National Consumer Disputes Redressal
Life Insurance Corportion Of India vs Smt. Jamuna on 5 May, 2011
NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION NEW DELHI NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION NEW DELHI REVISION PETITION NO. 2014 OF 2007 (From the Order dated 19.02.2007 in F.A. No.56 of 2007 of Sate Consumer Disputes Redressal Commission, Andhra Pradesh) 1. Life Insurance Corportion of India Branch Office, Narasimhatirtham Road Tirupathi, Andhra Pradesh 2. Life Insurance Corporation of India Northern Zonal Office Jeevan Bharti, 124 Connaught Circus New Delhi 110 001 Both through: Mr. V.K. Sharma Asstt. Secretary (L& HPF) Petitioners Versus 1. Smt. Jamuna W/o Late Shri G. Munivenkataramana Naidu 2. Shri. G. Thulasiram 3. Shri G. Madhusudhana Naidu 4. Shri G, Sethukumar All s/o Late Shri G. Munivenkataramana Naidu 5. Ms. G. Vidhya D/o Late Shri G. Munivenkataramana Naidu All r/o Vadlamanimitta Village Penumur Mandal Chittoor Distt., Andhra Pradesh Respondents BEFORE: - HONBLE MR. JUSTICE ASHOK BHAN, PRESIDENT HONBLE MRS. VINEETA RAI, MEMBER For the Petitioners : Mr. Mohinder Singh and Mr. Ankur Goel, Advocates For the Respondents : Mr. G. Ramaiahpillai, Advocate. PRONOUNCED ON: 05.05.2011 O R D E R
ASHOK BHAN J., PRESIDENT Late Shri G. Munivenkataramana Naidu sent proposal No.671 for taking a life insurance under Janarakshak Policy for a sum of Rs.5,00,000/- with accidental benefits to L.I.C. the Petitioner herein through its agent A. Ramachandra Chetty. Under the policy in the event of death prior to maturity twice the assured amount was to be paid to the assignee or nominee or the legal representatives.
Deceased paid Rs.3,250/- through cheque with the proposal form on 22nd May, 2002 and another sum of Rs.11,470/- on 31st May, 2002 on completion of medical check up. Thus a total amount of Rs.14,720/-
was paid by him towards premium.
Unfortunately, G.Munivenkataramana Naidu died in a road accident on 12th June, 2002 i.e. within 12 days of filing the proposal, Petitioners had not issued policy till the date of death of proposer. Complainants - Respondents who are legal heirs of the deceased filed their claim which was not settled on the ground that the proposal was not complete for want of certain requirements. That as no policy was issued there was no concluded contract between the parties and hence, the Petitioners were not liable to pay the amount to the Respondents. Aggrieved by this, Respondents filed complaint before the District Forum.
Petitioners on being served, entered appearance and filed written statement. It was admitted that deceased had submitted proposal No.671 on 31st May, 2002 by paying an amount of Rs.3250/- on 22.5.202 and Rs.11,470/- on 31.5.2002 towards deposit under plan and term 91-22 for a sum of Rs.5,00,000/-. The proposal was not completed for want of certain requirements viz. (i) re-check of measurements, (ii) fresh agents reports, details of income source, and (iii) details of previous policy etc. The proposer was duly called upon to furnish the details and acceptance of policy. Since, the details were not furnished, proposal for life insurance was not accepted. No policy was issued. There was no concluded contract between the parties and therefore, Petitioners were not liable to pay any amount to the Respondents.
It was prayed that complaint be dismissed as there was no deficiency in service on the part of the Petitioners.
District Forum after taking into consideration the pleadings as well as evidence led by the parties allowed the complaint and directed the Petitioners to pay Rs.10,00,000/- ( double the insured amount ) together with interest @ 9% from 18.12.2002 till the date of realization and Rs.1,000/- towards litigation expenses to the Complainants.
Petitioners being aggrieved filed appeal before the State Commission which has been dismissed by the impugned Order.
Counsel for the parties have been heard at length.
Counsel appearing for the Petitioners contends that the Fora below have erred in directing the Petitioners to pay insured amount as there was no concluded contract between the parties. That as per the judgement of the Supreme Court of India in Life Insurance Corporation of India vs. Raja Vasireddy Komalavalli Kamba & Ors. - 1984 (2) SCC 719, contract of insurance is complete only on the acceptance of the proposal. That till the acceptance of proposal and issuance of the policy and communication of the acceptance of the proposal binding contract does not come into existence. That the communication is complete only when communicated to the person proposing to take the policy. Mere acceptance and retention of the premium was not acceptance of proposal. As against this, counsel for the Respondents has supported the judgements of the Fora below for the reasons given therein.
