Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 0]

State Consumer Disputes Redressal Commission

Gannu Pranathi And Another Polumalla ... vs Bajaj Allianz Life Insurance Company ... on 26 June, 2014

  
 
 
 
 
 

 
 
 





 

 



 

BEFORE A.P STATE CONSUMER DISPUTES REDRESSAL COMMISSION AT HYDERABAD 

 

  

 

  

 

FA 319 of 2013
against CC 08 of 2012 on the
file of the District Consumer Forum, Nalgonda 

 

  

 

  

 

 Between: 

 

  

 

1) Gannu Pranathi W/o Late Venkat Reddy,
Aged about 37 years, 

 

    Occ: Household, 

 

2) Gannu Sai Theja Reddy S/o Late Venkat
Reddy, Age: 17 years, 

 

    Occ: Student,
being minor represented by his natural mother 

 

      

 

    R/o Polumalla Village of
Noothankal Mandal, Nalgonda District. 

 

  

 

                                                            Appellants/Complainants. 

 

  

 

  

 

AND 

 

  

 

  

 

1) Bajaj Allianz Life Insurance Company
Limited, H.No.1-6-60, 

 

    Ground Floor,
Srilekha Complex, Nallala Bhavi Road, Suryapet Town 

 

    and Mandal,
Nalgonda District.  Represented by its Branch Manager. 

 

  

 

2) The Claims Review Committee, Bajaj
Allianz Life Insurance 

 

    Company Limited, 5th Floor,
G.E.Plaza, Airport Road, Yerawada, 

 

    Pune-411 006, Maharashtra State.  Represented
by its Authorized 

 

    Signatory. 

 

  

 

                                                     ..
Respondents/Opposite Parties. 

 

  

 

  

 

  

 

Counsel for the Appellants : Mr. K.
Narasimha Chari. 

 

  

 

Counsel for the Respondents : Mr. Karra
Srinivas  

 

  

 

QUORUM:  

 

  

 

HONBLE SRI JUSTICE GOPALA
KRISHNA TAMADA, PRESIDENT 

 

AND 

 

SRI R. LAKSHMINARASIMHA RAO, HONBLE MEMBER 
 

Thursday, the Twenty Sixth Day of June, TWO THOUSAND FOURTEEN     Oral Order : ( As per Sri R. Lakshminarasimha Rao , Honble Member )

1. The first appellants husband, namely , Gannu Venkat Reddy during his lifetime obtained life insurance policy bearing number 0184725534 for an assured sum of Rs.7,50,000/- for the period from 09.09.2010 to 09.09.2035 from the respondent-insurance company. The first appellants husband died on 16.09.2010 and after the death of her husband, the first appellant lodged claim with the respondent -insurance company. The respondent has not paid the claim amount on the premise that the insured concealed the fact that he was suffering from carcinoma penis with bilateral inguinal nodes. Hence, the first appellants filed the complaint claiming the sum assured from the respondent

-insurance company.

2. The respondent -insurance company resisted the claim on the premise that the insured was suffering from carcinoma penis with bilateral inguinal nodes prior to obtaining the insurance policy and he was treated in Bibi General Hospital and Cancer centre. The insured had undergone surgery for carcinoma penis with bilateral inguinal nodes on 4.05.2009 at Bibi General Hospital and Cancer Centre, Hyderabad . . The investigation conducted by the respondent -insurance company disclosed that the insured suffered from cancer and he was treated for 21 days at General Hospital and Cancer Cetnre, Hyderabad. Thus, the respondent supported repudiation of the claim.

3. The first appellant has filed her affidavit and the documents, Exs.A1 to A-8-. On behalf of the respondent- insurance company, the manager of the first respondent insurance company filed his affidavit and Dr. China Babu was examined as RW1 and ExB1 to B7 had been marked.

4. The District Forum dismissed the complaint on the premise that the insured concealed the fact of his suffering from carcinoma penis with bilateral inguinal nodes at the time of submitting the proposal. The District Forum held the appellants entitled to refund of the premium paid by the first appellants husband to the respondent-insurance company.

5. Feeling dissatisfied by the order of the District Forum, the complainant has filed appeal contending that the District Forum has not considered the evidence on record in correct perspective. The appellants contended that the District Forum failed to take into consideration of the of evidence of RW.1, Dr. China Babu to the effect that as on the date of discharge of the deceased all his vital organs were in normal condition and there is no corroborative evidence on the part of the respondents that the insured suppressed the disease and that at the time of submission of proposal form the insured was not suffering from any ailment and since the application was filled at the instance of the agent of the respondents and hence if there are any lapses in filling up the application, the respondents and its agent are liable for the same, there are no suppression of any material facts made in the proposal and thus prayed for relief as to the assured amount.

