State Consumer Disputes Redressal Commission
M/S.Desai Bros. Ltd., And 8 Others ... vs The Oriental Insurance Co. Ltd And 3 ... on 9 September, 2008
BEFORE THE A BEFORE THE A.P.STATE CONSUMER DISPUTES REDRESSAL COMMISSION: HYDERABAD. C.D.No.26 & 27 of 2005 Between: 1. M/s.Desai Bros. Ltd., (a company registered under companies Act, 1956) having its Regd. Office at 1436, Kasbapet, Pune, rep. by Sri Prabhudas, Branch Manager, Kamaredy Branch, Nizamabad Dist., Complainant in C.D.No.26/2005. 2. Smt.Gousiya Begum, W/o.late Ahmed Fasiuddin aged 57 years, Occ:Household. 3. Sri Mohd. Rasheeduddin, S/o.late Ahmed Fasiuddin aged 32 years, Occ:Business. 4. Smt.Hajra Tahseen, D/o.late Ahmed Fasiuddin aged 30 years, Occ:Household. 5. Smt.Hafsa Farhen, D/o.late Ahmed Fasiuddin aged 29 years, Occ:Household. 6. Sri Ahmed Mizbhabuddin, S/o.late Ahmed Fasiuddin aged 27 years, Occ:Business. 7. Smt.Asia Jabeen, D/o.late Ahmed Fasiuddin aged 25 years, Occ:Household. 8. Sri Ahmed Arifuddin, s/o.late Ahmed Fasiuddin aged 23 years, Occ:Business. 9. Sri Ismail Zabi, S/o.late Ahmed Fasiuddin aged 21 years, Occ:Student. All residents of Fakeerpet Village, Karimnagar Mandal & District. ..Complainants. in C.D.No.27/2005 And 1. The Oriental Insurance Co. Ltd., No.6-3-871, Snehalatha Buildings Post Box No.45, Greenlands Road, Begumpet, Hyderabad. 2. The Oriental insurance Company Ltd., Nizamabad Branch Office, duly rep. by Senior Branch Officer, 7-10-910/2/1, Besides Hotel Mayur, Nizamabad-1. 3. The Divisional Forest Officer Mancherial Division, Mancherial Adilabad District. 4. The Andhra Pradesh Forest Development Corporation Ltd., UNI Building, 3rd floor, A.C.Guards, Hyderabad. ..Opp.parties. in C.D.Nos.26 & 27/05 Counsel for the Complainants: Mr.P.Rajendra Reddy Counsel for the Opp.Parties: Mr.E.Venugopal Reddy O.Ps. 1 and 2 G.P. for O.Ps.3 and 4. CORAM: THE HONBLE SRI JUSTICE D.APPA RAO, PRESIDENT. SMT.M.SHREESHA, MEMBER
AND SRI G.BHOOPATHI REDDY, MEMBER.
MONDAY, THE TWENTY NINTH DAY OF SEPTEMBER, TWO THOUSAND EIGHT Oral Order:(Per Smt.M.Shreesha, Honble Member) *** These complaints are disposed of by a common order, since the facts are similar in both these cases.
C.D.No.27/2005:
The brief facts as set out in the complaint are that complainant No.2 on behalf of himself and complainants 1, 3 to 8, who are legal heirs of Ahmed Fasiuddin submitted that the deceased was a Registered Forest Contractor, registered for purchase of Abnus leaves (Beedi leaves for short) for 2001 season. Pursuant to tenders for sale of Abnus leaves being collected on an annual basis in Telengana region by A.P.Forest Development Corporation Ltd., (i.e. 4th opposite party). First complainants husband had successful bid and was allotted Unit No.160-Bhimaram in Mancherial Division of Adilabad District and the contracted rate at which the abnus leaves were allotted was Rs.687.00/- per thousand bundles (comprising one standard bag). Pursuant to the bid being accepted, the deceased duly signed an Agreement dated 26-2-2001 with the Divisional Forest Officer, Mancherial Division, Adilabad District. As per the terms and conditions, more particularly clause 10 mandate that A.P.F.D.C. Ltd., would not be liable for damage to the Tendu leaves on account of loss caused due to force majuers conditions or for destruction to the B.L. stock caused due to fire or, any untoward accident etc., Therefore to cover the risk, A.P.F.D.C. Ltd., and Forest Contractors approached the insurance company to insure the entire Beedi leaves stock proposed to be colleted under insurance policy whereby both A.P.F.D.C. Ltd., and the contractor/purchaser would be insured under the policy and that the premium payable would be initially remitted by 3rd respondent and thereafter the Contractor would reimburse the said amount to the Department. Accordingly D.F.O., Mancherial Division remitted the premium amount for STANDARD FIRE AND SPECIAL PERILS POLICY from 1st opposite party, who issued a policy bearing No.F/260/2002 & Cover Note No.054884 dated 7-5-2001 and the risk commenced w.e.f. 14.00 hours of 7-5-2001 to 6-5-2002 which also extended to Beedi leaves of Unit No.160 Bhimaram stocked in the godown No.15-67 Jyothi Tiles, Old Mancherial, Adilabad.
The complainants submitted that in the year 2001, there was a bumper crop of Beedi leaves in the unit No.160-Bhimaram and that a total extent of 2137.290 standard bags belonging to complainants were stored in Door No.1 of Jyothi Tiles as on 9th June, 2001 along with other purchasers amounting to around Rs.1,35,13,239/-. On 9th June, 2001 a Thunder Bolt struck and fire broke out in the said godown in the early hours of 5.30 a.m. and fire engulfed all the rooms bearing Door Nos.1 to 4 of the Godown and also the complainants Beedi leaves stock room bearing Door No.1. The Fire Service Departent, Mancherial was immediately intimated of the outbreak of Fire and the Fireman used water hoses extensively as the fire was threatening to engulf the entire godown building and the fire could be fully extinguished after 3 days. The complainants submitted that the officials of the 3rd respondent immediately informed the 1st and 2nd opposite parties, Police and Revenue Officials about the striking of thunder bolt and consequent outbreak of fire on 9-6-2001 itself and all the officials including the higher officials of Forest, Police, Revenue and Oriental insurance were present and witnessed the fire fighting operations. The Fire Department controlled and extinguished the fire and prevented it from spreading to other adjoining buildings wherein stocks of Beedi leaves valuing about 7 crores pertaining to 16 other Beedi leaf units bearing Nos.167, 165, 225, 231, 161,214, 152,109, 150, 200, 203, 197, 198, 204, 201, 205, 202 & 178 were stored. However, the total Beedi leaves of unit No.160-Bhimaram, 171-Yenchapalli, 105-Nacharam, 227-Jannaram, 220-Dandepalli totalling to 11,065.059 standard bags of Beedi leaves worth Rs.1,35,13,290/- were completely gutted by fire. It is submitted that the entire cost for the operation of putting off the fire, as per report in letter No.1805/2001-S 8, dt.13-6-2001 submitted by 3rd respondent to Conservator of Forests, Adilabad is as follows:
a) Engaging of one Proclain from 63 x 900 56,700-00 19-6-2001 12.00 Noon to 7.00 P.M. of 12-6-2001 @ Rs.900/- per hour for 63 working hours.
