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 4, Cited by 1]

State Consumer Disputes Redressal Commission

Mahipal Singh vs Shri Mohan Motors on 5 May, 2015

  	 Daily Order 	    	       Heading1  Heading2             First Appeal No. A/183/2015  (Arisen out of Order Dated 11/12/2014 in Case No. 15/2012 of District Mahendragarh)             1. MAHIPAL SINGH  S/O SH.OM PARKASH, VILLAGE AKBARPUR, TEHSIL NARNAUL DISTT.MOHINDER GARH ...........Appellant(s)   Versus      1. SHRI MOHAN MOTORS  NIZAMPUR ROAD, NARNAUL THR INCHARGE  2. SHRI RAM GENERL INSURANCE CO.LTD.  E-8, EPIP,RIICO, SITARPURA, JAIUR(RAJASTHAN) ...........Respondent(s)       	    BEFORE:      HON'BLE MR. JUSTICE Nawab Singh PRESIDENT    HON'BLE MR. B M Bedi JUDICIAL MEMBER    HON'BLE MR. Diwan Singh Chauhan MEMBER          For the Appellant:  For the Respondent:     	    ORDER   

STATE CONSUMER DISPUTES REDRESSAL COMMISSION HARYANA, PANCHKULA

 

                                                 

 

First Appeal No  :      183 of 2015

 

Date of Institution:      26.02.2015

 

Date of Decision :       05.05.2015

 

 

 

Mahipal Singh s/o Sh. Om Parkash, Resident of Village Akbarpur, Tehsil Narnaul, District Mahendergarh (Haryana).

 

                                      Appellant-Complainant

 

Versus

 

 

 

1.      Shri Mohan Motors, Nizampur Road, Narnaul through authorized agent Incharge Shri Ram General Insurance Company Limited.

 

 

 

2.      Shri Ram General Insurance Company Limited, E-8 EPIP RIICO Sitarpura, Jaipur (Rajasthan)-302022 through Manager authorized Signatory Company Majkoor.

 

                                      Respondents-Opposite Parties

 

 

 

CORAM:             Hon'ble Mr. Justice Nawab Singh, President.

 

                             Shri B.M. Bedi, Judicial Member.

                             Shri Diwan Singh Chauhan, Member                                                                                                                                          Present:               Shri Varun Gupta, Advocate for appellant.

                             Shri Umesh Kumar, Advocate for respondents.

 

                                                   O R D E R   NAWAB SINGH J.(ORAL)   This complainant's appeal is directed against the order dated December 11th, 2014, passed by District Consumer Disputes Redressal Forum (for short District Forum), Narnaul, seeking a substantial enhancement of the relief granted.

2.      Mahipal Singh-complainant (appellant herein) got his                   car registration No.HR-35 F -8286 of Bolero SLX make, insured with Shriram General Insurance Company Limited (for short 'Insurance Company') from February 2nd, 2011 to February 1st, 2012, vide Insurance Policy (Annexure C-1). The Insured Declared Value (for short 'IDV') of the car was Rs.6,11,800/­-.  On July 8th, 2011 in the area of Police Station Kotputali, District Jaipur Rural, the car met with an accident and was damaged. F.I.R. No.483 (Annexure C-2) under Section 279,337 I.P.C. was registered in Police Station, Kutputali on the same day, that is, July 8th, 2011. On being informed, the Insurance Company appointed Shri Sanjay Rustagi, Surveyor, who inspected the vehicle and prepared report (Annexure R-3) whereby he assessed the liability of the insurer of Rs.1.00 lac. The complainant claimed compensation but the insurer did not pay.

3.      He filed complaint under Section 12 of the Consumer Protection Act, 1986.

4.      District Forum vide impugned order allowed the complaint and directed the Insurance Company as under:-

"........we partly allow the complaint of the complainant and award a sum of Rs.1,00,000/- plus interest at the rate of 8% per annum from the date of filing of the complaint till the date of payment to the complainant and against opposite party No.2. Opposite party No.2 is directed to comply with this order within 45 days from the date of passing of this order."

5.      The best piece of evidence was the report of the surveyor. The surveyor by report Annexure R-3 found the loss occurred to the complainant to the extent of Rs.1.00 lac. This document has been taken into consideration by the District Forum while awarding compensation.

6.       Hon'ble Supreme Court in United India Insurance Co. Ltd., & Ors.  Vs. Roshan Lal Oil Mills Ltd. & Ors., (2000) 10 SCC 19, held that surveyor's report is an important document and non-consideration of this important document results in serious miscarriage of justice.  

7.      In D.N.Badoni Vs. Oriental Insurance Co.Ltd, 1 (2012) CPJ 272 (NC), Hon'ble National Commission held that Surveyor's report has significant evidentiary value unless, it is proved otherwise. 

8       In the case in hand the complainant has failed to produce any evidence contrary to the report of the surveyor (Annexure R-3), so due weightage has to be given to it.   

9.      Having taken into consideration facts of the case and the evidence available on the record, this Commission is of the view that the amount awarded to the complainant is just, reasonable and there is no scope for enhancement.

10.    Hence, the appeal is dismissed.

 

Announced 05.05.2015 Diwan Singh Chauhan Member B.M. Bedi Judicial Member Nawab Singh President CL     [HON'BLE MR. JUSTICE Nawab Singh] PRESIDENT   [HON'BLE MR. B M Bedi] JUDICIAL MEMBER   [HON'BLE MR. Diwan Singh Chauhan] MEMBER