6. The learned counsel for the respondent -insurance company has filed written arguments.

7. The point for consideration is whether the respondent is entitled to the benefits conferred by the insurance policy?.

8. The facts which have been admitted and which do not require much discussion are that on 31.08.2010 the respondent insurance company had issued Life Insurance Policy in favour of the first appellants husband for the sum assured of Rs.7,50,000/- and the insured died on 16.09.2010. The first appellant had lodged claim for payment of the sum assured under the policy.

9. The respondent -insurance company repudiated the claim on the premise that the insured suppressed the fact that he was suffering from carcinoma penis with bilateral inguinal nodes . The first appellants husband submitted proposal on 31.08.2010 that he was not suffering from any disease. The contention of the first appellant is that her husband was hale and healthy and the respondent-insurance company had not medically examined him, for he was healthy at the time of taking the insurance policy.

10 The Medical Record of the Bibi General Hospital and Cancer Centre, Hyderabad would establish the insured suffering from carcinoma penis with bilateral inguinal nodes and that he had undergone surgery on 02.05.2009 and he was discharged from the hospital on 18.05.2009. In the discharge summary it is noted that the insured was admitted in the hospital on 27.04.2009 with confirmed carcinoma penis with bilateral inguinal nodes -.

11. The learned counsel for the appellants has contended that the respondent failed to prove that the deceased suppressed that she was suffering from cancer. He relied on the following decisions;

i)             New India Assurance company Limited Vs. Tambireddy Subbaraghava Reddy, AIR 1961 AP 295

ii)           Krapa Vidyavathi and others Vs. Life Insurance Corporation of India and others, 2012 (2) ALD 479

iii)          Life Insurance Corporation of India Vs. Kalva Subhadramma, 2009 (3) ALD 790

iv)          Kulla Ammal (died) and others Vs. The Oriental Government Security Life Assurance Ltd, AIR 1954 Madras 636

v)           Life Insurance Corporation of India Vs. Smt. G.M. Chenna Basamma, (1991) (1) SCC 357

vi)          LIC of India and others Vs. Asha Goel (Smt) and another (2001) 2 SCC 160  

12. In Tambhi Reddi Subbaragahva Reddy (supra), the assignee of the policy holder filed suit for payment of the sum assured on the life of his adoptive father who submitted proposal to the insurance company on 21.8.1947 to obtain policy on his life for a sum of Rs.20,000/-. He was examined by two doctors on the panel of the insurance company. He paid premia regularly up till 1950. When owing to non payment of premium amount the policy was lapsed. On 28.2.1950 the insured applied for revival of the life insurance policy by submitting declaration of good health and he died subsequently on 19.2.1952 and thereafter the assignee of the policy submitted claim which was repudiated on the ground that the insured had given false and inaccurate answers to some of the questions in the proposal and in the personal statements made before the medical consultants of the insurance company that he had no previous ailments.

13. The Court of Subordinate Judge, Nellore decreed the suit and in the appeal preferred by the Insurance company, the Honble High Court held that two years after issuance of the Insurance policy, the Insurance company cannot avoid the policy on the ground of mis-statements or untrue answers unless the insurer is able to establish the statement was false and it was made suppressing the facts material to disclose and such statement was fraudulently made as also that the policy holder knew at the time of making the statement that it was false to his knowledge.

14. The High Court held : death is a most natural event and it is uncertain as to the point at which it will happen. Every man must face the risk of death although various factors contribute to its happening sooner or later; the circumstances in which he is placed, habits, the mode of life, his age, occupation and a host of other circumstances. Since the insured proceed on the calculation of the average duration of human life, based on a consideration of these and similar factors, it is of the utmost importance that such personal details of the life insured ought to be revealed to; them as being likely to affect their calculations

15. Krap Viyavathi (Supra) is a case where the question that fell to the consideration of the High Court was whether failure of the insured to mention his hospitalization six years prior to obtaining the policy does amount to suppression of material fact. The High Court referring to the decision of Division Bench in LIC of India Vs. Bogadichandravatamma, held that duty is cast on the insured to make true and complete disclosure of material facts which however does not extend to the matter not within his knowledge. It was held though the insured made false statement that he was never hospitalized and did not suffer from any ill-health, it cannot be considered to be suppression of material fact in the circumstances where he submitted proposal six years after he was discharged from the hospital and after his being was cured of the ailments for which he underwent treatment at the hospital and in absence of evidence that he died of heart attack which was result of hypertension that he stated to have suffered.

16. In Kalva Subhadramma ( supra) the insurance company repudiated the claim on the ground that the husband of the nominee withheld correct information as to his health at the time of taking out the policy and that he was suffering from diabetes for about four years prior to the policy and had been treated therefor.

The High Court held that the questionnaire was not explained to the insured so as to attribute concealment of material facts on his part. The agent who filled up the proposal form and was examined by the insurance company stated that he could not read and explain all the columns in the proposal form to the insured. The High Court observed that in the light of the decision in Bogadi Chandravathammas case (surpa) the declaration by itself does nto discharge the onus resting on the insurance company.