b) Engaging another proclaim from 42 x 900 37,800-00 9-6-2001 7.00 P.M. to 10.00 P.M. of 11-6-2001 @ Rs.900/- per hour for 42 working hours.
c) Engaging one Dozer from 9-6-2001 66 x 600 39,600-00 3.00 P.M. to 7.00 P.M. of 12-6-2001 @ Rs.600/- per hour for 66 working hours.
d) Engaging of (20) labourers to assist 20 x 50 x 3 3,000-00 the fire personnel from 9-6-2001 to 12-6-2001 @ Rs.50/- per labour per day
e) Engaging of Generator at the godown 3 x 1000 3,000-00 site for (3) days from 9-6-2001 to 11-6-2001 at night for lighting purpose to enable the fire personnel and labourers to work @ Rs.1000/-
per day.
f) Engaging of Lorries to transport the 50 x 600 30,000-00 burnt material from the godown site to other place, so as to clean the godown site and prevent further fire to safe guard the Beedi leaf stocks in other godown @ Rs.600/- per trip for 50 trips. ----------------
Total 1,70,100-00
----------------
The complainant submitted that the total value of the aforesaid standard bags damaged due to fire and by inundation of water during fire fighting operation (constituting collateral loss as a direct consequence of fire due to strike of thunder bolt) of unit No.160-Bhimaram is Rs.33,72,623/- and the loss to other Beedi leaves Units 171-Yenchapalli, 105-Nacharam, 227-Jannaram, 229-Dandepalli is Rs.1,01,40,616 and the Forest Contractor along with 3rd and 4th opposite parties had immediately intimated the 1st opposite party regarding the fire and made a claim detailing the loss. The complainant submitted that the total loss suffered by him for Unit No.160-Bhimram on account of aforesaid fire accident is as follows:
No. of S.B.stored in the Godown and burnt 2137.290 S.Bs.
L O S S
i) Sale price 2137.290x Rs.687.99 = Rs.14,70,434.00
ii)Collection charges 2137.290 x Rs.540 = Rs.11,54,137.00
iii)other expenditure 2137.290 x Rs.350 = Rs. 7,48,052.00
-------------------------------
Total Rs.33,72,623.00
-------------------------------
The complainant submitted that 1st and 2nd opposite parties had deputed a surveyor for assessing the loss, who were also present when the fire was fought and the said surveyor conducted inspection with the Forest Department Officials. The complainant submitted that after exchanging various letters, meetings and assurance, 1st opposite party neither processed nor allowed his claim and on account of their inaction, 3rd opposite party and their officials issued several letters dated 9-6-2001, 10-6-2001 and 4-8-2001 to 1st an 2nd opposite parties requesting them to settle the claim. 1st and 2nd opposite parties thereafter issued various letters dt.25-6-2001, 9-2-2002 and in their letter dt.26-3-2003 stated that the claim is unsubstantiated as the policy holder failed to prove the thunder bolt and by letter dated 1-7-2003 stated that the damage to Beedi leaves due to thunder bolt could not be established and repudiated the claim. The complainant submitted that the 1st and 2nd opposite parties did not believe the striking of thunder bolt and sought proof of thunder bolt inspite of 3rd opposite party providing adequate material of proof. The complainant also submitted that 3rd opposite party also requested INDIA METEROLOGICAL DEPARTMENT for a certificate to the effect that Thunder Bolt had struck on 9-6-2001 but they replied stating that they do not have an Observatory at Mancherial. The complainant submitted that Panchanamas were conducted by the Forest Department independently and so also M.R.O., Mancherial conducted a separate panchanama and both these officials examined and found that the Fire occurred due to Thunder bolt and the Police also in their final report concluded that the Fire occurred due to striking of thunder bolt. The complainant submitted that there was no electricity connection to the godown, Jyothi Tiles and so also arson was ruled out by the Forest officials, M.R.O. and police officials. The complainant submitted that opposite parties 1 and 2 are stating that there is no privity of contract with the contractor and he submitted that the policy was obtained by opposite parties 3 and 4 on behalf of 24 purchasers of various Beedi leaf units and a list of the units was also submitted to opposite parties 1 and 2 by opposite parties 3 and 4 for which cheque No. 124101 drawn on State bank of Hyderabad, Mancherial dt.7-5-2001 was issued by 3rd opposite party for Rs.3,02,937/- and thereafter a cover note was issued by opposite parties 1 and 2.
The complainant submitted that opposite parties 1 and 2 are liable to pay the claim amount to them as the policy has been obtained by respondents 3 and 4 on behalf of Beedi Leaf Contractor.
Hence the complaint for a direction to opposite parties 1 and 2 to produce the Register of Policies maintained by them along with entire correspondence relating to policy No.F/260/2002 and also produce the report of the insurance surveyor, for the purpose of adjudicating the claim of the complainant. To further direct 1st and 2nd opposite parties to remit the insurance claim of Rs.33,72,623/- under Standard Fire and Special Perils Policy bearing No.F/260/2002 and cover Note No.054884 dated 7-5-2001 along with interest at 24% p.a. from 9-6-2001 till the date of realization together with special damages of 5,00,000/- and costs.
Opposite party No.1 filed counter contending that the complaint is not maintainable under the provisions of C.P.Act, 1986.
