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 5, Cited by 0]

State Consumer Disputes Redressal Commission

Birla Sun Life Insurance Co. Ltd. vs Krishna Devi on 12 July, 2017

  	 Daily Order 	   

STATE CONSUMER DISPUTES REDRESSAL COMMISSION HARYANA, PANCHKULA

 

         

 

                                       

 

First Appeal No  :      1106 of 2016

 

Date of Institution:      18.11.2016

 

Date of Decision :      12.07.2017

 

 

 

1.      Birla Sun Life Insurance Company Limited, Claims Department 'G Corp. Tech Park', 6th Floor, Kasar Wadavali, Ghodbunder Road, Thane 400 601 through Ms. Aakriti Manocha, Deputy Manager, Legal.

 

2.      Birla Sun Life Insurance Company Limited, Near LIC Office, Subhash Road, Rohtak through its Manager.

 

                             Appellants-Opposite Parties

 

 

 

Versus

 

Mrs. Krishna Devi wife of late Sh. Jaipal, resident of Village Ladhot, Tehsil and District Rohtak.

 

Respondent-Complainant

 

 

 

 

 

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

 

                             Shri Balbir Singh, Judicial Member.
                                                                                                                            
Present:               Shri S.C. Thatai, Advocate for appellants.

 

                             Shri Anil Kumar Gahlawat, Advocate for respondent-complainant.

 

 

 

                                                   O R D E R 

 

 

 

 

 

 NAWAB SINGH J.(ORAL) 

 

 

 

The instant appeal filed by Birla Sun Life Insurance Company Limited and it's functionary-opposite parties (for short, 'Insurance Company') calls in question the correctness of the order dated August 19th, 2016 passed by District Consumer Disputes Redressal Forum, Rohtak (for short 'the District Forum') whereby complaint filed by Krishna Devi-complainant was allowed.  The Insurance Company was directed to pay Rs.3,50,500/- alongwith interest at the rate of 9% per annum from the date of filing of the complaint, that is, June 14th, 2013 till realization and Rs.3500/- litigation expenses to the complainant on account of death of her husband.  

2.      It is the case of the complainant that her husband Jaipal-since deceased (hereinafter referred to as 'Insured') purchased insurance policy from the Insurance Company. The sum assured was Rs.3,50,500/-. The Insured died on April 03rd, 2012. The claim submitted by the complainant was not settled.  Hence, the complaint. 

3.      The Insurance Company, in its written version, denied the averments of the complaint and pleaded that the insured died within four days from the date of commencement of policy.  The insured was suffering from Metastasis of Unknown Origin (Cancer) much prior to the purchase of the insurance policy.  The insured was taking treatment from PGIMS, Rohtak and it was not disclosed by him at the time of purchase of the policy.     

4.      The question for consideration before this Commission as to whether the Insurance Company was justified in repudiating complainants' claim or not?

5.      The insured purchased insurance policy on March 31st, 2012.  Prior to the purchase of the insurance policy, Insured was a patient of Metastasis of Unknown Origin (Cancer) as is evident from medical record (Annexure -II) drawn at Pt. B.D. Sharma, Post Graduate Institute of Medical Sciences, Rohtak. 

6.      It is a well settled proposition of law that a contract of insurance is based on the principle of utmost good faith - uberrimae fidei, applicable to both the parties.  The rule of non-disclosure of material facts vitiating a policy still holds the field.  The bargaining position of the parties in a contract of insurance is unequal. The insured knows all the facts, the insurer is unaware of anything which may be material to the risk. Very often, it is the insured who is the sole person who has this knowledge.  The insurer may not even have the means to find out facts which would materially affect the risk.  The law, therefore, enjoins on the insured an absolute duty to disclose correctly all material facts which are within his personal knowledge or which he ought to have known had he made reasonable inquiries.  A contract of insurance, therefore, can be repudiated for non-disclosure of "material facts." 

7.      In M ithoo Lal V. Life Insurance Corporation of India , AIR 1962 Supreme Court 814, Hon'ble Apex Court held as under:-

"Contract of life insurance entered into as a result of fraudulent suppression of material facts by policy holder- Policy is vitiated and person holding assignment of policy cannot claim benefit of contract............."

8.      Hon'ble Apex Court in Modern Insulators Ltd. Vs. Oriental Insurance Co. Ltd. - (2000) 2 SCC 734 held as under:-

"It is the fundamental principle of insurance law that utmost good faith must be observed by the contracting parties and the good faith forbids either party from non-disclosure of the facts which the parties know.  ..........."

9.      In Revision Petition No.967 of 2008, Life Insurance Corporation of India versus Smt. Neelam Sharma, decided on September 30th, 2014, Hon'ble National Commission observed as under:-

"8.       In  Satwant  Kaur Sandhu vs. New India Assurance Company Ltd. (2009) 8 SCC 316, it has been observed by the Supreme Court that the expression "material fact" is to be understood in general terms to mean as any fact which would influence the judgment of a prudent Insurer, in deciding whether to accept the risk or not.  If the proposer has knowledge of such fact, he is obliged to disclose it particularly while answering questions in the proposal form.  Any inaccurate answer will entitle the Insurer to repudiate their liability because there is clear presumption that any information sought for in the proposal form is material for the purpose of entering into a contract of insurance, which is based on the principle of utmost faith -uberrima fides.  Good faith forbids either party from non-disclosure of the facts which the party privately knows, to draw the other into a bargain, from his ignorance of that fact and his believing the contrary. (See: United India Insurance Co. Ltd. Vs. M.K.J. Corporation [(1996) 6 SCC 428].  It has also been emphasized that it is not for the proposer to determine whether the information sought for is material for the purpose of the policy or not. Of course, obligation to disclose extends only to facts which are known to the applicant and not to what he ought to have known."
"11.     Having given our anxious consideration to the material on record, we are of the opinion that the answers given by the Insured in the proposal form were untrue to his knowledge. There was clear suppression of "material facts" in regard to the health of the Insured.  It was not for the Insured to determine whether the information sought for in the aforesaid questionnaire was material for the purpose of the two policies....."  

10.          On the aforesaid facts and principles enunciated, the right to claim insurance benefits by the complainant does not survive having reference to medical record (Annexure A-II) issued by Pt. B.D. Sharma, Post Graduate Institute of Medical Sciences, Rohtak. Thus, it stands established to the hilt that the insured was suffering from Metastasis of Unknown Origin (Cancer), prior to the purchase of the insurance policy and he suppressed this fact. Thus, the District Forum fell in error in allowing the complaint and as such the impugned order cannot be allowed to sustain. The appeal is accepted, the impugned order is set aside and the complaint is dismissed.

11.    The statutory amount of Rs.25,000/- deposited at the time of filing the appeal be refunded to the appellants against proper receipt and identification in accordance with rules, after the expiry of period of appeal/revision, if any.

 

Announced 12.07.2017 (Balbir Singh) Judicial Member (Nawab Singh) President UK