State Consumer Disputes Redressal Commission
The Oriental Insurance Company Limited vs Arvind Soni on 6 March, 2014
CHHATTISGARH STATE
CONSUMER DISPUTES REDRESSAL COMMISSION,
PANDRI, RAIPUR (C.G.)
Appeal No.FA/13/581
Instituted on : 22.10.2013
The Oriental Insurance Company Limited,
Through : Divisional Manager, Divisional Office,
Bilaspur, Rama Trade Centre, 1st Floor,
Near Bus Stand,
Bilaspur, District Bilaspur (C.G.) ... Appellant.
Vs.
Arvind Soni, S/o Late Shri Gangadhar Soni,
R/o : M.I.G. 68, Housing Board Colony, Devrikhurd,
Tehsil & District Bilaspur (C.G.) ... Respondent.
PRESENT: -
HON'BLE SHRI JUSTICE R.S. SHARMA, PRESIDENT
HON'BLE MS. HEENA THAKKAR, MEMBER
COUNSEL FOR THE PARTIES: -
Shri Raj Awasthi, Advocate for appellant.
Shri B. Mazumdar, Advocate for respondent.
ORDER
Dated : 06/03/2014 PER :- HON'BLE SHRI JUSTICE R.S. SHARMA, PRESIDENT. This appeal is directed against the order dated 30.09.2013, passed by the District Consumer Disputes Redressal Forum, Bilaspur (C.G.) (henceforth "District Forum"), in Complaint Case No.CC/63/2012. By the impugned order, the learned District Forum, has allowed the complaint and directed the appellant/O.P. to pay a sum of Rs.91,713.04 to the respondent / complainant within a month, otherwise the aforesaid amount, would be payable along with interest @ 10% p.a. The District Forum has further directed the appellant/O.P. to pay a // 2 // sum of Rs.5,000/- towards compensation for mental agony and Rs.2,000/- as cost of litigation.
2. The facts of the complaint of the respondent/ complainant before the District Forum are : that the respondent/complainant has purchased a medical policy No.193300/48/2011/843 for Rs.2,00,000/- for the period from 08.09.2010 to 07.09.2011 from the appellant/O.P./ Insurance Company. During the subsistence of the insurance policy, on 10.02.2011 the moth of the respondent / complainant Smt. Shanta Soni suffered pain in her chest and was admitted at Apollo Hospital, Bilaspur from where she was taken to Heart's Sanjivani Centre, Nasik where she was admitted from 19.02.2011 to 22.03.2011. The respondent/complainant incurred medical expenses of Rs.91,713.04 and he submitted claim form before the Insurance company, which was repudiated by the Insurance Company on the ground that disease of diabetes was existed in mother of the respondent/complainant prior to inception of the policy, which was not covered for two years. The respondent/complainant filed consumer complaint before the District Forum.
3. The appellant/O.P./Insurance Company filed written statement before the District Forum and admitted that the respondent has purchased a mediclaim policy for his family from the Insurance Company for sum of Rs.2,00,000/- for the period from 08.09.2010 to // 3 // 07.09.2011, in which mother of the respondent/complainant was also included. The Insurance Company further averred that Smt. Shanta Soni, was already suffering from diabetes and this disease was not covered for two years from the commence of the policy and therefore, her claim was repudiated under the conditions of the policy.
4. Learned District Forum after having considered the material placed it by both the parties, has allowed the complaint and awarded compensation to the respondent/complainant, as mentioned in para 1 of this order.
5. Shri Raj Awasthi, learned counsel for the appellant/O.P./Insurance Company argued that the impugned order is contrary to the facts and evidence which is available on record. The District Forum has committed a gross error by not considering the following conditions which are mentioned in the insurance policy :-
a. This is the first year policy from 08.09.2010. The disease hypertension/diabetes existed prior to inception of the policy. As per condition No.4.1 of the policy pre-existing diseases are excluding from the scope of cover.
b. Further as per the condition no.4.3 the treatment of this disease is excluded for the first 2 years of the coverage.
// 4 // Shri Raj Awasthi further argued that the learned District Forum has committed a gross error by overlooking the fact that the respondent has not made any declaration in respect of existing disease to her mother namely Smt. Shanta Soni. The learned District Forum, has committed a gross error by not accepting this fact that repudiation made by the appellant/Insurance Company is only on the basis of Insurance Policy Condition. He prayed to allow the appeal and set aside the impugned order dated 30.09.2013.
6. Shri B. Mazumdar, learned counsel for the respondent/complainant, supported the impugned order. He placed reliance on National Insurance Co. Ltd. & Anr. vs. T. Sadagopan & Ors., I (2014) CPJ 44 (TN) decided by Tamil Nadu State Consumer Disputes Redressal Commission on 02.09.2013 and HDFC ERGO General Insurance Co. Ltd. vs. Rachhpal Singh, I (2013) CPJ 644 (NC), decided by Hon'ble National Commission on 30.1.2013.
