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 8, Cited by 1]

State Consumer Disputes Redressal Commission

1. Bharti Axa Life Insurance Company ... vs Shashi Khanna, on 3 February, 2014

  
 
 
 
 
 

 
 
 





 

 



 

STATE
CONSUMER DISPUTES REDRESSAL COMMISSION, 

 

U.T., CHANDIGARH 

 

   

 
   
   
   

First
  Appeal No. 
  
   
   

: 
  
   
   

534 of 2013 
  
 
  
   
   

Date of Institution 
  
   
   

: 
  
   
   

11.12.2013 
  
 
  
   
   

Date of Decision 
  
   
   

: 
  
   
   

03.02.2014 
  
 


 

  

 

  

 

1.
Bharti AXA Life Insurance Company Limited, SCO No.234,
Sector 34-A, Chandigarh. 

 

  

 

2.
Managing Director, Bharti AXA Life Insurance Co. Limited,
Regd. Office at Unit 601 & 602, 6th Floor, Raheja Titanium, Opp. Western Express
Highway, Goregaon (E), Mumbai  400063. 

 

Appellants/Opposite
Parties 

   

 V e r s u s 

 

  

 

Shashi Khanna, r/o H.No.435,
2nd Floor, Sector 44-A,
Chandigarh. 

 

 ....Respondent/complainant 

 

  

 

Appeal under Section 15 of the
Consumer Protection Act, 1986. 

 

  

 

BEFORE: JUSTICE SHAM SUNDER (RETD.), PRESIDENT. 

 

 MR. DEV RAJ, MEMBER. 

MRS. PADMA PANDEY, MEMBER   Argued by: Sh. R.S. Dhull, Advocate for the appellants.

Ms. Kavita Sharma, Advocate for the respondent.

 

PER JUSTICE SHAM SUNDER (RETD.), PRESIDENT This appeal is directed against the order dated 18.09.2013, rendered by the District Consumer Disputes Redressal Forum-II, U.T., Chandigarh (hereinafter to be called as the District Forum only), vide which, it accepted the complaint, filed by the complainant (now respondent) and directed the Opposite Parties (now appellants), as under:-

 To our mind, the policies stand discontinued as the Complainant has not paid any further premium. In terms of Clause 4 and 5 as well as 6(1) the fund value of the policies on the date of discontinuance has to be communicated to the Complainant by the Opposite Parties as per the above guidelines to grant her the liberty to exercise her option accordingly. The Opposite Parties have not done this, which in our opinion tantamounts to deficiency in service.
 We accordingly, allow this complaint and direct the Opposite Parties to inform the Complainant about the above guidelines, so that the Complainant can exercise her option for the two policies in terms of the same. Opposite Parties are directed to pay a consolidated amount of Rs.20,000/- to the Complainant towards compensation and costs of litigation. 
This order be complied with by the Opposite Parties within 30 days from the date of receipt of its certified copy.

2.      The facts, in brief, are that the complainant is a senior citizen. According to her, she subscribed to a two year Policy plan, against annual premium of Rs.80,000/-. She was given to understand that the capital amount, alongwith interest and bonus, would be paid to her, after two years. On receipt of cheque dated 17.07.2012, in the sum Rs.80,000/-, by the Opposite Parties, the complainant received Policy (Annexure C-1 colly.), on 17.08.2012. It was stated that the agent of the Opposite Parties, had taken the signatures of the complainant, on blank papers. On receipt of the Policy, the complainant found a number of mistakes therein. Even the relationship of the beneficiary was wrongly recorded in the Policy. The complainant, thus, contacted the Opposite Parties, within the free look period of 15 days, and also wrote a letter dated 10.10.2012 requesting them, to cancel the Policy, and refund the amount. However, no action was taken by the Opposite Parties.

3.      After three months, one Mr. Rohit representative of the Opposite Parties, again approached the complainant stating that the Policy of Rs.80,000/- would be closed, and another cheque of Rs.81,000/-, be given by her, for issuance of a fresh policy. The complainant gave another cheque, in the sum of Rs.81,000/-, against which, a new Policy was issued to her, which was received by her, on 06.11.2012. It was further stated that the same mistakes were repeated, in this Policy also.   It was further stated that the Opposite Parties were asked to cancel the Policies, and refund the amount, deposited by the complainant, as premium, but they failed to do so.