They denied the allegation that they issued a policy to the complainant. They submitted that the policy was proposed and the quotations of premium were called by opposite party No.3 and the premium rating were given to opposite party No.3 and that the proposal was submitted by opposite party No.3 to opposite party No.2. They submitted that the first complainants husband never approached for either proposing insurance or obtaining the policy. They submitted that the documents filed by the complainant i.e. Exs.A1 to A32 none of the correspondence was addressed by the complainant to them and that there is no privity of contract between them and the complainant. They submitted that opposite party No.3 proposed the insurance and paid the premium and their claim was repudiated. They submitted that opposite party No.3 alone is a party to the contract and the name of the complainants is mentioned nowhere in the correspondence by opposite party No.3 and no where it is revealed that the complainants are connected to the contract. Opposite party No.1 also submitted that the complainants did not file any document to show that there was an agreement between the deceased and opposite party No.3 to show that opposite party No.3 has to insure and the claim, if any, can be filed by the complainants. The relevant column in the agreement reveal that the department shall insure the leaf at godowns and pay the premium to the insurance companies. The purchaser shall reimburse the insurance charges paid by the department along with first instalment. Opposite party No.1 submitted that in view of the above, it is clear that opposite party No.3 is the insured and the insurance company was the insurer and as per the proposal the name of the proposer is D.F.O., Mancherial. They submitted that the claim form was submitted by Divisional Forest Officer, Mancherial and on 9-6-2001 the telegram was also issued by Divisional Forest Officer, Mancherial stating that about 11.065 S.Bs. of beedi leaves stocks stored in godown No.15-67, Jyothi Tiles, Old Mancherial caught fire due to failing of thunderbolt with lightening received at 5.30 A.M. on 9-6-2001. They denied the value stated by the complainants and submitted that they not aware that various purchasers in different rooms stored the stocks and that the complainant did not state the actual stock stored in the godown and its value with relevant records.
Opposite party No.1 denied that there was any thunderbolt on 9-6-2001 as the complainants did not file any information to show that there was thunderbolt from the Meterological Department which is situated at 5 kilometres away from the spot. They further submitted that the complainants did not disclose the cause of fire and that the control of fire by Fire extinguishers is all matter of follow up and that the Divisional Forest Officer failed to submit the information from the Meteorological Department certifying that there was a thunderbolt at Mancherial. Opposite party No.1 further submitted that the unit numbers and the time taken for extinguishing fire are all completely observed by the surveyor and he submitted his report for making elaborate discussions with the District Forest Officer, the insured. They submitted that the values mentioned in the complaint for various items is not supported by any material and denied the value of damage @ Rs.34,19,044. They submitted that they appointed a surveyor and the surveyor conducted his survey along with forest officials and made elaborate correspondence with 3rd opposite party, who made the claim and sought for material proof of cause of loss and on failure to furnish the same by 3rd opposite party, the surveyor had released the report on 28-3-2003 stating that the cause of loss was not substantiated and as such the claim cannot be entertained. On examination of the report and also the material submitted by opposite party No.3, they came to a conclusion that the claim cannot be entertained and accordingly intimated opposite party No.3 but respondent No.3 has not made any complaint. They submitted that even before repudiating the claim, the surveyor had sought for clarification through various letters but there was no convincing material submitted by opposite party No.3 and thereafter also correspondence was made with opposite party No.3 and they failed to show the proximate cause of loss. Opposite party No.1 further submitted that the claim was repudiated on 1-7-2003 and the complaint was filed on 2nd June, 2005 and as per the terms and conditions of the policy, if claim is rejected and if there is no action taken within 12 calendar months it is deemed that the claim is abandoned and therefore the complaint is barred by provisions of Limitation Act.
Opposite party No.1 submitted that there is no privity of contract between the complainants and submitted that as per the allegations made in the complaint which reads that the forest official may demand the sale price as per contract dated 2-2-2001 postulates that the A.P.F.D.C. Ltd. is not liable for the damage caused to beedi leave to the force measures. It is submitted that the insured is Divisional Forest Officer and the complaints apprehension is A.P.F.D.C. may realize the amount and on close perusal of the agreement, the agreement was entered by APFDC Ltd., whereas the policy proposed and obtained by Divisional Forest Officer and the entities of the organizations are completely different and is totally misconceived by the complainants in claiming the amount and prayed for dismissal of the complaint.
Opposite parties 3 filed counter on his behalf as well as on behalf of opposite party No.4 contending that the contentions of the complainants are true and that they are eligible for the relief prayed for. They submitted that the complainants husband and father being a registered Exporter of Abnus Leaf has submitted tender for unit No.160-Bheemaram of 2001 Season in pursuance of tenders invited by APFDC Ltd., vide Tender notice No.2828/2000-M2(STC), dated 20-12-2000 to purchase B.L. of Unit No.160-Bheemaram of 2001 season to be collected during 2001 season. The complainants husband offered a rate of Rs.687.99 per standard bag and his bid was accepted and he was appointed as purchaser for unit No.16Bheemaram of 2001 season and he had executed an agreement with Divisional Forest Officer, Mancherial on 2-2-2001 to abide by the tender notice and agreement conditions. Opposite party No.3 submitted that they insured the entire B.L.stocks of all units of Mancherial Division with Oriental Insurance Co. Ltd., Nizamabad and paid the premium of Rs.2,85,437/- for the stocks stored at various godown, for a period of one year from 7-5-2001 to 6-5-2002. The risks covered under the above insurance were Fire, Flood, terrorism, earth quake, spontaneous combustion etc. and the insurers i.e. opposite parties 1 and 2 agreed to insure the stocks at various Godowns as per the list lodged with them and issued Standard Fire and Special Perils Poicy No.F/260/2002 and cover note No.54884 dated 7-5-2001 in favour of Divisional Forest Officer, Mancherial account of 24 unit purchasers. The complainants husband is one of the purchasers. They further submitted that as per the Agreement conditions, once the leaf is collected at Khalla site is entered in Form 1A or 1B, it is deemed to be handed over to the purchaser and the purchaser himself is responsible for its curing, bagging and transportation to the Godown and any loss sustained during the above process. The department will pay the collection charges to the laborers initially and the purchaser has to reimburse the same to the Department along with sale amount and insurance charges later on. As per agreement condition No.10, the Department is not responsible for any loss sustained by the purchaser on account of fire, rain, gale, tempest, disease, pest, flood, drought or any other natural calamities or by reason of any wrongful acts of third party and in all circumstances the purchaser is liable to reimburse the collection charges, sale amount and insurance charges to the department.
