Bombay High Court High Court

Central Bank Of India vs New India Assurance Co. Ltd. on 14 February, 1980

Bombay High Court
Central Bank Of India vs New India Assurance Co. Ltd. on 14 February, 1980
Equivalent citations: AIR 1981 Bom 397, 1983 141 ITR 367 Bom
Bench: Pendse


ORDER

1. An Interesting question which lies in a very narrow compass, but is not easy of solution falls for determination in this originating Summons. Before adverting to the questions which require answer, it would be appropriate to set out a few facts which have given rise to the filing of the present proceedings,

2. The plaintiffs Central Bank of India are a Body Corporate constituted under the Banking Companies (Acquisition and Transfer of Undertakings) Act V of 1970, while the defendants are the Insurance Company incorporated under the Companies Act, The defendants New India Assurance Co. Ltd. do general insurance business and inter alia issue policies of insurance to Banks including “Bankers’ Indemnity Policies” indemnifying the Banks in respect of losses suffered by them in the course of their banking business. The plaintiffs obtained a Bankers’ Indemnity policy dated February 2, 1972 for the period commencing from January 3. 1972 to January 3, 1973 in respect of total insurance cover of Rs. 20,00,000/-. The insurance premium paid by the Bank was to the tune of Rs. 4.51.045.80/-. By the Insurance Policy the defendants inter alia agreed to pay and make good to the Plaintiffs all such direct losses as the plaintiffs might during the said period discover, that they have sustained in the manner mentioned in the policy. Clause 4 of this policy, which is relevant for the present proceedings provides that the defendants shall pay and make good all direct losses as the Bank may discover by reason of the dishonest or criminal act of any officer, clerk or servant of the Bank with respect to the loss of its money and securities wherever committed and whether committed directly or in connivance with others. The policy was issued subject to the- endorsement Nos. (a) to (f) attached to and forming Dart of the policy. Endorsement No. (c) was to the effect that the Bank shall be considered co-insurer to the extent of 25% subject to the minimum excess of Rs. 25.000/- for each and every claim under Clause 4 of the Policy and shall repay to the company: any such or less amount if paid by the Company in the first instance.

3. The Bank had employed one
Homi Pestonji Wadia during the sub
sistence of the insurance policy in the
‘Inward Clearing Department at the Bom
bay Office. Wadia had opened two Home
Savings Accounts with the Bombay
Office of the Central Bank in addition to
a Home Savings account with the
National and Grindlays Bank Ltd.. Bom
bay. Between December 21. 1971 and
September 28, 1972 Wadia had commit
ted diverse fraudulent acts in respect of
moneys belonging to the Bank aggregat-

ing in all Rs. 13.00.381.40/-,
The modus operandi of Wadia in de
frauding the Bank was as follows:

Wadia used to draw cheques for various amounts on his Home Savings Accounts with the Central Bank and used to lodge the same for collection with the National and Grindlays Bank. In the ordinary course of business, the National & Grindlays Bank would present the cheques for clearance through the Clearing House, Reserve Bank of India. All the cheques drawn on the Central Bank used to be deposited with the clearing house for the purpose of clearance and the representative of the Central Bank would attend the Clearing House and would collect the cheques and hand over to the Inward Clearing Department of the Central Bank.

On the receipt of those Cheques in Inward Clearing Department, Wadia used to get hold of the cheques drawn by him and used to destroy the same before a debit entry is made in his Home Savings Accounts. As the cheques were destroyed before making a debit entry and as the cheques were not returned to the National & Grindlays Bank, the account of Wadia in that Bank, used to be credited with the amounts covered by the cheques. The employee of the Central Bank, by adopting this modus operandi has defrauded the Central Bank to ‘the tune of Rs. 13 lacs , and odd between the period. December 21, 1971 and September 28. 1972. The employee has in all drawn 23 cheques and the amounts covered under those cheques vary from Rs. 25.000/- to Rupees 77.000/-. All cheques, except one were for an amount in excess of Rupees 25.000/- .

