High Court Kerala High Court

M/S. United India Ins.Co. Ltd vs K.C.Augustine on 30 May, 2008

Kerala High Court
M/S. United India Ins.Co. Ltd vs K.C.Augustine on 30 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 381 of 1993(D)



1. M/S. UNITED INDIA INS.CO. LTD.
                      ...  Petitioner

                        Vs

1. K.C.AUGUSTINE
                       ...       Respondent

                For Petitioner  :SRI.SIBY MATHEW

                For Respondent  :SRI.N.D.GANGADHARAN

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

 Dated :30/05/2008

 O R D E R
                            P.R.RAMAN &
                   T.R.RAMACHANDRAN NAIR,JJ.
              -------------------------------
                        A.S.NO.381 OF 1993
             --------------------------------
                 Dated this the 30th day of May, 2008

                               JUDGMENT

Raman, J.

First defendant in O.S.No.313/89 is the appellant herein.

Plaintiff instituted the abovesaid suit for realisation of money. As per

the plaint averment, plaintiff was the owner of a deep see fishing vessel

by name “Simla” registered in the Merchantile Marine Department,

Kochi. Plaintiff availed a loan for the construction of the said vessel

from the 2nd defendant and also by making private borrowings. The

said vessel was subsequently insured with the lst defendant Insurance

Company, which is the appellant herein. The total value of the policy

taken is for a sum of Rs.40,00,000/-. Both the vessel and its accessories

were valued by the Marine Surveyors for the purpose of insuring the

vessel. Valuation therefore includes the value of the net also. It is

stated that on 23/6/1988 the vessel met with an accident while

engaging in fishing and the net attached to the vessel was entangled in

some underwater obstruction. In spite of earnest efforts made, the net

could not be released. So, the net was pulled for saving the entire net.

-2-
A.S.No.381/1993

As a result, damage was caused to the net. Claim for Rs.3,75,000/- was

lodged to the Insurance Company. M/s. Seascan Services, Kerala assessed

the loss sustained to the plaintiff and filed a survey report. But the lst

defendant did not settle the claim in spite of repeated demands. Plaintiff

understood that the rejection of the claim was based on the technical

ground. Hence the suit. The suit itself was filed as an indigent person for

realisation of an amount of Rs.4,59,375/- and its future interest and costs.

2. The lst defendant in the written statement contended that the

plaintiff had insured the vessel with the 2nd respondent herein covering

total loss and partial loss as per the provisions of Institute Fishing Vessel

Clause. The policy covers the damage sustained to the plaintiff due to

riot, strike, personal accidents to the crews etc. As per the Institute

Fishing Vessel Clause, the plaintiff is not entitled to claim any amount as

damages for the partial loss of the net, since the loss was occurred while

the vessel was engaged in fishing. Hence, the claim is not admissible in

law. The quantum is also disputed. The net which used by the plaintiff

was old. No periodical maintenance was made to the net. The 2nd

defendant-Bank filed a written statement contending that in case the suit is

decreed against the lst defendant, the 2nd defendant may be allowed to

-3-
A.S.No.381/1993

realise the above amount to settle the loan account of the plaintiff. The

2nd defendant also contended that they are unnecessary parties. In the

replication the plaintiff contended that the 2nd defendant is estopped from

seeking any relief. According to him, acceptance of premium covering

the value of net creates a concluded contract between the plaintiff and the

lst defendant.

3. The court below considered the question as to whether the 2nd

defendant is a necessary party to the suit and found that the 2nd

defendant, from whom the loan was taken by the plaintiff, paid the

premium on behalf of the plaintiff, they are the necessary party.

4. The yet another issue raised in the suit is whether the plaintiff is

entitled to claim compensation for the damages caused to the net. In this

regard the evidence consists of oral testimony of PW-1 on the side of the

plaintiff and DWs.1 to 3 on the side of the defendants besides production

of documents Exts.A1 to A6 and B1 to B10.

5. The court below found after analysing the evidence in this case

that for the purpose of payment of premium, the vessel was valued

including the net and therefore it held that any claim for damages to the

net is sustainable. It also found that the cost of the lost net of 1,597.01

-4-
A.S.No.381/1993

Kgs. comes to Rs.2,53,356.11 paise. Even though grounds are urged in

the appeal memorandum disputing the correctness of the qualification

made by the court below, no materials are placed or arguments advanced

to convince that the qualification was in any way perverse. At any rate,

after analysing the evidence in this case, we find that the court below has

rightly assessed the cost of the net damaged. The court below while doing

so, has analysed the evidence on record including the oral testimony of

DW-3 and Ext.B10. We do not find any reason to interfere with the

finding.

