Judgements

M/S.Prakash Industries Ltd.,Mr. … vs National Insurance Co. Ltd., … on 22 May, 2006

National Consumer Disputes Redressal
M/S.Prakash Industries Ltd.,Mr. … vs National Insurance Co. Ltd., … on 22 May, 2006
  
 
 
 
 
 
 NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION
  
 
 
 
 
 
 







 



 

NATIONAL CONSUMER DISPUTES
REDRESSAL COMMISSION

 

  NEW
  DELHI 

 

  

 ORIGINAL
PETITION NO. 86 OF
1998 

 

M/s.Prakash
Industries  Ltd. 

 

 Regd . Office : 15 Km Stone 

   Delhi Road

 

Hissar. (Haryana) 

 

  

 

 Head-office :   Business  Park 

 

25 Shivaji
Marg 

 

  New Delhi  110 015. 
Complainant 

 

  

 

Versus 

 

  

 

1. National
Insurance Co. Ltd. 

 

 Regd . Office :   3
  Middleton Street 

 

Kolkatta  700
071. 

 

  

 

2. The
General Manager 

 

National
Insurance Co. Ltd. 

 

  3
  Middleton Street 

 

Kolkatta  700
071. 

 

  

 

3. The
Sr.Divisional Manager 

 

National
Insurance Co. Ltd. 

 

Division No.XXIV 

 

Building
No. 2 & 3 (1st floor) 

 

Central
Market 

 

West
Punjabi Bagh 

 

  New Delhi  110 026. 

 

  

 

4. The
Branch Manager 

 

National
Insurance Co. Ltd. 

 

36
Netaji Subhash Marg 

 

Darya Ganj 

 

  New Delhi  110002.  Opposite
Parties 

 

  

 

  

 

 BEFORE : 

 

 HONBLE
MR.JUSTICE M.B. SHAH, PRESIDENT 

 

 HONBLE
MR. JUSTICE S.N. KAPOOR, MEMBER 

 

  

 

For the Complainant : Mr.
G.L. Rawal, Sr.Advocate
with 

 

 Ms.Preeti, Advocate  

 

  

 

For the Opp.
Parties : Mr.Joy Basu
and Mr.Abhishek Kumar,  

 

Advocate
 

 

  

 

 22.05.2006 

 

  

 ORDER

M.B. SHAH, J., PRESIDENT

 

Heard the learned counsel for the parties exhaustively.

 

Undisputedly on 29.2.1992, the
complainant company took a Marine- cum-Erection Policy from the opp.party insurance company for a sum of Rs.2.65 crores. The
complainant had paid a premium of Rs.1,07,318/- by cheque dated 5.3.1992.
Further, the complainant gave a bank guarantee in favour
of the insurance company for a sum of Rs.1 lakh in
order to cover the premium under the aforesaid policy as provided in Section
64VB(1) of the Insurance Act, 1938.

 

Further,
the complainant has produced on record the debit notes starting from 1.6.1992
indicating premium payable by the complainant.
First debit note is dated 16.6.1992 wherein it is specifically stated –
the debit should be settled before the last date of the next calendar
month. It is also specifically
provided that extension of the policy was up to 31.8.1992. The next relevant debit note is dated
26.8.1992 wherein a premium of Rs.3,709/- was demanded
from the complainant. In that debit note
also, it is specifically mentioned that the debit should be settled before the
last date of the next calendar month.

That means, the complainant was required to pay
the premium before 30.9.1992. The
validity of the policy was also extended up to 30.9.1992. To that effect there is a specific endorsement :

Extension of
Marine Policy of Solvent Recovery Plant by one month, i.e., up to 30.9.92.

 

Admittedly,
the said amount was paid by the complainant on 28.9.1992.

Further,
there is no dispute that the fire broke out in the premises on 20.9.1992. For the said fire, the claim was filed on
21.9.1992.

Thereafter on 22nd and 23rd September 1992, the surveyor – Mr.D.K. Bhan,
visited the plant of the complainant. He
submitted his Preliminary Survey Report on 18.12.1992. In the said survey report, he estimated the
loss at Rs.40,00,000/-.

 

Thereafter, Final Survey Report was submitted by him on 18.8.1994
wherein he arrived at the conclusion that net loss assessed was Rs.22,39,817/-.

 

Thereafter, Sr.Divisional Manager wrote a
letter to Executive Director of the complainant on 16.10.1995 that the claim
was forwarded to the head-office.

Finally on 16.3.1998, the insurance company repudiated the claim solely on
the ground that the premium in respect of the second extension period was
received only after the loss and, therefore, the insurance company was
not liable to pay the loss suffered by the complainant. A reference was made to Section 64VB.