4. The fraudulent acts committed by Wadia were discovered by the Central Bank on October 18. 1972 and on interrogation Wadia made a clean confession of his guilt and accepted that he had committed a fraud in the aggregate sum of Rs. 13.00.38140/-. The Bank lodged a First Information Report with the Bombay Police on October 23, 1972 and also gave a notice to the Insurance Company about the loss sustained in consequence of fraudulent acts committed by Wadia. The Central Bank also submitted the statement of claim in the requisite form to the Insurance Company for an indemnification of the amount on December 14, 1972. The police launched prosecution against Wadia and that prosecution ultimately resulted in conviction. The Police, during the investigation, recovered an amount of Rupees 6.49.157.26/- from the accused and that amount was credited with the Central Bank. The Central Bank filed Suit No. 168 of 1975 in this Court against Wadia for the recovery of the balance amount of Rs. 6,51,224.14 and secured an ex parte decree on October 22. 1975 The Bank in execution of the decree was unable to recover any amount from Wadia.

5. The Central Bank lodged its claim on December 14, 1972 with the Insurance Company and also complied with the other requirements under the Policy of Insurance. The Central Bank made a claim on the basis of financial loss sustained in consequence of the fraudulent acts of its employee and demanded total indemnification less 25% as mentioned in Endorsement (c) of the Policy. The Endorsement (c) attached to the Policy, which is described as ‘an excess clause’, claims the Bank, envisages the totality of the loss suffered in consequence of several cheques drawn by the employee. The Bank accordingly claimed that they were entitled to treat the entire loss as one claim less 25% subject to the minimum excess of Rs. 25,000/-under the excess clause. The Insurance Company disputed the accuracy of the claim and contended that as the employee of the Bank has drawn several cheques and the several amounts mentioned in the said cheques became the subject matter of separate and independent claims, the Company is entitled to deduct the sum of Rs. 25.000/-from each of the amount of cheques under the excess clause.

It was further claimed that payment made by the plaintiffs to the employee on each and every cheques was a separate and distinct transaction and the result of a separate dishonest or criminal act and therefore the plaintiffs are bound to make; separate claim in respect of each transaction. The Company further claimed that it is not open for the Bank to make one claim in respect of several losses and then demand indemnification by deduction of 25% of the claim subject to a minimum of Rupees 25.000/-.

6. Differences having arisen with regard to the interpretation of the excess clause i. e. Endorsement No. (c) attached to the Policy, between the plaintiffs and the defendants, the present Originating Summons is taken out to declare and determine the rights of the parties under the said Policy. The three questions, which are submitted for determination, are as follows:

(a) Whether the Excess Clause envisages a claim for the payment under the said Policy of the totality of the losses suffered by the plaintiffs in consequence of the dishonest and/or criminal acts of the said employee less 25% subject to a minimum of Rs. 25.000/-?

(b) Whether the said Excess Clause envisages the deductions of 25% subject to a minimum of Rs. 25.000/- from each of the amounts of the said : cheques which were drawn-on the plaintiffs by the said employee and credited to the said employee’s Home Savings Account with the said National & Grindlays Bank Ltd. and withdrawn by the said employee?

(c) Whether the plaintiffs are entitled to claim from the defendants the said sum of Rs. 4.88,418,11 as claimed by the plaintiffs or the sum of Rs. 1.16.972,14/-as claimed by the defendants of any other amount and if so what?

7. Mr. Thakkar, the learned counsel appearing on behalf of the Bank submitted that the expression ‘each and every claim’ in Endorsement No. (c) would apply to the total loss suffered as the result of series of losses and is not limited to ‘each and every loss’. The learned Counsel submitted that the claim contemplated by the Excess Clause arises when loss is discovered and if the discovery is in respect of several losses then it is permissible to make one claim in respect of those losses. The learned Counsel submitted that in normal insurance terminology the expression ‘each and every claim’ should be considered as the claim arising out of various losses and the expression ‘claim’ should not be equated with ‘loss.’ It was urged that the expression ‘claim is distinct and different from expression ‘loss’ and the claim means a demand for something done or an assertion or right, Mr, Thakkar placed strong reliance upon the fact that in the subsequent policy issued by the defendants, the expression ‘each and every claim’ is substituted by the expression ‘each every loss in Excess clause and submitted that this alteration unmistakably indicates that the Insurance Company realised the difference between the two expressions.

