State Consumer Disputes Redressal Commission
R.P. Surendra Kumar vs The Oriental Insurance Company Ltd. on 11 October, 2013
BEFORE THE A.P STATE CONSUMER DISPUTES REDRESSAL COMMISSION AT HYDERABAD. FA 926 of 2012 against CC 57/2011, Dist. Forum, Chittoor Between: R.P. Surendra Kumar S/o. R. Parthasarathi Naidu Lorry Owner AP 06 U 8578 D.No. 1-74, R.S.L.S. Gandhi Road Extn. Chittoor-517 001. *** Appellant/ Complainant And 1) The Oriental Insurance Company Ltd. Chittoor Branch Rep. by its Branch Manager Opp. Court Building P.H. Road, Chitoor-517 001. 2) The Oriental Insurance Company Ltd. Divisional Office, Tirupathi Division APSFC Buildings, N.T. Road Tirupathi-517 507 Rep. by its Divisional Manager *** Respondents/ O.Ps. Counsel for the Appellant : M/s. D. Kodanda Rami Reddy Counsel for the Respondent: M/s. N. Mohana Krishna CORAM: SMT. M. SHREESHA, PRESIDING MEMBER & SRI S. BHUJANGA RAO, MEMBER FRIDAY, THE ELEVENTH DAY OF OCTOBER TWO THOUSAND THIRTEEN ORAL ORDER:
(Per Smt. M. Shreesha, Member) ***
1) Aggrieved by the order in C.C. No. 57/2011 on the file of the Dist. Forum, Chittoor, the complainant preferred this appeal.
2) The brief facts as stated in the complaint are that the complainant got his lorry bearing No. AP 16 U 8758 insured with the opposite party insurance company for IDV of Rs. 3 lakhs covering the period from 24.09.2011 to 23.9.2002. While so, on 18.5.2002 it met with an accident near Hosakota, Bangalore. On a report the police registered it as a case in Crime No. 174/2002. The complainant approached the opposite parties with relevant documents to settle the claim and prepared to surrender the vehicle.
The insurance company without proper verification sent a letter dt. 27.9.2002 settling the claim much below the estimates. The surveyor also estimated the loss. The complainant submits that he presented the quotation for spare parts and repairs at Rs. 3,78,710/-. On account of non-settlement of claim the complainant incurred loss of earnings and has been paying rental charges for all this period. In all the complainant had incurred an amount of Rs. 6,05,200/-. The complainant submits that the claim application filed before the MACT, Chittoor in MVOP No. 112/2003 was dismissed as it has no jurisdiction. The complainant alleges that in spite of several requests the opposite parties did not settle his claim. Hence this complaint praying for a direction to the opposite parties to pay a sum of Rs. 6,05,200/- together with compensation and costs.
3) Op1 filed counter adopted by Op2 denying the allegations made by the complainant. They contended that the complaint is barred by limitation as the accident took place on 18.5.2002 whereas the complaint was filed on 17.3.2011 after a lapse of about 9 years. On intimation of accident Op1 deputed a surveyor who estimated the loss and the same was forwarded to Op2 which in turn sent a letter dt. 27.9.2002 to the complainant giving options for settlement of claim at Rs. 1,22,250/- or Rs. 1,47,050/- as there is violation of terms of the policy. They denied the allegation of the complainant that they took advantage of dismissal of MVOP before the MACT and did not respond to the complainant. There is no negligence or deficiency in service on their behalf and therefore prayed for dismissal of the complaint with costs.
4) The Dist. Forum based on the evidence adduced i.e., Exs. A1 to A6 and Exs. B1 to B5 and the pleadings put forward dismissed the complaint.
5) Aggrieved by the said order, the complainant preferred this appeal.
6) The point that falls for our consideration is whether the order of the Dist. Forum is vitiated by mis-appreciation of fact or law?
7) It is the contention of the appellant/complainant that apart from damage to the vehicle which was estimated at Rs. 3,78,710/-, on account of non-settlement of his claim he incurred additional amounts towards parking charges, and he also lost earnings for all this period in all amounting to Rs. 6,05,200/-. Non-settlement of claim amounts to deficiency in service and therefore claimed an amount of Rs. 50,000/- towards compensation.
8) It is the contention of the opposite parties that the complaint is barred by limitation and that there is violation of terms of the policy as the vehicle was carrying more than the permissible capacity. In view of violation of conditions of the policy they are not liable to pay any amount. However, based on the surveyor report they made an offer for settlement of claim on non-standard basis at Rs. 1,22,250/- or Rs. 1,47,020/- as there is breach of conditions of the policy for which the complainant was not agreeable.
9) It is pertinent to note that the complainant filed an application u/s 24-A of the Consumer Protection Act seeking condonation of delay along with the complaint and taking into consideration the facts and circumstances of the case and in the light of proceedings before the MACT, Chittoor, the Dist. Forum allowed the application and registered the complaint. As no appeal has been preferred against the said order it has attained finality. The Dist. Forum has also made a specific observation with regard to limitation with which we agree.
10) The insurance company did not explain the enormous delay in settling the claim. The National Commission in Sushanthkumar Ray Vs. Oriental Insurance Company Ltd. reported in 2003 (2) CPR 116 wherein it was held that two months period is reasonable for insurance company to settle the claim after receipt of report of surveyor. Unexplained delay beyond that period amounts to deficiency in service.
11) In the light of repudiation on the ground that the vehicle was carrying passengers in excess, the question is whether the insurance company could repudiate the claim on the said ground. In fact as long back as in 1996 in B.V. Nagaraju v. M/s. Oriental Insurance Co. Ltd. Divisional Office, Hassan, reported in II (1996) CPJ 18 (SC)=I (1997) ACC 123 (SC)=1996 (4) SCC 647 the Honble Supreme Court held that Merely by lifting a person or two, or even three, by the driver or the cleaner of the vehicle without the knowledge of the owner, cannot be said to be such a fundamental breach that the owner should, in all events, be denied indemnification. The misuse of the vehicle was somewhat irregular though, but not so fundamental in nature so as to put an end to the contract, unless some factors existed which, by themselves had gone to contribute to the causing of the accident.
12) The Honble Supreme Court in Amalendu Sahoo Vs. Oriental Insurance Company Ltd. reported in II (2010) CPJ 9 (SC) excerpted the guidelines issued by insurance company for settling the claim on non-standard basis.
S.No. Description Percentage of settlement
(i) Under declaration of licensed Carrying capacity Deduct 3 years difference in premium from the amount of claim or deduct 25% of claim amount whichever is higher.
(ii) Overloading of vehicles beyond licensed carrying capacity Pay claims not exceeding 75% of admissible claim.
(iii) Any other breach of warranty/condition of policy including limitation as to use.
Pay up to 75% of admissible claim.
13) In view of the above guidelines the insurance company was not justified in repudiating the claim in its entirety. It could have settled the claim on non-standard basis as stated above. The IDV of the vehicle is Rs. 3,00,000/-. Since the Honble Supreme Court had opined that violation of such condition would entail the insurance company to settle the claim at 75%, we are of the opinion that the complainant is entitled to 75% of IDV on non-standard basis, which comes to an amount of Rs. 2,25,000/-.
14) In the result the appeal is allowed in part setting aside the order of the Dist. Forum. Consequently, the complaint is allowed in part directing the respondent/insurance company to pay Rs. 2,25,000/- with interest @ 9% p.a., from the date of complaint till the date of realization together with costs of Rs.
5,000/-. Time for compliance four weeks.
1) _______________________________ PRESIDING MEMBER
2) ________________________________ *pnr MEMBER UP LOAD O.K.