They submitted that the purchaser of Unit No.160-Bheemaram of 2001 season had cured the B.L. stocks collected in the unit and transported and stored a total stock of 2137.290 SBs in Door No.1 of Godown No.15-67, Jyothi Tiles complex, Old Mancherial as on 9-6-2001. On 9-6-2001 there were heavy rains and a thunder bolt with lightening had fallen on B.L godown at about 5.30 A.M. wherein the stocks of 5 units viz. 105-Nacharam, 160-Bhimaram, 160-Bheemaram, 227-Jannaram and 229-Dandepally caught fire. Immediately, the fire personnel were informed and 5 fire engines from Mancherial, Jannaram, Godavarikhani, Bellampally and also proclainers were used for fire extinguishing operations and the fire could be extinguished after 3 days. The insurance authorities were informed about the accident telegraphically and also an FIR was lodged with the Station House Officer and at the time of fire extinguishing operations, Forest Department, Revenue Department, Police Department and Oriental Insurance company officials visited the site and witnessed fire extinguishing operations and they had incurred an expenditure of Rs.1,70,100/- to extinguish the fire totally and save the B.L. stocks of other 16 B.L. units stored in the surrounding godowns. They further submitted that the surveyor of Oriental Insurance Company had also visited the site and requested the department to furnish certain information on the points mentioned and the information was furnished to the surveyor as requested but the insurance company informed by letter dated 1-7-2003 that the claim is unsubstantiated and that the policy holder failed to prove that the loss was due to thunder bolt. They submitted that after the accident, Forest department had conducted panchanama, Revenue Department had also conducted panchanama separately. From the documents and final investigation report of Police and Fire Department Certificates, the cause of fire was established as due to thunder bolt but the insurance authorities have not considered the above proofs. They submitted that they approached metrological department for issue of a certificate to the effect of falling of thunder bolt on 9-6-2001 but they replied that there is no observation center at Mancherial and the department cannot issue such certificate. They submitted that in the absence of Metrological Department Certificate, the insurance authorities have to rely on the panchanama conducted by Revenue Department and Police investigation report but they denied and repudiated the claim and submitted that the complainant is eligible for the relief prayed for in the complaint and prayed to allow the appeal.
Complainant No.2 filed affidavit on his behalf and on behalf of complainants 1, 3 to 8 in lieu of evidence reiterating the facts stated in the complaint and got marked Exs.A1 to A33. Opposite parties 1 and 2 filed affidavit in lieu of evidence reiterating the facts stated in the counter and got marked Exs.B1 to B4 and opposite parties filed affidavit evidence in lieu of evidence reiterating the facts stated in the counter and further stated cheque No.124101 was issued by 3rd respondent for Rs.3,02,937/- in favour of insurance company and thereafter a cover note was issued by opposite parties 1 and 2. They further submitted that as per Section 14 of Insurance Act, 1930, the insurer shall maintain:
a) a register or record of policies in which shall be entered, in respect of every policy issued by the insurer, the name and address of the policy holder, the date when the policy was effected and record of any transfer, assignment or nomination of which the insurer has notice, and
b) A register of record of claims, in which shall be entered every claim made together with the date of the claim, the name and address of the claimant and the date on which the claim was discharged, or, in the case of a claim which is rejected, the date of rejection and the grounds.
They further submitted that opposite parties 1 and 2 are liable to pay the claim amount to the complainants as the policy was obtained by opposite party Nos. 3 and 4 on behalf of Beedi Leaf Contractor/complainant (24 unit purchasers) and got marked Exs.B5 to B42.
Ex.A1 is Agreement dated 26-2-2001 between the complainant and opposite parties 3 and 4. Ex.A2 is insurance policy bearing No.F/260/2002 dated 7-5-2001. Ex.A3 is cover note No.054884 dated 7-5-2001. Ex.A4 is receipt dt.7-5-2001. Ex.A5 is Police complaint dated 9-6-2001. Ex.A6 is Telegram issued by 3rd respondent dated 9-6-2001. Ex.A7 is F.I.R. issued by S.H.O. Mancherial dated 9-6-2001. Ex.A8 is final report in Cr.No.112/2001 of S.I. of Police, Mancherial before J.F.C.M., Luxxetipet, dated 26-3-2002. Ex.A9 is Panchanama of Forest Department dated 9-6-2001. Ex.A10 is Panchanama of M.R.O., dated 11-6-2001. Ex.A11 is letter from Dy. Conservator of Forests to Conservator of Forests dated 9-6-2001. Ex.A12 is letter from Conservator of Forests to Principal Chief Conservator of Forests dated 10-6-2001. Ex.A13 is letter from Dy.Conservator of Forests to the Conservator of Forests dated 13-6-2001. Ex.A14 is News paper clipping from Eenadu telugu daily dated 11-6-2001. Ex.A15 is letter from Finteq surveyors and loss assessors dated 25-6-2001. Ex.A16 is Fire Service Attendance Certificate issued by Fire Station, Mancherial dated 13-9-2001. Ex.A17 is report in letter No.1806/2001 submitted by D.F.O. Mancherial to Conservator of Forests, Adilabad dated 13-6-2001. Ex.A18 is Map plan of godowns at Jyothi Tiles at Mancherial. Ex.A19 is Layout plan of godown. Ex.A20 is certificate issued by D.F.O., dated 17-9-2001. Ex.A21 is Minutes of discussion held with the insurance companies at Hyderabad with Addl. PRL. Chief Conservator of Forest (Production) at 3.00 P.M. dated 25-4-2001. Ex.A22 is reply letter from Divl. Forest Officer to Anur Navin of Finteq dated 7-8-2001. Ex.A23 is letter from Dy. Conservator of Forests & D.F.O. Mancherial to Finteq dated 21-9-2001. Ex.A24 is letter from Dy. Conservator of Forests & D.F.O. Mancherial to Finteq Surveyors & Loss Assessors dated 9-2-2002. Ex.A25 is letter from Dy. Conservator of Forests & D.F.O. Mancherial to Finteq, Surveyors & Loss Assesssors dated 7-8-2002. Ex.A26 is letter of Finteq to Conservator of Forests, Mancherial dated 23-11-2002. Ex.A27 is letter from Oriental Insurance Company Ltd., dated 26-3-2003. Ex.A28 is reply from Dy. Conservator of Forests & D.F.O., Mancherial dated 30-3-2003. Ex.A29 is letter I.M.Department dated 9-4-2003. Ex.A30 is letter of Finteq to D.F.O., Mancherial dated 4-4-2003. Ex.A31 is letter of Oriental Insurance Co. to D.F.O.,Mancherial dated 1-7-2003. Ex.A32 is Death Certificate of Ahmed Fasuddin.
