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 1, Cited by 1]

National Consumer Disputes Redressal

Bajaj Allianz General Insurance Co. ... vs Shri Kamal Kumar Rateria on 10 July, 2012

  
 
 
 
 
 

 
 
 





 

 



 

NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION 

 

NEW DELHI 

 

 REVISION PETITION NO.  4484 OF 2010 

 

(From the order dated 24.07.2010 in First Appeal No. 265 of 2009 of the  

 

Chhattisgarh State Consumer Disputes Redressal
Commission, Raipur) 

   

 Bajaj Allianz General Insurance Co. Ltd. 

 2nd Floor, 1, DLF Industrial Area, 

 Moti
Nagar 

 New Delhi  110 015  ... Petitioner 

 

  

 

Versus 

 

  

 

Shri Kamal Kumar Rateria 

 

Son of Shri Nand Kishore Rateria 

 

61, Subhash Chowk, Raigarh  496 001 

 

Chhattisgarh   Respondent 

 

  

 

 BEFORE: 

 

HONBLE MR. JUSTICE J. M. MALIK, PRESIDING MEMBER 

 

HONBLE MR. VINAY KUMAR, MEMBER 

 

  

 
   
   
   

  
   

For the Petitioner  
   

  
   

For the Respondent 
  
   
   

  
  
   
   

  
   

: Mr. Sanjeev Nirwani,
  Advocate 
   

  
   

: Mr. Pramod Kumar, Advocate 
   

  
   

  
  
 


 

 DATED:
10th July, 2012 

 

 O R D E R 

JUSTICE J. M. MALIK, PRESIDING MEMBER  

1. This revision petition pivots round the question whether the repudiation of claim made by the insurance company was correctly made. Let us turn to facts of this case. The respondent-complainant obtained Health Guard Policy for his spouse and for himself from petitioner, Bajaj Allianz General Insurance Co. Ltd. on 3.7.2006.

According to the complainant, Kamal Kumar Ratheria, he suffered problem in respect of prostate lesion. He was examined on 15.9.2006 and subsequently, he was operated upon. He incurred expenses to the tune of Rs.1,63,555/- on treatment and surgery. He lodged a claim with the petitioner for reimbursement of his expenses on 11.10.2006. Claim was repudiated. He filed a complaint before the District Forum, Raigarh on 10.12.2008. The District Forum dismissed the complaint on 5.5.2009.

2. The complainant filed an appeal before the State Commission Chhattisgarh and his appeal was allowed on 24.07.2010. This revision petition has been preferred by the petitioner.

3. We have heard learned counsel for the parties.

Learned counsel for the petitioner vehemently argued that the complainant is not entitled to the above said claim.

He submitted that this evidence is not covered by Section 45 of the Insurance Act and as per Health Guard Policy document issued by the Bajaj Allianz General Insurance Co. Ltd., he is further not entitled to such claim. In this context, the attention of the court was invited towards Rule C clause 1, 2 and 3, which are reproduced as follows:-

We will not pay for claims arising out of or howsoever connected to the following:
1)   Any medical condition or complication directly or indirectly arising from it which, existed before the commencement of the Policy Period (even if unknown to You), or for which care, treatment or advise was sought, recommended by or received from a Doctor. This Exclusion shall cease to apply if You have maintained a Health Guard Policy with Us for a continuous period of a full 4 years with out break from the date of Your first Health Guard Policy with Us.
2)   Without derogation from C1 above, any Medical Expenses incurred during the first two consecutive annual periods during which You have the benefit of a Health Guard Policy with Us in connection with any types of gastric or duodenal ulcers, cataracts, benign prostatic hypertrophy, hernia of all types, hydrocele, all types of sinuses, fistulae, haemorrhoids, fissure in ano, dysfunctional uterine bleeding, fibromyoma endometriosis, hysterectomy, stones in the urinary and biliary systems, surgery on ears/tonsils/adenoids/paranasal sinuses, Surgery for any skin ailment, Surgery on all internal or external tumours/cysts/nodules/polyps of any kind including breast lumps. This exclusion period shall apply for a continuous period of a full 4 years from the date of Your first Health Guard Policy with Us if the above referred illness were present at the time of commencement of the policy and if You had declared such illness at the time of proposing the policy for the first time.
3)   Any Medical Expenses incurred during the first four consecutive annual periods during which You have the benefit of a Health Guard Policy with Us in connection with joint replacement surgery unless such joint replacement surgery is necessitated by accidental Bodily Injury.

(Emphasis provided)  

4. Learned counsel for the petitioner explains that the present case is covered within clause 2 of Rule C quoted above.

However, the main question which falls for consideration is whether the above said illness was present at the time of commencement of policy as per requirement of clause 2 above. The petitioner has not produced even an iota of evidence to prove this clause of para 2. On the contrary, the complainant has tried to prove that he was not suffering from this ailment before the commencement of the insurance policy. In this regard, the attention of the court was invited towards medical certificate dated 26.04.2006 produced by the complainant, which goes to show that certain tests regarding lipid profile, serum appearance were conducted which showed no inkling about the above said ailment but subsequently report dated 14.8.2006 and 15.8.2008 reveal that he was suffering from prostatic cholesystitis.

The State Commission rightly held:

Looking to the condition laid down in this clause, it was obligatory upon the insurance company to prove that the medical condition or complication for which the claim has been preferred were pre-existing on the date of commencement of the policy. This fact should have been proved by some positive, cogent, convincing and reliable oral or medical evidence that the disease or the complication was such which must be presumed as pre-existing prior to the date of issuance of policy, or for which a Doctor was consulted or treatment was done or at least medical care was taken.
 
The revision petition is meritless and the same is dismissed.
..Sd/-
( J. M. MALIK, J.) PRESIDING MEMBER     ..Sd/-
( VINAY KUMAR) MEMBER   Naresh/reserved