High Court Karnataka High Court

The Chief Post Master General vs Smt Jayashree W/O Late Umeshappa … on 3 April, 2009

Karnataka High Court
The Chief Post Master General vs Smt Jayashree W/O Late Umeshappa … on 3 April, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
2

OFF': LECL OFFECE, K.E€.R(}AE) ; 
DAVANAGEERE   

THIS WP. £8 FILES PR3/YING T€}'{}Uz5sSfiI'~T'P:I Ei 
D3'. 18.2.09 PASSED BY THE) "'-S"TA'FE'- C{}MMfSS£'GN. -'FOR > '

CONSUMER EISPUTES, BAN'1%?V1"i':ib_"---pFé"'£:i§i;).{;:1,":f3;;:._fi1§fi _  £126 Chiaf P03": Mastar
Samara} "$113; 'i::VwE§:p§ea1 §\§s.263{} ,1" 2998 on
the f:3<%:'v--,§3f'  " éiénsumer Disputes Redresssai

Cammissi{5:z., VA {hereizaafter called 'the: State

 C0mi§3i$si0n') !:Viei:z:g_v_agg:"ieveci by "aha erzier dated };8.2.2QGE«}

 .w;'m:re;§3:; {ht-.Sn:;:£.e Cemmisfiéafi has dismissal the appea} and

1'é_::)fi;f:;'33:ii:d"_~»..§§%;:%:;'kéggzier passerzi by {ha {District Cnasumar

Disijafif-5-2;. Rzzfimssal Forum, (harem after caiieé 'the District

 Vj?'.ar1:m)  §'i¥a's:a3:1gic:'e in Compiaizzt Na.?2[2Q{'}8 datefi

  2_i;»1f}';2OG8 Whemin the Compiaint fiieci by m: raspondani

%   .,.hé:'ei1t1 has bean aflowed with 3 éimctien to pay {.116 amount

VV due under the poiicfg interest at 99% pa. from this date of

L5'



3

petition 5.11.200?' till reaiisatien 311$} has also awércied

compensation of Rs,S,Q€}0j» and cost of 3

complainant.

2. The hu$ba:%:1d;'_ cgyffi V "1<:$;3on«§iHén?é  herein-
V.S.Jayasi1r6e was w0rki'f)#g-I   had taken a
policy in the     9.11.2005. He
paié premiri3§9fi §:2.  policy upto July, 2006.
HQwev¢1';"'L§§%  illness while taking
£x'e:at::z§:';t;jt  died on 25.10.2006. Aftar his

death, t1'1é"~..J{"t'Eit5§){V)V.I1!£_1':eA11Vtb'  made a claim before the

 Instdfanéc  and the insurance Company

  't]A::fi;=:.pofic}-* on the ground that the East premium

.§1;{% 3:§onth of Qctober had not been paid Within

.  évéil if the axtcnded time is taken, the amount of

  mlght to have hm}: paid an or befam 93* O{:<;0'ss3r

  éxfriti Being aggrieved by the said order, ihe respwafiem hsreixja

  .,«fi2ie<.'i oompiaint before the Diiiigct Consumer Disputss



Rules with the object of using the ;T.t;:4$t1:.:;1i;V1'§.;:é   

manner acivtzmeiy affecténg its  {aha} TT'ci:*C1ix11st:§fi;cé';é{

warranting payment at' §oii¢j,%'~mo1i'&yfl a1_1a:§.. aé;C<3rdAi1ig}3', = L'

afiawed the: csmplaim: and di1f§:§f£;:i_ 'alga  dime to be
paid unzzier the policy to"fl;;€.Com}§£:~:?§iiaf1t:Wi:h interest at 9%
pa. from filfi date: of  1"€::;§*3»';§.f:C:3z'}',€i;t.'§{§§i},'_ v_ Ifiéiiiéafion  also

awardsd C9m§«%fl%§'fi§I1,gf '#4 ':i55;'<;i'V'c;2008 on 'she file of Staff;
Csmmi$$'igfi  Commission by oréer datezi

18.'2.52Q(L'{9 Céilflffiifihii '(fig éfder passed by {ha District Forum

.' V.  -:'~a:1€i'~--ci'is3t%:xi;9§c:;:i  Being aggrieved by the said erder

 J_'.p£,zs;sie&  Commission respondents hefcre the

Stat§§VCo§:3ji1:fi*§;s§$n have pI’t3f31’I’€d this writ petition.