The learned Counsel submitted that while construing the terms of insurance policy the interpretation should be strict against one who prepares the policy and the policy in this case is prepared by the Company, ; It was urged that in case there is some ambiguity in the phraseology of the insurance policy, then the same should be interpreted in favour of the insured. Mr. Thakkar finally submitted that the entire amount recovered by the. Bank from its employee would first go for the benefit of the Bank and if any amount ‘is left over after meeting the liability of 25% to be borne by the Bank, the same should be given credit for reducing the liability of the insurance company,

8. In answer to these submissions. Mr. Joshi, the learned Counsel appearing on behalf of the Insurance Company, submitted that the true construction of Excess Clause should be that the Bank would be the co-insurer to the extent of 25% subject to the minimum excess of Rs. 25.000/- for each and every loss under Clause 4 of the policy. The learned Counsel submitted that though the expression in Excess clause is for ‘Each and every claim’ it in fact means “each and every loss’ covered by Clause 4 of the policy. It was urged that every loss gives rise to a separate and distinct claim and it is not permissible for the Bank to club together various losses and make one claim, thereby defeating the purpose and the intent of the policy. Mr. Joshi submits that the plain reading of the policy would indicate that the petty losses below Rs. 25.000/- suffered by the Bank are not covered bv the insurance policy and the Excess clause should be construed in that light. Mr. Joshi further submitted that the liability of” the Insurance Company should be determined with reference to each and every loss after taking into account the amount recovered by the Bank from the employee and reducing the liability of both the Bank and the Insurance Company proportionately.

9. The Insurance policy dated December 31. 1971 is annexed as Ex. A to the Plaint. The relevant clauses of the policy are as under:–

“Now the Company hereby agrees, subject to the terms, conditions and provisos contained herein or endorsed here-on to pay and make good to the Insured all’ such direct losses as the Insured may during the said period discover that they have sustained in the manner hereinafter mentioned.”

Clause 4 refers to the loss suffered by reason of dishonest or criminal act of the employee of the Bank. The next relevant portion of the policy is as follows :

“The total liability of the Company in respect of any loss or losses caused by (a) acts of or omission of any one person (whether- one of the officers, clerks or servants of the Insured or not) Or acts or omissions in- which such person is concerned or implicated or (b) in respect of any one casualty or event is limited to the amount of Rupees Twenty lacs only (Rs. 20.00.000/-) irrespective of the total amount of such loss. Upon the discovery of any loss under this Insurance (and subject to the due payment of the further premium hereinafter mentioned) a further premium calculated pro-rata upon the annual premium for the unexpired time and the amount of such loss shall be payable by the Insured to the Company, and subject as aforesaid, as from the time the discovery of such loss, and even although the further premium may not meanwhile have been actually paid, this Insurance shall be treated as renewed so as at all times during the said period of twelve calendar months to continue as an insurance to the full extent of Rupees twenty lacs only (Rs. 20.00.000/-) notwithstanding any previous loss for which the Company may have ‘paid or be liable to pay hereunder:.’ the true intent and meaning of these presents being that while the total liability of the – Company is to be limited as aforesaid any number of separate claims for losses incurred in any otherwise way either on the same or different days arise against the Company hereunder subject only to its right on the discovery of any loss to the payment of the further premium hereinbefore mentioned provided always that the liability of the Company in respect of losses discovered during the period of this policy in no case to exceed Rs. 40 lacs (Rs. 40,00,000/-).”

10. The other relevant part of the Policy is Endorsement (c) which reads as under:

“That the insured shall be considered coinsurer to the extent of 25% subject to the minimum excess of Rs. 25.000/-for each and every claim under Clause 4 of this policy and shall repay to the Company any such or less amount if paid by the Company in the first instance.”

