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 1, Cited by 0]

Jharkhand High Court

Karmi Devi vs Central Coalfields Limited Through Its ... on 19 February, 2016

Equivalent citations: 2016 (3) AJR 601, (2016) 2 JCR 466 (JHA)

Author: Ratnaker Bhengra

Bench: Ratnaker Bhengra

              IN THE HIGH COURT OF JHARKHAND AT RANCHI  

                             W.P.(S)  No. 3350 of 2009
                                    ­­­­­­­­­               
Karmi Devi, wife of Late Sitan Gope, resident of village­Mohan Nagar, P.O.­
Dakara, P.S.­Khelari, District­Ranchi.                           ......       Petitioner
                                   Versus
1. Central Coalfields Limited, through its Chairman, Darbhanga House, Ranchi.
2. General Manager (P&IR), C.C.L, Darbhanga House, Ranchi.
3. General Manager (Finance), C.C.L., Darbhanga House, Ranchi
4. Personnel Manager, Dakra Project of C.C.L., Dakra Colliery, Dakra, Ranchi.
5. The Project Officer, N.K. Area, Dakra Colliery, C.C.L. Dakra, Ranchi, District­
Ranchi.
6.   The   Oriental   Insurance   Co.   Ltd.,   through   Divisional   Manager,   Divisional 
Officer­1, Tiwari Enclave, Lalpur Chowk, Lalpur, P.S. Lalpur, District­Ranchhi.
                                                                     ...... Respondents
                                Present
  CORAM:  HON'BLE MR. JUSTICE RATNAKER BHENGRA
                                    ­­­­­­­­­
  For the Petitioner            :Mr. Rajiv Anand, Advocate
  For the CCL                   : Mr. Ananda Sen, Advocate
  For the Insurance Company  :Mr. G.C. Jha, Advocate
                                            ­­­­­­­­­

    C.A.V. ON : 09.10.2015                     PRONOUNCED ON: 19/02/2016


                                      JUDGMENT
  1.            The   prayer   of   the   petitioner,   Karmi   Devi,   is   for   appropriate 

  direction for quashing order being Ref. No. PO/DB/PD/G­I/07/6109­14 passed 

  by the Personnel Manager, Dakra Project (Annexure­5), whereby the C.C.L has 

  informed that it has no authority to decide the claim and thereby not released 

  the Group Insurance amount of Rs. 5,00,000/­ in favour of the petitioner. And 

  further to release the amount of Group Insurance along with statutory interest 

  since premium amount from the salary of the petitioner husband had been 

  regularly deducted. 

  2.            The facts as claimed by the petitioner is that the husband of the 

  petitioner namely Sitan Gope was employee of the Respondent Company and 

  his Code  No. was 071916 and was working at N.K. Area, Dakra Project as 

  "Coal Breaker".  Sitan Gope died during the tenure of his service in harness on 

  18.07.2000

 leaving behind his widow (the petitioner).

3. That after the said incident the Respondent Authority vide Office  Order No. 2720­22 dated 01.09.2000 struck off the name of said Sitan Gope  from the Roll of the Colliery.

4. Deceased   Sitan   Gope   was   the   member   of   the   Group   Insurance  Scheme and a part of his salary was regularly deducted towards payment of  premium   amount   by   the   Respondent   Authority   for   coverage   of   Insurance  liability. Immediately after death of her husband, the petitioner informed the  Respondent   Authority   regarding   death   of   her   husband   and   requested   the  authority concerned for needful action and payment of admitted dues. 

5. The respondent authority have full knowledge regarding death of  the   deceased   employee   but   the   respondent   concerned   for   the   reason   best  known to him did not proceeded for payment of the Group Insurance amount  for which the petitioner is entitled for.

