National Consumer Disputes Redressal
Pec Limited vs Oriental Insurance Co. Ltd. & Anr. on 25 September, 2024
NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION NEW DELHI CONSUMER CASE NO. 2276 OF 2016 1. PEC LIMITED THROUGH ITS AUTHORIZED REPRESENTATIVE.
15, " HANSALAYA" BARAKHAMBA ROAD. NEW DELHI-110001. ...........Complainant(s) Versus 1. ORIENTAL INSURANCE CO. LTD. & ANR. THROUGH ITS DIVISIONAL MANAGER.
R.K. PLAZA, PANCHPEDINAKA, RING ROAD 1, RAIPUR, CHATTISGARH-492001. 2. M/S. BERRY ALLOYS LIMITED THROUGH ITS AUTHORISED SIGNATORY.
SUIT NO.308, ASHOKA HOUSE 3A, HARE STREET. KOLKATA-700001 ...........Opp.Party(s)
BEFORE: HON'BLE MR. JUSTICE A. P. SAHI,PRESIDENT HON'BLE DR. INDER JIT SINGH,MEMBER
FOR THE COMPLAINANT : MR. RAKESH MALHOTRA, ADVOCATE FOR THE OPP. PARTY : MR. AKSHAY VERMA, ADVOCATE FOR OP-1
MS. SUROOTHI, ADVOCATE FOR OP-2
Dated : 25 September 2024 ORDER
JUSTICE A.P. SAHI, PRESIDENT
This is a complaint by M/s. PEC Limited a Government of India enterprise/ a Public Sector Undertaking alleging that the repudiation of the claim, in respect of a loss of a part of the consignment of Manganese ore at Vishakhapatnam Port, by the opposite party no. 1/ Insurance Company is unwarranted. The ground taken, that the complainant/ insured did not have an insurable interest on the insured property on the date of loss, is manifestly erroneous and against record.
The background in which the complaint has been filed is that the complainant is a Public Section Undertaking under the Ministry of Commerce incorporated in April, 1971 at New Delhi and the business of the company involves exports, imports, deemed exports, third country trading, arranging, financing logistics, project exports and management. According to the complainant it has expended its role as an international business organizer and a provider of integrated trade facilitating services dealing in the exchange of commodities, goods and services between India and other nationals of the world.
It is in the exercise of such of its functions and obligations that it entered into the facilitation of supply of raw material through an Associateship Agreement with the opposite party no. 2, M/s. Berry Alloys Limited (BAL) on 28.05.2014 against a sales contract dated 23.05.2014 for the import of Manganese ore in bulk from a company in the African country of Gabon.
In pursuance thereof a High Sea Sale Contract was entered into on 04.08.2014 and simultaneously a Deed of Pledge was also executed bearing the same date. The agreement, High Sea Sale Contract and the Deed of Pledge are appended as annexure C-1, C-2 and C-4, respectively to the complaint.
The consignment was shipped to Vishakhapatnam port where it arrived on 11.08.2014 and after discharge between 13.08.2014 and 16.08.2004 was stocked at the location given in the policy. The said consignment was sold to the opposite party no. 2 under the High Sea Sale Contract. The cargo remained at the risk location as on the date when it was damaged.
In accordance with the Associateship Agreement the entire stocks were completely insured for the perils under a policy acquired from the opposite party no. 1 which was a Standard Fire and Special Perils policy effective from 12.08.2014 to 02.07.2015, the policy is also on record as annexure C-5. The cover note was issued on 02.07.2014 but the endorsement and date of issuance of the policy is 12.08.2014. The endorsement was altered in favour of M/s. PEC Ltd. on 12.08.2014 as the insured. The location of the risk is also endorsed thereon as follows:
"Synergy Shipping Pvt. Ltd. East Cake of Esser Steel Pvt. Ltd.
Port Area Vishakhapatnam
Andhra Pradesh
Vishakhapatnam
530001
Visakhapatnam"
There is no dispute on these facts. It is also undisputed that during the subsistence of the risk coverage under the said policy, the Hudhud cyclone had hit Vishakhapatnam on 12.10.2014 and had partly damaged the insured stocks of the consignment.
The complainant intimated the Insurance Company and submitted a claim of Rs.1,78,57,216.66 paise supported by whatever documentary proof the complainant had in support of the claim. The claim was lodged on 12.10.2014 itself.
The Insurance company appointed M/s. Rank Surveyors Private Limited, who conducted the survey on 18.10.2014 and 01.11.2014 and submitted an interim report through their surveyor Mr. D. Venkataraman, which is extracted herein under:
"Report No.: RSCN/OIC/Fire/Status/H038/J/14-15 Date: 05.11.14
Interim report
CLAIM ON LOSS OF PROPERTIES DUE TO "HUDHUD" CYCLONE
INSURED:- M/s PEC LIMITED
Instructions For Survey Received From
:
The Oriental Insurance Company Limited Regional Office, Vishakhapatnam
Date Of Instruction to Survey
:
18.10.14
Claim Amount
:
Yet to be received
Name and Address of the Insurer
:
The Oriental Insurance Company Limited R. K. Plaza, Panchpedinaka, Ring Road 1, Raipur Chhattisgarh - 492 001
Name and Address of the Insured
:
M/s PEC Limited (Berry Alloyes Ltd.) 15, "Hansalaya" Barakhamba Road, New Delhi - 110 001
Type of Policy
:
Standard Fire and Special Perils Policy
Policy Number
:
191300/11/2015/128
Policy Period
:
03.07.2014 to 02.07.2015
Endorsement Wording
:
Notwithstanding anything contained herein to the contrary in the within mentioned policy it is hereby declared and agreed that at the request of the insured vide letter dated 12/08/2014 ____the name / address of the insured stands changed as indicated below with effect from 12/08/2014______and not as stated in the policy. Subject otherwise to the terms, conditions, exceptions, exclusions and limitations of the policy.
Sum Insured Particulars
:
Stock - Manganese Ore - Rs.8,00,00,000/-
Location of Loss / Place of Survey
:
Synergy Shipping Pvt. Ltd.
East Cake of Essar Steel Pvt. Ltd., Port Area, Vishakhapatnam
Date & Time of Loss
:
12th Oct, 2014.
Date(s) of Survey
:
18.10.2014 & 01.11.2014
Survey Particulars
Berry Alloys Limited (BAL) is a Greenfield project manufacturing various alloys of iron with a high proportion of one or more other elements namely manganese or silicon or both.
The products manufactured by BAL finds application in production of steels and alloys as a raw material.
The factory is located in Bobbili, Vizayanagaram, nearly 80 kms. Away from Vishakhapatnam.
The Insured imports many varieties of ore including manganese ore.
The insured has purchased 2750 MT of Manganese ore from M/s PEC Limited vide High Seas Sale Invoice no. PEC /14-15/19-12/130 dated 04.08.14.
The Insured has also produced the HSS agreement copy dated 28.05.14.
As per the agreement M/s. BAL is liable to bear all losses arising out of any peril or any reasons.
