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 5, Cited by 0]

State Consumer Disputes Redressal Commission

The Oriental Insurance Company Ltd vs M/S. Annapurna Sales Corporation on 30 August, 2012

  
 
 
 
 
 
 BEFORE THE A
  
 

 
 
 







 



 

BEFORE
THE A.P STATE CONSUMER DISPUTES REDRESSAL COMMISSION AT   HYDERABAD. 

 

   

 

 FA 623 of 2011 against
C.C. 66/2010, Dist. Forum, Nalgonda 

 

  

 

Between: 

 

  

 

The Oriental Insurance Company Ltd. 

 

Branch Office : V.T. Road 

 

Ramagiri, Nalgonda Town 

 

Rep. by Authorised Signatory.   ***  
Appellant/ 

 

 .  O.P.    And
 

 

M/s. Annapurna Sales Corporation 

 

Plot No. 6-5-85/2, Beat Market 

 

Nalgonda Town  

 

Rep. by Gattani Srinivas 

 

S/o. Misrilal.   *** Respondent/ 

 

 Complainant  

 

  

 

Counsel for the Appellant: M/s. Bhaskar Poluri 

 

Counsel for the Respondents:   M/s. T. Sridhar Reddy 

 

  

 

CORAM:  

 

HONBLE SRI JUSTICE D.APPA RAO, PRESIDENT 

 

 
SMT. M. SHREESHA, MEMBER  

 

& 

 

  SRI S. BHUJANGA RAO, MEMBER  

 

 

THURSDAY, THE THIRTIETH DAY OF AUGUST TWO THOUSAND
TWELVE 

 

  

 

ORAL
ORDER:

(Per Honble Sri Justice D.Appa Rao, President )   ***  

1) This is an appeal preferred by the opposite party insurance company against the order of the Dist. Forum directing it to pay Rs. 6,71,591/- inclusive of VAT together with damages of Rs. 50,000/- in all Rs. 7,21,591/- with interest @ 9% p.a., from the date of complaint till the date of realization and costs of Rs. 3,000/-.

2) The case of the complainant in brief is that it is a firm dealing in wholesale distribution of ITC products including tobacco products. It obtained shopkeepers insurance policy from the appellant insurance company for stock in trade for a sum of Rs.

37 lakhs which includes Rs. 4 lakhs towards money in transit, Rs.

74,000/- towards cash in safe and Rs. 37,000/- cash in counter covering the period from 10.3.2009 to 9.3.2010. While so, on 28.8.2009 at about 9.30 p.m. after closure of business hours, office-cum-godown was closed. At that time there was cash of Rs. 40,654/-, stock of Rs. 35,81,538/- in the godown. On the next day morning, when office was opened they found that the lock was broken and that almirah and cash counter were opened. On verification they found that 17 cartons of Gold Flake King cigarettes worth Rs.

6,71,591/- were missing besides Rs.

40,000/- cash kept in the cash counter chest. Immediately they reported the matter to II town police station, Nalgonda. Basing on which a case in Crime No. 190/2009 was registered u/s 457, 380 IPC against unknown offenders. Investigation was conducted and final report before the Magistrate was submitted which referred it as Undetected. The claims were submitted to the insurance company along with requisite documents, however, to no avail. Except raising queries they did not settle the claim. On that legal notice was issued but no reply was received. It was orally informed that they settled the claim at Rs. 5,90,000/- however, nothing was paid. In fact due to loss they could not conduct the business properly, and therefore filed the complaint claiming Rs. 6,71,591/- towards value of the stock lost, Rs. 37,000/- towards loss of cash besides damages of Rs. 1 lakhs towards mental agony together with interest @ 24% p.a., and costs.

 

3) The appellant insurance company resisted the case. While admitting issuance of policy it denied having any information about various stocks and cash kept in the godown and cash chest respectively. Immediately on receipt of report and claim they appointed the surveyor and loss assessor Sri M.V. Radha Krishnan. He submitted his report assessing the net loss at Rs. 5,96,971/- excluding VAT and as such an amount Rs. 5,90,000/- was settled and sent a discharge voucher which the complainant did not accept. There was no deficiency in service on its part. The complainant has already availed VAT on credit purchases, and therefore the surveyor assessed the loss on cost price without VAT. Claim of Rs. 40,654/- towards cash loss was not payable as the keys were kept in the table drawer without keeping them in a safe place violation of condition No. 2 of the policy. Therefore it prayed for dismissal of the complaint with costs.

4) The complainant in proof of its case filed the affidavit evidence of its partner and got Ex. A1 to A13 marked while the insurance company filed the affidavit evidence of its Divisional Manager and got Ex. B1 surveyors report marked.

 

5) The Dist. Forum after considering the evidence placed on record opined that the complainant was entitled to a sum of Rs. 6,71,591/- inclusive of VAT together with damages of Rs. 50,000/- towards delay in settling the claim in all Rs. 7,21,591/- with interest @ 9% p.a., from the date of complaint till the date of realization and costs of Rs. 3,000/-.

