High Court Kerala High Court

Mrs. Gita Subba Rao vs Life Insurance Corporation Of … on 14 September, 2010

Kerala High Court
Mrs. Gita Subba Rao vs Life Insurance Corporation Of … on 14 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2849 of 2008(L)


1. MRS. GITA SUBBA RAO,
                      ...  Petitioner

                        Vs



1. LIFE INSURANCE CORPORATION OF INDIA,
                       ...       Respondent

2. BRANCH MANAGER,

                For Petitioner  :SRI.T.L.ANANTHASIVAN

                For Respondent  :SRI.THOMAS MATHEW NELLIMOOTTIL

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :14/09/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.2849/2008-L
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
          Dated this the 14th day of September, 2010

                      J U D G M E N T

The writ petition is filed by the petitioner seeking

for a direction to the respondents to make the payment of

the amount covered under Ext.P2 insurance policy which was

due for payment as early as on 06/02/2005.

2. The case of the petitioner is that her husband,

Dr.A.N.Subba Rao had taken an insurance policy No.66481751,

under the caption ‘Twenty Year Money Back Policy with

Profits’, in the year 1985, for a sum of Rs.1,00,000/- and

she was the nominee. His whereabouts were not known from

August 1999 and all her efforts to trace him out did not

succeed. He was working as a Neurosurgeon in the Medical

Trust Hospital, Ernakulam. He had executed a Will dated

15/05/1989 in favour of the petitioner, and their son and

daughter. Since the petitioner’s husband’s whereabouts

were not known for a period of more than seven years, she

filed an application for grant of Letters of Administration

with the Will annexed. This Court, by Ext.P1 Judgment

granted relief. It was held that since he was not heard

for more than seven years after he disappeared, it is

presumed, under Section 108 of the Evidence Act, that

Dr.A.N.Subba Rao is dead. Thereafter, the petitioner

W.P.(C). No.2849/2008
-:2:-

approached the first respondent for the insurance amount

which had matured on 06/02/2005 and the original policy was

also handed over, a copy of policy is produced as Ext.P2

herein. It shows that the she is the nominee under the

policy. Various correspondences ensued and finally, by

Ext.P7, she was informed to produce legal evidence of title

from a court of law. According to her, in spite of

production of all documents and the claim statement the

respondents refused to make the payment. It is in these

circumstances, she has sought for a direction for payment

of the amount covered by the policy with bonus and interest.

3. The respondents have filed a counter affidavit.

It is pointed out in the counter affidavit that even though

the petitioner was the nominee, the policy was assigned to

the Housing Development Finance Corporation Ltd on

12/09/1989 and it was re-assigned by HDFC Ltd to the life

assured on 29/12/1999. Thereafter, there was no fresh

nomination under the policy. Therefore, in the absence of

a fresh nomination, the petitioner is not entitled for

release of the amounts of the policy. It is further

pointed out that if there is no nomination of the policy,

the title is open and claim has to be settled to the legal

representatives/heirs of the deceased policy holder who

W.P.(C). No.2849/2008
-:3:-

prove title to the policy moneys. The said requirement

has not been satisfied by the petitioner.

4. The learned counsel for the petitioner raised

various contentions pointing out that a reading of Ext.P1

Judgment will show that this Court had drawn the

presumption under Section 108 of the Evidence Act to hold

that Dr.A.N.Subba Rao is dead. After appreciating the

evidence adduced, this Court was satisfied that Ext.P6 Will

produced therein, has been proved in accordance with law as

one duly executed by late Dr.A.N.Subba Rao. Accordingly,

Letters of Administration with Ext.P6 Will attached was

ordered to be issued. It is pointed out that in the light

of the same, title of the petitioner and children has been

proved. It is further pointed out that as policy has been

re-assigned as evident from the endorsement in Ext.P2

itself, the nomination survives going by the effect of the

proviso to Section 39(4) of the Insurance Act, 1938 (for

short ‘the Act’). It is also pointed out that being the

legal representative, she is entitled to claim the above

amount. It is pointed out that there is no merit in the

contentions raised by the respondents.