Ex.A33 is Family Members Certificate.
Ex.B1 is copy of STANDARD FIRE AND SPECIAL PERILS POLICY bearing No.F/260/2002 and the risk commenced w.e.f. 14.00 hours of 7-5-2001 to 6-5-2002. Ex.B2 is survey report of Finteq dated 28-3-2003. Ex.B3 is repudiation letter dated 1-7-2003. Ex.B4 is policy. Ex.B5 is Tender form. Ex.B6 is Confirmation orders of Conservator of Forests. Ex.B7 is Agreement executed by the purchaser.
Ex.B8 is the letter of Development Officer of Oriental Insurance Co. Ltd., calculating thepremim of stocks.
Ex.B9 is list and details of stocks insured. Ex.B10 is cheque issued towards premium. Ex.B11 is receipt of premium amount. Ex.B12 is letter of D.F.O. Mancherial dated 7-5-2001 to Branch Manager, Nizamabad. Ex.B13 is insurance cover note No.054884. Ex.B14 is insurance policy. Ex.B15 is panchanama conducted by F.R.O. Mancherial. Ex.B16 is statements of eye witnesses recorded by Forest Department. Ex.B17 is intimation to insurance authorities by telegram dated 9-6-2001. Ex.B18 is letter dated 9-6-2001 of D.F.O., Mancherial. Ex.B19 is letter dated 1`3-6-2001 of D.F.O., Mancherial. Ex.B20 is letter dated 13-6-2001 of D.F.O., Mancherial. Ex.B21 is letter of Chief Conservators of Forests dated 22-6-2001 to Prl.Chief Conservator of Forests. Ex.B22 is letter from insurance surveyor requesting documents. Ex.B23 is letter dated 28-7-2001 by D.F.O. Mancherial to Police authorities. Ex.B24 is letter dated 28-7-2001 of D.F.O., Mancherial to Fire Department. Ex.B25 is letter dated 28-7-2001 of D.F.O., Mancherial to M.R.O. Ex.B26 is Fire Service Attendance Certificate. Ex.B27 is Panchanama conducted by M.RO., Mancherial. Ex.B28 is Copy of FIR No.112/2001 dated 9-6-2001. Ex.B29 is letter dated 21-9-2001 of D.F.O. Mancherial to surveyor. Ex.B30 is letter from surveyor requesting further information. Ex.B31 is reply letter dated 7-8-2002 by D.F.O. Mancheiral to surveyor with further information. Ex.B32 is final investigation report by Police Department. Ex.B33 & 34 are letters from surveyor dated 23-11-2002 and 24-3-2003. Ex.B35 is letter from Branch Manager, Nizamabad dated 01-7-2003. Ex.B36 is letter dated 29-3-2003 of D.F.O. Mancherial to Metrological Department. Ex.B37 is letter from Branch Manager, Nizamabad dated 26-3-2003. Ex.B38 is D.O. letter of D.F.O. Mancherial to Branch Manager, Nizamabad dated 30-3-2003. Ex.B39 is letter from Metrological Department dated 9-4-2003. Ex.B40, 41 are letters from D.F.O., Mancherial to Branch Manager, Nizamabad dated 24-4-2003 and 27-9-2003. Ex.B42 are photographs.
The main point for consideration is whether the opposite parties have committed any deficiency of service and if the complainants are entitled to any relief sought for in the complaint?
We have perused the material on record. The facts not in dispute are that the first complainants husband was a Registered Forest Contractor and he registered for purchase of Abnus leaves (Beedi leaves for short) for 2001 season and was allotted Unit No.160-Bhimaram in Mancherial Division of Adilabad District and the contracted rate at which the abnus leaves were allotted was Rs.687.00/- per thousand bundles (comprising one standard bag).
Pursuant to the bid being accepted, an Agreement dated 26-2-2001 was signed with the Divisional Forest Officer, Mancherial Division, Adilabad District. It is also not in dispute that as per clause 10 of that agreement any loss on account of fire or any untoward incident, opposite parties 3 and 4 would not be responsible for the damage and therefore opposite parties 3 and 4 approached opposite parties 1 and 2 to issue a STANDARD FIRE AND SPECIAL PERILS POLICY and remitted the premium and thereafter a Policy bearing No.F/260/2002 was issued and the risk commenced w.e.f. 14.00 hours of 7-5-2001 to 6-5-2002 extending to Beedi leaves of Unit No.160 Bhimaram. It is the case of the complainant that on 9th June, 2001 a Thunder Bolt struck and fire broke engulfing all the rooms in the godown bearing Door Nos.1 to 4 and also the complainants Beedi leaves stock was in room bearing Door No.1 of Jyothi Tiles. It is not in dispute that the Fire Service Departent, Mancherial and the Police were informed, the Fire Department controlled the fire and the Beedi leaves of unit No.160-Bhimaram, 171-Yenchapalli, 105-Nacharam, 227-Jannaram, 220-Dandepalli totalling to 11,065.059 standard bags of Beedi leaves worth Rs.1,35,13,290/- were destroyed by fire. The complainants submit that the first and second opposite parties have deputed a surveyor for assessing the loss and thereafter they neither processed nor allowed his claim inspite of several representations and correspondence.
Several letters dated 9-6-2001, 10-6-2001, 4-8-2001 were addressed by opposite party No.3 to opposite parties 1 and 2 and subsequently opposite parties 1 and 2 issued various letters dated 25-6-2001, 9-2-2001 and finally by their letter dated 1-7-2003 repudiated the claim on the ground that the damage to beedi leaves due to thunder bolt was not established.
