Judgements

National Insurance Company Ltd vs New Patiala Trading Company on 8 February, 2002

National Consumer Disputes Redressal
National Insurance Company Ltd vs New Patiala Trading Company on 8 February, 2002
  

 

 

 

 

 

  









 



 

 






 

NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION 



 

NEW DELHI 



 

  



 

 REVISION PETITION NO. 488 OF

1998  



 

(From the order dated 29.1.1998 in Appeal No.243/97  



 

of the State

Commission, Punjab) 



 

  



 

National Insurance Company Ltd.  Petitioner 



 

 Vs. 



 

New Patiala Trading Company   Respondent 



 

  



 

BEFORE:



 

 HONBLE MR. JUSTICE

D.P. WADHWA, 



 

 PRESIDENT 



 

 HONBLE MR. JUSTICE

J.K. MEHRA, MEMBER. 



 

 MRS. RAJYALAKSHMI RAO,

MEMBER. 



 

 MR. B.K. TAIMNI,

MEMBER 



 

  



 

  



 

Insurance Act, 1938 - Section 64 UM- sub

sections (2),(3) and (4) - second surveyor if can be appointed - Scheme of Section 64UM, particularly of

sub-section (3) and (4) would show that insurer cannot appoint second surveyor just as a matter of

course. If the report of the surveyor

or loss assessor is not acceptable to the insurer it must specify reasons but

it is not free to appoint second surveyor - prima facie credence to be given to the report of the

surveyor or loss assessor. 



 

  



 

For the petitioner : Mr. Kishore Rawat, Advocate



 

  



 

For the respondent : Mr. S.L. Gupta, Advocate



 

 for

Mr. R.P. Vats, Advocate



 

  



 

 ORDER 

 

Dated

the 8th February,

2002

PER JUSTICE

D.P. WADHWA, (PRESIDENT).

It

is the opposite party which is petitioner before us. Petitioner is aggrieved by the order of the State Commission

enhancing the insurance amount payable

to the respondent-complainant, on appeal filed by the complainant against the order of the

District Forum. In the complaint it is stated that respondent had taken an insurance policy for Rs.1,10,000/- for his shop known as Shop Keepers Policy from the

petitioner. Policy covered all the

risks of all the articles lying in the

shop against flood etc. It is not

disputed that there was flood in the city of Patiala during the

validity of the policy and the stock of

the respondent was damaged. He

lodged his claim under the policy

with the petitioner on 15.7.1993.

Petitioner appointed Shekhar

& Co., Surveyors

who made their report on 4.10.1993 assessing the

loss to the tune of Rs.86,290.95. In

spite of the report of the surveyors,

no compensation was paid to the

respondent.

Complaining deficiency in service, respondent-complainant approached the District Forum. On

being noticed, the

petitioner-insurer took up the plea that it had appointed M/s. N. Kumar Chawla & Company as second

surveyor who assessed the loss at Rs.46,728/-.

Claim of the respondent was settled at Rs.46,600/- which was paid to him

in full and final settlement of his claim.

It was, therefore stated that there was no deficiency in service on the

part of the petitioner. Evidence

was led by both the parties before the

District Forum which on the material on record concluded that insurance claim

had been settled by making payment of Rs.46,600/- but as there was delay in making the payment, an amount of

Rs.4600/- was awarded as compensation

to the respondent-complainant. Another

sum of Rs.128/- was also awarded which was deducted from the amount assessed by

the second surveyor. Plea of the respondent that he had

accepted the amount of Rs.46,600/- under protest was not accepted by the

District Forum. Aggrieved by the order

of the district Forum,

respondent-complainant went in appeal before the State Commission. It was submitted before the State

Commission that there was no justification for the petitioner to appoint the second surveyor and that District Forum was wrong in not

accepting the contention of the respondent that he did not accept the amount of

Rs.46,600/- voluntarily to settle his claim.

State Commission did not

find justification on the part of the

petitioner in appointing the second

surveyor. Reference was made to provisions

of Section 64UM of the Insurance

Act, 1938. It was also held on examination of the

material on record that

the amount of

Rs.46,600/- was accepted by the respondent

under protest without losing its

right to claim full amount of loss sustained by it. State Commission, therefore, allowed the

appeal and directed that the

respondent-complainant be paid further Rs.46,290.95 the amount of loss as assessed by the first surveyor with interest @ 12% with effect from 4.10.93 till payment.

Respondent was also awarded cost of Rs.5,000/-. The amount of Rs.46,600/- which had been paid earlier by the petitioner was

allowed to be adjusted. It is now the

petitioner-insurer who is aggrieved.

Petitioner

is challenging the order of the State Commission both as regards its

finding and holding that a second

surveyor could not have been appointed.

We, however, would not disturb the finding of the State Commission that

the amount of Rs.46,600/- was accepted by the respondent under protest.