As per PEC, the Stocks purchased on HSS basis will be pledged with PES and customs cleared as and when required by the bonder by paying Duties.
The loss reported is to part of stock of Manganese Ore of 2750 MT imported by PEC and Puchased by Berry Alloys on High Seas Sale basis, stored in Synergy Shipping Pvt. Ltd. Visakhapatnam in open.
Loss is due to cyclone & Inundation.
Nature of damage is that the stock heaps eroded severely/washed away.
Loss due to blowing wind and contamination was also noticed.
The sum insured represents approx. 200% of Invoice value, reason for increased Sum Insured is to be analyzed.
CLAIM
The BAL has indicated their loss to be around 1200 MT of Manganese ore with an estimated loss of Rs. 1,78,57,217/- which includes the CIF cost, Customs Duty, Cargo Handling Charges, Plot Rent etc.
SUPPOSED CAUSE
Damage is due to "Hudhud" Cyclonic storm followed by Heavy rain/inundation.
ADMISSIBILITY OF THE CLAIM
The loss has been caused due to the peril covered in the policy.
The Policy has been originally taken by M/s. PEC Limited (Berry Alloys Ltd.).
We understand from BAL that the Insured's name has been changed to M/s. PEC Limited w.ef.12.08.14, duly removing the name of BAL by Endorsement.
Though policy Endt. Copy was provided the complete particulars of name change is not available. It contains only a letter request reference dated 12.08.14 and reason for endorsement is not available. We have requested for the particulars and will be discussed in our FSR.
In case the endorsement referred above is correct, in our opinion, the title passes to the buyer namely BAL as per the HSS contract and HSS invoice. Hence PEC has no insurable interest, but is holding the Policy in their name.
The client BAL has the Insurable interest, but the policy is not in their name.
Insurer may verify the underwriting documents/obtain a legal opinion on the admissibility of the claim.
PRESENT STATUS
The Insured are yet to submit their claim particulars.
We carried out volumetric analysis by engaging a Third Party agency M/s. Keerthi Survey Consultancy, Vizag. The Insured from their side have also arranged M/s. Inspectorate Griffith India Pvt. Ltd., Vizag for arriving at the stock physically available after the cyclone.
We have requested the Insured to submit claim related details/documents which are yet to be received.
As discussed earlier, the admissibility is to be analyzed after getting the requested particulars.
PROVISIONAL LOSS
The Insured initially indicated their loss to be around Rs. 178 Lakhs. The same may be taken as provisional loss. Admissibility and any upward / downward revision will be communicated after getting the complete particulars from the Insured.
ON ACCOUNT PAYMENT
Insurer may confirm the liability before processing for "On Account Payment", if deem fit.
For statistical purposes Certain Minimum Loss is Rs. 120 Lakhs and the Maximum Loss is Rs. 165 Lakhs.
REMARKS
We have requested the insured to submit various papers, which are yet to be received. We shall submit our report soon after the receipt of requested papers."
Sd/-
(D. Venkataraman)
The Insurance Company on 31.12.2014 repudiated the claim on the strength of the preliminary survey report referred to above. The said communication is extracted herein under:
"TO DATE: 31/12/2014
PEC Ltd.
Hansalaya
15, Barakhamba Road
New Delhi
Re: Fire Claim policy No. 191300/11/2015/128
Claim No. 191300/11/2015/000010
Date of Loss: 12/10/2014
Dear Sir,
Kindly refer to the claim lodged by M/s Berry Alloys Ltd. under the policy no. 191300/11/201572017 vide loss intimation letter dated 12/10/2014.
On close scrutiny of preliminary report submitted by Surveyor M/s Rank Surveyors Pvt. Ltd. We observed that PEC ltd. has no Insurable Interest at following loss since as per per agreement dated 04/08/2014 the subject matter (goods) were already sold to M/s Berry Alloys Ltd. on dated 04/08/2014 and as per High Sea Agreement Surveyor has reported the same in his Preliminary Survey Report dated 05/11/2014.
Hence company is not liable for any loss under the concerned claim
Please note:
Thanking you
Your faithfully
Sd/-
Divisional Manager"
The said repudiation indicates that since the goods had been transferred and already sold to the opposite party no.2 prior to the date of loss therefore the complainant had no insurable interest following the loss and consequently the Insurance Company was not liable to pay for any such loss against the claim.
The complainants through their letter dated 21.11.2014 that was received by the surveyors on 26.11.2014, after the preliminary survey report had been submitted, had dispatched the copy of the Pledge Deed whereupon the surveyor proceeded to examine the same before submitting the final survey report but by that time the above quoted letter of repudiation was dispatched on 31.12.2014.
The surveyor submitted his final report on 02.03.2015, which is extracted herein under:
Report No.: RSCN/OIC/Fire/Final/H038/J/14-15 Date: 02.03.2015
FINAL SURVEY REPORT
CLAIM ON LOSS OF PROPERTIES DUE TO "HUDHUD" CYCLONE
INSURED:- M/s PEC LIMITED (BERRY ALLOYS LTD)
Instructions For Survey Received From
:
The Oriental Insurance Company Limited Regional Office,
Vishakhapatnam
POLICY PARTICULARS (Ref. Page No: 3 to 7)
Name And Address Of The Insurer
:
The Oriental Insurance Company Limited
R.K. Plaza, Panchpedinaka, Ring Road 1,
Raipur, Chhattisgarh - 492001
Name And Address Of The Insured
As In First Issue Of Policy
(Ref. Page No: 4)
:
M/s PEC Limited (Berry Alloys Ltd)
15, "Hansalaya' Barakhamba Road,
New Delhi - 110001
Policy Endorsement (Ref. Page No: 3)
:
191300/11/2015/128/003
Type Of Endorsement
:
General / Nil Endorsement
Endorsement Dated
:
12.08.2014
Endorsement Warding
:
Notwithstanding anything contained herein to the contrary in the within mentioned policy it is hereby declared and agreed that at the request of the insured vide letter dated 12/08/2014 ___ the name / address of the insured stands changed as indicated below with effect from12/08/2014 ______ and not as stated in the policy. Subject otherwise to the terms, conditions, exceptions, exclusions and limitations of the policy.
Insured's Name changed as per Endorsement
:
M/s. PEC Limited
15, "Hansalaya", Barakhamba Road,
New Delhi - 110001
Type Of Policy
:
Standard Fire & Special Peril Policy
Policy Number
:
191300/11/2015/128
Policy Period
:
03.07.2014 to 02.07.2015
Risk Description
:
Material stored in Godown and silos - Storage of Non-hazardous goods subject to warranty that hazardous goods of Category I, II, III, Coir waste, Coir fiber and Caddies are not stored therein.
Nature Of Stock
:
Materials in Open
On Stocks of Manganese Ore
Sum Insured
:
Rs.8,00,00,000/-
Location Of The Risk As In Policy And As Physically Surveyed
:
Synergy Shipping Pvt. Ltd.
East Cake of Esser Steel Pvt. Ltd.,
Port Area, Visakhapatnam.