6. The petitioner through her letter dated 28.08.2002 also requested  for payment of Insurance amount but that too went without any result. Finally,  the petitioner was compelled to move before this Hon'ble Court in W.P.(S) No.  2379 of 2007 and by order dated 17.09.2007, the Court directed the General  Manager   (Finance)   C.C.L.   Ranchi/The   Personnel   Manager,   Dakra   Project   of  C.C.L. Ranchi to consider the petitioner's claim and pass appropriate order in  accordance with law. It is of note that in this case it is mentioned that nobody   appeared on behalf of the respondents to contest in spite of service of a copy of  the writ petition. 

7. The C.C.L, did pass an order, which is challenged in the prayer as  being Ref No. PO/DB/PD/G­I/07/6109­14 dated 22.12.2007, however it tries  to   shift   burden   on   to   the   Oriental   Insurance   Company.   Petitioner   has   also  annexed the order in Minuwa Devi Vs. C.C.L. & others, W.P.(S) No. 2380 of  2007, dated 01.05.2009, in support of its contention, with similar delay issue  and also the date 15.08.2003 being the renewed deadline. The Hon'ble Single  Judge therein held;

" Thus, the respondent authorities admittedly caused the delay of   over 17 months in raising the claim of Group Insurance payment   on behalf of the petitioner. It is obvious that now the respondents   are trying to push the burden on the Insurance Company and or   the petitioner which is unfortunate to say the least. As per the   agreement   entered   into   between   the   respondents   and   the   Insurance Company, the claim was belated and that is a correct   assertion since the claim  on behalf of the employee was raised   after a lapse of nearly 17 months whereas the petitioner raised it   within 3­4 months. It is well settled that for the default on the   part of authorities, the petitioner cannot be made to suffer and if   at all a lis exist, it is between the respondent and the Insurance   Company. 
Considering   the   aforesaid   facts   and   circumstances   of   this   case,   this   writ   petition   is   allowed.   The   respondents   are   directed   to   ensure   that   the   payment   towards   the   Group   Insurance   in   accordance   with   the   policy   entered   into   and   agreed   should   be   released   and   paid   to   the   petitioner   within   a   period   of   three   months from the date of receipt of a copy of this order. They shall   also   consider   payment   of   statutory   interest   in   accordance   with   law."  

8. Respondent   C.C.L.   Have   appeared   and   filed   their   reply   and  submitted their knowledge of the facts as follows:

09. Late Sitan Gope was employed as EP Fitter at Dakra Colliery and  died on 18.07.2000. Smt. Karmi Devi, wife of the deceased submitted claim for  the Group Insurance on 04.12.2002 specifying that her husband has died due  to Vajrapat. The claim form of Smt. Karmi Devi had been processed to Area  Vide letter No. 7949 dated 14.12.2002 along with its enclosures for scrutiny. 

10. The said claim had been returned to Dakra Project by the Area  vide letter no. 3097 dated 22/25.02.2003 for submission of the same along  with required documents. It had been directed by the GK (P&IR), CCL, Ranchi  vide his wireless message no. 4999 dated 28.07.2003 that the last date for  intimation of all death cases occurred up to 31.03.2003 is 15.08.2003. In view  of the above intimation in respect of late Sitan Gope had been sent to the Area  vide   letter   no.   3272   dated   4.8.2003.   Accordingly   area   had   forwarded   said  information about the death of late Sitan Gope to the GM(P&IR), CCL, Ranchi  vide letter no. 1738 and wireless message both dated 14.08.2003.

11. The G.M(P&IR), CCL, Ranchi has sent intimation of death of Late  Sitan Gope vide letter no. 5495 dated 14/16.8.2003 to the Sr. Branch Manager,  Oriental Insurance Company Limited, Kutchery Road, Ranchi.

12. The said claim had been resubmitted to the Area vide letter no.  6496 dated 21.12.2003. It is stated that after scrutiny of the claim form and  enclosures it had been sent by the Area to the GM(P&IR), CCL, Ranchi vide  letter no. 4536 dated 09.01.2004. That it is stated that the claim form of Late  Sitan Gope  had been returned back  to HQ,  Ranchi for  submission  of some  documents and as pay slip etc. and the same has been resubmitted to the Area  vide letter no. 2239 dated 23.07.2004 and it has been sent by the Area to the  GM(P&IR), CCL, Ranchi vide letter no. 1726 dated 5.8.2004.

