IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO.5547 OF 2009
(Arising out of S.L.P. (C) No.887 of 2009)
Noor Ali ...Appellant(s)
Versus
National Insurance Co. Ltd. ...Respondent(s)
O R D E R
Leave granted.
Heard learned counsel for the parties.
The appellant is engaged in the business of motor
parts. He took fire insurance policy for the period from 18th
July, 2003, to 17th July, 2004 for a sum of Rupees ten lakhs.
On the night intervening 3rd/4th August, 2003, at about 11.00
p.m., a fire incident took place in which the appellant’s
goods and shops were damaged. On receipt of intimation from
the appellant, the respondent deputed a Surveyor and Loss
Agent, Shri K.B. Mahajan, who after assessment, submitted
report dated 15th December, 2003. Shri Mahajan assessed the
loss to the appellant at Rs.1,79,111/-. Thereafter, the
Insurance Company released Rs.1,21,117/- in favour of the
appellant as full and final settlement of his claim. The
appellant accepted the amount under protest. This was clearly
recorded in the form of endorsement made on letter dated 17th
March, 2004 written by the Branch Manager of the respondent
to the Senior Manager, Bank of Baroda.
…2/-
– 2 –
Feeling aggrieved by the respondent’s refusal to
reimburse the loss of Rupees eight lakhs which, according to
the appellant, was suffered by him in the fire accident, he
filed a complaint under Section 12 of the Consumer Protection
Act, 1986. The respondent disputed the claim of the
appellant and averred that in view of the report of the
surveyor, he was not entitled to anything over and above what
was already paid. The respondent also took up the plea that
after having accepted the amount of Rs.1,29,117/- in full and
final settlement of his claim, the appellant was not entitled
to claim higher compensation. The appellant produced as many
as twenty documents which included report of the Fire
Officer, Sultanpur, the bank statement for the last three
years, stock statement for the last three years along with
covering letter and a list of 168 duplicate cash memos and
three balance sheets for the years 2001-2003. After
considering the entire record, the District Consumer Disputes
Redressal Forum, Sultanpur, [for short, “the District Forum”]
awarded compensation of Rs.6,70,883/- with interest at the
rate of twelve per cent per annum from the date of complaint,
i.e., 5th May, 2004. Damages of Rs.10,000/- and litigation
expenses of Rs.200/- were also awarded to the appellant with
a stipulation that if the amount is not paid, then the rate
of interest shall be fifteen per cent instead of twelve per
cent per annum.
On an appeal preferred by the respondent, the State
Consumer Disputes Redressal Commission [for short, “State
Commission”], set aside the order of the District Forum.
When the matter was taken up by the appellant in revision,
National Consumer Disputes Redressal Commission [for
short, “National Commission”], directed the respondent to pay
…3/-
– 3 –
Rs.50,000/- by observing that the said amount had been
deducted from the assessment made by the Surveyor’s report
without any justification.
From a bare perusal of the impugned orders of the
State Commission and the National Commission, it is clear
that neither of them considered the documents produced by the
appellant which had been considered by the District Forum
while awarding compensation of Rs.6,70,883/- and on that
account cause of the appellant has been seriously prejudiced.
Accordingly, the appeal is allowed, impugned orders
passed by the State Commission as well as the National
Commission are set aside and the matter is remitted to the
State Commission to consider the appeal in accordance with
law after giving opportunity of hearing to the parties.
………………….J.
[B.N. AGRAWAL]
………………….J.
[G.S. SINGHVI]
New Delhi,
August 17, 2009.