7. We have heard learned counsel for both the parties and have also perused the record of the District Forum.
8. The respondents/complainant has filed documents. Document A-1 is letter dated 10.03.2012 sent by the Divisional Manager, Divisional Office, Bilaspur to the respondent/complainant, document A-2 is letter dated 11.02.2011 sent by the respondent/complainant to the Divisional Manger, Oriental Insurance Co. Ltd. Bilapsur giving intimation // 5 // regarding admission of his mother in the Apollo Hospital, document A-3 is letter dated 21.02.2011 sent by the respondent/complainant to the Divisional Manager, Oriental Insurance Company Limited, giving intimation regarding admission of his mother in Hearts Sanjivani Centre, Nasik, document A-4 is proposal form for Happy Family Floater Policy, A-5 and A-6 is Happy Family Floater Policy Schedule, A-7 to A-9 is Discharge Summary of Apollo Hospitals, Bilaspur, A-10 is letter dated 11.04.2011 sent by the respondent/complainant to The Divisional Manager, The Oriental Insurance Company Ltd., Bilaspur regarding submission of documents for claim, documentA-11 is cash memo issued by Heart's Sanjivani Center, Satana, Nashik, document A-12 to A-13 is cash memo, document A-14 is receipt dated 21.03.2011 of Saneevani Nisarg Upchar Kendra Heart's Sanjeevani Centre, A-15 is cash memo of Shri Sadguru Laboratory, document A-16 is Inpatient Bill of Apollo Hospitals, Bilaspur. The respondent / complainant has also filed copy of the proposal form.
9. The respondent/O.P. has also filed documents. Document NA-1 is Happy Family Floater Policy Schedule, document NA-2 is letter dated 14.09.2011 sent by Vipul MedCorp. TPA Private Limited to the respondent/complainant, document NA-3 is letter dated 10.03.2012 sent by the Divisional Manager, the Oriental Insurance Co. Ltd., Divisional Office, Bilaspur to the respondent/complainant., document NA-4 is self declaration form.
// 6 //
10. Document A-2 is letter dated 11.02.2011 written by the respondent/complainant to the Divisional Manager, The Oriental Insurance company Limited, Bilaspur (C.G.), in which it is mentioned that his mother Smt. Shant Soni was suffering from chest pain and was admitted in Apollo Hospital, Bilaspur and was taking treatment there. Document A-3 is letter dated 21.02.2011 written by the respondent/complainant to the Divisional Manager, The Oriental Insurance Company Limited, Bilaspur (C.G.), in which he mentioned that his mother Smt. Shanta Soni was admitted in Heart's Sanjeevani Centre, Nisarga Dham, Satana (Nashik) Maharashtra. In document A- 7, it is mentioned that "This is to certify that Mrs. Shanta Soni Age 53 years. A/P MIG-68, Housing Board Colony, Bilaspur (C.G.). He is suffering from C.A.D. (Coronary Artery Disease), Diabetes mellitus with Hypertension. He is admitted in our Institute for treatment on 19/02/2011 & discharged from hospital on 22/03/2011. Document A-8 is discharge summary of Mrs. Shanta Soni issued by Apollo Hospitals, Bilaspur (C.G.) in which it is mentioned that:-
"Summary : Patient Mrs. Shanta Soni, 53 years old female, known case of CAD, lat. NSTEMI, recently admitted for chest pain at Bhilai Hospital, SOB class IV for 1 hours. On examination PR - 120/min, BP-150/80 mm of HG, chest - B/L ronchi (+), CVS-S1S2 (+), no murmur. ECG revealed ST V5-V6. Patient was given antidiabetic, hypolipidemics and betablockers // 7 // and other supportive drugs. CAG done 12.02.11 which revealed TVD. She was advised to CABG. Patient relatives not ready now she is being discharged in stable condition with following advice.
Advice :
Diet : Diabetic normal diet.
CABG Medicines :
1. Tab. Clopitab - A 150mg OD (8 AM) to continue.
2. Tab. Monotrate. 20mg BD (9AM-9 PM to continue.
3. Tab. Nikoran. 5mg BD(9 AM-9 PM to continue.
4. Tab. Roseday. 10mg. OD (10 AM) to continue.
5. Tab. Doxoril 400mg. BD(9 AM-9 PM)to continue.
6. Tab. Nebicard. 2.5mg. OD (10 AM) to continue.
7. Tab. Rivotril. 0.5mg HS.
8. Syp. Creamhep. 30ml. HS
9. Inj. Novomix. 40 units. S/C with breakfast.
30 nits. S/C with dinner."
11. Looking to the above documents, it appears that Smt. Shanta Soni, was admitted in the Apollo Hospital due to chest pain. The respondent/complainant filed documents i.e. receipts of purchasing the medicines and other items. It further appears that in treatment of Smt. Shanta Soni, a sum of Rs.91,713.04 was spent by the respondent/complainant.
