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 8, Cited by 0]

State Consumer Disputes Redressal Commission

Shri.Rabindra Kumar Deb vs Branch Manager, Oriental Insurance Co. ... on 24 June, 2000

  
 
 
 
 
 
 IN THE STATE CONSUMER DISPUTES REDRESSAL COMMISSION
  
 







 



 

IN THE STATE CONSUMER
DISPUTES REDRESSAL COMMISSION

 

MEGHALAYA,
SHILLONG

 

 

 

  C.A. NO.5(M) OF 1998

 

  

 

  

 

Shri.Rabindra Kumar Deb  ... Appellant

 

 

 

  

 

  

 

 -Vs-

 

  

 

  

 

Branch Manager, Oriental  ..................Respondents

 

Insurance Co. Ltd., Shillong. 

 

  

 

  

 

B E F O R E

 

 MR
JUSTICE N.S.SINGH, PRESIDENT,

 

 THE LEARNED MEMBER SHRI R.K.BAWRI AND SMTI.P.SYIEM

 

  

 

  

 

For the Appellant Shri.V.K.Jindal

 

  

 

Respondent Shri.P.Das

 

 

 

Date of Order 24/06/2000

 

  

 

  

 

  

 

ORDER

.

 

Heard Shri V.K.Jindal, learned counsel for the Appellant and Shri P.Das, learned counsel for the Respondent.

 

The facts of the case, according to the appellant/complainant, briefly stated, are that the Appellant/Complainant is the proprietor of M/s Greenwich Watch, Shillong dealing in various kinds of Watches and other similar goods. His stock were all along insured with the Respondent Insurance Company, the last policy being the Burglary Insurance (Business Premises) Policy valid from 11.3.94 to 10.3.95 for the insured sum of Rs.85,000/- for stock in trade consisting of all kinds of ladies and gents watches, wall Clocks, and repairing watches and other similar goods. This policy was issued by the Respondent after physical verification of the stocks.

 

The circumstances leading to the filing of the Complaint before the District Forum were that on the morning of 29.3.94, when the appellant went to open his shop, he found that the locks of the shop were broken and his stocks were burgled, whereupon the Appellant immediately lodged an FIR to the Officer In Charge, Shillong Police Station who registered Shillong P.S. Case No.60(4) 94 under Section 457/380 I.P.C. and on the same date i.e. on 29.3.1994 the Appellant intimated the fact of the burglary to the Respondent requesting them to initiate necessary steps in the matter. A week later, on 6.4.94 the Appellant submitted the list of stolen articles to the Officer In Charge Sadar Police Station, Shillong and on the same date he also furnished the list to Respondent Insurance Company showing Rs.75,533.40 as the value of the burgled goods.

 

According to the Appellant, the Insurance Company did not appoint any Surveyor to survey the loss and on 14.7.94 the Respondent wrote to the Superintendent of Police requesting for the Police Report to enable the Insured to substantiate the loss. Eighteen months after the incident, on 19.9.95, the Insurance Company sent a claim form to the Appellant asking him to fill up the same and return to them for doing the needful. Eight months thereafter, the Claim form was filled up and sent to the Insurance Company by the Appellant along with his letter dated 27.5.96 explaining that the delay in submission was due to the fact that the shop of the Appellant had been illegally locked by the Landlord.

 

The Appellant also submitted Cash Memos, Vouchers etc. in support of the list of the stolen articles to the Insurance Company to substantiate the value of stocks as on the date of occurrence, i.e. night of 28.3.94. It was only on 30.6.96 that the Police submitted the final police report stating inter alia that the case is true U/S 457/380 I.P.C. but no clue.

 

As the Insurance Company neither intimated its status nor settled the claim, on 4.3.97 the Appellant issued a notice to the Insurance company to settle the claim within a period of one month. The Insurance Co. neither replied to the said Notice nor settled the claim and thus on 4.7.97 the Appellant filed a Complaint petition (C.P. Case No.12(S) 97) against the Respondent- Insurance Company before the District Forum, Shillong (hereinafter the Forum) for deficiency in service by not settling the Appellants claim for Rs.75,533.40 and for causing him mental agony, harassment and financial loss.