The question that now arises for consideration

is if second surveyor could have

been appointed under Section 64UM of

the Insurance Act, 1938. This Section has been amended by the Act 41 of

1999 where for the words Controller

of Insurance the word Authority

constituted under the Insurance

Regulatory and Development Authority Act, 1999 have been substituted. This Section 64 UM prescribes as to how a

surveyor or loss assessor has to be

given license to practice. An application for being licensed as

surveyor or loss assessor has to be submitted

in a prescribed form giving such qualifications as mentioned in Clause (D)

of sub-section (1) of Section

64UM. Amount of fee payable is also

prescribed and so also the period of validity of the license. There is a

provision for duplicate license if original is lost and also provision

for renewal of license

after the expiry

of prescribed period. Every surveyor

and loss assessor is to comply with

the code of

conduct in respect

of their duties,

responsibilities and other

professional

requirements as

may be specified by regulations made by

the Authority. Stringent action is

provided against surveyor or loss assessor

who is guilty of

breach of his duties or willfully making of false statement or acting in a fraudulent manner,

entailing cancellation of license given to him. There are ten sub-sections

of Section 64UM which it would

appear prescribe a complete code as to how

a surveyor or loss assessor should conduct. Under sub-section

(2) of Section 64UM no claim in respect

of a loss equal to or exceeding Rs.20,000/-

in value on any policy of

insurance shall be admitted for payment or settled by the insurer

unless he has obtained a report on the loss that has occurred from a person who holds a license issued under this section to act as a

surveyor or loss assessor. There is a

proviso to this sub-section which reads

as under:

Provided that

nothing in this sub-section shall be deemed to take away or abridge the right

of the insurer to pay or settle any claim at any amount different from the

amount assessed by the approved surveyor or loss assessor.

 

Then

sub-sections (3) and 4 read under:

 

(3)

The Authority may, at any time, in respect of any claim of the nature referred to in sub-section (2), call for

an independent report from any other approved surveyor or loss assessor

specified by it and such surveyor or

loss assessor shall furnish such report to the Authority within such time as may be specified by the

Authority or if no time limit has been

specified by it within a

reasonable time and the cost of, or

incidental to such report shall be borne by the insurer.

 

(1) The

Authority may, on receipt of a report referred to in sub-section (3),

issue such directions as it may

consider necessary with regard to the settlement of the claim including any

direction to settle a claim at a figure less than, or more than, that at

which it is proposed

to settle it

or it was

settled and the insurer shall be bound to comply with such directions:

 

Provided that where the Authority issues a direction for settling a claim at a

figure lower than that at which it has already been settled, the insurer shall

be deemed to comply with such direction if he satisfies the Authority that all

reasonable steps, with due regard to

the question whether the expenditure involved is not disproportionate to the

amount required to be recovered, have been taken with due despatch by him:

 

Provided

further that no direction for the payment of a lesser sum shall be made where

the amount of the claim has already been paid and the Authority is of opinion that the recovery of the amount

paid in excess would cause undue hardship to the insured:

 

Provided also

that nothing in this section shall

relieve the insurer from any liability, civil or criminal to which he would

have been subject but for the provisions of this sub-section.

 

Scheme of Section 64UM,

particularly of sub-section (3) and

(4), would show that insurer cannot

appoint second surveyor just as a matter

of course. If the report of the

surveyor or loss assessor is not acceptable to the insurer it must specify

reasons but it is not free to appoint

second surveyor. Appointment by the

insurer of a second surveyor itself

would be a reflection on the conduct of the first surveyor. Surveyor or loss assessor is duty bound to give a correct report. If the insurer-Insurance Co. finds that surveyor or loss assessor has not considered certain relevant points or has considered

irrelevant points or for any other account

it has reservation about the report, it can certainly require the surveyor or loss assessor to give his views and then come to its own

conclusion, but insurer cannot certainly appoint a second surveyor-cum loss

assessor to counter or even contradict or rebut the report of the first

surveyor..

 

It is a statute which prescribes licensed surveyor or loss assessor who is to be

appointed to assess the loss where it is

equal to or more than Rs.20,000/-.

Prima facie, therefore, credence will have to be given to the report

of such approved surveyor or loss

assessor. There is

nothing on record

in the present case to show that report

submitted by

first surveyor Shekhar & Co. was in

any way faulty. In our view, therefore,

State Commission was right in acting

upon the report of the first surveyor and allowing the complaint of the

respondent-complainant.

We, therefore, do not

find any merit in this appeal and we dismiss it with cost which we assess at Rs.2,000/-.

 

 

 

.J.

(D.P.

WADHWA)

PRESIDENT

 

..J.

(J.K.

MEHRA)

MEMBER

 

 

..

(

RAJYALAKSHMI RAO)

MEMBER

 

 

..

(

B.K. TAIMNI)

MEMBER