11. The principal question which falls for determination is whether the expression ‘each and every claim under Clause 4 of Policy’ in Endorsement (c) or Excess clause is equivalent to each and every loss under Clause 4 of the policy. The rules governing interpretation of insurance policies are well settled. An insurance policy is a contractual and commercial document in writing, designed to fulfil well recognised commercial purposes and made with due regard to commercial habits and practices. When presented with a conflict between the parties as to what the policy means, it is necessary to consider the language used in the policy. The meaning of a word or clause in the policy is often controlled by its content. The policy records a contract reflecting intention of parties and clauses will have to be construed in such a way as to give efficacy to transaction in accordance with the maxim ut res magis valeat quam pereat (It is better for a thing to have effect than to be made void). Though the attention is required to be concentrated on language, where two constructions are possible, the one which tends to defeat the intention or to make it practically illusory will have to be rejected.

If there is any ambiguity in the language used in the policy, it is to be construed more strongly against the party who prepared it. which in majority of cases is insurance company. The contra Preferentem Rule providing for resolving the ambiguity by construction favourable to the assured has application only if the words are truly ambiguous, i. e. speak with two voices and not otherwise.

12. The company has agreed to pay and make good all losses that have been sustained by the insured by dishonest and criminal act of its employee and discovered during the period covered by ‘policy. The policy is issued on condition that the insured shall give immediate written notice to the company of any loss together with all particulars for purpose of indemnification. The excess clause treats the insured as co-insurer in respect of each and every claim to the ‘extent of 25% subject to the minimum excess of Rs. 25.000/-. In other words, the insured has agreed to make no claim in respect of loss below Rs. 25.000/-. The policy further provides that total liability of company in respect of any one casualty or event is limited to Rs. twenty lakhs only and liability in no case to exceed Rs. forty lakhs for losses discovered during the entire period covered by policy. The Excess clause or Endorsement (c) refers to each and every claim under Clause 4 and Clause 4 relates to loss of money due to dishonest ,or criminal act of employee, and therefore it is necessary to find out when loss is sustained by the Bank. Under Section 23 of Indian Penal Code a person is said to lose wrongfully when such person is wrongfully kept out of property or deprived of property, and wrongful loss is the loss by unlawful means of property to which the person losing it is legally entitled. In the present case, on each occasion the employee of the Bank has drawn a cheque on the Home Savings account, a distinct and separate act of fraud was committed. Each act of fraud caused ‘wrongful loss to the Bank and in respect of each of such loss the Bank was entitled to make claim against the Company. The loss is sustained or suffered by the Bank as soon as the fraudulent act is over, and the fact of loss forthwith gives rise to a claim.

13. The policy enables the insured to make a claim on discovery of loss but that only means that’ making or lodging of claim is postponed till the date of discovery. A right to make the claim accrues as soon as loss is suffered but its enforcement is available only on the discovery. The employee committed several acts of fraud and defalcation and each such separate act caused loss and gave distinct and separate cause of action to the Bank. It is true that all these acts of defalcation were discovered only on October 18, 1972 but the fact of discovery on one day would not enable the Bank to claim that several acts of defalcation constitute one single or composite loss. It would be worthwhile in this connection to make a reference to the decision of Court of Appeals reported in (1920) 2 K. B. 537 in the case of Pennsylvania Company for Insurance on Lives and Granting Annuities v. Mum-ford. The plaintiffs in that case carried on the business of acting as custodians of securities deposited with them by customers for safe keening. They were insured under a policy under written by the defendant for total liability of 20,000 against all losses which they might discover during the currency of policy and sustained since September 1909, by reason of any securities being stolen, misappropriated or made away with by fraud of its officers. The plaintiffs discovered in May, 1917. that one of their employees had fraudulently made away with large securities between September, 1909 and September 23. 1916. These were in all forty-one separate cases against the employee. The plaintiffs having made good the losses to their customers claimed against the underwriters against the policy. The underwriters paid 20,000 , but resisted the suit filed by the plaintiffs for balance amount of 140.000 . The trial ludge dismissed the suit and Court of Appeal confirmed that decree on the ground that loss suffered was not covered bv the terms of policy. One of the contentions raised by the underwriters was that as all the thefts were discovered at the same time, there could be only one claim for 20,000 and it is not permissible to make separate claim for each loss. The contention was negatived by Lord Justice Scrutten observing:–

