High Court Jharkhand High Court

Niraj Maheshwari vs United India Insurance Company on 7 June, 2011

Jharkhand High Court
Niraj Maheshwari vs United India Insurance Company on 7 June, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
           L.P.A. No. 450 of 2010

Niraj Maheshwari        ...      ...      ...   ...   Appellant
                        Versus
United India Insurance Company Ltd.& Ors..... Respondents
                       -------
CORAM:      HON'BLE THE ACTING CHIEF JUSTICE
             HON'BLE MRS. JUSTICE JAYA ROY
                ------
For the Appellant      :         Mr. Anil Kumar
For the Respondents    :         Mr. D.C. Ghose

Order No. 07                     ------         Dated 07th June, 2011

     Heard learned counsel for the parties.

     The appellant is aggrieved against the order dated

18.05.2010

, by which, the appellant’s writ petition was dismissed

by the learned Single Judge after observing that admittedly

mediclaim policy of the petitioner was expired on 18th July, 2004

and after about six months the petitioner sent a blank cheque

along with a letter requesting for renewal of his mediclaim policy.

Learned counsel for the appellant submitted that in view of

the judgment passed by the Hon’ble Supreme Court delivered in

the case of Biman Krishna Bose Vs. United Insurance

Company Ltd. reported in {2001} 6 J.T. 125, the Insurance

Company had a right to renew the policy retrospectively,

therefore, the Insurance Company should have renewed the

policy. Learned counsel for the appellant also submitted that vide

annexure-7 the Insurance Company rejected the petitioner’s

claim because of his ailment which they have found as old one

and, therefore, on this ground the Insurance Company could not

have rejected the prayer for renewal of the policy.

We considered the submissions of learned counsel for the

appellant and perused annexure 7 as well as considered the

judgment rendered in the case of Biman Krishna Bose
(Supra). It is not in dispute that petitioner’s mediclaim policy

was expired on 18th July, 2004 and according to the petitioner he

was misled by the agent of the Insurance Company. Therefore,

he could not get the policy renewed in time and for that he made

a complaint against the agent to the company and then he sent a

blank cheque and a letter to the company for renewal of the

insurance policy. In view of the above facts, it is clear that the

petitioner has sought renewal of the policy on the basis of an

allegation against the agent, who was not a party in the writ

petition or before us.

Be that as it may, the policy can be renewed if the renewal

is sought in time and admittedly in the present case, the policy

ought to have been renewed within a period of seven days from

the date of expiry of the policy and that has not been done and

application for renewal of policy has been given after six months

from the date of expiry of the mediclaim policy. In the case of

Biman Krishna Bose (Supra), the Hon’ble Supreme Court has

considered the issue which has no relevance to the facts of the

present case. In the said case, it has been held that the applicant

applied within time for renewal of the Insurance Policy and

rejection of the prayer for renewal by the Insurance Company

was quashed by the Hon’ble High Court and, therefore, the policy

stand renewed. So far as other conditions which was sought to be

invoked was that in Clause of exclusion which provided for pre-

existing decease cannot not be covered under the fresh policy

and in that situation, the matter was considered by the Hon’ble

Supreme Court and the Hon’ble Supreme Court considered the

consequence of such Clause in the matter of renewal of policy

and held that this will have disastrous effect of wrongful refusal

of renewal of the insurance policy, the mischief and harm cannot
be remedied. The Hon’ble Supreme Court considered the

difference between the renewal of the policy and a fresh policy

for the same risk coverage.

Here in this case, there is no dispute that the petitioner

applied for renewal of the policy after expiry of the period of

limitation and it is not a case that he applied within a period of

limitation so as to cover his pre-existing decease. It is a case

when the contract came to an end by the lapse of time and

renewal was not sought well in time, therefore, the petitioner is

not entitled to any relief and the case of Biman Krishna Bose

(Supra) has no relevance with this case.

In view of the above, there is no merit in this appeal, which

is accordingly dismissed.

(Prakash Tatia, A.C J)

(Jaya Roy, J)

Alankar/Sudhir/-