Block Description
:
Port Area Visakhapatnam
ABOUT THE INSURED:
M/s. PEC LTD (PEC) is a public sector undertaking under Ministry of Commerce and Industry. It was incorporated in April 1971 in New Delhi. The company business involves in exports, imports, deemed exports, third country trading, arranging, financing logistics, project exports and management. It has expanded their role to an international business organizer and a provider of intergrated trade facilitating services. It has emerged as a positive force for the exchange of commodities, goods and service between India and the nations of the World.
M/s BERRY ALLOYS LIMITED (BAL) is the manufacturers of HC Silico Manganese, Medium Carbon Ferro Silico Manganese and Ferro Manganese. The company is having their Greenfield manufacturing unit with five furnaces of 9 MVA capacities with captive power. The unit is situated at Bobbili is 80km away from Visakhapatnam. In the process they have imported various materials like Manganese Ore, Cole, and Coke etc. They are doing business with many reputed companies around the world.
SURVEY PARTICULARS
Date of instructions to survey
:
18.10.2014
Date of survey carried out
:
18.10.2014 & 01.11.2014
Place of survey
:
Custom bonded open stock yard of Synergy Shipping Pvt. Ltd.,
East Gate of Esser Steel Pvt Ltd,
Port Area, Visakhapatnam
Survey & Inspection:
Soon after receiving the claim intimation, we proceeded to the survey at custom bonded open stock yard.
M/s PEC Ltd. is a public sector company involved in exports, imports, trading and other business.
M/s PEC Ltd. procured / purchased one consignment of the Manganese Ore of 2750 MT from M/s Comilog Compagnie Miniere De L'ogooue vide commercial invoice no: 311/ 31123891 dated 09.07.2014 (Ref. Page No. 11)
The cargo was imported from "GAIBON" to "Vishakhapatnam Port" through vessel "MV HYUNDAI TREASURE" vide BL No. 3 dated 09.07.2014 (Ref. Page No. 12)
The supplier has issued a "Certificate of Typical analysis & Certificate of Weight" along with invoice which is enclosed (Ref. Page No. 13).
As per documents, the cargo was sold to M/s BAL vide High Seas Sale Invoice No. PEC/14-15/19-12/130 dated 04.08.2014 (Ref. Page No. 23) and as per Agreement (Ref: Page 24 to 24) during its voyage.
As per the "Statement Of Facts" submitted by the insured (Ref. Page No. 42 to 45), the vessel arrived the Vizag port on 11.08.2014 and cargo discharge completed on 16.08.2014, M/s BAL had discharged the quantity of 5500MT under two BL nos: 3 & 4 respectively i.e. 2750MT on account of M/s PEC Ltd. & 2750MT on 'account of M/s PNB which is not relevant to the claim.
While discharging the cargo at Vizag port, M/s SGS India Pvt Ltd has carried out quality analysis & weight analysis on the request of the supplier M/s Comilog and issued a Certificate of Quality (Ref. Page No. 40) & Certificate of Weight (Ref. Page No. 41). The Certificate of Weight reveals that "Quantity unloaded form the vessel "M.V. HYUNDAI TREASURE" of MMD Grade is 2750.000 WMT".
Insured submitted "Quantity Certificate" dated 17.08.2014 of M/s Quality Services & Solutions (QSS) after discharge of cargo from the vessel (Ref. Page No. 34).
M/s. PEC Ltd has preferred claim on loss to stock of Manganese ore due to Hudhud cyclone prevailed on 12th Oct, 2014. Amount claimed is Rs. 1,78,57,216.66 (Ref. Page No. 8)
The stock stored and damaged / lost was presented for inspection at custom bonded open stock yard of M/s. Synergy Shipping Pvt. Ltd. located at East Gate of Essar Steel Pvt. Ltd., Port Area, Visakhapatnam. The location tallies with the one mentioned in the policy.
As per documents, discharge was completed on 16.08.14 and the stocks were kept in the location for nearly 56 days prior to the date of loss. We observed that the cargo was stored/stacked in a single heap.
As per by BAL, part of the stacked materials flew away / washed away due to cyclonic storm and rain during Hudhud cyclone. From our physical observations we also concur with their views about the loss.
CAUSE OF LOSS:
Damage is due to "Hudhud" Cyclonic storm followed by Heavy rain/inundation.
INSURED'S CLAIM
M/s Berry Alloys Ltd has submitted their estimate of loss (Ref. Page No. 8), is reproduced below
Cost of Manganese Ore 1200 MT (3,29,48,578.06/2750*1200)
1,43,77,560.46
Customs Duty (As per Annexure)
28,83,031.20
Cargo Handling Charges (as per Bill)
5,26,625.00
Plot rent for material storage 15/- pmt for Aug, Sept & Oct
54,000
Survey charges (PEC Ltd)
16,000.00
Total Estimated Loss / Market Price INR
1,78,57,216.66
Their claim is supported by documentary proof of purchase invoices, other import documents, certificate from the custom bonded warehouse etc.
ADMISSIBILITY OF CLAIM:
The loss has been caused due to the peril covered in the SFSP policy.
The Policy has been originally taken by M/s. PEC Limited (Berry Alloys Ltd).
As per Endorsement (Ref. Page No. 3), the Insured's name has been changed to M/s. PEC Limited w.e.f. 12.08.14, duly removing the name of BAL by Endorsement (i.e) the policy is only in the Name of PEC at the time of loss.
The BAL has clarified "...One email has been sent to our insurance agent on 16.07.2014 for amendment / endorsement in the policy and based on that endorsement was done on 12.08.2014...." (Ref. Page No.57, Point No.5).
We had submitted our interim survey report dated 05.11.14 wherein we had indicated that ".......Insurer may verify the underwriting documents/ obtain a legal opinion on the admissibility of the claim......''
Our conclusion was based on the high seas sale agreement and other connected documents.
Later, the insured vide their letter dated 21.11. 14 received by us on 26.11.14 have submitted copy of pledge deed (Ref. Page No. 27 to 30). The deed of Pledge is of utmost importance to confirm about the admissibility. This document was not shared or submitted to us prior to releasing the Status Report dated 05.11.14.
Insurer may verify the authenticity as to whether, such deed is a part of their routine documentation collected from all clients, etc.
As per Documents scrutinized
✓ The title of property stands in the name of BAL as per HSS Contract agreement dated 04.08.14 (Ref. Page No. 24. to 26).
✔M/s. BAL Pledged the Property to M/s PEC as per agreement dated 04.08.14. (Ref. Page No. 27 to 30).
