IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24479 of 2009(D)
1. BAJAJ ALLIANCE LIFE INSURANCE CO.LTD.,
... Petitioner
Vs
1. A.G.LALITHABHAI, PEECHENKURICHIL HOUSE,
... Respondent
2. THE INSURANCE OMBUDSMAN, KOCHI,
For Petitioner :SRI.JOMY GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :26/08/2009
O R D E R
V.GIRI, J
.......................
W.P.(C).24479/2009
.......................
Dated this the 26th day of August, 2009
JUDGMENT
Petitioner challenges Ext.P14 order passed by the
Insurance Ombudsman. Ext.P14 came to be passed on a
complaint filed by the 1st respondent, the legal representative
of one P.D.Sivakumar who had taken a capital unit gain policy
for an assured sum of Rs.1 Lakh at an annual premium of
Rs.10,000/- by submitting a proposal on 10.1.2007. Sivakumar
died on 30.4.2008 due to Toxi Epidermal Necrolysis followed
by acute renal failure, while employed as a technician in VTT
Technology Services Ltd.
2. A claim made by the 1st respondent, the legal
representative, was repudiated on the ground that Sivakumar
was suffering from Psoriasis three years prior to the date of
his admission in the hospital, that therefore, he must have
been suffering from Psoriasis when he submitted the proposal
for a policy, but this was not disclosed in the proposal. The
contract of Insurance is one of good faith and therefore, the
Insurance Company is entitled to repudiate the same.
W.P.(C).24479/09
2
3. Documentary evidence was submitted by both sides.
The Insurance Ombudsman referred to the note submitted on
behalf of the Insurance Company which affirms the
repudiation by stating that the deceased was suffering from
Psoriasis for three years. Other documents produced by the
Insurance Company were also referred to by the Insurance
Ombudsman and it was found that the repudiation was on the
ground that the Insured has suppressed the material facts.
The Ombudsman considered whether the fact in question was
suppressed.
4. The Ombudsman referred to clause 14 of the proposal
form containing a query whether the Insurer has been treated
similarly for any way of the conditions which are mentioned
therein. Answer given is in the negative. Apparently there
was no specific query in addition to any skin disease.
Reference was made to the certificate produced by the
Insurance Company, produced and marked as Ext.P9 in the
writ petition wherein the doctor, who treated the insured who
was admitted in the Co-operative Medical College, certified
W.P.(C).24479/09
3
that the deceased was admitted with Toxi Epidermal
Necrolysis and Renal failure. It was further certified that he
did not have a lesion of Psoriasis. But he gave a past history
of Psoriasis. Duration of the said disease was not mentioned
in the said certificate and Ombudsman took note of this
materials and found that there is no material to come to the
conclusion that the deceased was aware of his affliction,
even at the time when he had submitted a proposal in January
2007. It was found that thus, there is no material to show
that there was a wilful suppression of material facts by the
insured when he had submitted the proposal in January 2007.
Nor is there any material to clearly establish any nexus
between the condition of Psoriasis and the cause of death or
any other material to indicate that the condition would
definitely have been revealed to the deceased when he had
submitted the proposal for insurance on 22.1.2007.
5. I am in agreement with the conclusions arrived at in this
regard by the Ombudsman. Even otherwise the grounds for
interference with the finding of the fact by an authority like
W.P.(C).24479/09
4
Insurance Ombudsman are limited. This Court does not
exercise any appellate jurisdiction. On judicial review, I do
not find any grounds for interference with Ext.P14.
6. The claim was only for an amount of Rs.1 Lakh. Even
otherwise, I am of the view that the repudiation of the policy
in the circumstances, was not justified. For all these reasons,
I find that the writ petition is bereft of merit and hence the
same is dismissed.
V.GIRI,
Judge
mrcs