17. In kulla Ammals ( supra ) , Madras High Court considered the requirement of proof for repudiation of liability of the insurance company on the ground of false statement made by the insured. The insured did not know English and he was onoy able to sign his name in Tamil. There was no evidence on record to show that the questions were explained and interpreted to the insured. The insurance company did not examine any witnesses. The High Court held that a person cannot be held bound in law by his signature to a document which he does not understand.

18. In Chenna Basamma ( supra ) the Honble Supreme Court considered the obligation of the insured and insurance company on the premise of an insurance contract. It was held that the LIC has failed to discharge the burden of proving its plea that the serious illness of the insured at the time of taking of the policy and knowingly suppressing the material information. Further, the Apex court held that the doctors examined were not in a position to state anything about the identity of the patient. It was held in the 10th paragraph of the judgment as under :

According to the evidence of three other doctors DW 5, DW 6 an DW 10, they had examined and treated a person bearing the name Gurupadayya or Gurupadaiah or Gurupadlappa. But none of them is in a position to say that it was the same person as the deceased husband of the present plaintiff. They are not in a position to indicate anything whereby the identity of the patient an be proved or inferred. Th ere is no mention of the fathers name or residence of the patient and their depositions can be of evidentiary value only if the statement of Dr. Kumar DW 4 is accepted.

If the evidence of DW 4 is rejected as we have already done, the evidence of other three doctors by themselves is not of any help. As against this, the evidence of the Corporations doctors who had certified the good health of the insured or were negligent in performing their duty. They had submitted confidential reports about the health of the insured and were of the opinion that he was in good health.

We, therefore, agree with the High Court that the defendant Corporation has failed to discharge the burden of proving the defence story about the serious illness of the insured at the time of taking out the insurance policies and knowingly suppressing the material information .

 

19. The insured was a matriculate and he was an employee and was working as Accounts Manager with JVR Travels.

He had the knowledge of the disease carcinoma penis with bilateral inguinal nodes and the treatment he underwent therefor. However, the insured had not disclosed in the proposal, of the particulars of disease he suffered and the treatment he underwent at Bibi Cancer Hospital. As such the aforementioned decisions have no application to the facts of the case.

20. The doctor,RW1 deposed that the patient by name Venkat Reddy was admitted to the hospital on 27.04.2009 with the complaint of Penis Carcinoma and he operated upon the patient and at the time of discharge, the patients condition was stable. He deposed:

I am working as Consultant Surgeon, Oncologist since 5 years in Bibi General Hospital and Cancer Centre. On 25.04.2009 the patient by name Gannu Venkat Reddy , S/o Chandra Redy, R/o Polumalla village came to our hospital and registered his name in the hospital with the complaint that he had ulcer over penis. He came to the hospital with biopsy report taken from some other hospital. Accordingly, he admitted in our hospital on 27.04.2009 under Arogyasree Health Insurance Scheme. On 2.5.2009 the patent was operated for carcinoma penis by partial amputation of + bilateral inguinal nodal dissection by me. And he was discharge on 18.05.209. Ex. B-1 is the hospital registration form. Ex. B02 is the Discharge Summary.
 

21. The appellants except disputing the identity of the patient, had not e1icted anything from the evidence of the doctor. The insured had the knowledge of the disease and he had undergone treatment therefor. The decision to repudiate the claim was taken by the respondent-insurance company based on the medical record . The first appellant could not show how the order under appeal could be said to suffer from any infirmity.

22. The Honble Supreme Court in Satwant Kaur Sandhu vs New India Assurance Company Ltd IV(2009)CPJ 8(SC) held that a contract of insurance is one of utmost good faith on the part of the assured and the Court observed: Thus it needs little emphasis that when an information on a specific aspect is asked for in the proposal form, an assured is under a solemn obligation to make a true and full disclosure of the information on the subject which is within his knowledge. It is not for proposer to determine whether the information is sought for is material for the purpose of the policy or not.

23. In the aforementioned decision the repudiation of the claim for non-disclosure of the material facts was held valid and sustainable. The facts of the aforementioned case and those of the present case are similar and as such the ratio laid down therein is applicable to the facts of the case. In the case on hand the insured was suffering from carcinoma penis with bilateral inguinal nodes and he had not revealed the disease that he was suffering from and the treatment he had undergone therefor at the time of obtaining the insurance policy. The District Forum had awarded, in the circumstances, for the return of the premium which is not questioned by the respondent-insurance company and as such the order as for as awarding the relief of the refund of the premium has become final. The appeal, as such is liable to be dismissed.

 

24. In the result, the appeal is dismissed confirming the order of the District Forum. No order as to costs. Time for compliance four weeks.

   

PRESIDENT   MEMBER   DATED : 26.06.2014.