It is the case of opposite parties 1 and 2 that there is no privity of contract between the complainants and them since the policy was issued to opposite party No. 3 and the premiums were also paid by opposite party No.3 and that they are no way connected with the complainants. The learned counsel for opposite parties 1 and 2 drew our attention to a clause in the agreement which states as follows:
the department shall insure the leaf at godowns and pay the premium to the insurance companies. The purchaser shall reimburse the insurance charges paid by the department along with first instalment In view of this opposite parties 1 and 2 contend that opposite party No.3 is the insured and the name of the proposer in the proposal form is D.F.O., Mancherial. They also contend that the fire accident due to thunder bolt was not established since there is no certificate from the Meteorological Department.
Opposite parties 3 and 4 contend that as per clause 10 of their agreement with the complainants, they are not liable for any loss or damage caused due to fire or any other untoward incident and to safeguard the interest of the complainants, they have approached opposite parties 1 and 2 and an insurance was taken to cover 24 unit purchasers. They submit that opposite parties 1 and 2 are liable to pay the claim amount as the policy was obtained by them on behalf of the 24 unit purchasers i.e. beedi leaves contractors.
We first address ourselves to the issue whether there is any privity of contract between the complainants and opposite parties 1 and 2?
It is not in dispute that opposite parties 3 and 4 i.e. Forest Department have taken a policy from opposite parties 1 and 2 i.e. a Standard Fire and Special Perils Policy bearing No. F/260/2002 and Cover Note No.054884 dated 7-5-2001 in favour of Divisional Forest Officer, Mancherial account of 24 unit purchasers. Opposite party No.3 in their counter stated that they insured the entire beedi leaves stock of all units of Mancherial division with opposite parties 1 and 2 and paid a premium of Rs.2,85,437/- for the stocks stored at various godowns. It is also not in dispute that the first complainants husband is one of the 24 unit purchasers. Ex.B1 is the copy of Standard Fire and Special Perils Policy with the risk commencing from 7-5-2001 to 6-5-2002. It is pertinent to note that in this Ex.B1 filed by opposite parties 1 and 2 i.e. insurance company, it is stated as follows:
Name: D.F.O. Address of A/c 24 Unit Beedi leaves stock in godowns insured at various places Location:
Risk address Various godowns as per list lodged With the company.
Risk Description Stock of Beedi leaves in Godown Item Description Beedi leaves and Beedies It is also pertinent to note that Ex.B13, which the cover note clearly states that description of risk includes:
on stock of Beedi leaves in the godown stored or lying in the building of first class construction situated at various places as per list lodged with the company.
Ex.B9 clearly shows the Statement of Units whereas the premium payable for the stocks of Beedi Leaves at godowns in which in Sl.No.11 Unit 160-Bheemaram is clearly written and the premium is at 0.00285, 5% service tax on premium and the amount collected was Rs.16,527/-. The total amount collected from all these 24 unit purchasers is Rs.2,85,437/-. Ex.B12 i.e. letter No.R.C.1805/2001 dated 7-5-2001 clearly states the break up of the total premium paid by opposite parties 3 and 4 to opposite parties 1 and 2 as follows:
1. B.L. stocks at various godowns Rs.2,85,43-00
2. Money in transit Rs. 17,500-00
-----------------
Total Rs.3,02,937-00 ================ All these exhibits clearly show that the total premium was paid by opposite parties 3 and 4 to opposite parties 1 and 2 and these premiums were payable by the 24 unit purchasers to opposite parties 3 and 4. It is no bodys case that these unit purchasers need not reimburse the premiums to opposite parties 3 and 4.
The contention of opposite parties 1 and 2 that there is no privity of contract between them and the complainants i.e. Beedi leaves contractors in unsustainable on the ground that Ex.B1, which the insurance cover note and also Ex.B9 which is the unit wise premium of the 24 unit purchasers clearly shows that the insurance was taken by opposite parties 3 and 4 i.e. Forest Department only on behalf of the 24 unit purchasers.
It is clearly described in the risk cover and the location as well as risk description. The unit purchasers are beneficiaries of the insurance policy and therefore the contention of opposite parties 1 and 2 that there is no privity of contract cannot be sustained.
Now we address ourselves to the contention of opposite parties 1 and 2 that the complainants could not establish that the fire was due to thunder bolt.
Opposite party No.1 denied in their counter that there was any thunder bolt on 9-6-2001 and that the complainants did not file any information to show that there was any thunder bolt from the Meteorological Department. We observe from the record that after the accident, Forest Department and the Revenue Department had conducted panchanamas separately in which the cause of fire was clearly described as due to thunder bolt. Ex.A7 is the F.I.R. in which it is stated that the accidental fire is due to striking of thunder bolt. Ex.A8 is the Final report of the fire accident in which it is clearly stated as follows:
In this case no foul play or suspicion is established on anybody.
Apparently this is an accidental fire due to striking of thunder Bolt.
Hence this case is referred as Accidental Fire.
In this final report, 160-Bheemaram is clearly listed that 2514 bags have been destroyed. Further the opposite parties 3 and 4 have also tried to obtain a certificate from the Mancherial Meteorological Department and received a reply vide Ex.B39 dated 9-4-2003 that there is no Meteorological Departments observatory at Mancherial and hence the data is not available. Keeping in view the Panchanamas which were recorded by the Revenue Department and Police Department separately i.e. Exs.A9 and A10 and also Ex.A8 which is the final Police report, we are of the considered view that the contention of opposite parties 1 and 2 in stating that the cause of fire is not established is unsustainable.
Now we address ourselves to the issue whether there is any deficiency of service on the part of opposite parties 1 and 2 in not settling the claim and what is the quantum of compensation that has to be paid to the complainants?
Keeping in view the aforesaid discussion, we hold that there is deficiency of service on behalf of the insurance company in not settling the claim. To reiterate we observe that the complainants are beneficiaries to the policy taken by opposite parties 3 and 4 and that the cause of fire was established by the complainants to be on account of thunder bolt.
Now we address ourselves to the quantum of amount that has to be paid by opposite parties 3 and 4 to the complainants?