5. Section 38 of the Act relates to Assignment and

transfer of insurance policies. The nomination by a policy

W.P.(C). No.2849/2008
-:4:-

holder is covered by Section 39 of the Act. Sub-section 4

of Section 39 of the Act reads as follows:-

(4) A transfer or assignment of a policy

made in accordance with section 38 shall

automatically cancel a nomination:

[Provided that the assignment, of a policy to

the insurer who bears the risk on the policy at

the time of the assignment, in consideration of a

loan granted by that insurer on the security of

the policy within its surrender value, or its

reassignment on repayment of the loan shall not

cancel a nomination, but shall affect the rights

of the nominee only to the extent of the

insurer’s interest in the policy.]

Going by Sub-section 4 of Section 39 of the Act once there

is assignment of a policy in accordance with Section 38,

there will be an automatic cancellation of the nomination.

Going by the the proviso to Sub-section 4 of Section 39,

when an insurer bears the risk on the policy at the time of

assignment, in consideration of a loan granted by that

insurer on the security of the policy within its surrender

value, or its reassignment on repayment of the loan shall

not cancel a nomination, but shall affect the rights of the

nominee only to the extent of the insurer’s interest in the

W.P.(C). No.2849/2008
-:5:-

policy. Therefore, in such cases, when there is a re-

assignment, it will not cancel the nomination. Herein,

going by the endorsement in Ext.P2, there is a re-

assignment of the policy. Of course, there is no fresh

nomination. But, still going by the proviso of the Act, in

the light of the re-assignment, the nomination will

actually resurrect.

6. At any rate, the said issue need not deter this

Court from granting the relief, in the light of the fact

that the husband of the petitioner had been declared as

dead as per Ext.P1 by drawing the presumption under Section

108 of the Evidence Act. Ext.P1 Judgment is in favour of

the petitioner and her children. Going by the same, the

Letters of Administration has been issued with Ext.P6 Will

therein. Naturally, when a person is dead, going by the

terms of the policy itself, the legal representatives are

entitled for the benefit of the policy. Therefore,

evidently, Ext.P1 will come to the help of the petitioner

in the light of the fact that Dr.A.N.Subba Rao is declared

as dead by this Court. Further, in the light of Ext.P1,

the title to the property is also established. Section 273

of the Indian Succession Act embodies this principle.

7. There is no dispute that the petitioner is the

wife of Dr.A.N.Subba Rao. The objection whether the

W.P.(C). No.2849/2008
-:6:-

petitioner should have filed a suit and not a writ petition

which is raised in the counter affidavit, need not deter

the Court from issuing a direction when no disputed

questions of facts are available for adjudication. That

the policy has been issued in favour of Dr.A.N.Subba Rao

and the petitioner was a nominee under the policy are not

disputed. That the policy is matured is also not disputed.

In that view of the matter, the Corporation being a public

authority, this Court will be justified in issuing a

mandamus. Further the writ petition was admitted and was

pending for the last more than two years.

8. The learned counsel for the petitioner placed

reliance upon the Judgment of the Bombay High Court in W.P.

(C).No.999/2006 to point out that in similar circumstances,

after drawing the presumption under Section 108 of the

Evidence Act, the Bombay High Court directed the

Corporation to pay the petitioner therein the entire sum

assured with accrued bonus and interest at the rate of 12%

per annum from 13/11/1995 till payment.

9. Herein, the policy has matured in the year 2005

and the amount remains with the Corporation even now.

Therefore, actually, the petitioner will be entitled for

the payment of reasonable interest also for the delayed

payment. Therefore, the writ petition is allowed. There

W.P.(C). No.2849/2008
-:7:-

will be a direction to the first respondent to disburse the

amount covered by policy No.66481751 (sum assured) along

with accrued bonus and interest at the rate of 8% per annum

from 06/02/2005 till the date of payment. Since it is

pointed out that the petitioner’s daughter’s marriage is

scheduled to be held in November, 2010 the amount will be

disbursed on or before 30th October, 2010. No costs.

(T.R. Ramachandran Nair, Judge.)

ms