✔ The salient points in the agreement are:"-----
➤ That PLEDGOR will store the material in custom bonded warehouse inside Port of Visakhapatnam or any other place as may be permitted by PLEDGEE. (Ref. Page No.28)
➤ That PLEDGOR will pledge that said material to PLEDGEE, which shall have an exclusive first charge on the said material. (Ref. Page No. 28)
➤ That PLEDGOR shall not take delivery of the said material or any part thereof from the said warehouse/Plot without the written permission of the PLEDGEE. (Ref. Page No. 28)
➤ That PLEDGOR will take physical delivery of the said material from the said warehouse after making payment to PLEDGEE for equivalent value of material lying in warehouse/Plot. (Ref. Page No. 28)
➤ AND WHEREAS PLEDGEE accepts the said offer on the above mentioned conditions and transfers the said material on "High Seas Sale Basis" to PLEDGOR and store the said material in the said warehouse/Plot. (Ref. Page No. 28)
➤ That the pledge material shall be insured by the PLEDGEE against all risk (fire, theft, pilferage, war riots and civil commotion risk and risk of any other description) with an insurance company approved by PLEDGEE for 110% of the market value (including customs duty, stevedoring and transportation to warehouse arid including incidental charges etc) of pledged material and the said policies shall be taken out in the name of the PLEDGEE. The original insurance policy shall be delivered to PLEDGEE. (Ref. Page No. 29).
Subsequently the Insurer vide their letter dated 31.12.2014 sent a communication to M/s. PEC Ltd., as below: (Ref. Page No.53)
"...Kindly refer to the claim lodged by M/s Berry Alloys Ltd under the policy no. 191300/11/2015/207 vide loss intimation letter dated 12.10.2014.
On close scrutiny of preliminary report submitted by surveyor M/s Rank Surveyors Pvt. Ltd. We observed that PEC Ltd has no Insurable Interest at following loss since as per agreement dated 04.08.2014 the subject matter (goods) were already sold to M/s Berry Alloys Ltd on dated 04.08.2014 and as per High Sea Agreement Surveyor has reported the same in his Preliminary Survey Report dated 05.11.2014.
Hénce company is not liable for any loss under the concerned claim..."
In reply M/s PEC clarified as below (Ref. Page No. 54 to 56)
"We are in receipt of your letter dated 31/12/2014 in connection with claim under reference. It is very surprising that our insurable interest has been questioned in aforesaid claim in spite of having already intimated to your deployed surveyor along with providing necessary supporting documents to our Claim.
PEC Ltd. is a Gov. of India Enterprise (CPSU) under Ministry of Commerce & Industry dealing with imports and exports of various commodities viz. minerals, metals, agro commodities, Bullion Etc. Our primary objective is to provide financial assistance to MSME's (Medium, Small & Micro Enterprises). The modus operandi of business is as under:
PEC is LC facilitator and imports raw material for business associates who are the end users on the basis of Associate ship Agreement initially entered with them. The imported commodity is then sold to the associate on High Sea Sale basis through High Sea Sale Contract.
2. The title / ownership of goods is transferred to the business associate by way of endorsing Origin Ocean Bill of Ladings (OBL) in favor of our associate.
However, PEC being an unpaid vendor enters into Deed of Pledge agreement with the associate wherein the goods imported and sold on high seas are pledged to PEC by the associate and are duly released upon complete payment realization which is 100% value of the title documents plus predetermined Trade Margin/Commission. All the agreements whatsoever entered with the associate shall be in force till all dues are realized from the associate.
To safeguard the unpaid pledged goods from unforeseen events, our Associate ship Agreement stipulates the associate to fully insure the goods in favor of PEC Ltd by way of taking Fire & Burglary policies to protect our interests.
Having clearly explained our modus operandi, the following sequence of events may be noted in case of our associate M/s Berry Alloys Limited which shall help you understand and vindicate our insurable interests.
PEC entered into Associate ship Agreement No. PEC/SBI/14-15/02 with M/s Berry Alloys Limited (BAL) on 17/06/2014 (Copy attached).
High Sea Sale Agreement (Copy attached) between PEC & BAL was signed on 4th August 2014 affecting sale of imported Manganese Ore of qty 2750 MT of Gabon Origin against consideration of USD 523,153 clearly rendering PEC an unpaid seller and implicitly indicating PEC's insurable interest on the commodity till the consideration is fully obliged by the associate.
Deed of Pledge (Copy attached) was entered by PEC with BAL on 4th August 2014 whereby the imported goods were legally pledged to PEC until such time till all dues are recovered from them. It may please be understood that the very essence of Deed of Pledge is to ensure the first charge of the cargo with PEC in spite of BAL being the title holder to ensure the protection of PEC's financial Interests till all the contractual obligations by BAL are duly met.
Insurance polices viz Fire & Burglary poliçes obtained by BAL are in favor of PEC clearly indicating our first right to the cargo in the event of any unforeseen circumstances covered by the insurance clauses.
Insured have previous Insurance Policy combined Fire & Burglary from Royal Sundaram No. YB00013720000100, for the period 02/04/2014 to 01/07/2014, for sum insured of Rs.10 Cr. Each for Fire & Burglary, showing coverage of STOCK from 2nd of April 2014 onwards.
Fire Insurance Policy with Oriental Insurance, No. 191300/11/2015/128 for the period 03/07/2014 to 20/07/2015, for sum insured of Rs.8cr. shows continuous insurance cover (Royal Sundaram & Oriental Insurance, from 2d April 2014 till 2nd July 2015. Endorsement No. 191300/1/2015/128/003, on current Fire Insurance Policy (OIC) was made to remove the name of M/s Berry Alloys Ltd, only to be in conformity with clause no 9 of Associate agreement to show M/s PEC as insured.
Stock Position at Custom bonded Area, certified by Synergy Shipping Ltd., shows stock right from 06/05/2014 till 22/08/2014 with particular reference stock on 07/08/2014 of 2750 WMT, Manganese shows Insurable interest in favour of M/s PEC Ltd right from inception of policies (Royal Sundaram as well as Oriental Insurance).
Clauses 2,3,5,7,8 on Page 3 of Deed of Pledge, (a) on Page 2 of High sea Sale Contract and 8,11,13 & 15 of Associateship agreement clearly reiterate and further justify our interests in the stocks insured by your insurance policies.
In view of the above, we strongly defend our claim as our insurable interests are genuine e in nature and non-entertainment shall be unjust to PЕС. In light of the above, we once again request your good self to process our claim at the earliest and oblige"
We have carefully gone through all the documents submitted by the Insured and we are also convinced that the Insured possesses "Insurable Interest", which is based on the "Deed of Pledge" submitted by the Insured. The question of admissibility raised by us in the Interim Report as well as now is not exactly in this context, but in the policy holder's positions vis a vis the terms and conditions of the policy.
SFSP policy general exclusion stipulates "-----Loss, destruction or damage to bullion or unset precious stones, any curios or works of art for an amount exceeding Rs. 10,000/- goods held in trust or on commission, manuscripts, plans, drawings, securities, obligations or documents of any kind, stamps, coins or paper money, cheques, books of accounts or other business books, computer system records, explosives unless otherwise, expressly stated in the policy-----".
In our opinion, the policy stipulates, if the insurable interest is other than the "Ownership" (viz. bailor, bailee and the like), then the same shall be covered only by expressive statement about coverage in the policy.
It is interesting to analyze whether this clause is applicable for the present situation.