“A third point arises in a curious way. My previous views render it unnecessary to decide it, but as the underwriters argued it strenuously, and obviously attached great importance to it. I express my opinion on it For with great respect to the eminent authorites at Lloyds’ who are responsible for this common form policy, if it means what their counsel contend it means, the sooner it is put into language intelligible to ordinary assured the better, and the occasion of this revision might be made the opportunity for recasting it so as to cover the losses which occurred in this case, which dearly should be within the scope of such a common form policy. The policy is on all such direct losses as the assured may discover during “the currency of the policy, and which have happened since the first policy was taken out seven yeans before. It is for 20,000 ; and there is a provision that on the occurrence of a loss and payment,- the amount insured may be again raised to the original figure by payment of a fresh premium; “the true intent and meaning of these presents being that while the total liability of each of the undersigned in respect of any single loss is to be limited to the amount underwritten by him any number of separate claims to that amount may either on the same or on different days arise against him hereunder subject only to his right on the happening of any loss to payment of the further premium hereinbefore mentioned and provided for.”. That is to say, supposing a theft of 20,000 has taken place on January 1 in each of the seven years these seven thefts are discovered on seven consecutive days in October. 1916, there will be a claim for seven tunes 20,000 on the appropriate premium being paid. I understand the counsel for the underwriters to admit this, but to contend that if the seven thefts were all discovered at the same time, there would only be a claim for one loss of 20,000 . Their reason for this was that it was the discovery, not the theft, that made the loss, and there was only one discovery. This, in my view, is quite erroneous. The policy is against direct losses, discovered during the year; “any one loss” refers to the loss, not to the discovery. “Separate claims for any single loss” may arise on the same day, and by the “same discovery of the various single losses. I was quite unable to understand, or see any ground for the argument of the underwriters to the contrary, or any difficulty in calculation of the premiums to be paid for several losses above the 20,000 limit all discovered at the same time.”

14. The passage clearly brings out
the distinction between the fact of loss
and its discovery. The mere fact that
several acts of defalcation, were discovered on one day would not lead to
the conclusion that several losses under
different acts could be treated as one
composite loss.

15. Once it is found that each act of defalcation gives rise to a distinct and separate cause of action and loss is caused by each of the acts then the next question is whether as single or one claim can be made in respect of such several losses. The question assumes importance because of excess clause incorporated in the policy. The insured is considered co-insurer to the extent of minimum of Re. 25.000/- for each and every claim and Mr. Thakkar submits that due weight should be given to the word ‘claim. The submission is that word claim is used in contradistinction to the word loss and therefore it is not open for the insurance company to contend that Bank is coinsurer in respect of each loss. Mr. Joshi on the other hand submits that the Bank is coinsurer in connection with every item of loss and the excess clause is inserted with an intent that Bank should not make claim in respect of loss of petty amount. The expression, ‘claim’, is denned in the Random House Dictionary of English Language, on Page 271, as to demand by or as by virtue of a right; demand for something as due; an assertion of a right or an alleged right. The Webster’s Third New International Dictionary defines word claim on Page 414 as a demand of right or supposed right; an assertion of title made. Mr. Thakkar relied upon a passage in the -judgment of Mr. Justice Devlin reported in (1956) 3 All ER 821 in the case of West Wake Price & Co. v. Ching and submitted that primary meanine of the word ‘claim’, whether used in a popular sense or in a strict legal sense is such as to attach it to the object that is claimed, Relying upon this judgment it is submitted that dictionary meaning should be employed while construing the Excess clause and it should be held that the Bank’s liability as coinsurer is not in respect of each and every loss but in regard to each claim only.

16. The question involves the construction of word ‘claim’ in Endorsement (c) or Excess Clause, The word is of common occurrence in the field of insurance and may mean either the right to make a claim or an assertion of a right. The plain object of the clause, as stated earlier, is to exempt the insurance company from the liability to pay small claims which the Bank has to bear itself. The word, “claim” in this clause means the occurrence of a state of facts which justifies a claim on insurer and does not mean the assertion of a claim on company. In other words, in my judgment, the operation of the Excess Clause is determined by the facts which give rise to the claim and not by the form in which the claim is asserted. The view I am taking finds support in judgment of Mr. Justice Mac Nair reported in (1960) 2 Lloyd’s Rep. 241 in the case of Australia and New Zealand Bank Ltd. v. Colonial and Eagle Wharves Ltd.: Boag (Third Party).