13. The Group Insurance Claim of the petitioner Karmi Devi is still  pending in  the office of the  Oriental Insurance Company Limited, Kutchery  Road, Ranchi.

14. That     Karmi   Devi   had   filed     W.P.(S)   2379   of   2007   which   was  decided on 17.9.2007 wherein it directed the C.C.L. Authorities to consider the  petitioner's claim and pass appropriate order in accordance with law within a  period of six weeks from the date of receipt/production of a copy of this order.

15. In compliance of the directions passed by this Hon'ble Court in  W.P.(S)   No.   2379   of   2007,   vide   order   dated   17.09.2007,   respondents  considered the claim of the petitioner and pass a reasoned order. Perusal of the  reasoned order would reveal the Oriental Insurance Company had came up  with   a  time   frame   that   old   claims  should   be   intimated   by   15.08.2003   and  accordingly the claim of the deceased husband of the petitioner was informed  to   the   Insurance   Company   vide   letter   dated   16.08.2003.   As   the   Group  Insurance Policy was taken from Oriental Insurance Company Ltd., it is said  that the  Insurance Company has the sole discretion to decide  the claim. In  pursuant   to   the   directions   of   this   Hon'ble   Court,   the   respondents   have  forwarded the claim of the petitioner recommending to settle the claim in his  favour to the Insurance Company and the matter is pending at their end. 

16. C.C.L.   has   further   submitted   that   the   claim   form   for   Group  Insurance was submitted by the petitioner only on 4.12.2002, belatedly, and it  is therefore said that the Insurance Company had got an opportunity to deny  the claim. However, the answering respondents pursuant to an arrangement  with the Insurance Company with respect to the submission of the old claims  had   once   again   forwarded   the   claim   of   the   deceased   employee   to   the  Insurance Company and recommended for submission of the same. 

17. Counsel for the C.C.L has further stressed that C.C.L was only the  facilitator of the scheme. Moreover, there was no time frame or limitation as to  when   the   claim   could   be   made   and   referred   to   the   Memorandum   of  Understanding between C.C.L and the OICL (annexure­B of the OICL reply).  That he died within the coverage period, so the insurance company should  cover him.

18. C.C.L.   has   also   relied   on   the   judgment   rendered   in   C.C.L.   Vs.  Oriental Insurance Co. Ltd & Smt. Yashoda Devi, in L.P.A. No. 347 of 2013,  dated 28.04.2014. Hence the Hon'ble Court observed :­ "10. When there is no clause in the MOU prescribing time limit   for   making   insurance   claim,   the   respondent­Insurance   Company was not right in rejecting the insurance claim. When   the terms of the MOU does not contain any clause prescribing   the time limit for making the insurance claim, the payment of   insurance does not involve any interpretation of the terms of   the MoU. The learned Single Judge was not right in saying that   the dispute between the parties involves interpretation of the   terms   of   MoU   and   in   directing   the   appellant­company   to   approach the civil Court."

