Judgements

Mahad Co-Operative Urban Bank … vs United India Insurance Co. Ltd. … on 10 November, 2005

National Consumer Disputes Redressal
Mahad Co-Operative Urban Bank … vs United India Insurance Co. Ltd. … on 10 November, 2005
Equivalent citations: I (2006) CPJ 44 NC
Bench: K G Member


ORDER

K.S. Gupta, J. (Presiding Member)

1. Prayer clause of the complaint which is material, reads thus :

It is, therefore, most respectfully prayed that this Hon’ble Commission may be pleased to pass damages as follows :

  (a) Loss of goods being 4300 
    bags of dry fish due to
    flood in river Savitri on
    18.8.1987/19.8.1987                Rs. 52,00,000.00
(b) Interest from 18.8.1987
    to 17.8.2005 @ 12% on
    the principal amount
    of Rs. 52 lakh                     Rs. 1,12,32,000.00
(c) Cost of the proceedings.
    and other legal expenses           Rs. 1,00,000.00
(d) (Plus future interest at
    the  rate   of  12%  per
    annum   from   18.8.2005
    till realization of the
    amount of the decree)
(e) Grant any other reliefs as
    this Hon'ble Commission
    may deem fit and proper
 

Complaint hasbeen filed, inter alia, alleging that M/s. Ibrahim Ahmed Taj & Co.op No. 2, now represented by Akil Ibrahim Taj was engaged in purchase and sale of dry fishes at Mahad, Raigad District, Maharashtra. O.P. No. 2 had three godown Nos. 2694B & A, 2691-C and 2703 -B where dry fishes were used to be stored. O.P. No. 2 took three policies also covering the risk against flood of Rs. 30 lakhs, 10 lakhs and 15 lakhs. Currency of these policies was from 25.3.1987 to 25.3.1988. It was stated that in the early hours of 19.8.1987 because of heavy flood and rain the water level rose upto 3-4 ft. high above the ground level of said three godowns. Dry fishes being sensitive to water started stinking. Under the direction and supervision of the officials of Mahad Municipal Council, dry fishes stored in three godowns were removed in trucks and thrown into river Savitri. On being intimated of the damage the opposite party No. 1 Insurance Company appointed a Surveyor on 7.9.1987 who assessed loss at Rs. 52 lakhs. However, O.P. No. 1 repudiated the claim made by O.P. No. 2 on 2.5.1990. It was further alleged that for carrying on business the O.P. No. 2 had been granted various credit facilities amounting to Rs. 54 lakh by Sangli Bank Ltd. through its Mahad Branch. Bank instituted various proceedings for recovery of loan amount against O.P. No. 2. Since O.P. No. 2 was not in a position to repay the loan amount, it approached the complainant for repayment of loan amount to Sangli Bank Ltd. Under aTripartite agreement dated 9.6.1992 between Sangli Bank Ltd., complainant and O.P. No. 2 the complainant paid an amount of Rs. 43 lakh to Sangli Bank Ltd. Under the said agreement actionable claims were also transferred in favour of complainant by O.P. No. 2. It was also alleged that Ibrahim Taj based on three insurance policies filed O.P. No. 1992 1992 in this Commission. Though Ibrahim Taj during his life time kept the complainant informed about the development in said complaint case but after his death in November, 1999 his legal representatives did not take much interest. This Commission disposed of the complaint with direction to O.P. No. 1 -Insurance Company to pay compensation of Rs. 13 lakhs in full and final settlement by the order dated 8.9.2000. Appeal filed against that order was dismissed by the Supreme Court. On ground of legal representatives of Ibrahim Ahmad Taj not pursuing the matter before this Commission and the Supreme Court in collusion with O.P. No. 1 Insurance Company this complaint has been filed claiming the aforementioned reliefs.

2. I have heard Mr. Sukumar Pattjoshi for complainant on admission.

3. As may be seen from the averments made in complaint, the complaint is based on aforesaid three policies of Rs. 30 lakh, 10 lakh and 15 lakh purchased by O.P. No. 2 from O.P. No. 1 and based whereupon O.P. No. 190/1992 was filed by O.P. No. 2 against O.P. No. 1 Insurance Company which was disposed of by this Commisison by the order dated 8.9.2000 awarding compensation of Rs. 13 lakh in full and final settlement to O.P. No. 2. filed by O.P. No. 2 against that order was dismissed by the Supreme Court. Again based on same three policies, a fresh complaint would not be maintainable and present complaint, thus, deserves to be dismissed on that ground.Dismissed as such. Complainant may seek remedy for recovery of the amounts due to it from O.P. No. 2 as may be permissible under the law.