 

6) Aggrieved by the said order, the insurance company preferred the appeal contending that the Dist. Forum did not appreciate either facts or law in correct perspective. It ought to seen that on the basis of surveyors report it was agreed to pay Rs. 5,90,000/-. The complainant is not entitled to the amount towards VAT. As per Section 13 of A.P. VAT Act the dealer can seek credit of tax in future transactions. There was no negligence or deficiency in service on its part, and therefore prayed that the order to that extent be modified.

 

7) The point that arises for consideration are:

                              

i.    whether the award towards damages is not maintainable?

                          

ii.    To what relief?

   

8) It is an undisputed fact that the complainant has taken shopkeepers insurance policy covering the stock in trade for a sum of Rs. 37 lakhs which includes Rs. 4 lakhs towards money in transit, Rs. 74,000/-

towards cash in safe and Rs. 37,000/- cash in counter covering the period from 10.3.2009 to 9.3.2010 vide policy Ex. A1. It is also not in dispute that on the intervening night of 28/29.8.2009 there was a theft in the godown-cum-shop. 17 cartons of Gold Flake King cigarettes worth Rs. 6,71,591/- were missing besides Rs. 40,000/- cash kept in the cash counter chest. The police investigated into the matter after registering a case in Crime No. 190/2009 u/s 457, 380 IPC vide FIR Ex. A2.

Finally after investigation it requested the learned Magistrate to close the case as Undetected. On receipt of claim, the insurance company appointed surveyor-cum-loss assessor who after investigation filed his report Ex. B1. He found that there was a theft wherein 172 MS of Gold Flake Kings cigarettes were committed theft worth Rs. 6,71,592/-. However, in regard to loss of cash in chest he observed that keys were not kept in a safe place.

Therefore he disallowed cash loss of Rs. 40,654/- However, he excluded VAT by stating that the insured had claimed VAT benefits for purchases made in August, 2009 including items lost in burglary. Hence, loss assessed is cost price excluding VAT. The Dist. Forum opined that repudiation of amount in regard to loss of cash to an extent of Rs. 37,000/- was justified as the complainant had not kept the keys in a secured place. The complainant did not prefer any appeal questioning this aspect of the matter.

The Dist. Forum awarded Rs. 50,000/-

by way of damages towards deficiency in service for the delay in settling the claim.

 

9) In this appeal the insurance company questioned inclusion of VAT and awarding Rs. 50,000/- towards damages. For the loss caused on 28.8.2009 the insurance company agreed to settle the claim on 19.10.2010 nearly after 14 months agreeing to pay the amount by deducting VAT which the complainant did not agree.

 

10) As per Section 13 of the A.P. VAT Act an input tax credit shall be allowed to the VAT dealer for the tax charged in respect of all purchases of taxable goods, made by that dealer during the tax period, if such goods are for use in the business of the VAT dealer. No input tax credit shall be allowed in respect of the tax paid on the purchase of goods specified in Schedule VI. He was entitled to claim for the sales tax paid under Andhra Pradesh General Sales Tax Act, 1957 on the stocks held in the State subject to certain conditions. He was entitled to claim input tax credit on the date the goods are received by him, provided he is in possession of a tax invoice; and he is entitled to claim input tax credit or sales tax credit on the date of registration, provided he is in possession of documentary evidence therefor. As per Clause-5 of Section 13 of A.P. VAT Act no input tax credit shall be allowed viz.,

(a) works contracts where the VAT dealer pays tax.

(b) transfer of a business as a whole;

(c) sale of exempted goods except when such goods are sold in the course of export or exported outside the territory of India;

(d) exempt sale;

(e) transfer of exempted goods on consignment basis or to branches of the VAT dealer outside the State otherwise than by way of sale;

 

Undoubtedly, VAT is payable only in respect of consideration received on transfer of property in goods viz., sale as defined under the VAT Act. The settlement of insurance claim by the insurance company cannot be said to be transfer of ownership and as such no VAT is payable. Evidently no input tax credit is available on goods which are not sold because of any loss. If the complainant had already availed, the same should be reversed. It was not in this case. Therefore exclusion of VAT cannot be upheld. The Dist. Forum is right in observing that the insurance company had to pay the amount which includes VAT.

 

11) Coming to compensation of Rs. 50,000/- awarded by the Dist. Forum due to delay in settling the claim. The insurance company though it had the benefit or advantage of the report of the surveyor where he confirmed the loss of stock, and the insurance company having settled the claim, ought to have sent the undisputed amount by way of cheque. It cannot keep the amount denying the benefit to the complainant for using it in his business. It was a loss for the complainant for a period of 14 months. The complainant is a partnership concern doing business in sale of cigarettes. Therefore the insurance company had the advantage of this amount all-through, obviously utilizing in its business. The complainant has to be necessarily compensated for this loss. Therefore, we do not see any mis-appreciation of fact or law by the Dist. Forum in this regard. We do not see any merits in the appeal.

     

12) In the result the appeal is dismissed with costs computed at Rs. 5,000/-. Time for compliance four weeks.

   

1) _______________________________ PRESIDENT    

2) ________________________________ MEMBER  

3) ________________________________ MEMBER   30/08/2012 *pnr                                       UP LOAD O.K.