4.      It was further stated that the aforesaid acts of the Opposite Parties, amounted to deficiency, in rendering service, as also indulgence into unfair trade practice. When the grievance of the complainant, was not redressed, left with no alternative, a complaint under Section 12 of the Consumer Protection Act, 1986 (hereinafter to be called as the Act only), was filed, directing the Opposite Parties, to refund the amounts of Rs.80,000/- and Rs.81,000/-, in respect of Policies No.500-8845223 and 500-9155390, respectively, alongwith interest @18% P.A., till realization; pay compensation to the tune of Rs.2 lacs, for mental agony and physical harassment; and cost of litigation, to the tune of Rs.7,000/-.

5.      The Opposite Parties, in their joint written version, stated that the complainant subscribed to the Policy, by filing in and signing the proposal form dated 16.07.2012, annual premium whereof was Rs.80,000/-. The premium payment term was 15 years, whereas, the Policy benefit period/term was 30 years. The death benefit was to the tune of Rs.12,83,315/-. On the basis of the proposal form, the complainant was issued Policy No. 500-8845223. The Policy was issued on 31.07.2012, whereas, inception date thereof was 28.07.2012. Another Policy, on the basis of the proposal form, submitted by the complainant, bearing No. 500-9155390, annual premium whereof was Rs.81,000/-, was issued, in favour of the complainant. The premium payment term was 15 years, whereas, the Policy benefit period/term was 30 years. The death benefit was to the tune of Rs.12,99,355/-. It was further stated that alongwith the Policy documents, welcome letters were also sent, wherein, an option was given to the complainant, that, in case, she was not satisfied with the terms and conditions of the Policy, she could return the same, during the free-look-period of 15 days, from the date of receipt of the same, and ask for cancellation thereof. It was further stated that the complainant failed to make a request for cancelling the aforesaid Policies, within free-look period of 15 days, from the date of receipt of the same, and, as such, the request made by her, at a later stage, for cancellation, could not be accepted. It was further stated that the terms and conditions of the Policies were duly explained to the complainant. It was further stated that since the complainant herself filled in and signed the proposal forms, as a result whereof, the Policies aforesaid, were issued, she could not turn round and say, at a later stage, that the terms and conditions of the same were not acceptable to her, as the same were not according to the representations made to her, by the agent of the Opposite Parties, and the information supplied by her, to him (agent). It was further stated that the complainant only paid one annual premium each, at the time of inception of the Policies, and, thereafter, failed to pay any further premium. It was further stated that the Policies, therefore, did not acquire any surrender value. It was further stated that neither there was any deficiency, in rendering service, on the part of the Opposite Parties, nor they indulged into unfair trade practice. The remaining averments, were denied, being wrong.

6.      The Parties led evidence, in support of their case.

7.      After hearing the Counsel for the parties, and, on going through the evidence, and record of the case, the District Forum, accepted the complaint, in the manner, referred to, in the opening para of the instant order.

8.      Feeling aggrieved, the instant appeal, has been filed by the appellants/Opposite Parties.

9.      We have heard the Counsel for the parties, and, have gone through the evidence, and record of the case, carefully.

10.   Admittedly, the complainant subscribed to two Policies, referred to above, and paid one annual premium, in respect of each. No doubt, according to the complainant, the terms and conditions of the Policies were not the one, which was told to her, by the representative of the Opposite Parties. The first Policy, bearing No. 500-8845223, was received by the complainant, on 17.08.2012, as was admitted by her, in paragraph 2 of the complaint, whereas the second Policy, bearing No. 500-9155390, was received by her, on 06.11.2012, as admitted by her, in paragraph 9 of the complaint. Alongwith the said Policies, Annexures OP-3 and OP-4, welcome letters respectively, were also sent to the complainant, wherein, it was, in clear-cut terms, stated that, in case, the terms and conditions of the same were not acceptable to her, then she could request for cancellation thereof, within 15 days, from the date of receipt of the same. However, the complainant did not apply for cancellation of the Policies, within a period of 15 days, from the date of receipt of the same. First request, which was made by the complainant is dated 10.10.2012, vide letter, copy whereof is Annexure C-2. This was in respect of the Policy bearing No 500-8845223, which was received by her, on 17.08.2012. Certainly, this request was not within the free-look period of 15 days, from the date of receipt of the Policy documents. The second request is also dated 10.10.2012, copy whereof is Annexure C-3, wherein, request for cancelling both the Policies was made. It appears that, in this letter, the Policy bearing No. 500-9155390, was entered, later on. The second Policy, as per the admission of the complainant, in paragraph number 9 of the complaint, was received on 06.11.2012. Since, this Policy was received by the complainant, on 06.11.2012, the question of making a request for cancellation of the same, on 10.10.2012, vide Annexure C-3, did not at all arise. It, therefore, can be said that the complainant, in respect of both the Policies, did not make a request for cancellation thereof, within the free-look period of 15 days, from the date of receipt of the same. No doubt, the complainant, in the complaint, as also in her affidavit, submitted by way of evidence, stated that she contacted the Opposite Parties, within the free-look period of 15 days, yet, in the absence of any documentary evidence, having been produced by her, in that regard, her bald statement, cannot be believed. Since, requests for cancellation of the Policies, aforesaid, were not made by the complainant, within the free-look period of 15 days, from the date of receipt of the same, the Opposite Parties could not cancel the same. Refusal of the Opposite Parties, in cancelling the aforesaid Policies, on the basis of the request made after the expiry of free-look period of 15 days, therefore, could be said to be legally justified. The Opposite Parties were, thus, not deficient, in rendering service, on this score.

