State Consumer Disputes Redressal Commission
L.I.C. Of India vs Gurugabelli Padmavathi on 22 December, 2009
A BEFORE THE A.P. STATE CONSUMER DISPUTES REDRESSAL COMMISSION AT HYDERABAD. F.A. 879/2007 against C.C. 128/2005, Dist. Forum, Srikakulam Between: 1) The Zonal Manager L.I.C. of India South Central Zonal Office Saifabad, Opp. Secretariat Hyderabad. 2) The Divisional Manager LIC of India, Jeevitha Bheema Road P.B. No. 411, Visakapatnam 3) The Branch Manager LIC Of India Near New Womens College Srikakulam. *** Appellants/ OPs And Gurugabelli Padmavathi W/o. Late G. Bhaskara Rao Kalinga Mannayyapeta Amudalavalasa Srikakulam Mandal & Dist. *** Respondent/ Complainant Counsel for the Appellant: M/s. A.V.S. Ramakrishna Counsel for the Resps: M/s. M. Viswanadham CORAM: HONBLE SRI JUSTICE D. APPA RAO, PRESIDENT & SRI R. L. NARASIMHA RAO, MEMBER
TUESDAY, THIS THE TWENTY SECOND DAY OF DECEMBER THOUSAND NINE Oral Order: (Per Honble Justice D. Appa Rao, President) *****
1) This is an appeal preferred by opposite party insurance company against the order of the Dist. Forum directing it to pay the amount covered under the policy together with costs
2) The case of the complainant in brief is that she is the wife of Gurugubelli Bhaskara Rao. He insured his life for Rs. 90,000/- and Rs. 1,50,000/- on 28.3.2001 and 15.6.2001 respectively. Before accepting his proposal the insurance authorities got him examined through its medical officer. While so, he attended agricultural operations on 29.7.2001, however in the early hours of 30.7.2001 he suffered from diarrhoea. While she was trying to take him to the hospital he died on 30.7.2001. When the claim was made the insurance company repudiated the claim on the ground that he was afflicted from HIV positive and suppressed the said fact. The said fact was not true and repudiation was unjust and therefore she prayed the amount covered under the policies together with compensation and costs be paid.
3) The appellant insurance company resisted the case.
However, it admitted issuance of policies mentioned in the complaint. It alleged that the assured had suppressed his illness and hospitalization in K.G. Hospital at Visakapatnam when he had suffered from incurable disease of HIV+. He was hospitalised for 8 days. Had the said fact been informed the insurance policies could not have been issued. The allegation that he died on 30.7.2001 in the early hours suffering diarrhoea is false. As per the case sheet maintained by the K.G. Hospital, Visakapatnam the assured was diagnosed as HIV+ infected with entrovirus and admitted in the hospital on 20.3.2001 and was discharged on 28.3.2001. Since the material fact in regard to his health was suppressed the insurance company was not liable to pay any amount. Therefore it prayed for dismissal of the complaint with costs.
4) The complainant in proof of her case filed her affidavit evidence and got Exs. A1 to A8 marked while the appellant insurance company filed the affidavit evidence of its Manager (L&HPF) and did not file any documents.
5) The Dist. Forum after considering the evidence placed on record opined that the allegation that the assured had suffered from HIV+ infected with entrovirus was not established and therefore the complainant being the nominee is entitled to the amount covered under the policies together with costs of Rs. 1,000/-.
6) Aggrieved by the said order, the insurance company preferred the appeal contending that the Dist. Forum did not appreciate the facts in correct perspective. It ought to have seen that the assured died within a short time after taking of these policies. The complainant could not prove that the assured died of diarrhoea. Since the assured had suppressed his ailment of HIV+ infected with entrovirus it vitiate the very policies. Therefore it prayed that the complaint be dismissed.
7) It is an undisputed fact that the complainant is the wife of Gurugubelli Bhaskara Rao who had taken two policies Ex. A1 policy on 5.4.2001 for Rs. 90,000/- and Ex. A2 policy on 19.6.2001 for Rs. 1,50,000/- keeping the complainant as his nominee. The complainant alleges that her husband died on 30.7.2001 due to diarrhoea and when the said fact was intimated the insurance company repudiated the claim under Ex. A3 Dt. 21.12.2002 alleging that the assured had suffered from HIV+ infected with entrovirus and when he submitted the proposal he suppressed the said ailment and therefore the complainant was not entitled to the amount covered under the policies.
8) The point that arises for consideration is whether the order of the Dist. Forum is vitiated by mis-appreciation of facts in this regard?
9) While the complainant asserts that he died of diarrhoea on 30.7.2001, the insurance company asserts that he was admitted in KGH Hospital at Visakapatnam and he was diagnosed as HIV+ infected with entrovirus and was admitted on 20.3.2001 and was discharged on 28.3.2001. Having come to know that his life is coming to close he took the policies on 5.4.2001 and 19.6.2001 and did not disclose the fact of his admission in KGH hospital at Visakapatnam.
10) The fact of death of the life assured is not in dispute.
Since the insurance company positively asserts that the assured had suffered from HIV+ infected with entrovirus and admitted in the hospital for treatment and still more asserts that the case sheet maintained by KGH Hospital, Visakapatnam discloses the said fact, it did not file the said record nor substantiated the said plea. It is not known as to why the insurance company having taken the plea did not file the case sheet which it was admittedly having to substantiate the said fact. This evidence is crucial. It determines the entire case. Suppression of this case sheet was not explained by the appellant though the said fact was pleaded in the affidavit When there is absolutely no evidence whatsoever that the assured had suffered from HIV+ infected with entrovirus it cannot be said that he had suppressed the said ailment in the proposal form. When the insurance company could not substantiate the plea raised, it must be held that the appellant had to pay the amount covered under the policies. In fact the insurance company having taken the plea unable to substantiate it. We do not see any mis-appreciation of facts by the Dist. Forum in this regard.
11) In the result the appeal is dismissed with costs computed at Rs. 2,000/-. Time for compliance four weeks
1) _______________________________ PRESIDENT
2) ________________________________ MEMBER Dt. 22.
12. 2009.
*pnr UPLOAD O.K.