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 1, Cited by 1]

National Consumer Disputes Redressal

Bharti Axa General Insurance Co. Ltd. vs Pinky Kaushal on 17 May, 2012

  
 
 
 
 
 

 
 





 

 



 

NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION 

 

 NEW
DELHI 

 

  

 

  

 

  

 

REVISION
PETITION NO. 1026 OF 2012 

 

Along with 

 

(IA Nos.1 &2 of
2012) 

 

(Against
the order dated 20.12.2011in First Appeal No.1758 of 2009 of the State
Commission, Punjab ) 

 

  

 

  

 

Bharti AXA
General Insurance Company Ltd. 

 

Registered and Head
Office at RMZ Infinity 

 

B-Tower, 2nd
Floor, Old Madras Road, 

 

Bangalore-
560016  

 

  

 

Through its Area
Manager (Legal) 

 

Bharti AXA
General Insurance Company Ltd. 

 

2nd Floor,
Bigjos Tower, A-8, 

 

Netaji Subhash Place, Pitampura 

 

New Delhi-
110034
.Petitioner 

 

  

 

Versus 

 

  

 

Pinky Kaushal, 

 

W/o- Krishan
Baldev Kaushal, 

 

House No.1999, W. No.6, 

 

Dr. Kalra
Street, Dist. Kharar, 

 

S.A.S. Nagar, Mohali .........Respondent 

 

  

 

   

 

 BEFORE
 

 

HONBLE
MR. JUSTICE V.B. GUPTA, 

 

 PRESIDING MEMBER 

 

HONBLE
MR. VINAY KUMAR, MEMBER 

 

  

 

  

 

For
the Petitioner : Mr. Ashutosh Khaitan, Advocate &

 

 Mr. Navneet
Kumar, Advocate

 

  

   

 PRONOUNCED
ON: 17.05.2012  

 

   

 

   

 

 ORDER 
 

PER MR.VINAY KUMAR, MEMBER The Revision Petitioners/Bharti Axa General Insurance Company, have challenged the order of Punjab State Consumer Disputes Redressal Commission passed in First Appeal No.1758 of 2009. By this order the State Commission has set aside the order of the District Forum Mohali, which had dismissed the consumer complaint filed by the present respondent, Pinky Kaushal.

 

2. The State Commission allowed the appeal of the complainant, in the following terms--

The respondents are directed to appoint the Surveyor to assess the loss after dismantling the vehicle of the appellant and pay the claim of the appellant as assessed by the Surveyor within one month from the receipt of the copy of the order. If it was found on dismantling the vehicle that the same is not in a repairable condition then the respondents will pay the I.D.V. value of the vehicle to the appellant after deducting the depreciation value as per the regulations of the I.R.D.A. within one month from the report of the Surveyor and the appellant will deposit the salvage of the vehicle with the respondents. If the appellant fails to deposit the salvage with the respondents then the respondents will be entitled to deduct the cost of the salvage from the claim to be paid by the respondents to the appellant.

 

3. The above decision of the State Commission needs to be viewed in the background of the fact that the vehicle in question was insured with the revision petitioners/OPs, at the time it met with the accident on the night of 23/24, June, 2009.

The Insurance Company was informed promptly for an assessment of loss. However, the claim had neither been settled nor rejected till the consumer complaint was filed on 15.9.2009 and had remained undecided till 20.12.2011, when the appeal of the Complainant was decided in the impugned order.

 

4. It is seen from the order of the District Forum that the present revision petitioners/OPs were ex-parte in those proceedings. The District Forum held that it had no territorial jurisdiction to consider the complaint. But, it went on to consider the claim and held that in the absence of repudiation of the claim of the Complainant by the Insurance Company, the Complainant had no cause of action and therefore the complaint was premature. The District Forum observed that it cannot assume the role of an expert and decide whether it was a case of total loss as claimed by the Complaint. Even the cost of repair could not be estimated by it, as the assessment of loss should have been made by a Surveyor. No such assessment was before the District Forum.

 

5. The State Commission disagreed with the District Forum, Mohali that it had no territorial jurisdiction. The Commission has observed that the proposal form produced on behalf of the respondents/OPs itself showed that it was signed at Kharar. As Kharar falls within District SAS Nagar (Mohali), the District Forum was held to have territorial jurisdiction to decide the complaint.