11.   The next question, that falls for consideration, is, as to whether, the Policies, in question, acquired any surrender value, after the payment of only one premium, each, in respect thereof. For the purpose of deciding this question, reference to the terms and conditions of the Policy, at page 96 of the District Forum file, is required to be made. Clause 6 of the terms and conditions of the Policy, reads as under:-

6.

Surrender Value Guranteed Surrender Value: Provided that the Premiums have been paid for at least first three Policy Years, the Policy acquires a minimum guaranteed Surrender Value which is equal to 30% (Thirty percent) of all the Premiums paid excluding the Premium paid for the Policy in the first Policy year and all extra premium (if any). The Company may allow surrender value at such other rates not less that the Guaranteed Surrender Values specified above. These rates will be declared by the company from time to time.

The total Guaranteed Monthly Income paid during the year of surrender shall be deducted from this Surrender Value and is inclusive of the vested bonuses, if any.

The Company may allow surrender values at such other rates not less than the Guaranteed Surrender Values specified above. These rates will be declared by the company from time to time.

Surrender of the Policy shall extinguish all rights and benefits of the Policyholder under the Policy

12.   It is evident from the afore-extracted Clause that the Policy(s) could acquire the surrender value, only after the premiums had been paid for at-least three Policy years. Since, in the instant case, as stated above, only one annual premium, in respect of each of the Policies, was paid by the complainant, the same did not acquire any surrender value. The parties were bound by the terms and conditions of the Policies, and could not go beyond the same. Since, the Policies had not acquired the surrender value, the complainant was not entitled to any amount, under the same. The Opposite Parties, therefore, by not paying anything, to the complainant, on the ground that the Policies had not acquired any surrender value, were not at all deficient, in rendering service.

13.   The District Forum, however, placed reliance on the Insurance Regulatory and Development Authority (Treatment of Discontinued Linked Insurance Policies), Regulations 2010 (hereinafter to be referred as the IRDA Regulations 2010 only), which were notified on 01.07.2010, in coming to the conclusion, that the complainant was entitled to a certain amount. It may be stated here, that the aforesaid IRDA Regulations 2010, were only applicable to the unit linked Policies, and not to the traditional Policies. In the instant case, the Policies, in question, were traditional Policies. Both the Policies were Bharti AXA Life Monthly Income Plan. It is evident, from the General and Definitions of the Policy Bond, at page 59 of the District Forum file that Bharti AXA Life Monthly Income Plan is a traditional participating Policy. Participating Policy participates in the performance of participating insurance fund and the surplus is distributed as bonus. Since, the Policies, in question, were only the traditional participating Policies, and not unit linked Policies, the District Forum was wrong, in placing reliance on the IRDA Regulations 2010. Had the District Forum, gone through the Policy Bond, at page 59 of its file, it would have certainly come to know that the Policies, in question, were not unit linked Policies, but were only traditional Policies. The directions of the District Forum, to the Opposite Parties, that the complainant be informed about the Guidelines, contained in the IRDA Regulations 2010, so that she may be able to exercise her option, in terms of the same, is not in accordance with the provisions of law. The reliance of the District Forum, on the IRDA Regulations 2010, was, thus, misconceived.

14.   No other point, was urged, by the Counsel for the parties.

15.   In view of the above discussion, it is held that the order passed by the District Forum, being not based on the correct appreciation of evidence, and law, on the point, suffers from illegality and perversity, warranting the interference of this Commission.

16.   For the reasons recorded above, the appeal is accepted, with no order as to costs. The order of the District Forum is set aside.

17.   Certified copies of this order, be sent to the parties, free of charge.

18.   The file be consigned to Record Room, after completion   Pronounced.

February 3, 2014 Sd/-

[JUSTICE SHAM SUNDER (RETD.)] PRESIDENT       Sd/-

(DEV RAJ) MEMBER       Sd/-

(PADMA PANDEY) MEMBER     Rg       STATE COMMISSION (First Appeal No. 534 of 2013)   Argued by: Sh. R.S. Dhull, Advocate for the applicants/appellants.