It is a fact that the owner of the property damaged is not the named beneficiary in the policy as the policy has been issued in favor of "PEC", the pledgee. In fact, the property owned by M/s. BAL is under the care and custody of PEC and BAL clears the goods after effecting payment of duty / value of the cargo to PEC Ltd. Hence the goods neither be termed as held "in trust" nor "on commission", but the goods were "on Pledge", pledged by the owner (BAL) with the pledgee (PEC).
Hence the position is that, the goods damaged./ lost were neither owned by the policy holder namely PEC Ltd nor the same could fall under the exclusion of goods held in trust or commission.
However, PEC has the Insurable Interest both at the time of taking the policy as well as at the time of loss as "pledgee of the goods" and has an exclusive first charge by virtue of Pledge Deed (Ref. Page No.28).
We have furnished the factual status of the policy holder, the goods lost / damaged in cyclone vis a vis the terms and conditions of the policy and advise the Insurer to obtain a legal opinion about the admissibility of the claim in the light of the findings / observations narrated above.
ASSESSMENT OF LOSS:
The Insured's claim is scrutinized.
As discussed in the earlier part of the report, total Quantity stored / available before the loss is 2750 MT.
As per documents, discharge was completed on 16.08.14 and the stocks were kept in the location for the past 56 days. We observed that the cargo was stored / stacked in a single heap.
We ascertained that there was no removal of stock from the stock yard prior to cyclone (Ref. Page No. 49).
Volumetric measurements to conclude the quantum of loss was carried out by us.
We have deputed M/s Keerthi Survey Consultancy to carryout volumetric measurements using "Total Station" is electronic optical equipment used in modern surveying.
The physical quantity arrived after the loss is 1585.149 MT as against BL quantity 2750MT. The certificate of physical stock verification is enclosed (Ref. Page No. 52).
M/s. BAL also submitted copy of Measurement details reported taken by them after the loss Quantity after loss as per their statement is 1590.117 MT. They also submitted a report from M/s. Inspectorate Griffith India Pvt. Ltd., using total station in support of their claim (Ref. Page No. 50).
Quality Assessed
For arriving at the quantity available after loss, Volume and Bulk density considered are maximum of the measurements taken by both.
Difference between the Book stock and the physical as above is the loss quantity.
The consignment was stored in the location for around two months.
Loss occurring due to normal storage due to wind/normal rain also could not be ruled out.
For arriving the quantity of such loss, we have deducted 1% of the consignment quantity towards such factor.
Computation of Qty assessed is furnished in the Annexure - 1 attached.
As per statement Quantity assessed is 1120.175 MT as against the Insured's claim of 1200 MT (Ref. Page No. 8).
Rate per MT
Property is owned by to M/s BAL.
Value of consignment as per High sale invoice (Ref. Page No. 23) is considered as basic price.
The consignment was not cleared from customs as on date of loss and hence no duty is involved.
The cargo clearance, unloading and transportation to road as in invoice (Ref. Page No.33) are considered for arriving at the Cost price.
Detailed statement of working of Rate per unit is furnished in the Annexure 2.
Gross assessed Loss
1. Based on the points discussed as above, Computation of Gross Assessed Loss is furnished in the Annexure - 2.
2. As per Annexure, Quantity assessed is 1,120,17 MT Rate assessed is Rs.11,930.18 and Gross Assessed Loss is Rs.1,33,63,886/- which against the Insured's claim of 12,000 MT and Total amount claimed of Rs.1,78,57,217/-.
SALVAGE:
Assessment is towards physical loss and no salvage is available.
ADEQUACY OF SUM INSURED:
Insured has taken a fire policy for sum insured of Rs.8.00 Crores towards the stocks of Manganese Ore.
The basic value of the Manganese Ore available as on date of loss is Rs.32807992.35.
Sum insured of Rs.8.00 Crores.
Therefore the sum insured is adequate.
However, insured was requested to clarify the reason for insuring at a higher value which is 200% more than the market value.
Insured clarified the same vide their letter dated 28.11.2014 "....There is a financial arrangement of Rs.10 Crores from M/s PEC Ltd. It has been proposed to import Manganese ore, Coal and Coke against the said arrangement by BAL. Accordingly two insurance policies have been opened for Manganese ore for Rs.8 Crores and one for Coal & Coke for Rs.1.50 Crores...." (Ref. Page No. 57, Point No.: 4). The explanation is plausible one and has bearing on the claim.
POLICY EXCESS:
As per the fire policy, the excess is 5% of claim subject to minimum Rs.10,000/- applicable up to the sum insured of Rs.10 Crores.
In this case, the policy excess applicable is Rs.6,68,194/-.
NET COMPUTATION OF LOSS:
Insured's Claim
1,78,57,217
Gross assessed Loss
1,33,63,886
Salvage
Nil
Under Insurance
Nil
Policy Excess
6,68,194
Net Computed Loss
1,26,95,692
(Rupees One Crore twenty six lakhs ninety five thousand six hundred and ninety two only)
NOTE
Photographs showing the damage / loss to the subject matter of the policy are attached.
The Report is certified as correct and is issued without prejudice. The same is further subject to the terms and conditions of the policy of insurance.
Sd/-
(D. VENKATRAMAN)"
This report surfaced on 02.03.2015 after the previous repudiation on 31.12.2014 referred to above but the documents sent on 21.11.2014 by the complainant had already been received on 26.11.2014, prior to the repudiation. This is evident from the 7th paragraph of the recital contained under the heading "admissibility of claim" in the final survey report quoted hereinabove. The final survey report by the same surveyor Mr. D. Venkataraman records an analysis of the Deed of Pledge and then opines categorically that they are convinced that the insured possess as insurable interest based on the deed of pledge and therefore the question of admissibility raised by the surveyor in the interim report dated 05.11.2014 is not in conformity with the said documents vis-à-vis the terms and conditions of the policy. It has been further confirmed in the said report that the complainant has an insurable interest both at the time of taking of the policy as well as at the time of the loss and has an exclusive first charge by virtue of the pledge deed dated 04.08.2014.
It may be pointed out that the endorsement also against the column of insured in the policy is in favour of M/s. PEC (BAL). Thus there was no doubt in the mind of the final surveyor about the claim that was clarified in the final survey report dated 02.03.2015 quoted hereinabove.
On receipt of the said survey report the Insurance Company took a legal opinion on 26.03.2015 from one Mr. Vinod Deshmukh, Advocate of Raipur, Chhattisgarh and his legal opinion has been filed on record by the Insurance Company through its written version. The same is extracted herein under:
"To,
Senior Divisional Manager
The Oriental Insurance Co. Ltd.
Divisional Office-3, Raipur
Subject : Opinion
Regarding - Policy no. 191300/11/2015/128 of the insured PEC Ltd Delhi
Date of loss- 12/10/2014
Policy period - 03/07/2014 to 02/07/2015
Your file no.
Sir,
In this respect I have studied the final survey report dated 02/03/2015 of Rank Surveyor Private Limited. I understood after reading that Berry Alloys Ltd. through the insured PEC Ltd. on 04/08/2014 under a contract sold the insured property and another document Deed of Pledge dated 04/08/2014 was executed and in this regard the insured issued an Invoice dated 04/08/2014. Through the insured PEC Ltd. the insured item was transferred before the date of loss. Accordingly, the insured does not have insurable interest on the Insured property. For this reason on the basis of the survey report in my opinion the Insurance claim should be repudiated.