 

At the time of hearing of this complaint, learned Senior Counsel Mr.G.L. Rawal, submitted that the
officers of the insurance company or the head-office of the insurance company
have not bothered to supply a copy of the survey report to the
complainant. There was an unusual delay
in deciding the claim for the accident which took place in September 1992. It is his submission that even the reference
made to Section 64VB is without understanding its true meaning because in the
present case, admittedly, the complainant has furnished Bank Guarantee for a
sum of Rs.1 lakh to the insurance company which could
be adjusted for the premium payable by the complainant and there is no dispute
with regard to the Bank Guarantee furnished by the complainant and its
validity. Further, as per the debit
note, the insured was required to pay the premium amount before the last date
of the next calendar month and the amount which was required to be paid, was
paid on 28th September, i.e., before the end of the month. Hence, the repudiation letter is absolutely
unjustified and arbitrary.

 

Learned counsel for the insurance company, Mr.Basu,
vehemently submitted that the repudiation letter is justified. He referred to Section 64VB(2)
and submitted that the amount was required to be paid either in cash or by cheque and thereafter risk is to be assumed.

 

In our view, this submission is without any substance in view of the
fact that the premium amount was guaranteed as contemplated in Sub-section (1)
of Section 64VB of the Insurance Act and Rule 58 of the Insurance Rules.

 

Therefore, only question which requires consideration is Section 64VB,
which reads as under :

 

Section 64VB : No risk to be assumed unless premium is
received in advance

(1)   No insurer shall assume any risk in India in respect of any insurance
business on which premium is not ordinarily payable
outside India unless and until the premium payable is received by him or
is guaranteed to be paid by such person in such manner and within such time
as may be prescribed or unless and until deposit of such amount as may be
prescribed, is made in advance in the prescribed manner.

(2)   For the purposes of this section, in the case of risks for which premium
can be ascertained in advance, the risk may be assumed not earlier than the
date on which the premium has been paid in cash or by cheque
to the insurer.

Explanation : Where the premium is tendered by postal
money order or cheque sent by post, the
risk may be assumed on the date on which
the money order is booked or the cheque is
posted, as the case may be.

(3)   Any
refund of premium which may become due to an insured on account of the
cancellation of a policy or alteration in its terms and conditions or otherwise
shall be paid by the insurer directly to the insured by a crossed or order cheque or by postal money order and a proper receipt shall
be obtained by the insurer from the insured, and such refund shall in no case
be credited to the account of the agent.

(4)   Where
an insurance agent collets a premium on a policy of insurance on behalf of an
insurer, he shall deposit with, or despatch by post
to, the insurer, the premium so collected in full without deduction of his
commission within twenty four hours of the collection excluding bank and postal
holidays.

(5)   The
Central Government may, by rules, relax the requirements of sub-section (1) in
respect of particular categories of insurance policies.

 

This Section is to be read along with Rule 58 of the Insurance Rules,
1939 which provides for advance payment of premium. Rule 58 reads as under :

 

Rule
58 :

Advance payment of premiums – For the purposes of sub-section (1) of
Section 64VB of the Act, a risk in respect of a policy may be assumed before
the premium payable in respect thereof is received :

(i) If the entire amount of the premium is
guaranteed to be paid by a Banking Company before the end of the calendar month
next succeeding to the month in which the risk is assumed, if the premium due
is not paid by the insured before that date ;

(ii)             
If an advance deposit is made with
the insurer to the credit of the insured sufficient to cover the payment of the
entire amount of the premium together with the premium, if any, due from the
insured in respect of any other risk already assumed against such deposit, such
deposit being agreed to be adjusted towards the premium before the end of the
month next succeeding to the month in which the risk is assumed, if the premium
due is not paid by the insured before that date.

 

Reading Section 64VB along with Rule 58, it is apparent that if the
premium is guaranteed, then risk can be assumed by the insurance company. In such cases, it cannot be said that as the
premium is not paid, no risk was assumed by the insurer. The complainant has
guaranteed the payment of premium by furnishing a bank guarantee for a sum of
Rs.1 lakh.

Secondly, as per the debit-note, the complainant was required to pay the
premium at the end of the next month, i.e., up to 30th September
1992 and there is no dispute that the same was paid before the end of September
1992..

 

In this view of the matter, in our view, the repudiation letter is
totally unjustified and is against the statutory provisions as well as the
scheme of Rule 58.

 

In the result, this complaint is allowed. The insurance company is directed to pay to
the complainant, within a period of four weeks from today, a sum of Rs.22,39,817/-
with interest at the rate of 10% from 20.3.1993 (i.e. after 6 months from the
date of the accident) till its payment.

 

Learned counsel for the complainant submitted that there was an unusual
delay in repudiating the claim as, admittedly, the fire took place in September
1992 and the insurance company rejected the claim in March 1998. For this inordinate delay, there is no
reply. If insurance companies are
permitted to behave in this manner, the persons who have lost their assets due
to the contemplated peril, would become bankrupt. In this view of the matter, insurance company
is directed to pay compensation of Rs.2 lakhs in
addition to the above amount. The said
amount of Rs.2 lakhs be
deposited with the Registrar of this Commission who in turn shall deposit it
with the Consumer Welfare Fund.

 

 

The complaint stands disposed of accordingly.

 

 

J.

(M.B. SHAH)

PRESIDENT

 

 

..J.

(S.N. KAPOOR)

MEMBER

/sra/ 15
/Court-1