// 8 //
12. Looking to the record of the District Forum, it also appears that insured did not issue terms and conditions of Happy Family Floater Policy to the insured immediately. The insurer is duty bound to supply the terms & conditions of the insurance policy immediately to the insured. If the insurer has failed to supply the terms & conditions of the policy to the insured, it cannot repudiate the claim on the basis of terms and conditions of the insurance policy.
13. In HDFC ERGO General Insurance Co. Ltd. vs. Rachhpal Singh (Supra), Hon'ble National Commission, has observed thus :-
"5. It is admitted fact that petitioner preferred appeal before the learned State Commission after 75 days. Learned State Commission has dealt in length application for condonation of delay and has rightly disallowed application for condonation of delay after citing many judgments of Hon'ble Supreme Court and other High Courts. Impugned order reveals that appeal was prepared and sent to petitioner on 2.5.2012, but appeal was filed on 30.7.2012 and apparently there was no plausible explanation regarding condonation of delay from 2.5.2012 to 30.7.2012. Hon'ble Apex Court in I (2012) CLT 338 (SC) = II (2012) SLT 312 = (2012) 3 SCC 563, Post Master General & Ors. v. Living Media India Ltd. and Anr., has not condoned delay in filing appeal even by Government department and further observed that condonation of delay is an exception and should not be used as an anticipated benefit for the Government departments. Learned State Commission also relied on IV (2011) CPJ 63 (SC) = 2012 (2) CPC 3 (SC), Anshul Aggarwal v. New Okhla Industrial Development Authority, in which it was observed :-
// 9 // "It is also apposite to observe that while deciding an application filed in such cases for condonation of delay, the Court has to keep in mind that the special period of limitation has been prescribed under the Consumer Protection Act, 1986, for filing appeals and revisions in Consumer matters and the object of expeditious adjudication of the Consumer disputes will get defeated, if this Court was to entertain highly belated petitions filed against the orders of the Consumer Foras."
Thus, it becomes clear that unless there is reasonable explanation, delay cannot be condoned. Learned Counsel for the petitioner placed reliance on II (2010) CLT 314 (SC) = IV (2010) SLT 161 = 2009 (II) SCALE, State of J & K & Ors. v. Mohmad Mazbool Sofi & Ors., in which the matter was remanded back by Hon'ble Apex Court to the High Court for fresh consideration as High Court refused to condone delay of 97 days. This citation does not help to the petitioner in the light of latest judgments of Apex Court and particularly when no reasonable explanation has been given for condonation of delay of 75 days.
6. Learned State Commission also dismissed appeal on merits and I do not find any infirmity in the order passed by the learned State Commission. Petitioner was duty bound to supply the terms and conditions of the policy to the complainant immediately after receipt of premium and as petitioner failed to supply terms and conditions of the policy to the complainant immediately, claim could not have been repudiated by petitioner/OP on the basis of terms and conditions of policy. I do not find any illegality or material irregularity or jurisdictional error in the matter and revision petition is liable to be dismissed at admission stage.
7. Consequently, revision petition filed by the petitioner is dismissed at admission stage with no order as to cost."
// 10 //
14. In National Insurance Company Ltd. & Anr. vs. T. Sadagopan & Ors. (Supra), Tamil Nadu Sate Commission observed that "Insurer knew about heart ailment yet renewed the policy under Ex. A1 in which without mentioning any exclusion clause relating to disease and instead of that mentioned as 'none'. The Insurance Company cannot repudiate the claim."
15. According to the respondent/complainant, the insured submitted the proposal form for insurance to the Insurance Company and the insured mentioned in the proposal form regarding her pre- existing disease i.e. Diabetes and the said pre-existing disease was well within the knowledge of the insurer and thereafter the insurer issued the insurance policy, therefore, the appellant/Insurance Company, cannot repudiate the claim on the basis of suppression of pre-existing disease.
16. In the instant case, the appellant/Insurance Company had failed to supply the terms and conditions of the insurance policy immediately to the insured and it is also established that the appellant/Insurance Company knows regarding the disease of the insured prior to the issuance of the insurance policy, therefore, the repudiation of the claim of the respondent/complainant by the appellant/Insurance Company is unjustified and the respondent/complainant is entitled for the amount of expenditure // 11 // incurred by him for treatment of his mother Smt. Shanta Soni on the basis of Mediclaim Policy obtained by her.
17. Therefore, the impugned order passed by the District Forum dated 30.09.2013, does not suffer from any infirmity or illegality and does not call for any interference by this Commission. Hence, the appeal filed by the appellant / complainant being devoid of any merit, deserves to be and is hereby dismissed. No order as to the cost of this appeal.
(Justice R.S. Sharma) (Ms. Heena Thakkar)
President Member
/03/2014 /03/2014