The opinion is accordingly submitted.
Raipur (Chhattisgarh)
Date-26/03/2015
Yours sincerely,
Sd/-
VINOD DESHMUKH
ADVOCATE"
After having received this legal opinion the Insurance Company once again repudiated the claim vide their letter their dated 08.04.2015, which is extracted herein under:
"DATE: 08/04/2015
To,
M/S PEC LTD.
15, 'HANSALAYA
BARAKHAMBA ROAD
NEW DELHI-110001
RE: Repudiation letter for claim of PEC Ltd
Kindly refer to the claim lodged by you under the policy no. 191300/11/2015/128 vide your loss intimation letter dated 14/10/2014. As per document submitted by you it is found that PEC Ltd does not have insurable interest at the time of loss hence the competent authority has decided to repudiate your claim.
Thanking you
Yours faithfully
Sd/-
Divisional Manager"
Learned counsel for the complainant contends that all the documents are perfectly in order and the insurance claim was clearly covered under the policy but under the garb of some misconception and an incorrect opinion previously expressed in the interim report dated 05.11.2014 supplemented by an erroneous legal opinion on 26.03.2015, the Insurance Company has repudiated the claim against the weight of evidence on record with no legal foundation.
The submission is that under the Deed of Pledge and the documents executed between the complainant and the opposite party no. 2 that was fully known to the Insurance Company, the claim was clearly indemnifiable for the pledged goods as there was no dispute with regard to the loss suffered as well as the quantum of the loss.
Learned counsel for the opposite party/ Insurance Company however submitted that the documents that were relied on by the Complainant clearly demonstrated that on the date of loss that is 12.10.2014, there was no insurable claim or insurable interest of the complainant and hence the repudiation is fully justified. To demonstrate this alleged lack of insurable interest, the written statement in paragraph 4 of the preliminary reply and paragraph 6 and 17 of the reply to the main complaint are extracted herein under:
"4. The complainant submitted a Deed of Pledge which was received by the surveyor on 26/11/2014 around 45 days after the event of loss on 12/10/2014. The complainant claims under the Deed of Pledge that the complainant has insurable interest. A careful look at this Deed of Pledge reveals that the said Deed was notarised on 21/11/2014. Therefore, even if the said Deed confers insurable interest on the complainant the conferment is much after the date of loss. This document is an afterthought and appears to be created only to claim insurance benefits. In any case under law the title of the property does not pass to a pledgee and the complainant has no title over the damaged goods. Moreover, a pledgee has right of possession but no right of enjoyment. Under law a pledgee is not responsible for any loss to the pledged articles if the loss occurred despite the pledgee taking due care. In the instant case, even if the complainant is taken as a pledgee it does not have any insurable interest on the pledged goods.
6. The contents of paragraph-6 of the complaint are wrong and denied. It is denied that the Deed of Pledge was executed on 04/08/2014. A careful look at the Deed of Pledge reveals that the deed was notarised on 21/11/2014 well after the date of loss of 12/10/2014. The contents of the Deed of Pledge are also wrong and denied. The contents of the deed of Pledge conflict with the contents of the other 2 agreements mentioned in paragraph-3 of this written statement.
17. The contents of paragraph-17 of the complaint are not denied to the extent they are a matter of record. It is denied that the final report of the surveyor concluded that the complainant has insurable interest. The surveyor recorded that based on the Deed of Pledge the complainant seems to have insurable interest and in the same breath directed the respondent no. 1 to take legal opinion regarding the admissibility of the claim on the facts presented by the complainant."
Learned counsel for the opposite party therefore relying on the contents of the legal opinion quoted above, the preliminary survey report and the contents of the written version, including that quoted hereinabove, has urged that the goods had already been sold and passed on to the opposite party no. 2 and the complainant ceased to have any insurable interest for all the aforesaid reasons.
It is further submitted that so far as the final survey report and its contents are concerned, the same had categorically recommended the seeking of a legal opinion and therefore the said survey report is neither final nor is the Insurance Company bound by the said report keeping in view the aforesaid facts. It is urged that the documents filed by the complainant therefore were clearly doubtful and were an afterthought as alleged in the written statement and quoted hereinabove.
Learned counsel therefore vehemently urged that there is no deficiency at all and the claim of the complainant deserves outright rejection.
We have considered the submissions raised and perused the documents on record. The claim of a public sector undertaking, and not a private company has been repudiated by raising doubts and then concluding that the complainant did not have an insurable interest for the claim. It may be clarified that the Deed of Pledge categorically records that the complainant shall have an exclusive first charge on the said material. Since the consignment had been pledged, the complainant continued to have an insurable interest for any loss caused to the Cargo/ stock. A reference to the Marine Insurance Act, 1963, Section 7, 17 and 52 is necessary that has been extracted in paragraph 27 of the complaint. A conjoint reading of these sections would demonstrate that the complainant continues to have a right to recover any insurable interest and the Insurance Company is liable to indemnify the same. The insurable interest does not get eclipsed nor does it vanish or evaporate, more so keeping in view the terms and conditions of the Deed of Pledge and in terms of the policy as well as the law applicable to such insurable claims. To understand, as to what is an insurable interest, reference be had to the definition thereof, as contained in the Dictionary of Insurance Law by E.R. Hardy Ivamy published by Butterworths Professional Dictionary Series (1981). The definition, in its bare form, is extracted hereinunder:-
"Insurable interest. A term to describe the legal or equitable relation in which the insured stands to the subject-matter insured in consequence of which he may benefit by its safety and be prejudiced by its loss."
The dictionary goes on further to explain it with the terms of Marine Insurance, Marine Adventure, as well as insurable property, by referring to the provisions of the Marine Insurance Act, 1906.
25. With reference to the Marine Insurance Act, 1963, and the definitions contained therein, as referred to above, the matter was dealt with by the Apex Court in the case of Contship Container Lines Limited Vs. D.K. Lall and Others, (2010) 4 SCC 256, paragraphs 17 to 23, which is extracted hereinunder:-
17. Section 7 of the Act stipulates that subject to the provisions of the Act every person interested in a marine adventure has an insurable interest. It reads:
"7. Insurable interest defined.--(1) Subject to the provisions of this Act, every person has an insurable interest who is interested in a marine adventure.
(2) In particular a person is interested in a marine adventure where he stands in any legal or equitable relation to the adventure or to any insurable property at risk therein, in consequence of which he may benefit by the safety or due arrival of insurable property, or may be prejudiced by its loss, or by damage thereto, or by the detention thereof, or may incur liability in respect thereof."
18. What is noteworthy is the use of the words "interested in a marine adventure" appearing in Section 7 of the Act. The expression "interested" has not been defined in the Act although sub-section (2) to Section 7 gives an indication of what would constitute "interest" in a marine adventure. The question is whether a seller of goods on f.o.b. basis like the complainant in the present case can be said to be "interested in marine adventure" within the meaning of Section 7. If the answer be in the affirmative, the complainant would have an insurable interest but not otherwise.
