State Consumer Disputes Redressal Commission
The Senior Divisional Manager,Life ... vs Smt. Bobbili Anasuya,W/O Late B. ... on 4 August, 2010
A
P. STATE CONSUMER DISPUTES REDRESSAL COMMISSION AT
HYDERABAD
FA 860/2008
against CC No. 527/2006 on the file of the
District
Consumer Forum I, Visakhapatnam.
Between :
The
Senior Divisional Manager,
Life
Insurance Corporation of India
Visakhapatnam
Rep.
by S. N. Natarajan, Secretary ( L & HPF )
LIC
of India, South Central Zonal office,
Hyderabad ..
Appellant/opposite party
And
Smt.
Bobbili Anasuya,
W/o
late B. Ramalingam
Qtr.
No. 336/E, Section 3, Ukku Nagaram,
Visakhapatnam ..
Respondent/complainant
Counsel
for the Appellant : Mr. K. Narayana Rao
Counsel
for the Respondent : M/s. M. S. R. Subrahmanyam
CORAM :
SRI SYED
ABDULLAH .. HONBLE MEMBER
AND SRI R. LAKSHMINARASIMHA RAO .. HONBLE MEMBER Wednesday, the Fourth Day of August, Two Thousand Ten Oral order : ( as per Sri Syed Abdullah, Honble Member ) ******** The appellant is the unsuccessful opposite party in CC 527/2006 on the file of the District Forum I, Visakhapatnam where under an order was passed directing to pay Rs.1,40,000/- with benefits if any covered by the policy in question and also directed to pay Rs.10,000/- towards compensation and costs of Rs1000/-
The facts as stated in the complaint are that the complainants husband B. Ramalingam haD ensured his life by obtaining six polices from the Opposite party. While undergoing treatment in seven hills hospital he died on 28.2.2004. Prior to obtaining policy he never took any treatment and he never complained of ill health. The Opposite parties repudiated the claim in respect of the last three policies bearing Nos. 692633484, 692635176 and 673597498 alleging that the deceased had suppressed material information regarding his personal health. The repudiation of the claim is aributed as deficiency in service and unfair trade practice.
The opposite party has resisted the claim by raising its defence that as per the medical book issued by the Steel Plant hospital , Visakhapatnam the life assured had taken treatment right from 1994. On 27.10.99 the life assured had taken ECG which revealed heart problem SINSZ and BP 170/130 which was diagnosed as inferolateral ischemia. He was admitted in the hospital on 18.4.2000 and discharged on 21.4.2000. It is mentioned in that record that it is an old case of hypertension with IHD with R R Hemparesis and also underwent CT scan. Again admitted on 24.7.2001 and discharged on 25.07.2001. The diagnosis was vertigo. Again admitted in March, 2003 and took treatment up to April, 2003. The assured in his answers to various questions in the proposal form has not mentioned the real state of affairs with regard to vital information about his health though he suffered from heart disease and hypertension. If he had disclosed the material facts, the OP would have called for special reports and decided to issue the policies. The repudiation is proper in respect of the three polices as the policies are invalid.
During the enquiry the complainant filed evidence affidavit and Ex. A1 to A10 and the administrative officer of OP filed Ex. B1 to B6 along with evidence affidavit.
After going through the evidence on record, while admitting the fact that the policy holder had aken treatment and intermittently by joining as inpatient but the said period was for a short period with which he survived up to 28..2.2004 and during this period he was regularly attending to his duty . The attendance certificate issued by the employer did not reveal that he was never on medical leave. He was availing other leave during the period from May, 2000 to February, 2004 for short period. Thereby gave a decision that it cannot be said as suppression of material fact which is so imminent and critical in the near future of his life.
Questioning the legality and propriety of the order, in the grounds of appeal, the appellant/opposite party had raised the contention that the case sheet issued by Seven Hills hospital which contains the details of past history and treatment taken by the policy holder right from 1994 onwards for heart ailment and blood pressure yet the said information was suppressed while obtaining the polices in question which amounts to material suppression of material information regarding his health at the time of entering in to contract and there is an obligation on the part of the proposer to disclose all the facts which are material to the contract at the time of entering into the contract.
The learned counsel for the appellant has relied upon a decision of the Apex Court in CA No. 1682/2004 in LIC of India and others Vs. T. Venkateswarlu and also relied upon judgment rendered in between P. C. Chacko and another Vs. Chairman of LIC of India in CA No. 5322 of 2007 and the other decision in Mithoolal Nayak VS LIC of India AIR 1962 SC 814 ( V 49 C 117), in which, the implications of Sec. 45 was discussed holding that deliberate concealment of facts would amounts to vitiation of contract.
It is an undisputed fact that the policy holder had taken six polices from time to time and in subsequent policy nos. 692633484, 692635176 and 673597498, he failed to mention about the treatment taken for his heart ailment. The medical certificate and the leave particulars of the policy holder issued by his employer clinchingly prove and establish that the deceased was suffering from heart ailment for which he was taking treatment by joining in the hospital. Availment of medical leave arises when the Earned Leave at credit lapses. Suppression of the personal health and treatment undergone by the insured amounts to material suppression as such it is a violation of contract as per Sec. 45 of the Insurance Act. The District Forum has observed that since the policy holder has not applied for medical leave it would not amount to a serious lapse or suppression of material fact is untenable in view of the settled law that furnishing of wrong statement or suppression amounts to vitiation of contract. The reasoning given by the District Forum is contrary to fact, evidence and law as such it is not sustainable and it is liable to be set side.
In the result, the appeal is allowed setting aside the order dated 27.09.2007 passed by the District Forum holding that it Is not sustainable and consequently the complaint is dismissed. In the circumstances of the case there is no order as to costs.
Sd/- MEMEBR Sd/- MEMBER DATED : 04.08.2010.