Ms. Kavita Sharma, Advocate for the respondent.

   

Dated the 3rd day of February 2014 ORDER     Alongwith the appeal, an application for condonation of delay of 48 days, as per the applicants/appellants (as per the office report 45 days) in filing the same (appeal) has been moved, by the applicants/appellants, stating therein, that since, their (applicants/appellants) Head Office is located at Mumbai (Maharashtra), necessary documents, alongwith the certified copy of order, were required to be sent there, for consideration and approval of the Legal Team/Competent Authority, to file an appeal. It was further stated that after receipt of the said documents, from the Head Office, when the appeal was prepared and about to be filed, in this Commission, on 11.11.2013, it transpired that the demand draft was inadvertently prepared, in the name of the State Consumer Disputes Redressal Commission, Punjab, at Chandigarh, instead of State Consumer Disputes Redressal Commission, U.T., Chandigarh. It was further stated that, in these circumstances, the delay of 48 days, (as per the office report 45 days) in filing the appeal occurred. It was further stated that the delay, in filing the appeal, was neither intentional, nor willful. Accordingly, the prayer, referred to above, was made.

2.             Notice of this application, was given to the respondent/complainant, who filed reply, stating therein, that the application deserved to be dismissed, as no sufficient cause, was constituted, for condonation of delay.

3.             No doubt, there is delay of 48 days, as per the applicants/appellants (as per the office report 45 days) in filing the appeal. The question arises, as to whether, the delay was intentional, or on account of the reasons, beyond the control of the applicants/appellants. Before discussing this question, let us have a look at law, laid down by the Hon`ble Supreme Court and the Mumbai (Maharashtra) High Court, regarding the condonation of delay.  In  Lanka Venkateswarlu (D) By Lrs. vs State Of A.P. and Ors., A.I.R. 2011 S.C. 1199: (2011) 4 S.C.C. 190, the Apex Court held as under:-

                   (i).       The Courts generally adopt a liberal approach in considering the application for condonation of delay on the ground of sufficient cause under Section 5 of the Limitation Act.
                 (ii).          Rules of limitation are not meant to destroy the rights of parties. They are meant to see that the parties do not resort to dilatory tactics, but seek their remedy promptly.
                (iii).          Once a valuable right has accrued in favour of one party as a result of the failure of the other party to explain the delay by showing sufficient cause and its own conduct, it will be unreasonable to take away that.
                 (iv).          Whilst considering applications for condonation of delay under Section 5 of the Limitation Act, the Courts do not enjoy unlimited and unbridled discretionary powers. All discretionary powers, especially judicial powers, have to be exercised within reasonable bounds, known to the law.

4.             In  N.Balakrishnan v. M.Krishnamurthy  (1998) 7 Supreme Court Cases 123, there was a delay of 883 days, in filing application, for setting aside exparte decree, for which application for condonation of delay was filed, the Apex Court held as under:-

It is axiomatic that condonation of delay is a matter of discretion of the court. Section 5 of the Limitation Act does not say that such discretion can be exercised only if the delay is within a certain limit. Length of delay is no matter, acceptability of the explanation is the only criterion. Sometimes delay of the shortest range may be uncondonable due to a want of acceptable explanation whereas in certain other cases, delay of a very long range can be condoned as the explanation thereof is satisfactory. Once the court accepts the explanation as sufficient, it is the result of positive exercise of discretion and normally the superior court should not disturb such finding, much less in revisional jurisdiction, unless the exercise of discretion was on wholly untenable grounds or arbitrary or perverse. But it is a different matter when the first court refuses to condone the delay. In such cases, the superior court would be free to consider the cause shown for the delay afresh and it is open to such superior court to come to its own finding even untrammeled by the conclusion of the lower court.
10. The primary function of a court is to adjudicate the dispute between the parties and to advance substantial justice. The time- limit fixed for approaching the court in different situations is not because on the expiry of such time a bad cause would transform into a good cause."