19. The provisions of the Marine Insurance Act, 1906 enacted by the British Parliament are in pari materia with those contained in the Indian Act. The former is in fact a precursor to the latter. The definition of "insurable interest" given in the English legislation is the same as the one given in Section 7 of our enactment. Judicial pronouncements by English courts would, therefore, be both relevant and helpful in understanding the true purport of the expression "insurable interest".
20.Halsbury's Laws of England, 4th Edn., Vol. 25 (Para 190) has, while dealing with the expression "insurable interest" under the Marine Insurance Act, 1906 prevalent in that country, explained the purport of the expression "interest" in a marine adventure in the following words:
"190. Meaning of 'insurable interest'.--... A person may be said to be interested in an event when, if the event happens, he will gain an advantage, and, if it is frustrated, he will suffer a loss, and it may be stated as a general principle that to constitute an insurable interest it must be an interest such that the peril would by its proximate effect cause damage to the assured, that is to say cause him to lose a benefit or incur a liability."
21.Halsbury's refers (in Para 190) to the decision of the House of Lords in Lucena v. Craufurd [(1806) 2 Bos & PNR 269 at p. 302 (HL)] as to the meaning of the expression "insurable interest":
"... 'A man is interested in a thing to whom advantage may arise or prejudice happen from the circumstances which may attend it; ... and whom it importeth that its condition as to safety or other quality should continue. Interest does not necessarily imply a right to the whole or part of the thing, nor necessarily and exclusively that which may be the subject of privation, but having some relation to, or concern in, the subject of the insurance; which relation or concern, by the happening of the perils insured against, may be so effected as to produce a damage, detriment or prejudice to the person insuring. And where a man is so circumstanced with respect to matters exposed to certain risks and dangers as to have a moral certainty of advantage or benefit but for those risks and dangers, he may be said to be interested in the safety of the thing. To be interested in the preservation of a thing is to be so circumstanced with respect to it as to have benefit from its existence, prejudice from its destruction.' "
22. Dealing with the question whether the seller of goods retains any insurable interest, Halsbury explains (in Para 201):
"201. Seller and buyer.--... When, however, the property which is the subject-matter of the contract of sale has completely passed from the seller to the buyer, or when it has under the contract of sale become completely at the buyer's risk, the seller ceases to have any insurable interest, and the buyer acquires one. Thus, a contract for the sale of goods to be supplied on board a particular vessel may be so framed that the property in them and the risk of their loss do not pass to the buyer until a complete cargo has been loaded, in which case the buyer has no insurable interest until the complete cargo has been loaded; or the contract may be so framed that the property in and the risk as to any part of the goods pass to the buyer on shipment, in which case the buyer acquires an insurable interest on any part of the goods then shipped."
(emphasis supplied)
23. Reference may also be made by us to MacGillivray on Insurance Law. While dealing with insurable interest under contracts for the sale of goods, the author has the following to say:
"The unpaid seller of goods who has parted with property in them has no insurable interest in them unless either they remain at his risk or he has a lien, charge or other security interest over them for the price. So long as the risk remains with him, he has an interest whether the property has passed or not, and the measure of his interest is the purchase price or the actual value of the goods, whichever is the greater.
Even when risk and property have both passed, the seller retains an insurable interest in the goods while he still possesses them because, if he is unpaid in whole or part on account of the buyer's insolvency or for other reasons, he has an interest in respect of his lien for the purchase money. His possession of the goods would also permit him to insure on the buyer's behalf if his intention is clear and the policy does not forbid it."
It is evident from the terms of the deed of pledge dated 04.08.2014, in the present case that the entire goods are pledged to the complainant till they are delivered, in terms thereof, upon full payment, and till then, the complainant will continue to have exclusive first charge on the goods. The insurable interest, therefore, continues and is supported by the ratio of the decision of the Apex Court extracted hereinabove.
26. Learned counsel for the Insurance Company has been unable to dislodge this legal position and has urged that since the goods ceased to be that of the complainant, there was complete absence of an insurable claim. The aforesaid argument has to be decided in the light of the averments which have been made in the written version of the Insurance Company as quoted hereinabove.
27. It may be mentioned that the opposite party no. 2 M/s Beryy Alloys Ltd. has also filed a written version urging that since there is no deficiency against the opposite party no. 2, the complainant cannot claim any liability against the said opposite party and hence the complaint be dismissed as against the opposite party no. 2. The opposite party no. 2 has however indicated in paragraph 2 (Xiii) as follows:
2 (xiii) That the opposite party no. 1 appointed Rank Surveyor's Pvt. Ltd. the Local claim Settline Agent of the opposite party no. 1 in turn the Surveyor's as appointed by the opposite party no. 1 assess the loss and submitted the report to the opposite party no. 1 and a copy to the complainant on 2nd of March, 2015. The said Final Report of the Surveyor's submits that the complainant possesses "Insurable Interests" which is based on the Deed of Pledge as entered into between the complainant and the opposite party no. 2.
The aforesaid averment of the opposite party no. 2 therefore supports the claim of the complainant.
28. On an analysis of the averments made by the Insurance Company in its written version as quoted above, it is pertinent to point out that the Associateship Agreement between the complainant and the opposite party no. 2 was followed by the High Sea Sale Contract, which is annexure C-2. The very first line of the said contract recites as follows: "This contract is entered into this 4th August, 2014" between PEC Limited and M/s. Berry Alloys Limited. The last sentence of the said contract recites as follows:
"In witness, where, of the Seller and the Buyer have hereunto set their hands and seals this 04 August 2014."
29. The deed of pledge has an identical endorsement of execution of the deed on 04.08.2014. Before we delve into the status of the deed of pledge, as questioned by the Insurance Company, it would be apt to refer to the final survey report dated 02.03.2015, extracted hereinabove. The Insurance Company, even before receipt of this report, had repudiated the claim on 31.12.2014, on the basis of the preliminary report of the surveyor. It is evident from a perusal of the preliminary survey report dated 05.11.2014 that it did not have the advantage of assessing the deed of pledge, which was dispatched by the complainant on 21.11.2014 and was received by the surveyor on 26.11.2014. The deed of pledge had been received by the surveyor long before the repudiation on 31.12.2014. It is not understandable that once the said document had arrived for assessment, then the hurry with which the claim was repudiated on 31.12.2014, without referring to the same and without even waiting for the final survey report, remains unexplained by the Insurance Company. Nonetheless, the same feat was repeated by the Insurance Company, even after receiving the final survey report, by once again repudiating the claim on the basis of a legal opinion dated 26.03.2015, on 08.04.2015. There is no reference or opinion as to why the final survey report was incorrect, inasmuch as after having gone through the deed of pledge, the surveyor has categorically stated that he did not have the advantage of going through the deed of pledge, which was of utmost importance, as it had not been submitted prior to release of the interim survey report. However, the surveyor proceeds to assess the same, including the reply and representation of the complainant that has been quoted extensively in the final survey report. It has been noted by the surveyor that the deed of pledge is dated 04.08.2014 and that the terms and conditions of the pledge categorically defined the insurable interest of the complainant, which recites that the first charge on the cargo is of the complainant in order to insure the financial interest till all the contractual obligations by the purchaser are duly met. It is upon an assessment of all the relevant clauses of the High Sea Sale Contract, the deed of pledge, and the Associateship Agreement that the surveyor opined that they were convinced that the complainant had an insurable interest, as the goods were on pledge, and that the complainant had insurable interest both at the time of taking the policy and at the time of loss.