17. In this connection it would be useful to make a reference to the decision of Court of Appeal reported in (1938) 2 All ER 199 in the case of Philadelphia National Bank v. Price. In this case, by a policy of insurance, under which the plaintiff bank was to be indemnified against all losses to which it might be put by reason of its having made loans against documents which might prove to have been invalid, it was provided that the insurers were to pay claims only for the excess of 25,000 ultimate net loss “by each and every loss or occurrence.” The Plaintiff bank agreed in March, 1924, to make advances to one B., upon the security of B., promissory notes and invoices in respect of goods sold by B., in the course of his business. Almost daily from Apr., 1924 to Nov., 1930. B. sent to the Plaintiff Bank a number of invoices together with a promissory note for the total amount of the invoices. The amount of the note and invoices was debited to B’s loan account and credited to his current account, upon which B. was able to draw. From time to time payments of the invoices were received from B. and these were credited to the loan account. The total amount of the invoices on any one day never exceeded 25,000.

By sending fictitious invoices, B. obtained from the Bank on loan 400,000 more than was owed to him by his customers. In Nov., 1930, B. was insolvent, and in Apr.. 1931 he was adjudicated bankrupt. The bank sought to recover the amount of its loss under its policy of insurance. The question which arose was whether the aggregate loss which the Bank has suffered is to be treated as one loss, in which case the franchise clause will operate only with regard to the first portion of that loss or as merely an addition of a number of losses with regard to each of which the Excess Clause will apply. The Excess Clause read as follows:

“Notwithstanding anything to the contrary herein contained this insurance is only to pay claims for the excess of 200,000, ultimate net loss, by each and every loss or occurrence.”

18. The Master of Rolls held that loss cannot be treated as one loss as each production of document of invoice led to a fresh loss and must be treated as number of losses occasioned by a number of advances. The claim made by the Bank was dismissed as loss in each case was below the excess limit. This decision clearly assists the stand taken by insurance company. An identical view was also taken in a decision reported in 17 Ll L Rep 153 in the case of Equitable Trust Company of New York v. Whittaker. Mr. Thakkar attempted to distinguish these authorities by submitting that in Excess Clause in both the case the expression used is ‘each and every loss’, and not each and every claim. In view of my finding that word ‘claim’ is used in the policy merely to connote an occurrence of fact giving rise to the claim, the submission of Mr. Thakkar deserves to be repelled. In accordance with the objects and interpretation of the terms and conditions of the policy, in my judgment, the Bank is liable to be considered as coinsurer to the extent of 25% subject to minimum excess of Rs. 25,000/-in respect of each loss sustained by each set of defalcation by its employee. and it is not permissible to aggregate the total loss for working out of Excess Clause.

19. There is one more contention advanced on behalf of the Bank which requires reference. It is urged that object of paying premium of about Rs. Four and half lakhs was to secure indemnity against losses and that fact should be taken into consideration while construing the word ‘claim’ in Excess Clause. The insurance company has subsequently altered the Excess Clause substituting the expression ‘each and every loss’ for each and every claim, making it abundantly clear that for the purposes of this clause each loss in respect of each dishonest or criminal act shall be treated as a separate loss. The alteration, submits Mr. Thakkar, would indicate that earlier expression was construed in the manner suggested by the Bank, even by the insurance. Mr. Joshi countered the submission by pointed out that alteration was effected only to make the position crystal clear and payment of premium could have no bearing as even subseauent to alteration the Bank is paying the same premium amount. The object of the policy is to secure losses to the extent of 25% subject to minimum excess of Rs. 25,000/- and the construction suggested by the Bank would de-feat the same and lead to anomalous results.