%4.%% have hearti the IEEIIIECCI Adr,££.CGSC., appearing

petitioners Whfl has reitaratad the ccntenfions mised

Wbétfom the Stair: C»C)IIZlIZt1iSSi0}f1 and fiubmitteai that the State

Cammission was fiat justifiazré in canfirming the award

\2′

passed by the District F-‘Gram and since the 3

Eapseci, question of paying the VV

would not arise and ther€:for€§,’T_1;h’:;. order pausseibiv State * L’

Commissisn co3:1firmi1:1g__ the aQf’=t_he I.)11′”:’;*:1fjb_<H3tVA_}5'0x"1z111 is
liable to ba set aside 3113.6 respondent is

liable to be dismmeé. '

5. We ‘mmi11m: ‘i~:}’1ereafie:* and husband 9f the resiaondent became

whiie taking treatment ix mg hofigfltai am an

‘ ‘2{j3?.1Q.96 and themfom, he: cmxlnzi :10: gay the prfimium

u subsequent :0 July, 2G{)6 ti}! October, 2006. Sines the death

occuxretci Within 12 menths after the expiry of six months

from the was caf issuance: of poucy, the pr6miu:43~–.c};§3{:€V.j’§f R1116 C}? rc”:gz:1rdi:(1gjVsett1~é’:;:1e:1i:–§ <31'
pcalicy rcads as follows: K V. V' S
"rhe :"<;;aiefQ..'1Jas:'– hkiagzer %' '<;;m~efa1
howcvar has the: in special
Cases :9 aiigw vahlé cf
8 pflgicjfl' t}1:%§='fi:3'f that he is
§I}€I"8Ci§1£'3§}§,?__V :%£1afi'~–" has beefl £30
Rules wfih the
<;}§je<'§v't"@fL.5';iS.§;i;gVVV'th§f'ifisuraaiéé; fund in a mannsr
a€iF1;ci*$¢ITy " hits intfizrest and
(:i:r:ii;1_;sé".:a,f:1£§es.k 'fivafiféfiflfig paymen: cf policy

;:3101;1ey'2 _ "

to the abcave said facts of the C3S€ that the

:’€}f__tii§f:”‘f€Spond€nt who was worldng as a teacher

haaé “*{ak.£.I1. zifpostal life insurance 33:31 the respondent was

awaré of the fact that policy had been taken agafi

T. ” hj._{:s1:§i1;d of me respondent éicd on 25.10.2006, this was a fit

…€?.:?;,S6 wherein the Chictf Past Master Genera} aught is have

\.i’

exeratised the jurisdictien to pay the amount ‘f;’i1_x%§

policy” and both fhffi Disfxict Forum b

Commis:-sic]: have co;1c21rr€nt1y halt? ‘tkgnérc

of service and the amount of 531:3: poiicjé .ha<;1 xficst. lbeétxah '~

and the claim 0:5 the z~esponc1a'*m{:'had becfi haesnisa
and the said concunfinf to
the abctzve said facis of net fafzd €331}!
gremid is Grfifii' pas$fid 133;

the Stairs oréer gaassed b}? the
§)iStI’i{ji'”}”G;’I’£;§iif: éfi{§j hoid that were is 11:)
merit the foilowing order:

S 01/”

Chief Justice

Sd/4.’
Judge

‘ ‘~'{_i1ié£$;E: ‘($31 No