance Company filed the Appeals. Complainant filed the Appeal No.2001 of 2008 and the Opposite Party filed the Appeal No.2118 of 2008.
5. By the impugned order, the State Commission allowed the Appeal No.2001 of 2008 filed by the Complainant; set aside the order dated 22.09.2008 of the District Consumer Disputes Redressal Forum, Deoria (for short "the District Forum") in Complaint No.602 of 2003 and directed the Insurance Company to pay to the Complainant the policy amount of her deceased husband's policy and the accident benefit on account of accidental death, after deducting ₹5,134/- accepted under objection by the Complainant, within two months. In the original Complaint, the District Forum, while allowing the Complaint, had directed the Insurance Company to pay to the Complainant ₹15,980/- within one month, failing which the said amount was to carry interest @ 12% p.a. from 22.10.2008 till realization. The Appeal No.2118 of 2008 filed by the Insurance Company was dismissed.
6. Aggrieved by the said order of the State Commission, the Insurance Company has come up before this Commission in these Revision Petitions.
7. Brief facts of the case are that the Complainant's husband Mahinder Singh during his lifetime took policy of ₹50,000/- and paid premium of ₹5,134/- vide receipt No.2583860 to the Insurance Company through its -3- agent. Despite receiving the said premium amount, the case of the Complainant was that the Insurance Company had not issued the policy bond to the insured. The insured died on 21.10.2001 due to snake bite. The claim was presented by the nominee of the deceased insured. The Insurance Company, however, failed to make the payment to the nominee. The deceased husband of the Complainant had also taken other two policies bearing No.290653003 and 290274510, under which a sum of ₹1,42,400/- and 1,99,700/- respectively were paid by the Insurance Company. The Complaint was filed since the Insured claim of ₹50,000/-, for which premium had been paid, had not been given to the nominee. In the Written Statement, the Insurance Company took plea that there was no concluded contract between the Insurance Company and the Insured since neither the proposal form nor the policy had been issued to the Insured and therefore, no claim was payable. It was on this fact that the impugned order had been passed by the District Forum, based on the documents on file and the evidence led.
8. The impugned order has been challenged before this Commission on the ground that since there was no contract between the Insured and the Insurance Company, therefore no money was payable and that the premium amount, which was received by the Insurance Company, was already refunded in the year 2007 to the Complainant, after the filing of the Complaint. It is further contended that the insured money in the two other polices also stands paid and therefore, the impugned order suffers from illegality and infirmity and is liable to be set aside.
-4-9. I have heard the arguments, perused the documents on record and the judgment relied upon by the Insurance Company in the case of "Life Insurance Corporation of India vs. Raja Vasireddy Komallavalli Kamba & Ors. (1984) 2 SCC 719".
10. The sole argument of the Insurance Company is whether in the absence of any proposal form or the insurance policy being issued by the Insurance Company, can only on the basis of the receipt of the premium by the Insurance Company it be said that the Insurance Company is liable to pay the insured amount. There is no dispute to the fact that the Insurance Company had received the premium through its agent for the insurance of ₹50,000/- from the Insured. The case law relied upon by the learned Counsel for the Insurance Company has been dealt with by the Hon'ble Supreme Court in "D. Srinivas vs. SBI Life Insurance Company Limited & Ors. (Civil Appeal No.2216 of 2018)" wherein it has distinguished the said case and held as follows:
" 12. Our attention has been drawn to the case of LIC v. Raja Vasireddy Komalavalli Kamba and Ors.(1984) 2 SCC 719, wherein this Court has clearly stated that the acceptance of an insurance contract may not be completed by mere retention of the premium or preparation of the policy document rather the acceptance must be signified by some act or acts agreed on by the parties or from which the law raises a presumption of acceptance.
13. Although we do not have any quarrel with the proposition laid therein, it should be noted that aforesaid judgments only laid down a flexible formula for the court to see as to whether there was clear indication of acceptance of the insurance. It is to be noted that the impugned majority order merely cites the aforesaid judgment, without appreciating the circumstances which give rise to a very clear presumption of acceptance of the policy by the insurer in this case at hand. The insurance contract being a contract of utmost good faith, is a two-way door. The standards of conduct as expected under the utmost good faith obligation should be met by either party to such contract.-5-
14. From the aforesaid clause it may be seen that the condition precedent for acceptance of the premium was the medical examination. It would be logical for an underwriter to accept the premium based on the medical examination and not otherwise. Therefore, by the very fact that they accepted the premium waived the condition precedent of medical examination. 9
15. It is an admitted fact that the premium was paid on 29.09.2008. That it was only in 18.01.2011 that the respondent insurance company informed the appellant that the policy was not accepted by them. We are unable to fathom the reason for such excessive delay in informing the appellant, which cannot be excused. We are of the opinion that the rejection of the policy must be made in a reasonable time so as to be fair and in consonance with the good faith standards. In this case, we cannot hold that such enormous delay was reasonable. Moreover, it is borne from the records that the premium was only re-paid on 24.02.2011, after a delay of more than one year five months. If we consider above aspects, it can be reasonably concluded that the insurer is only trying to get out of the bargain, which they had willfully accepted. From the aforesaid circumstances we can easily conclude that the policy was accepted by the insurer."
11. The Hon'ble Supreme Court has clearly held that the insurance contract is a contract of utmost faith and is two ways door and where the premium is paid it is for the Insurance Company to ensure that on receipt of such premium, the policies are issued in due time. In the present case, the premium was received on 31.07.2000 and the Insured died only on 21.10.2001 and for more than one year, the Insurance Company has failed to issue any policy to the insured. They had taken the plea that they had been writing letters to the insured for his medical examination which they had eventually failed to prove on record as they took the plea that the applications had been destroyed. Even the Hon'ble Supreme Court in D. Srinivas's case supra has also held that once the Insurance Company accepts the premium, the very acceptance of the premium shows that they have waived the condition precedent for medical examination. This very act that no insurance -6- policy had been issued for such a long period despite the receipt of the premium itself shows deficiency in service on the part of the Insurance Company. Therefore, non-payment of insured sum, compounds the said deficiency.
In light of this established principle of law, which the State Commission has correctly followed in the impugned order, I find no illegality or infirmity requiring any intervention in the impugned order. The Revision Petitions have no merits and are dismissed with no order as to costs.
......................J DEEPA SHARMA PRESIDING MEMBER