Ex.B2 is the insurance report by FINTEQ dated 28-3-2003 in which the surveyor has stated the claim as follows:
Policy No. and Validity Insured Subject Matter of Insurance Total Sum insured (Rs.) Amt.
Claimed (Rs) Unit Sum Insured (Rs.) United Name and No. 260/2002 07-05-2001 to 06-05-2002 DFO Mancherial Stock of Beedi Leaves in godown 953.842 Lakhs 33,91,073 55,22,965 Bheemaram-160 262/2002 08-05-2001 to 07-05-2002 DFO karimnagar Stcok of Beedi Leaves in godown 453.890 Lakhs 21,07,697 14,03,023 Nacharam-105 LOGISTICS FOR DEDUCING RATE PER SB-BHEEMARAM UNIT No.160.
Description Beedi leaves collected from Govt.Land-IA Beedi leaves collected from private Land-IB Total Amount Qty. SBs Rate/SB Amount Rs.
Qty SBs Rate SB Amount Rs.
Tender Rate 1980.493 687=99 1362559=38 205.000 687=99 141037=95 1503597=33 ADD Reimbursable Collection charges 1980.493 540 1069466=22 205.000 630 129150=00 1198616=22 ADD Misc. Exp.
1980.493 250 495123=25 205.000 250 51250=00 546373=25 Total 3248586=80 Gross Average rate deduced per SB Total collection (1980.493 + 205) = 2185.493 (Which includes deviation/short receipts when compared with total quantity recorded in IA and IB) Total Amount 3248586=80
- - - - - - - - - - - -
- - - - - - -
- - - - - - - -
Total collection 2185.493 1486=43 LESS Profit 47=63 Rate per SB on indemnity basis deduced 1438=80 LOGISTICS FOR DEDUCING RATE PER SB-YENCHAPALLY UNIT No.171.
Description Beedi leaves collected from Govt.Land-IA Beedi leaves collected from private Land-IB Total Amount Qty. SBs Rate/SB Amount Rs.
Qty SBs Rate SB Amount Rs.
Tender Rate 2592.694 427 1107080=34 40.000 427 17080=00 1124160.34 ADD Reimbursable Collection charges 2592.694 540 1400054=76 40.000 630 25200=00 1425254=76 ADD Misc. Exp.
2592.694 250 648173=50 40.000 250 10000=00 658173=50 Total 3207588=60 Gross Average rate deduced per SB Total collection (2592.694 + 40.000) = 2632.694 (Which includes deviation/short receipts when compared with total quantity recorded in IA and IB) Total Amount 3207588=60
- - - - - - - - - - - -
- - - - - - -
- - - - - - - -
Total collection 2632.694 1218=37 LESS Profit 47=63 Rate per SB on indemnity basis deduced 1170=74
11. WARRANTIES:
The surveyor did not find any breach of warranty as on the date of visit to the insured premises. The godown has only two entrances and no windows for both the godowns. The roof of the godown is covered with G.I.sheets. The area open is less than the stipulated openings of the godown. The godown does not have any electrical Connection. No process involving heat/open fire is undertaken in the godown.
12. DEPRECIATION:
The beedi leaves stock being fresh, no depreciation is applicable.
13. SALVAGE:
The operation of fire fighting and dousing the beedi leaves stored in gunny bags was carried on for 54 hours (more than 2 days). The insured had the opportunity to take out the unaffected guny bags and save the same in our considered opinion. Unfortunately, it appears that the officials of the DFO paid no attention in this regard. In the considered opinion of this surveyor, a minimum quantity of 5% of the quantity stocked could have been comfortably saved. In view of this, the surveyor is of the opinion that 5% of the quantity affected is deemed salvage, though insured has not offered any salvage value. However, the surveyor has considered 5% of the claim amount as deemed salvage value in the assessment of loss.
14. ADEQUACY OF SUM INSURED:
Based on the quantity of beedi leaves considered for assessment of loss and the rate per SB deduced by the surveyor, the value of stocks of beedi leaves, which got affected due to fire occurrence, which is said to have been caused by thunderbolt with lightning, damaging the stock of beedi leaves, the sum insured is verified to opine regarding applicability of pro-rata average clause.
Unit Name Rate/SB No.of SBs Amount in Rs.
S.I. in Rs.
Avg. Clause Bheemaram 1438=80 2137,290 30,75,132=85 55,22,965=00 Not applicable Yenchapally 1170=74 2595.965 30,39,200=06 34,24,200=00 Not applicable Keeping in view that their own surveyor has assessed for unit 160-Bheemaram at Rs.30,75,132-85 ps. i.e. No. of standard bags at 2137.290 x rate per standard bag is Rs.1438.80 = Rs.30,75,132-85 ps. and for Yenchapally Unit No.171 at Rs.30,39,200-06 ps. i.e. No of standard bags at 2595,965 x rate per standard bag is Rs.1170.74 = Rs.30,39,200-06 ps., we allow this complaint as follows:
In the result this complaint is allowed in part directing opposite parties 1 and 2 to pay to the complainants an amount of Rs. Rs.30,75,132-85 ps as assessed by their surveyor together with interest at 9% p.a. from the date of repudiation i.e. 1-7-2003 till the date of realization together with costs of Rs.5,000/- within a period of four weeks from the date of receipt of this order. Complaint against opposite parties 3 and 4 is dismissed.C.D.No.26/2005
For the same reasons as stated in C.D.No.27/2005, this complaint is allowed in part directing opposite parties 1 and 2 to pay to the complainants an amount of Rs.30,39,200-06 ps as assessed by their surveyor together with interest at 9% p.a. from the date of repudiation i.e. 1-7-2003 till the date of realization together with costs of Rs.5,000/- within a period of four weeks from the date of receipt of this order. Complaint against opposite parties 3 and 4 is dismissed.
PRESIDENT. LADY MEMBER. MALE MEMBER.
JM Dt.
29-9-2008 //APPENDIX OF EVIDENCE// Witnesses examined for Complainant: Opposite Party:
-Nil- -Nil-
Exhibits marked on behalf of the complainant:
Ex.A1-Agreement dated 26-2-2001 between the complainant and opp. parties 3 and
4. Ex.A2-Insurance policy bearing No.F/260/2002 dated 7-5-2001.
Ex.A3-Cover note No.054884 dated 7-5-2001.
