High Court Kerala High Court

Mr. Thomas George Vellathottam vs The Branch Manager on 18 May, 2010

Kerala High Court
Mr. Thomas George Vellathottam vs The Branch Manager on 18 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26587 of 2007(M)


1. MR. THOMAS GEORGE VELLATHOTTAM,
                      ...  Petitioner

                        Vs



1. THE BRANCH MANAGER,
                       ...       Respondent

2. THE MANAGER,

3. INSURANCE OMBUDSMAN,

4. THE DIVISIONAL MANAGER,

5. THE REGIONAL MANAGER,

                For Petitioner  :SRI.MATHAI VARKEY MUTHIRENTHY

                For Respondent  :SRI.RAJAN P.KALIYATH

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/05/2010

 O R D E R
                              S. Siri Jagan, J.
                =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                       W.P(C) No. 26587 of 2007
                =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                Dated this, the 18th day of May, 2010.

                             J U D G M E N T

The petitioner is the owner of a Honda Accord car, which was

insured with the National Insurance Company, the officers of whom

are respondents 1, 4 and 5 in this writ petition. The vehicle met with

an accident. It was repaired by the authorized dealers of Honda

Company. They issued an invoice for Rs. 75460/- as the repair

charges. The petitioner preferred a claim for insurance with the

National Insurance Company for that amount. Since the same was

not considered favourably, the petitioner approached the 3rd

respondent Insurance Ombudsman for appropriate relief. The matter

was considered by the Ombudsman, who passed Ext. P1 order dated

11-6-2007 directing the Insurance Company to pay to the petitioner

an amount of Rs. 35,000/- as insurance money. Dissatisfied with the

quantum awarded by the Insurance Ombudsman, the petitioner has

filed this writ petition challenging that part of Ext. P1 award, whereby

the full claim of the petitioner for Rs. 75,460/- has not been awarded

by the Insurance Ombudsman to the petitioner .

2. The petitioner’s contention is that the petitioner has

produced invoice of the repairer along with their clarifications

clarifying as to how they arrived at the amount of Rs. 75,460/-, which

is sufficient evidence to prove the veracity of the petitioner’s claim.

They point out that without rejecting the same, the Ombudsman who

is not an expert on mechanical engineering arbitrarily reduced the

amount, which is unsustainable. Therefore, according to the

petitioner, the Insurance Ombudsman should have awarded the entire

amount of Rs. 75,460/- instead of restricting it to Rs. 35,000/-.

3. Respondents 1, 4 and 5 have not cared even to file a counter

affidavit. When no counter affidavit is filed, this Court can very well

assume that the averments in the writ petition are not controverted by

W.P.C. No. 26587/07 -: 2 :-

the respondents. Admittedly, the petitioner has produced a bill for

repair charges. He has also gone to the extent of producing

appropriate clarifications in respect of the invoice before the

Insurance Ombudsman in support of the invoice. The Ombudsman

has not specifically found that the charges mentioned in the invoice

are inflated charges or that the invoice cannot be accepted in

evidence. The Insurance Ombudsman is not an expert in mechanical

engineering. So, unless he enters a finding that the bill produced by

the petitioner is an inflated one, he cannot simply ignore the bill and

fix a lesser amount as the insurance amount.

4. Admittedly, the vehicle is covered by insurance. The

respondents have not cared to dispute the accident also. When the

petitioner has got the vehicle repaired from the authorized dealers of

the manufacturer themselves, unless there are very strong reasons to

disbelieve the same or coming to the conclusion that the same is an

inflated one, the Ombudsman could not have arbitrarily come to the

conclusion that the invoice cannot be accepted as such and fix a

reduced amount, especially when the Insurance Ombudsman is not an

expert in mechanical engineering. That being so, after finding that

the petitioner is eligible for insurance amount, I do not find any

reason for restricting the insurance amount to Rs. 35,000/-, which,

according to me, is arbitrary and perverse. Insofar as the petitioner

has proved his case by producing the invoice issued by the repairer,

without giving any cogent reasons, the Insurance Ombudsman could

not have restricted the insurance amount on the basis of his own

assumption as to the probable amount, the petitioner would have

incurred, for the repair, according to him.

In the above circumstances, Ext. P1 award to the extent it

W.P.C. No. 26587/07 -: 3 :-

restricts the award amount to Rs. 35,000/- is hereby quashed. It is

held that the petitioner is entitled to the entire amount of Rs. 75460/-

covered by the invoice issued by the repairer as insurance amount as

per the policy of insurance. The said amount of Rs. 75,460/- shall be

paid by respondents 1, 4 and 5 within one month from today. The writ

petition is allowed as above.

Sd/- S. Siri Jagan, Judge.

Tds/