 

The Opposite Party/Respondent filed their Show Cause against the Complaint before the Forum in which they maintained that the list of stolen articles, as well as the cash memos, vouchers etc. submitted by the Complainant are got up and further that as it was submitted after a great delay it could not be treated as an authentic document. According to the Insurance Co., they had appointed Shri T.Bardhan, Surveyor, to survey the loss and that he had, after proper survey, submitted his report dated 19.6.95 to the Insurance Co. whereby he recommended repudiation of the Claim for the following, amongst other reasons:-

 
a)      There was no sign of applying force on the lock of the door.
 
b)      The complainant had dull business for some time, hence he could not have had huge stocks as claimed by him.
 
c)      The Insurance Co. is not liable to pay compensation for loss of customers watches which is not covered by the policy.
 
d)      Stock in the shop after theft would hardly value Rs.2000/-, hence it does not imply that the loss was heavy.
 
e)      The complainant was in the habit of removing all articles of value from the shop at the close of business every day and depositing them in some other place for the night and bringing them back to the shop the following morning.
 

Thus relying on the report dated 19.6.95 of Shri T.Bardhan, Surveyor the Respondent resisted the Complaint before the learned Forum and prayed for its dismissal in limine. As mentioned earlier, the complainant denied the factum of any such survey which, even if held, was behind his back.

 

During hearing of the complaint the Complainant/Appellant was examined as a witness and cross-examined. The Respondent, however, did not call any witness and did not adduce any evidence.

 

During the course of hearing before the learned Forum, the Complainant filed a petition stating that it was revealed that the Insurance Co. had appointed Shri M.L. Purkayastha, Investigator and he had submitted the report which was essential for the purpose of the case and that the Insurance co. had not filed this report before the learned Forum nor mentioned anything about the same in their show cause. Upon the complainants prayer the learned Forum directed the Insurance Co. to produce the said Investigators report which was duly filed by the Respondent.

 

It transpires from the Investigators Report dated 4.5.1994 that the Respondent appointed Shri M.L. Purkayastha, Investigator of GICI to investigate the matter and the investigator submitted his Report dated 4.5.94 to the Respondent, after visiting the place of occurrence and examining the Appellant/Insured as well as other persons. The findings of the Investigator as contained in the Report are as follows:

 
(a) The case is genuine.
 
(b) From the evidence recorded and confidential enquiry it has been proved that there had been a burglary in the shop of the insured in the intervening night of 28/29-3-94 and the culprits stole many Wrist watch, Wall Clocks, Chains etc. and the watches etc given by people for repairing. However, the value of the stolen articles may perhaps be determined on the basis of Survey report.
 
(c) The case (Case No.64(4) 94 U/S 457/380 I.P.C.) is going to be closed in final report U/S 457/380 I.P.C. as case true but no clue as reported by the I/O.   Upon consideration of the evidence and hearing both sides, the learned Forum held that as per the report of Mr.M.L.Purkayastha, investigator and as per Police Final Report, the fact of the burglary is not disputed. However the learned Forum held that the claim for Rs.75,533.40 appears to be excessive and imaginary and determined that the claimants claim be settled at Rs.20,000/-.
 

Being unsatisfied with the order of the learned Forum directing payment of only Rs.20,000/- to the Complainant against his claim of Rs.75,533.40 and non-awarding of interest on the claim amount w.e.f. 29.3.94 i.e. the date of burglary, the complainant has come before this Commission in Appeal. The contention of the Appellant is that the finding as well as the grounds on which the learned Forum came to the conclusion that the complainants claim of Rs.75,533.40 appears to be excessive and imaginary are themselves unfounded and that he is entitled to his claim of Rs.75,533.40 in full together with interest @ 18% thereon from the date of burglary till the date of payment. The Respondent on the other hand, supports the order of the learned Forum and says that it does not call for any interference.