 

6. The State Commission has considered the written arguments advanced before it on behalf of the respondents/OPs and the evidence on behalf of the Complainants led before the District Forum. The OPs had no defence as it had chosen to be ex parte before the District Forum. Before directing the OP/Insurance Company to appoint a Surveyor to assess the loss and to pay the claim of the Complainant within a period of one month thereafter, the State Commission has arrived at following conclusions:-

 
a)            The contention of the respondents/OPs regarding false declaration in the proposal form in relation to no claim bonus has been rejected. This is on the ground that as the insurance company did not file any written response before the District Forum, no opportunity was available to the appellant/Complainant to rebut the allegation of suppression of fact.
 
b)            No evidence was produced in support of the claim that the complainant had been given No Claim Bonus. Neither the insurance cover note issued to the complainant nor the written arguments filed by the OPs showed what No Claim Bonus if any, was allowed.
 
c)             The certificate of General Hospital, Panchkula relied upon by the OPs for their claim that at the time of the accident the driver was drunk, does not show the name of the doctor nor does it carry the seal of the hospital. The affidavit of the concerned doctor was not filed. Therefore, the claim cannot be rejected on this ground.
   

7. We have perused the records of the case, as filed by the petitioners/OPs and heard the counsel for the petitioners. The counsel argued that no claim bonus from the petitioners/OPs was sought without disclosing availment of claim from the previous insurer. In our view this argument amounts to begging the questions. A copy of the proposal form has been placed on record by the revision petitioner. This document was also considered by the State Commission. We find that the details of the vehicle, including year of manufacture and date of registration, are mentioned in the proposal form. If a vehicle registered in May 2007, was proposed to be insured with the revision petitioners in February, 2009, it was more than obvious that the vehicle will have been insured with some other insurance company between 2007 and 2009.

Moreover, the entry in the column of entitlement to No Claim Bonus in itself amounts to a disclosure of the fact of previous insurance with others. Therefore, due diligence was required of the revision petitioners to go into details of insurance of previous two years and satisfy themselves before accepting the proposal. Having failed to perform such due diligence, it is not open to the revision petitioners to lay the blame at the door of the Complainant. As observed by the State Commission, the proposal form itself was not signed by the complainant.

 

8. The revision petition also states that the complainant herself has accepted the fact of previous insurance and claim there under in her Complaint and affidavit evidence. But, there is nothing to show how exactly this can disentitle the complainant to demand No Claim Bonus. Therefore, in our view, the State Commission has very rightly held that the OPs have not produced any evidence that the Complainant had claimed and received two claims from the previous insurers.

 

9. The arguments raised in the revision petition do not involve any issues of jurisdictional error or illegality. Only certain facts, on which findings have been given, are re-agitated as alleged material irregularities in the impugned order. Therefore, it needs to be observed here that the petitioners/OPs, having chosen to remain ex-parte before the District Forum, cannot be permitted to improve their case in the present proceedings. The State Commission has very clearly observed that in the proceedings before the District Forum:-

 
Notices through speed post was issued to the respondents on 16.9.2009 but neither the notices have been received back nor anybody on behalf of the respondents appeared before the District Forum, as such, the respondents were proceeded against ex-parte.
   

10. Learned counsel for the revision petitioners cited the decision of this Commission in TATA AIG General Insurance Company Ltd. & Anr. Vs. Gulzari Singh, II (2010) CPJ 272 (NC). This decision was cited before the State Commission as well and was held to be not applicable to the facts of the present case. In this case, sought to be relied upon, the Complainant had stated in the proposal form that he would be entitled to no claim bonus. The National Insurance Company checked with the previous insurer and was informed that the Complainant had claimed and availed reimbursement under their policy. Based on this information the Insurance Company had repudiated the claim.

 

11. In the present case, no evidence of such verification with the previous insurers was placed before the State Commission. Further, as observed by the State Commission, the cover note does not even show if any No Claim Bonus was allowed. In the case cited by the revision petitioners, a discount of Rs 1120 was actually allowed towards it. In the case before us, the claim of the Complainant under the policy was still awaiting a decision by the revision petitioners/OPs, when the appeal was decided. Therefore, the State Commission has directed the OPs/Bharti Axa General Insurance Company to appoint a Surveyor for assessment of loss and thereafter take further action to settle the claim. Thus, the facts of the two cases are very different from each other and the revision petitioners cannot derive any support from the decision cited on their behalf.

12. In view of the above we hold that the revision petitioners have failed to make out any case for intervention of this Commission under Section 21 (b) of the Consumer Protection Act, 1986. Accordingly, the Revision Petition No.1026 of 2012 filed by Bharti Axa General Insurance Company is dismissed. The parties to bear their own costs.

.

(V.B.GUPTA,J.) PRESIDING MEMBER   .

(VINAY KUMAR) MEMBER s./-