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 2, Cited by 0]

State Consumer Disputes Redressal Commission

The Branch Manager,The Oriental ... vs N.Rajendran on 1 April, 2008

  
 
 
 
 
 
 CORRECTED ON :                          
  
 
 
 
 
 







 



 

   

 

BEFORE THE STATE
CONSUMER DISPUTES REDRESSAL COMMISSION, CHENNAI 

 

  

 

Present
: Hon'ble Thiru Justice K.SAMPATH PRESIDENT 

 

 Thiru Pon. GUNASEKARAN, B.A.,
B.L., MEMBER-I 

 

  

 

A.P. No. 168/2005 

 

[ Against OP No.36/2004 on the
file of the DCDRF, Erode ] 

 

  

 

DATED THIS THE FIRST
DAY OF APRIL, 2008 

 

  

 

The
Branch Manager :: Appellant / 

 

The
Oriental Insurance  Co. Ltd   Opp. party rep. by 

 

59 Raja
Veedhi Adv.
M/s.Nageswaran  

 

Gobichettipalayam
 &
Narichania 

 

  

 

Vs. 

 

  

 

N.Rajendran,
S/o Nagappa Gounder :: Respondent/Complainant 

 

Vayakattu
Thottam rep.
by Adv. 

 

Rajakumaranur, Olagadam Post. Mr.N.Manokaran 

 

  

 

 O R D E R 

K.SAMPATH J.

 

The Opposite party in COP No.36/2004 on the file of the District Consumer Disputes Redressal Forum, Erode, is the appellant herein. The case of the complainant was as follows: - He bought a tractor which was insured with the opposite party in the year 1998 and the insurance was being periodically renewed.

While the policy was in force, the vehicle met with an accident on 29/7/2003. The driver died on the spot due to fatal injuries. The vehicle was fully damaged as it fell into a well. The Motor Vehicles Inspector, Gobi, filed a report stating that the vehicle was fully damaged and unfit for use. A case was also registered under Sec.304-A IPC. On 22/8/2003 the accident was reported to the opposite party along with necessary documents. On 25/11/2003 the opposite party insurance company sent a letter asking the complainant to produce the original licence of the deceased driver.

It was shown to the officers and a Xerox copy was furnished. The original was received back by the family members of the deceased driver. On 1/12/2003 the complainant sent a reply stating that all the documents had also been produced.

But the opposite party sent the same type of letters asking the complainant to produce the original licence of the driver for processing the policy papers. On 29/1/2004 the complainant sent a lawyers notice claiming damages for the accident. On 10/2/2004 the opposite party replied that the original driving licence should be produced within 15 days from the date of receipt of the letter as otherwise the claim would be treated as no claim. In these circumstances, the complaint came to be filed.

 

2. The opposite party filed a version inter-alia stating as follows: - On receipt of the claim intimation letter dated 13/7/2003, the opposite party appointed an independent surveyor one Mr.Rangasamy to conduct a spot survey. He visited the spot on 30/7/2003 and submitted a report on 27/8/2003. Another independent qualified surveyor and loss assessor one Mr.Gopalakrishnan submitted his report on 10/10/2003 in which he assessed the loss as (i) net liability on salvage basis at Rs.1,80,500/- and (ii)net liability on total loss basis at Rs.1,33,000/-. On 19/11/2003 yet another insurance surveyor Engineer V.Dhanasekar verified the driving licence of the tractor driver P.Sengodan and submitted that it was a fake one. The insurance company wrote several letters requesting the complainant to produce the original driving licence of the driver.

The complainant had replied that he could not submit the original driving licence. The opposite party had no access to the original driving licence of the driver employed by the insured. The insurance company had expressed their inability to process the complainants claim without verifying the original driving licence. The complainant, without complying with the request, has chosen to issue legal notice. The insurance company requested the Motor Vehicles Inspector by their letter dated 11/2/2004 to verify whether the driving licence was genuine, but had not received any reply. The complaint was liable to be dismissed.

 

3. The District Forum found that there was deficiency in service on the part of the opposite party and by order dated 28/1/2005 allowed the complaint and directed the opposite party to pay Rs.2,50,000/- with interest at 12% p.a. from the date of complaint together with Rs.5,000/- as compensation for mental agony and Rs.1,000/- as costs. It is as against that the present appeal has been filed.

 

4. During the course of the proceedings before us, we issued notice to the Motor Vehicles Inspector Gr.I, Zonal Office, Ulundurpet to report to us whether any licence was issued to P.Sengodan, son of Ponnaiya Gounder, 1/77, Mariamman Koil Street, Perungoor Village, Thandalai PO, Kallakurichi Taluk. The said Motor Vehicle Inspector sent a reply dated 4/2/2008 stating that the details contained in the licence of P.Sengodan were not true and that no such licence was issued to P.Sengodan from Ulundurpet Zonal office. The communication further states that in the address given in the licence of P.Sengodan there are different names and different particulars. A Xerox copy of those details has also been enclosed to the communication from the Motor Vehicles Inspector. Thus, it is clear that the licence produced is a fake licence.

The District Forum had totally ignored the fact that the vehicle records were verified in original by the surveyor except with regard to the driving licence which clearly established that the deceased driver of the vehicle did not possess a valid driving licence on the date of the accident. Inasmuch as he did not have a valid licence, the District Forum ought to have dismissed the complaint. The terms and conditions of the policy exhibited as A-3 clearly contemplate that the vehicle should be driven only by a person including the insured, provided such person holds an effective driving licence at the time of accident and is not disentitled from holding or obtaining such a licence. In the absence of the original driving licence of the driver, the opposite party was perfectly justified in refusing to settle the claim.

The onus was on the complainant to prove the validity of the driving licence while furnishing the original driving licence as provided under Sec.63 of the Evidence Act. This aspect has also been lost sight of by the District Forum. We have already noted that the opposite party had tried their best to obtain information from the RTO, but there was no response.

Even as late as 10/02/2004 in their letter to the complainant called for the original driving licence of the driver who drove the vehicle at the time of the accident.

The Motor Vehicles Inspector declined to confirm the genuineness of the driving licence based on the Xerox copy produced and insisted on the original. The original not having been produced, the District Forum was clearly in error in granting relief to the complainant. If according to the complainant he had produced the original driving licence for verification and submitted a xerox copy of the driving licence of the deceased driver, he could very well have produced the original once again. It is no excuse to say that the original had been taken away by the family members of the deceased driver. When no such licence had actually been issued it has to be held that the vehicle was not driven by a licensed driver. In such circumstances, the complaint ought to have been dismissed.

 

5. Consequently, the appeal shall stand allowed, the order of the District Forum granting relief to the complaint is set aside and the complaint shall stand dismissed.

   
Pon.GUNASEKARAN     K.SAMPATH 

 

 MEMBER-I   PRESIDENT 

 

  

 

INDEX
: YES / NO