The Court further observed in paragraphs 11, 12 and 13 which run thus:-

"11. Rules of limitation are not meant to destroy the rights of parties. They are meant to see that parties do not resort to dilatory tactics, but seek their remedy promptly. The object of providing a legal remedy is to repair the damage caused by reason of legal injury. The law of limitation fixes a lifespan for such legal remedy for the redress of the legal injury so suffered. Time is precious and wasted time would never revisit. During the efflux of time, newer causes would sprout up necessitating newer persons to seek legal remedy by approaching the courts. So a lifespan must be fixed for each remedy. Unending period for launching the remedy may lead to unending uncertainty and consequential anarchy. The law of limitation is thus founded on public policy. It is enshrined in the maxim interest reipublicae up sit finis litium (it is for the general welfare that a period be put to litigation). Rules of limitation are not meant to destroy the rights of the parties. They are meant to see that parties do not resort to dilatory tactics but seek their remedy promptly. The idea is that every legal remedy must be kept alive for a legislatively fixed period of time.
12. A Court knows that refusal to condone delay would result in foreclosing a suitor from putting forth his cause. There is no presumption that delay in approaching the court is always deliberate. This Court has held that the words "sufficient cause" under Section 5 of the Limitation Act should receive a liberal construction so as to advance substantial justice vide Shakuntala Devi Jain v. Kuntal Kumari (1969) 1 SCR 1006 and State of W.B. v. Administrator, Howrah Municipality (1972) 1 SCC 366.
13. It must be remembered that in every case of delay, there can be some lapse on the part of the litigant concerned. That alone is not enough to turn down his plea and to shut the door against him. If the explanation does not smack of mala fides or it is not put forth as part of a dilatory strategy, the court must show utmost consideration to the suitor. But when there is reasonable ground to think that the delay was occasioned by the party deliberately to gain time, then the court should lean against acceptance of the explanation. While condoning the delay, the court should not forget the opposite party altogether. It must be borne in mind that he is a loser and he too would have incurred quite large litigation expenses. "

5.             In  Jyotsana Sharda vs Gaurav Sharda, (2010-3) 159 P.L.R. D15,Mumbai (Maharashtra) High Court, while condoning 52 days delay, in filing the appeal, observed as under:-

No doubt, originally the Apex Court in Ram Lal Vs. Rewa Coalfield AIR 1962 SC 351 had held that while seeking condonation of delay under Section 5 of the Limitation Act the application must not only show as to why he did not file the appeal on the last day of limitation but he must explain each day`s delay in filing the appeal. The later judgments of theApex Court have considerably diluted this requirement of explaining each days delay by a party. The latest trend and the ratio cases which the Apex Court has laid down in the judgments is that the Court must adopt a liberal approach rather than pedantic approach while doing so. It must see the bonafides of the person who is preferring the appeal rather than seeing the quantum of delay which has been occasioned. Reliance in this regard can be placed on Collector, Land Acquisition, Anantnag and Anr. Vs. Mst. Katiji & Ors. AIR 1987 SC 1353.
 

6.                    The principle of law, laid down, in the aforesaid cases, is fully applicable, to the facts of the instant case. It is evident, from the record that delay, in this case, occurred due to the cumbersome official procedure, which was required to be followed, to obtain approval for filing the appeal. Certified copy of the order impugned, after having been received, by the Counsel, and the necessary documents, were, in the first instance, sent to the Head Office of the applicants/appellants, at Mumbai (Maharashtra), for consideration, and seeking approval of the Legal Department/Competent Authority, as to whether, it was a fit case, for filing an appeal or not. For taking decision by the Company, as to whether, an appeal against the order was to be filed or not, the file had to pass through many channels. No single person, could take the decision, at his own level independently, for filing an appeal. When the appeal was prepared, and about to be filed, on 11.11.2013, in this Commission, it transpired that the demand draft was inadvertently prepared, in the name of the State Consumer Disputes Redressal Commission, Punjab, at Chandigarh, instead of State Consumer Disputes Redressal Commission, U.T., Chandigarh. The delay of 48 days, in filing the appeal, cannot be said to be so huge, as to deny the substantial justice. Even otherwise, it is settled principle of law, that normally every lis should be decided on merits. When substantial justice and the procedural wrangles are pitted against each other, then the former shall prevail over the latter. Under these circumstances, it could be held that delay in filing the appeal, was neither intentional nor willful, but, on account of the reasons, explained in the application. There is, thus, sufficient cause, for condoning the delay. The application. thus, deserves to be accepted.

7.             For the reasons recorded above, the application for condonation of delay of 48 days, as per the applicants/appellants (as per the office report 45 days) in filing the appeal, is allowed, and the delay is, accordingly, condoned.

8.           Admitted.

9.           It be registered.

10.          Arguments, in the main appeal have already been heard.

11.          Vide our detailed order of the even date, recorded separately, the appeal has been accepted, with no order as to costs.

12.         Certified copies of this order, be sent to the parties, free of cost.

   

Sd/- Sd/- Sd/-

(DEV RAJ) MEMBER (JUSTICE SHAM SUNDER (RETD.)) PRESIDENT (PADMA PANDEY) MEMBER   Rg.