"13. In the instant case, the respondent­Insurance Company is   a   Public   Sector   Undertaking.   As   an   instrumentality   of   the   State, the respondent­Insurance Company was discharging the   public   duty   and   it   has   a   duty   to   act   fairly.   As   pointed   out   earlier,   the   respondent­Insurance   Company   unjustly   turned   down the insurance claim on the ground that it is time barred   even   when   MoU   does   not   stipulate   any   such   time   limit.   To   inform that the insurance claim of Late Neolal Bedia is time   barred, respondent­Insurance Company has taken 21 months   even to repudiate the insurance claim. We are conscious that   normally the writ petition praying for refund/reimbursement   of money against the State or instrumentality of the State by   issuing a writ of  mandamus are not to be entertained. In the   present  case, since the contract has been unjustly repudiated   and   having   regard   to   the   fact   that   group   insurance   of   the   workmen is a social welfare measure, direction is to be issued   to the respondent­Insurance Company to reimburse the amount   of   Rs.   8,92,246.53   with   6%   interest   per   annum.   Since   there   was   a   delay   on   the   part   of   the   appellant   in   making   the   insurance   claim   (late   Neolal   Bedia   died   on   20.3.2003   and   insurance claim was made on 23.3.2005), for the said period   of delay, i.e. from 20.3.2003 to 23.3.2005, the appellant is not   entitled to get interest."
"14. The order of the learned Single Judge in W.P.(S) No. 930 of   2013 dated 19.08.2013 is set aside and this LPA is allowed. The   respondent­Insurance Company is directed to pay the amount   of Rs. 8,92,246.53 with subsequent interest at the rate of 6%   per annum(less the interest for the period from 20.3.2003 to   23.3.2005 on group insurance amount of Rs. 5 Lakhs) till the   date of payment." 

19. The OICL in its reply has stated that according to the petitioner  Late   Sitan   Gope,   Ex­Coal/Breaker   of   N.K.,   Dakra   Area,   C.C.L   died   on  18.07.2000 due to "Vajrapat" and accordingly Piparwar Police submitted final  form. The death of Late Sitan Gope had been intimated to C.C.L. authorities by  the petitioner Smt. Karmi Devi along with the Death Certificate No. 584710  dated 14.08.2000 and the Respondent (CCL authorities) vide office order No.  2720­22   dated   ...08.2000/01.09.2000   (Annexure­2,   Page­14   of   the   writ  application) by which name of the deceased employee,Late Sitan Gope, Ex­ Coal Breaker of Dakra Colliery had been struck off from the roll of the Dakra  Colliery, C.C.L. with immediate effect. Hence, the intimation of death of the  deceased employee had been given by the petitioner/wife of the deceased to  the   C.C.L   authorities   along   with   the   death   certificate   within   one   month  approximately.

20.  Respondent/Insurance Company, the Oriental Insurance Co. Ltd.,  CBO­I,Ranchi   had   issued   one   insurance   policy   vide   Policy   No.  332201/48/POL/2000/MIG/87   to   M/s   Central   Coalfields   Ltd,   Darbhanga  House, as Group Personal Accident Policy (GPAI) for the Executives and, Non­ Executives employees of C.C.L. for the period of 31.3.2000 to 30.03.2001 with  certain terms and conditions. Apart from the standard terms and conditions of  the   Personal   Accident   Insurance   Policy   (Group)   the   Oriental   Insurance  Company/insurer   and   Central   Coalfields   Ltd.   (CCL)/insured   entered   into   a  Memorandum of Understanding (in short M.O.U) in connection with Group  Accident Insurance Policy for the Executive and Non­Executive employees of  C.C.L. for the period of one years ie. From 31.03.2000 and 30.03.2001 for  coverage of risk of their employees as per the terms and conditions of the said  M.O.U. which is a part of the insurance policy. As per the standard terms and  conditions of the (GPAI policy condition­1) all the accidental death should had  been intimated to the Insurance Company within one calendar month. In the  instant   case   though   the   C.C.L.   authorities   received   death   intimation   of   the  deceased employee, late  Sitan  Gpoe  through his wife/petitioner  within   one  month   (approx)   but   the   C.C.L.   forwarded   it   to   the   Oriental   Insurance  Company on 14.08.03/16.08.03 (after 3 years one month from the date of  accidental death), and was received by O.I.C. Ltd. on 18.8.2003.

21. The death intimation of the deceased employee had been made by  the petitioner/wife of the deceased to the C.C.L. authorities within about one  month but the C.C.L. authorities had for the first time informed the Sr. Branch  Manager,   O.I.C.   Ltd.   vide   their   letter   G.M.   (P&IR)/87/03/5495   dated  14.08.2003/16.08.2003 and received by the Branch office on 18.8.2003 (after  3 years one month of the accidental death).

