Andhra HC (Pre-Telangana)
N. Venkateswarlu Alias Venkanna vs Regional Manager, United India ... on 14 July, 2000
Equivalent citations: 2000(5)ALD105, 2000(4)ALT531, AIR 2000 ANDHRA PRADESH 476, (2000) 5 ANDHLD 105, (2000) 4 CURCC 368, (2000) 4 ANDH LT 531
ORDER
1. The petitioner herein claims to be the brother of deceased N. Srinivas, who has taken Janata Personal Policy No.20725/50425/97 by paying the premium of Rs.1,250/- and obtained a policy covering the period of insurance from 30-12-1997 to 30-12-2007 and that he died on 22-10-1998. The terms and conditions policy covers all accidental deaths and other personal injuries or disabilities except those excluded categories mentioned in clauses 3 and 4. The petitioner herein was shown as nominee in that policy. The petitioner herein gave an intimation by letter dated 28-12-1998 to the respondents-Insurance company about the death of his brother and also cause of his death as per the First Information Report and submitted all other certificates such as policy bond, Panchanama, postmortem report, death certificate, legal heir certificate, etc., to the respondents-Insurance company for settling the claim. All the above certificates were acknowledged by the authorities concerned, and there was no action to settle the claim. The petitioner herein therefore issued a legal notice on 20-4-1999 and thereafter also no action was taken, the petitioner by invoking the extraordinary jurisdiction under Article 226 of the Constitution has filed the above writ petition for a writ of mandamus declaring the action of the respondents in no taking any decision in settling the claim as illegal and arbitrary and consequently direct the respondents-Insurance company to settle and pay the insurance amount in terms of the policy.
2. It is stated by the petitioner that as per the terms and conditions of the policy as per the provisions of Section 46 of the Insurance Act, 1938, the respondents-Insurance company has a duty to pay, with a corresponding right to him to receive the same. The respondents-Insurance Company failed to discharge their duty to pay the amount under the policy.
3. A counter-affidavit has been filed by the respondents-Insurance company stating that the writ petition is not maintainable and the same is liable to be dismissed in limini. However, there is no dispute with regard to the policy in question which was insured for an amount of Rs.5,00,000/- and it was also admitted that the insured late N. Srinivas has nominated his brother, the petitioner herein, as nominee. It is stated that as per the post-mortem report the deceased died on 22-10-1998 due to multiple injuries on vital organs of the body and that it was opined that he was murdered by some unknown persons. As death of late Srinivas was under suspicious circumstances, an investigator was appointed by the respondents-Insurance company and it was revealed that the deceased left the legal heirs who are mother, two brothers and a sister.
4. It is further stated that the deceased Srinivas went to Nakrekal to meet the petitioner on 18-10-1998 and that afterwards he was not seen alive by anybody. The police on investigation furnished a final report No. 14/99 before the II Additional Judicial First Class Magistrate, Khammam on 26-7-1999 stating that there are no clues about the accused since the date of report and thereby proposals were sent to the Superintendent of Police, Khammam requesting him to accord permission to refer the case as undetected for the time being. The Superintendent of Police Khammam had permitted the police to refer the case as undetected vide Memo C.No.600/C1/99, dated 20-7-1999. The police therefore has referred the case as undetected.
5. It is further stated in the counter affidavit that a creditor of the insured by name Bandaru Raja has filed a civil suit OS No.52 of 1999 on the file of the Junior Civil Judge, Suryapet against the legal representatives of the deceased-insured viz., the mother and brothers of the deceased for recovery of suit amount of Rs.76,720/- stating that the deceased borrowed the money. Subsequently, IA No.135 of 1999 was also filed and he (creditor of the deceased) obtained an order on 7-5-1999 in the said Court against the respondents-Insurance Company for withholding the suit amount out of the policy amount until further orders and that the said prohibitory orders are still operating. In view of the pendency of the above suit and also the nature of the dispute involved, the respondent company has decided to repudiate the claim. In those circumstances, the respondents-Insurance company prayed for dismissal of the writ petition in limine.
6. Sri S. Laxma Reddy, learned Counsel for the petitioner vehemently contended that Section 46 of the Insurance Act, 1938 casts a duty upon the respondents-Insurance company to settle the claim after deducting the disputed amount and as the respondents-Insurance Company failed to discharge its duty in not settling the claim, there is no fetter on this Court to grant the relief as prayed in this writ petition. In support of his contention learned Counsel for the petitioner has drawn my attention to a decisions of various Courts in Isaqmahmad v. UIF & GI Co, Hyderabad, and Barbigha Cold Storage Co. v. National Insurance Co., .
7. In Isaqmahmad's case (supra) it was held that the jurisdiction of the competent Court is not excluded even if the clause in the policy provided for a particular forum. Similar views were expressed by the Patna Bench of the High Court in Barbigha Cold Storage Co. 's case (supra). The relevant portion of the judgment runs as follows:
"The holder of a policy of insurance is entitled to receive payment in India and to sue for relief in repsect of the policy in any Court of competent jurisdiction in India even if there is any agreement for filing a suit at certain places under Section 46."
8. On the other hand learned Counsel for the respondents-Insurance Company Sri Hanumaiah contended that in view of the peculiar circumstances of the case and institution of the suit OS No.52 of 1999 by the creditor against the legal representatives of the deceased, and also nature of suspicious death of the deceased, this Court is not a proper forum to investigate question of facts by exercising its equitable jurisdiction. To substantiate his contention he has drawn my attention to a decision reported in L/C of India v. Kiran Sinha, AIR 1985 SC 1265. The relevant portion of the judgment runs as follows:
"..........The High Court could not have in the circumstances of this case directed the payment of the money claimed under the insurance policies in question in a petition filed under Article 226 of the Constitution. The only remedy available to the respondent in this case was a suit before at civil Court. The judgment of the High Court is, therefore set aside."
9. There is no dispute with regard to the jurisdiction of the civil Court to settle the claim. A reading of the above decision of the Supreme Court in LIC of India's case (supra) clearly indicates that the civil Court's jurisdiction is not excluded, even if there is a clause prohibiting a particular forum and Section 46 of the Insurance Act, in clear and categorical terms with non-obstante clause confers a right to issue any relief in respect of the policy in the Court of competent jurisdiction in India. In the facts and circumstances of the case, to resolve the controversy in question and following the dictum laid down by the Apex Court in LIC of India's case (supra), I am of the view that the writ petition is not the adequate and proper Forum and the only remedy available to the petitioner is to approach the civil Court, if he is so advised, for settling the claim.
10. The writ petition therefore fails and it is accordingly dismissed. No costs.