Ex.A4-Receipt dt.7-5-2001.
Ex.A5-Police complaint dated 9-6-2001.
Ex.A6-Telegram issued by 3rd respondent dated 9-6-2001.
Ex.A7-F.I.R. issued by S.H.O. Mancherial dated 9-6-2001.
Ex.A8-Final report in Cr.No.112/2001 of S.I. of Police, Mancherial before J.F.C.M., Luxxetipet, dated 26-3-2002.
Ex.A9
-Panchanama of Forest Department dated 9-6-2001.
Ex.A10-Panchanama of M.R.O., dated 11-6-2001.
Ex.A11-Letter from Dy. Conservator of Forests to Conservator of Forests dt 9-6-2001.
Ex.A12-Letter from Conservator of Forests to Prl. Chief Conservator of Forests dated 10-6-2001.
Ex.A13-Letter from Dy.Conservator of Forests to Conservator of Forests dt 13-6-2001.
Ex.A14-News paper clipping from Eenadu telugu daily dated 11-6-2001.
Ex.A15-Letter from Finteq surveyors and loss assessors dated 25-6-2001.
Ex.A16-Fire Service Attendance Certificate issued by Fire Station, Mancherial dated 13-9-2001.
Ex.A17-Report in letter No.1806/2001 submitted by D.F.O. Mancherial to Conservator of Forests, Adilabad dated 13-6-2001.
Ex.A18-Map plan of godowns at Jyothi Tiles at Mancherial.
Ex.A19-Layout plan of godown.
Ex.A20-Certificate issued by D.F.O., dated 17-9-2001.
Ex.A21-Minutes of discussion held with the insurance companies at Hyderabad with Addl. PRL. Chief Conservator of Forest (Production) at 3.00 P.M. dated 25-4-2001.
Ex.A22-Reply letter from Divl. Forest Officer to Anur Navin of Finteq dated 7-8-2001.
Ex.A23-Letter from Dy. Conservator of Forests & D.F.O. Mancherial to Finteq dated 21-9-2001.
Ex.A24-Letter from Dy. Conservator of Forests & D.F.O. Mancherial to Finteq Surveyors & Loss Assessors dated 9-2-2002.
Ex.A25-Letter from Dy. Conservator of Forests & D.F.O. Mancherial to Finteq, Surveyors & Loss Assesssors dated 7-8-2002.
Ex.A26-Letter of Finteq to Conservator of Forests, Mancherial dated 23-11-2002.
Ex.A27-Letter from Oriental Insurance Company Ltd., dated 26-3-2003.
Ex.A28-Reply from Dy. Conservator of Forests & D.F.O., Mancherial dated 30-3-2003.
Ex.A29-Letter I.M.Department dated 9-4-2003.
Ex.A30-letter of Finteq to D.F.O., Mancherial dated 4-4-2003.
Ex.A31-Letter of Oriental Insurance Co. to D.F.O.,Mancherial dated 1-7-2003.
Ex.A32-Death Certificate of Ahmed Fasuddin.
Ex.A33 is Family Members Certificate.
Exhibits marked on behalf of the opposite parties:
Ex.B1-STANDARD FIRE AND SPECIAL PERILS POLICY bearing No.F/260/2002. Ex.B2-Survey report of Finteq dated 28-3-2003.
Ex.B3-Repudiation letter dated 1-7-2003.
Ex.B4-Policy.
Ex.B5-Tender form. Ex.B6 is Confirmation orders of Conservator of Forests.
Ex.B7-Agreement executed by the purchaser.
Ex.B8-Letter of Development Officer of Oriental Insurance Co. Ltd., Ex.B9-List and details of stocks insured.
Ex.B10-Cheque issued towards premium.
Ex.B110-Receipt of premium amount.
Ex.B12-Letter of D.F.O. Mancherial dated 7-5-2001 to Branch Manager, Nizamabad. Ex.B13-Insurance cover note No.054884.
Ex.B14-Insurance policy.
Ex.B15-Panchanama conducted by F.R.O. Mancherial.
Ex.B16-Statements of eye witnesses recorded by Forest Department.
Ex.B17-Intimation to insurance authorities by telegram dated 9-6-2001.
Ex.B18-Letter dated 9-6-2001 of D.F.O., Mancherial.
Ex.B19-Letter dated 1`3-6-2001 of D.F.O., Mancherial.
Ex.B20-Letter dated 13-6-2001 of D.F.O., Mancherial.
Ex.B21-Letter of Chief Conservators of Forests dated 22-6-2001 to Prl.Chief Conservator of Forests.
Ex.B22-Letter from insurance surveyor requesting documents.
Ex.B23-Letter dated 28-7-2001 by D.F.O. Mancherial to Police authorities.
Ex.B24-Letter dated 28-7-2001 of D.F.O., Mancherial to Fire Department.
Ex.B25-Letter dated 28-7-2001 of D.F.O., Mancherial to M.R.O. Ex.B26-Fire Service Attendance Certificate.
Ex.B27-Panchanama conducted by M.RO., Mancherial.
Ex.B28-Copy of FIR No.112/2001 dated 9-6-2001.
Ex.B29-Letter dated 21-9-2001 of D.F.O. Mancherial to surveyor.
Ex.B30-Letter from surveyor requesting further information.
Ex.B31-Reply letter dated 7-8-2002 by D.F.O. Mancheiral to surveyor with further information.
Ex.B32-Final investigation report by Police Department.
Ex.B33 & 34-Lletters from surveyor dated 23-11-2002 and 24-3-2003.
Ex.B35-Letter from Branch Manager, Nizamabad dated 01-7-2003.
Ex.B36-Letter dated 29-3-2003 of D.F.O. Mancherial to Metrological Department. Ex.B37-Lletter from Branch Manager, Nizamabad dated 26-3-2003.
Ex.B38-D.O. letter of D.F.O. Mancherial to Branch Manager, Nizamabad dt 30-3-2003.
Ex.B39-Letter from Metrological Department dated 9-4-2003.
Ex.B40, 41-Letters from D.F.O., Mancherial to Branch Manager, Nizamabad dated 24-4-2003 and 27-9-2003.
Ex.B42-Photographs.
PRESIDENT. LADY MEMBER.
MALE MEMBER.
JM Dated. 29-9-2008