22. It is relevant hereto mention that the higher authorities of O.I.C.  Ltd and C.C.L in a joint meeting agreed to clear all those pending case once for  all for the period upto 31.3.2003 an the above information must be sent by  15.8.2003, failing which no claim received thereafter shall be entertained and  the   management   of   C.C.L.   and   Insurance   Company   will   not   take   any  responsibility   of   such   claims   pending,   unclaimed,   uninformed   on   or   before  15.8.2003.   Letter   of   G.M.   (P&IR)   No.   4135/25.06.2003/26.06.2003   was  addressed to all the G.M.s' of different area of Central Coalfields Ltd. under the  heading "Timely Submission  of  Insurance  Claim under  GPAI Scheme  in  the  event of accidental Death." Hence OICL are not liable to pay this claim. In spite  of   the   directions   made   in   the   letter   of   G.M.(P&IR)   dated  25.06.2003/26.6.2003,   the   death   intimation   of   Late   Sitan   Gope   had   been  made to O.I.C. Ltd. vide their letter No. 5495 dated 14.08.2003/16.08.2003  and   received   by   O.I.C.   Ltd   on   18.8.2003,   hence,   the   claim   made   after  15.8.2003 could not be entertained by the Respondent­Insurance Company in  view of the letter G.M. (P&IR) dated 25.6.2003/26.6.2003 as agreed upon by  the insured and the insurer the answering Insurance Company. It is apparent  from Para­6 to 15 of the Counter Affidavit filed by C.C.L that the claim of the  petitioner   was running  between  different  offices/authorities  of  C.C.L  and  it  had been intimated to the O.I.C. Ltd. for the first time vide Letter No. 5495  dated 14.08.2003/16.8.2003, that too after lapse of the time frame provided  in the letter no. 4135/25.6.2003/26.6.2003 of G.M. (P&IR)C.C.L. as stated in  the earlier paragraphs. The Oriental Insurance Co, returned all the papers to  C.C.L. vide letter dated 01.02.2005 treating it as late "claim intimated late".  which is apparent from Annexure­E of their Counter affidavit. Inspite of the  best efforts the letter dt. 01.02.2005 is not traceable. The instant claim of the  petitioner was neither entertained nor registered by the Insurance Company  due to late intimation i.e. after a lapse of about 3 years and odd and papers  returned back to C.C.L.

23. OICL has placed judgment in C.C.L. & others Vs. Most Punia Devi  and another, L.P.A. No. 85 of 2013 on record. The judgment does not it seem  relieve OICL from the liability of paying the the purposed amount, but only of  the liability of paying interest and cost to the individual widow of the deceased  employee/ or heir.

ANALYSIS:­ From the analysis of the fact the following emerges.:

24. Sitam Gope husband of the petitioner died on 18.7.2000.

C.C.L strikes Sitan Gope off from the roll of the Dakra Colliery. This is in  around 40 days, so CCL can not claim it had no knowledge of Mr. Gopes death  within reasonable time. C.C.L. could have began processing the papers of the  deceased   employee,   on   off,   at   least   as   a   part   of   its   corporate   social  responsibility. On the other hand, CCL says that it only received the submission  of claim  by  Karni  Devi the  widow on  14.12.2002, however,  it cannot deny  knowledge   of   his   actual   death  as early  as  31.08.2000  or  1.9.2000  when  it  stuck him of the rolls in Dakara Colliery.

25. Secondly, even of one is to take the submission of claim by the  widow as the date i.e. 14.12.2000, hence, too, the claim is returned back to  Dakra Project Area by letter at 22/25.2.2003 with directions to submit more  documents. One is reminded here that the compromise date between CCL and  OICL of 15.8.2003 is still to take place.

26. Thirdly, a new date for delayed claim is fixed between the CCL  and OICL namely 15.8.2003. This knowledge of delayed claim was known to  CCL at least before/by 25.6.2003 and this is obvious from the letter by its own  G.M.(P&IR) to various and many executives, by his own letter dated 25.6.2003  (Annexure­D   of   OICL   reply).   The   G.M.   is   this   letter   had   stressed   on   the  importance and urgency of the dead line of 15.8.2003.