6. It is the definite case of the appellant that as per Institute Fishing

Vessel Clause, the plaintiff has no right to claim damages for the loss of

fishing net, when the vessel was actually engaged in fishing. Reference is

made to Clause 12 of the Institute Fishing Vessel Clause, which reads as

follows:

“No claim to attach hereto for loss of or damage to

fishing gear during and as a result of fishing

operations”.

7. As per Clause 2 of the General Warranties Clause, loss or damage

to equipment of accessories payable only if a claim for loss or damage to

hull is admitted under the policy. Therefore, it was contended that

-5-
A.S.No.381/1993

damages if any, caused to the net is not admissible as per the policy. It

may be true that the entire ship including the net may be valued for the

purpose of premium. In case any damage is caused to the hull, necessarily

the entire damages including the damage caused to the net will then be

payable by the lst defendant. But in the absence of any damages to the hull

they are not liable to pay any damages caused to the net alone. The

Surveyor in Ext.B10 has also opined that the plaintiff is not entitled on

such reasoning for getting any damages. But the plaintiff contended that

General Warranty Clause as well as the Institute Fishing Vessel Clause

are not applicable to the facts of this case, as the lst defendant was

collecting premium separately for the net. It is also contended that the

General Warranty Clause annexed to the policy is not seen signed either

by the plaintiff or by the lst defendant. Accepting the said contention the

court below held that the lst defendant cannot contend that the plaintiff

has accepted the General Warranty Clause and that there is privity of

contract between the plaintiff and the lst defendant. On that view, it held

that the General Warranty Clause is not binding on the plaintiff.

8. The learned counsel appearing on behalf of the appellant, after

referring to the Insurance policy produced in this case, contended that

-6-
A.S.No.381/1993

even Page No.2 of the policy under the schedule, it is clearly mentioned

that the fishing vessel “Simla” is insured for a sum of Rs.40,00,000/-

against total loss and partial loss as per the Institute Fishing Vessel

Clause and Pollution Hazard Clause Attached. The Institute Fishing

Vessel Clause thus forms part of the contract between the parties. As per

Clause 12, there is no claim to attach hereto for loss of or damage to

fishing gear during and as result of fishing operations. The word “Fishing

Gear” is not defined in Institute Fishing Vessel Clause; but as per the

Webster’s Dictionary 1988 Edition, the term “Fishing Gear” means, the

tools, materials etc. needed and assembled, for a piece of work or

particular activity. As per the Collins English Dictionary 6th Edition, the

term “Fishing Gear” is defined as nautical all equipments or appurtenances

belonging to certain vessel, Sailor.

9. Therefore, there cannot be any doubt that the term “Fishing Gear”

in this context necessarily takes in a net attached to the vessel as it is

essential for fishing operations. Therefore, the exclusion clause contained

in Clause 12 of Institute Fishing Vessel Clause as per which there cannot

be any claim for loss or damages to such apparatus during and as a result

of fishing operations. Admittedly, in this case the damage if any,

-7-
A.S.No.381/1993

sustained to the net was in the course of the fishing operations. Therefore,

by applying Clause 12 the claim made by the plaintiff for loss sustained to

the net is not admissible.

10. Further, as per the General Warranty Clause, loss or damage to

the equipments or accessories will become payable only if a claim for loss

or damage to hull is admitted under the policy. True that the court below

found that the General Warranty Clause is not assigned other apparatus

and there is no reference to the General Warranty Clause as forming part

of the policy conditions. There is no oral evidence of DW-2 to that effect.

In such circumstances, the lst defendant, who placed reliance on the

clauses contained in the General Warranty Clause, to deny the claim made

by the plaintiff, has necessarily to prove that the General Warranty Clause

is also form part of the terms of the contract between the parties. There is

no acceptable evidence in this regard and as such the finding of the court

below that the plaintiff’s claim cannot be defeated by virtue of the clauses

contained in the General Warranty Clause, is sustained. But in view of

Clause 12 of the Institute Fishing Vessel Clause as referred to above, the

plaintiff is not entitled to claim damages to the net sustained in this case.

In the result, the judgment and decree of the court below is set aside

-8-
A.S.No.381/1993

and the suit stands dismissed. The parties shall bear their respective costs.

The appellant is permitted to withdraw the amount deposited at the time of

filing the appeal.

Appeal is allowed.

P.R.RAMAN,
Judge.

T.R.RAMACHANDRAN NAIR,
Judge.

kcv.