It is not disputed before us that G. Munivenkataramana Naidu had sent a life insurance proposal for Rs.5,00,000/-. He died within 12 days from the date of making the proposal before the offer could be accepted. The proposal was not accepted for want of certain requirements i.e. (i ) re-check of measurements, (ii) fresh agents reports, details of income source, and (iii) details of previous policy etc. Petitioners had served a notice upon G. Munivenkataramana Naidu calling upon him to furnish the details so that life insurance proposal could be accepted. As no details were furnished, proposal was not accepted and policy was not issued. Supreme Court in Raja Vasireddy Komalavalli Kamba (supra) has held that mere receipt and retention of premium is not acceptance of the policy. The contract of insurance can be termed as concluded only when party to whom an offer has been made accepts it unconditionally and communicates his acceptance to the person making the offer.
Relevant observations made in para 14 and 15 of the judgement read as under:
14. When an insurance policy becomes effective is well settled by the authorities but before we note the said authorities, it may be stated that it is clear that the expression underwrite signifies accept liability under. The dictionary meaning also indicates that. (See in this connection The Concise Oxford Dictionary, Sixth Edn., p.1267.) It is true that normally the expression underwrite is used in marine insurance but the expression used in Chapter III of the Financial Powers of the Standing Order in this case specifically used the expression underwriting and revivals of policies in case of Life Insurance Corporation and stated that it was the Divisional Manager who was competent to underwrite policy for Rs 50,000 and above. The mere receipt and retention of premium until after the death of the applicant or the mere preparation of the policy document is not acceptance. Acceptance must be signified by some act or acts agreed on by the parties or from which the law raises a presumption of acceptance. See in this connection the statement of law in Corpus Juris Secundum, Vol. XLIV, p. 986 wherein it has been stated as:
The mere receipt and retention of premiums until after the death of applicant does not give rise to a contract, although the circumstances may be such that approval could be inferred from retention of the premium. The mere execution of the policy is not an acceptance; an acceptance, to be complete, must be communicated to the offeror, either directly, or by some definite act, such as placing the contract in the mail. The test is not intention alone. When the application so requires, the acceptance must be evidenced by the signature of one of the companys executive officers.
15. Though in certain human relationships silence to a proposal might convey acceptance but in the case of insurance proposal, silence does not denote consent and no binding contract arises until the person to whom an offer is made says or does something to signify his acceptance. Mere delay in giving an answer cannot be construed as an acceptance, as, prima facie, acceptance must be communicated to the offerer. The general rule is that the contract of insurance will be concluded only when the party to whom an offer has been made accepts it unconditionally and communicates his acceptance to the person making the offer. Whether the final acceptance is that of the assured or insurers, however, depends simply on the way in which negotiations for an insurance have progressed. See in this connection statement of law in MacGillivray & Parkington on Insurance Law, Seventh Edn., p. 94, para 215.
In the present case, Petitioners had taken certain objections to the proposal. A communication was sent to the intending insured requiring him to complete certain requirement. Before complying with the requirements, the intending insured died. No policy had been issued. Till the issuance of the police, no binding contract had come into force between the parties. Merely because the Petitioners retained the sum of Rs. Rs.3250/- sent along with the proposal form and the amount of Rs.11,470/- sent subsequently, does not signify acceptance of the policy. Petitioners had not accepted the offer made by the intending insured. Till the acceptance of the offer, no binding contract had come into existence. In a recent judgement in LIC & Ors. vs. Rakshna Devi Civil Appeal No.808 of 2007, the Supreme Court reiterating the law laid down in Raja Vasireddy Komalavalli Kamba (supra), has observed as under:
A contract under the Contract Act implies offer, acceptance and consideration. Without acceptance there is no concluded contract. If before the acceptance the offerer dies, the offer immediately lapses and hence there cannot be any acceptance after his death.
The view taken by the For a below run counter to the law laid down by the Supreme Court of India. Orders passed by the Fora below are set aside, Revision Petition is allowed and the complaint is ordered to be dismissed with no order as to costs.
Sd/-
. . . . . . . . . . . . . . . . .
(ASHOK BHAN J.) PRESIDENT Sd/-
. . . . . . . .
. . . . . . . .
(VINEETA RAI) MEMBER