 

In order to appreciate the reasons and grounds which weighed with the learned Forum while holding that the Complainants claim appears to be excessive and imaginary, the relevant observation of the learned Forum are reproduced hereunder:

 
save and except the solitary evidence to support his claim that the alleged loss to the tune of Rs.75,533.40p and there is no evidence to show that the complainants shop was having a goods sale and repairs of watches, clocks, etc. The very fact that the list of the alleged stolen articles was furnished at a belated time to the police and undated to the Insurance Company appears to be an inflated one. Unless the complainants with conclusive evidence satisfy us, his claim to the extent of Rs.75,533.40p for compensation appears to be excessive and imaginary.
 
From the above discussion we therefore, determine and decide that since the Insurance Policy is not disputed which appears that the complainant is the insured under the OP Insurance of his shop premises, the claimants claim be settle at Rs.20,000/- within two months from the date of the Judgment and Order, failing with an interest at the rate of 12% p.a. shall accrue till final payment of the same.
 
The factum of the burglary having been established and being undisputed, the following questions now arise for consideration for a just and proper decision of this case:
 
a)      Whether, when on the one hand the complainant examined himself but no other witness and on the other hand the Insurance Co. examined none, the complainants solitary evidence is inconclusive and/or inadequate to establish the facts of the case?
 
b)      Whether from the delay in submission of the list of alleged stolen articles the inference can be drawn that the claim is an inflated one?
 

Now, Section 13(2) of the Consumer Protection Act, 1986 provides as follows:

 
The District Forum shall, if the complaint received by it under section 12 relates to goods in respect of which the procedure specified in sub-section (1) cannot be followed, or if the complaint relates to any services:-
 
a)      refer a copy of such complaint to the opposite party directing him to give his version of the case within a period of thirty days or such extended period not exceeding fifteen days as may be granted by the District Forum;
 
b)      Where the Opposite party, on receipt of a copy of the complaint, referred to him under clause (a) denies or disputes the allegations contained in the complaint, or omits or fails to take any action to represent his case within the time given by the District Forum, the District Forum shall proceed to settle the consumer dispute,-
 
i)                    on the basis of evidence brought to its notice by the complainant and the opposite party, where the opposite party denies or disputes the allegations contained in the complaint, or  
ii)                   on the basis of evidence brought to its notice by the complainant where the opposite party omits or fails to take any action to represent his case within the time given by the Forum.
 

It is thus clear that wherever the opposite party denies or disputes the allegations contained in the complain, all disputes before the Forum are to be settled on the basis of evidence brought to its notice by the Complainant and the Opposite Party.

 

In the instant case the evidence brought to the notice of the learned Forum is only of that the Complainant by the examination of the complainant himself and the documents which were exhibited during the course of examination, particularly the final report of the police dated 30.6.96, the list of stolen items showing their value at Rs.75.533.40 and the Investigators report dated 4.5.94, an admitted document which was filed by the Respondent upon the directions of the learned Forum. The Police Final report states the value of property stolen as Rs.75,533.40 and further that the case in F.R. is true U/S 457/380 IPC but no clue. As per the findings in the Investigators Report too, as stated earlier, the case is genuine. The oral evidence of the Complainant collaborate the facts as stated in the Complaint petition.

 

On the other hand, no evidence was adduced and brought to the notice of the learned Forum by the Opposite Party/respondent. Even the Show Cause filed by the Respondent in answer to the complaint was not under any Affidavit. The Surveyors Report dated 19.6.95 which is so heavily relied upon by the Respondents was not adduced in evidence by them.

 

The Evidence Act mandates that the original document must itself be first produced for the inspection of the court. If the original is not available, secondary evidence may be given in specified circumstances. This is to prove what the documents states. Upon this, although the document becomes admissible, if it is signed or handwritten then the signature or handwriting must be proved. Thereafter, if the party tendering the document considers it necessary to prove the truth of its contents he must do so as he would prove a relevant fact and this is generally done by calling the author of the document.