20. That brings me to another question as to what amount the Bank is entitled to claim from the insurance Company. The chart annexed to the Written Statement filed by the Company indicates that Wadia committed acts of defalcation on twenty-three different occasions and on each occasion, save and except one, the amount lifted was more than Rs. 25,000/-. The Bank is the coinsurer in terms of Excess Clause to the extent of Rs. 25,000/- and Company is bound to make good the excess amount. The chart shows that total amount of defalcation was Rs. 13,00,381.40 and out that Bank was coinsurer for Rs. 5,75,000/- while the liability of insurer was for the balance amount of Rs. 7.25.381.40 only. The police authorities had recovered an amount of Rs. 6,49,157.26 from Wadia during the investigation of case and the dispute is centered round on whether the insurance company or the Bank is entitled to credit it.

Mr. Thakkar submits that the Bank is entitled to credit entire amount towards its liability as co-insurer –” and the amount which will be left over after meeting the liability of the Bank can be credited to company for reducing its liability. Mr. Joshi on the other hand submits that insurance company is entitled to claim the entire amount recovered and insurer’s liability accordingly stands reduced. In my judgment the claim of both the Bank and the Company is erroneous, and the amount of recovery has to be shared proportionately in the ratio of loss to be borne by them.

21. The insurance law recognises the doctrine of subrogation. Subrogation is primarily concerned with the legal rights of the assured against third parties but by virtue of doctrine of subrogation the insurer can also recover from the assured the value of any benefits received by him incidental to the loss. Any sums received by the assured and which diminishes his loss must be held by him on trust for his insurer, who has an equitable proprietary interest in such sums. The doctrine of subrogation is applied to all the insurers including the assured himself if he is his own insurer for part of the loss. In other words, the doctrine is attracted and applicable to coinsurers. In cases where the insured’s interest is fully covered, the insured cannot be compelled to hand over anything he may recover to the insurer, until he has been fully indemnified for his loss, but in cases of partial insurance however, the rule has no application. In contracts of marine insurance and in respect of policies which contain an Average or Excess Clause, the assured is always deemed to be his own insurer. In such cases, the insured is not entitled to keep whatever he recovers from third parties until he has received a full indemnity and the insurer is not prevented from claiming the share of the proceeds. That being so it seemed logical, that the amount recovered from Wadia ought to be divided in proportion to the respective interests.

22. The Bank is coinsurer to the extent of Rs. 5.75.000/- out of the total loss and that share works out at 44.23% while the insurer’s share comes to 55.77% of the total loss. The amount recovered has to be split up between the parties in that proportion and accordingly out of the total amount of Rupees 6,49,157.26 the Bank would be entitled to retain Rs. 2.87,043,02 while the Company’s share would be Rs. 3,62,114.24 only. The insurer’s share of net loss is, therefore, Rs. 3,63,267.16 and that is the amount the plaintiffs are entitled to claim.

23. It would be appropriate in this connection to make reference to a decision of Court of Appeal reported in 1907 P. D. 216. The owners of a steamship, which had run down a schooner, paid into Court 1000/-. the value of the schooner as asssessed ‘in the ‘ registry. Underwriters who had paid the owner. of the schooner 1000. as being the amount for which she was insured, under a policy stating the value to be 1350, claimed the 1000. Bargrave Deane J. held that the owners of the schooner were entitled to be treated as their own insurers for 350, and therefore 1000, must be divided between them and the underwriters in the proportion of their respective interest, viz. 350-135Qths, and 1000- 1350ths, The Court of Appeal confirmed the decision and Sir Gorell Barnes, President held that the decision of the trial Court was reasonable in principle and although there is no authority, the division in proportion to respective interests seems analogous to the case of salvage. The reliance on this decision by Mr. Joshi is very appropriate.

24. Accordingly, in my Judgment, the Excess Clause in the policy does not envisage a claim for the payment of totality of the losses sustained by criminal acts of Wadia but envisages the deduction of 25% subject to a minimum of Rs. 25,000/- from each of the amounts defalcated by Wadia. The plaintiff Bank, in my Judgment, in the circumstances of the case, is entitled to claim from the defendants Insurance Company a sum of Rupees 3,63,267.16 only. My answers to the Questions raised in the originating summons are:

(A) No.

(B) Yes.

(C) The plaintiffs are entitled to claim

Rs. 3,63.267.16 only.

In the circumstances of the case, there will be no order as to costs.

25.Order accordingly.