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 0, Cited by 0]

State Consumer Disputes Redressal Commission

The Manager vs Rajeevan, on 5 January, 2010

  
 Daily Order


 
		



		 




  
  
   
             
             
                         
                         
                          
   
						   
						   
						   
						             
            
            	                 
                                   
                                   
	                        
						         
						         
                              
                                   

					
					
					
	     
	     
	        
	                     
                              
  


                                  First Appeal No. 681/2005 
                                  
                                    
                                  

                                 

 (Arisen out of order dated 06/04/2005    in Case No. First Appeal No. 159/2003 of District Kollam)  
                                
										
				                  
	   
                                
						   
						 						   
							 
                               
  
                              
                              
                                 
                           
                                 
                                     
                              


                                     
                     					
                    				
                    				 	
                    			 
                    			
                    			
                    			
                    			
                    			1. The Manager
                    			

                    		 
                                   
                    					
                    					 National Insurance Company Limited, Kollam Division. 

                    					
                    				
                    		        
                                          
                                           
                    		

                    					 
                    					 
     
                   					
                                      
                                   
                                
                              
                              
                              
                                		 
                
                               			  

....Appellant 


										
										
										
				
										
										 
										 
										  
                                  
                                                          

 Versus  
 
			                                  
                                            		
										                                 
							

                               
                                  
                                 
                              
                                 
                                       
                     			
                     			
                     	
                     				
                    				
                    				

                            



                    					 	
                    					1.   Rajeevan
                    					
                    					 
                    				  
                                   
                    					
                    					 Kinattummoodu, Alappattuthura, Alappad, Kollam Dt. 

                    					
                    				
                    		        
                                            
                                            
                         
                                            
                    		
                    					  

                    					 
                   					 
                                 
                                  
                              
                               
                                  		 
                
                               			  

....Respondent 

1.   Rajeevan Kinattummoodu, Alappattuthura, Alappad, Kollam Dt.

....Respondent BEFORE : 

HONORABLE JUSTICE SHRI.K.R.UDAYABHANU , PRESIDENT PRESENT:
None for the Appellant None for the Respondent *JUDGEMENT/ORDER   KERALA STATE CONSUMER DISPUTES REDRESSAL COMMISSION           VAZHUTHACAUD THIRUVANANTHAPURAM   APPEAL 681/05 JUDGMENT DATED 5.1.2010   PRESENT   JUSTICE SHRI.K.R.UDAYABHANU           -- PRESIDENT   The manager National Insurance Co.Ltd., Kollam District.                                                       -- APPELLANT   (By Adv.Saji Isaac.K.J)                Vs.
1. Rajeevan,     Kinattummoodu, Alappaattuthura,     Alappad, Kollam District.

      (By K.P.Jabbar & Associate)

2. The Secretary,                                                    -- RESPONDENTS     Alappad Fishermen Welfare Co-operative     Society, Cheriyazhiekkal (PO)     Karunagappally.

 

                                                JUDGMENT                     JUSTICE SHRI.K.R.UDAYABHANU,PRESIDENT             The appellant is the first opposite party/National Insurance Company Ltd. in OP.159/2003 in the file of CDRF, Kollam. The appellant is under orders to pay the complainant Rs.50,000/- with 9% interest and Rs.5000/- as compensation and Rs.1000/- as costs.

          2. It is the case of the complainant that he is a Member of Alappad Fishermen Welfare Co-operative Society and he was insured with the first opposite party and has been paying the premium regularly. On 30.1.01 while engaged in fishing, he   sustained serious injury to his right hand and the same has become totally defunct.    The claim was repudiated.

          3. The first opposite party/appellant has contended that the second opposite party ie; Secretary, Alappad Fishermen Welfare Co-operative Society has not made any request to settle the claim and that no policy details was furnished. It is also contended that the appellant could not trace out the policy in favour of the second opposite party, wherein the name of the complainant is allegedly mentioned.

          4. The evidence adduced consisted of the testimony of PW1, DW1 and Exts.P1 to P9.

          5. I find that the relevant records from the Project Officer, Matsyafed, Kollam were summoned. He has produced the particulars with respect to the names of the insured wherein the name of the complainant is mentioned as serial Item No.255. The copy of the master policy issued has been produced by the appellant along with the appeal memorandum. Ext.B1 certificate issued by Fishermen Welfare Co-operative Society certifies that the complainant has been paying the premium regularly to the office of the second opposite party. I find that the appellant also would be having the relevant records. The appellant has not produced any documents that would show that the name of the complainant is not included in the policy schedule that contain the list of persons insured. In the circumstance, I find that the contention of the appellant that the complainant is not covered under the policy cannot be sustained.

          6. The complainant has produced the records and the same considered order by the Forum. There is no illegality in the order of the Forum in this regard.   There is no contention in the appeal memorandum with respect to the amount of compensation ordered.   In the circumstances, we find that there is no reason to interfere in the order of the Forum. The order of the Forum is sustained. The appeal is dismissed.

          The appellant is directed to pay the amount to the complainant within 3 months from the date of receipt of this order failing which the complainant would be entitled with interest at 12% from the date of this order.

 

JUSTICE K.R.UDAYABHANU : PRESIDENT     S/L               Pronounced Dated the 05 January 2010 [HONORABLE JUSTICE SHRI.K.R.UDAYABHANU] PRESIDENT