 

As the Respondent did not produce the original copy of the Surveyors Report and prove it by its author or any other competent witness before the learned Forum as required under law, no reliance can be placed on the same. Even otherwise the Surveyors Report is, in our opinion, difficult to accept at face value. The Survey was apparently conducted on 19.6.95, fifteen months after the burglary. (The Appellant has maintained that in fact no survey was conducted at all). The Surveyor states in the report that the Stock in the shop after theft would hardly value Rs.2000/-. It does not imply that loss was heavy. One would logically presume the converse to be true if goods worth only Rs.2000/- are left in a shop after burglary. It is stated that watches on repair were not covered under the Policy whereas the Insurance Policy clearly covers repairing watches. The revelation in the Survey report that the Complaint was in the habit of removing all articles of value from his shop at close of business only to bring them back the next morning would aptly describe the activities of a hawker than a shopkeeper.

 

The Complainant had, by his evidence, successfully borne the initial burden of proving a prima facie case in his favour and the onus shifted to the Opposite Party to adduce rebutting evidence to meet the case made out by the Appellant. However, the Insurance Co. adduced no evidence at all to disprove the evidence of the Complainant, albeit the proprietor himself.

 

Section 120 of the Indian Evidence Act 1872 makes it clear that in all Civil Proceedings the parties to the Suit shall be competent witnesses and it is well settled that the evidence given by witnesses cannot be discarded only on the ground that it is evidence of an interested witness.

 

In the light of the above, it must be held that the oral evidence of the Complainant which stood unrebutted, along with the documentary evidence in the form of the Police Final report and the Investigators Report as well as the list of the stolen goods, adequately established, in the eye of law, the loss of Rs.75,533.40 to the Complainant and there were neither any materials before the learned Forum nor any basis to assess the loss at Rs.20,000/- as done in the instant case. As directed by the National Commission on several occasions, the award on compensation by the Forums established under the Consumer Protection Act has to be made only on well-recognized legal principles governing the quantification of damages or compensation which has to be quantified on a rational basis on a consideration of materials produced before the adjudicating forum.

 

As regards the delay in submission of the list of stolen articles, the theft was known on 29.3.94 and the list was submitted on 6.4.94, i.e. after eight days. The delay cannot, by itself, lead to the inference that the claim is an inflated one. Moreover, the explanation given by the Appellant for the delay that he is a small shop-keeper and cannot be expected to maintain the stock register etc. and since the stolen articles were small pieces the preparation of the inventory took a weeks time, is not unreasonable and no adverse inference can be drawn on this ground alone.

 

We would also reiterate here that Insurance Companies are obliged to act fairly. The act of withholding the Investigation Report dated 4.5.94 of Mr.M.L.Purkayastha, Investigator, who was appointed by the Respondents themselves, from the learned Forum as well as the Appellant, perhaps because the Investigators report stated that the case was genuine and supported the case of the Appellant, was not an act of fairness. Here we recall the following observations made by the Honorable Supreme Court in Karamshi Jethabhai Somayya vs- State of Bombay reported in AIR 1964 SC 1714 at page 1717:-

 
.. the Government, being the defendant in this case, should have produced the documents relevant to the question raised. While it is the duty of a private party to a litigation to place all the relevant matters before the Court, a higher responsibility rests upon the government not to withhold such documents from the Court.
 
The Respondents in this Appeal too, being instrumentalities of the State, should have fulfilled this higher responsibility.
 
In view of the above discussion, we are satisfied that there is deficiency in service on the part of the Opposite Party/Respondent by non-payment of the Complainant/Appellants Insurance claim for burglary of his shop and we hold that the Appellant is entitled to his claim of Rs.75,533.40 to be paid by the Respondents after adjustment of amounts already paid, if any. We are also satisfied that the Appellant suffered loss and injury by way of loss of interest on his claim amount due to the negligence of the Respondents and the Appellant is entitled to interest at 18% p.a. on the claim amount of Rs.75,533.40, as reduced by the amounts paid from time to time, if any, by way of compensation, payable from 6(six)months after the date of filing of the first claim before the Respondent i.e. from 29.9.94 till the date of payment by the Respondent.
 
Ordered accordingly.
 
Appeal allowed.
 
No Costs.
         
Member President Member