27. A calculation of the time  involved in the case will show that even  with   this   compromised   date   CCL   had   around   50   days   to   process   the   same  (That is around/5 days in June + 3 days in July + 14 days in August).

28. So if one were to take a look at the occasions, CCL Could have  fulfilled  its  obligation   to  the   deceased  employee/or   his  widow,  it  was  soon  after or within reasonable time after his death, after the claim was submitted,  and then when a new compromised date of 15.8.2003 had been arrived at. But  it fails on all three occasions. 

29. Moreover, by its own  submissions, even  post  15.8.2013,  CCL  is  still   making   internal   communication   as   regarding   "submission   of   some  documents and as pay slip etc."

30.  OICL, on the other hand claims that it just received the claim on  18.8.2003, that is after the dead line of 15.8.2003, and hence the claim was  neither registered or entertained by them. 

31. I have gone through the case laws cited. It is noticed that the issue  of delay is prominent aspect of this case including in this case. Delay on the  part of the individual workman's widow, delay on the part of CCL to process  and inform the Insurance Company and rejection by the OICL because of delay  in meeting the requisite date when the claim has to be submitted. In L.P.A.No.  307 of 2012, (Sabir Hussain) the claim was submitted after six years and he  succeeded.

32. An important part raised here has been that the OICL is Public  Sector Undertaking with welfare concern so the interest of employees, should  not suffer. More, so when premiums have already been paid. CCL, also is a  public sector undertaking.  A question that may very well be raised then is if its  a question of public sector undertakings, welfare aspects, then if premium is  paid, then the claimant is entitled to receive the coverage any how. 

33. Coming, to this current case in particular there is it seems delay  made on the part of the CCL, which I have significantly pointed out. Though, it  also   tries  to   shift   the   blame   on   to   the  claimant.  However,  in   this   instance,  because the M.O.U did not have a time framework or limitation period, and  bearing in mind that this aspect of MOU had also been addressed in order in  L.P.A. No. 347 of 2013 dated 28.04.2014, the limitation presented may not be  a mandatory frame work.

34. The other aspects that has been pointed out is that the contract  was   to   give   benefit   to   the   employees   and   not   only   for   the   benefit   of   the  employer. In   order  dated  28.4.2014  in  L.P.A. No.  347 of  2013,  the   Hon'ble  Division Bench has observed that:­ "9.   As   pointed   out   earlier,   the   rejection   of   the   insurance   claim on the ground that the insurance claim of late Neolal   Bedia was not received within three months of the death is   not justified and the Group Insurance being a social welfare   measure,   the   respondent­Insurance   Company   was   not   justified   in   rejecting   the   claim   and   also   in   refusing   to   reimburse the claim amount."   

"13. The respondent­Insurance Company is a Public  Sector   Undertaking.   As   an   instrumentality   of   the   State,   the   respondent ­Insurance Company was discharging the public   duty and it has a duty to act fairly."

35. Therefore, on the basis of the facts and circumstances before us  arguments and case law the respondent­Insurance Company is directed to pay  the amount of Group Insurance to the petitioner with statutory interest within  eight weeks from the date of receipt/ production of a copy of this order. If the  amount admissible on account of Group Insurance with Statutory Interest is  not paid to the petitioner within the said period, and additional compensatory  interest   of   10%   per   annum   will   be   payable   from   the   date   the   amount   is  payable till the date of actual payment. 

Further, I have demonstrated how CCL has delayed, hence CCL is  directed to pay to the both the petitioner as well as OICL, Rs. 20,000/­ each  respectively as quantified cost of litigation within the said period. 

36. The petition is accordingly allowed and disposed of. 

(Ratnaker Bhengra, J) Jharkhand High Court, Ranchi  Dated the 19.2. 2016, NAFR/Amar