30. The surveyor has nowhere doubted the correctness, the veracity or the probative value of the deed of pledge, nor is there any comment to doubt its execution or the signatures thereon between the complainant and the opposite party no.2. As noted above, the opposite party has supported the cause of the complainant in paragraph 2 of the written version quoted hereinabove.
31. The contention is that the signatures on the said documents indicate that the pledge deed was notarized on 21.11.2014 and was received by the surveyor on 26.11.2014, which is almost 45 days after the event of loss on 12.10.2014. It is on the strength of this endorsement in the Deed of Pledge that this submission has been raised contending that the document is an afterthought and has been created for the purpose of the claim.
32. In our opinion, the attestation by a notary on 21.11.2014 does not take away the impact of the document which categorically recites that it has been signed, executed and delivered on the 4th Day of August, 2014, which is evident from the recital contained in the last line of the Deed of Pledge which is on record. There is no evidence led by the Insurance Company or any averment in the pleadings to demonstrate that the said document was not signed or executed or delivered on 04.08.2014. The doubt is being expressed only on account of the notary having attested it on 21.11.2014. In our considered opinion these documents are not registered documents but they are public documents and have been accepted to have been executed by the complainant and the opposite party no. 2 who are signatories to the same. The opposite party no. 2 has admitted the execution of the said documents and having signed the same. The Insurance Company has not produced any evidence to contradict the execution and the signing of the said documents except for drawing an inference on the basis and strength of the date of attestation by the notary. If the document was attested by the notary later on, the document by itself perse does not become invalid, nor is there any evidence to doubt the creation and execution of the document on 04.08.2014. The recital and the contents of the document therefore cannot be doubted and weighing all probabilities, such documents being executed by public functionaries, that too by a Government of India/ Public Sector Undertaking cannot be cast aside so lightly on a mere suspicion which is based on a doubtful legal opinion.
33. The legal opinion obtained and the repudiation are both contrary to the opinion expressed in the final survey report dated 02.03.2015, which categorically records that the same surveyor had arrived at the conclusion that the document is convincing and that the complainant has a clear insurable claim covered under the policy. The surveyor has not doubted the execution or the contents of the Pledge Deed. There is no reason given either by the Insurance Company in its repudiation letters or in the legal opinion as to why the conclusions in the final report of the surveyor dated 02.03.2015 are unacceptable. The only response in the written version is that the surveyor himself had recommended for taking a legal opinion. This by itself in our opinion does not render the execution of the pledge deed as doubtful.
34. Needless to remind that the report of the surveyor should not be cast aside so lightly which is standard in terms of Section 64 UM of the Insurance Act, 1938. This issue has been settled long back in the case of Sri Venkateswara Syndicate v. Oriental Insurance Co. Ltd., (2009) 8 SCC 507, where it has been held as follows:
"34. Section 64-UM(2) of the Insurance Act, 1938, reads that:
"64-UM. (2) No claim in respect of a loss which has occurred in India and requiring to be paid or settled in India equal to or exceeding twenty thousand rupees in value on any policy of insurance, arising or intimated to an insurer at any time after the expiry of a period of one year from the commencement of the Insurance (Amendment) Act, 1968, shall, unless otherwise directed by the Authority, be admitted for payment or settled by the insurer unless he has obtained a report, on the loss that has occurred, from a person who holds a licence issued under this section to act as a surveyor...."
35. In our considered view, the Insurance Act only mandates that while settling a claim, assistance of a surveyor should be taken but it does not go further and say that the insurer would be bound by whatever the surveyor has assessed or quantified; if for any reason, the insurer is of the view that certain material facts ought to have been taken into consideration while framing a report by the surveyor and if it is not done, it can certainly depute another surveyor for the purpose of conducting a fresh survey to estimate the loss suffered by the insured.
36. In the present case, the insurer has stated in the counter-affidavit filed before the National Commission and even before us, why the appointment of second surveyor was necessitated and also has given valid reasons for appointing the second surveyor and also has assigned valid reason for not accepting the report of the joint surveyor. The correspondence between the insurer and the surveyors would indicate the particulars differed by the insurer for differing with the assessment of loss made by the surveyors.
37. The option to accept or not to accept the report is with the insurer. However, if the rejection of the report is arbitrary and based on no acceptable reasons, the courts or other forums can definitely step in and correct the error committed by the insurer while repudiating the claim of the insured. We hasten to add, if the reports are prepared in good faith, with due application of mind and in the absence of any error or ill motive, the insurance company is not expected to reject the report of the surveyors."
35. Apart from that the very factual foundation to doubt the probative value or the veracity of the Deed of Pledge is without any basis as reasoned out hereinabove. The legal opinion rendered which is sketchy even otherwise is not in conformity either with the facts or legal position as indicated above. The Deed of Pledge was clearly proved to have been executed prior to the date of the loss and its mere attestation later on by the notary does not take away or reduce its probative value in any form, more so, when no evidence to the contrary to dispute the said document has been led by the Insurance Company. The deed of pledge creates the right of the complainant to claim indemnity as it continuous to have an insurable interest in the goods by virtue of its being pledged in terms of the deed. The interest in the goods of the complainant was alive on the date of loss that was also admitted to the buyer, the respondent no.2 herein. The deed being valid and suffering from no legal infirmity, clearly permits the complainant to claim indemnity for the loss that has been wrongly denied.
36. We therefore find no justification for the repudiation on 31.12.2014 and 08.04.2015. It goes without saying that the first repudiated dated 31.12.2014 has been rendered even without obtaining the final survey report which was obligatory on the part of the Insurance Company, but they for some reason hastily repudiated the claim for no valid reason. The final survey report admittedly arrived on 02.03.2015, but once again for all the reasons given hereinabove the second repudiation on 08.04.2015 is also unsustainable.
37. Consequently, the complaint is allowed as there is a clear deficiency established on the part of the Insurance Company in not having indemnified the claim for all reasons hereinabove, the claimant is stated above a Government of India enterprise and there is no reason to doubt the claim. Accordingly, the entire claim as assessed by the surveyor the net computation of loss of Rs.1,26,95,692/- is allowed that shall be paid by the Insurance Company along with 6% interest from the date of the loss that is 12.10.2014, till the date of actual payment within three months. In the event the amount is not disbursed within the time period hereinabove the same shall carry an interest of 9%.
.........................J A. P. SAHI PRESIDENT ................................................ DR. INDER JIT SINGH MEMBER