High Court Jharkhand High Court

Rajeshwar Mishra vs Life Insurance Corpn. Of India on 29 July, 2011

Jharkhand High Court
Rajeshwar Mishra vs Life Insurance Corpn. Of India on 29 July, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                         W.P. (C) No. 2309 of 2005

       Rajeshwar Mishra                                            ...... Petitioner
                                      Versus 
        Life Insurance Corporation of India & ors.              ...... Respondents
                                     ­­­­­­­­­
        CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                     ­­­­­­­­­
       For the Petitioner                    :    Mr. Shashi Kumar, Advocate
       For the Respondents                   :    Mr. Sachin Kumar, Advocate
                                     ­­­­­­­­­
                       th
        05/Dated: 29    July, 2011
                                        

       1.

  Mr. Shashi Kumar, learned counsel appearing for the petitioner, vehemently 
submitted that the claim of the wife of the petitioner under the life insurance 
policy has been rejected on the whimsical ground that she was suffering from 
some fever and headache. That fact was suppressed and, therefore, the whole 
claim of the life insurance policy upon death of the wife of the petitioner has 
been rejected and, therefore, such a rejection is not legal in the eye of law.

2.   Learned   counsel   for   the   respondents   is   seeking   time   to   get   further 
instruction.

3.   Time, as prayed for, is granted.

4.   Prima facie, looking to the reason for rejection, it appears that the deceased 
was suffering from some fever and headache, as alleged by the respondents, 
that   this   fact   was   suppressed   in   the   application   form   for   getting   insurance 
amount. This, prima facie, cannot be the basis of rejection. Moreover, rejection 
of claim on the so called base of some fever and headache is also a very weak 
base because it taken from some statement, given by somebody else i.e. son of 
the deceased lady, who has never signed the application form. The so called 
fever and headache is not even approved by any doctor. On this weak base, 
strong claim of the petitioner has been rejected.

5.   The matter is adjourned to be listed on 19th August, 2011.

                                 (D.N. Patel, J.)
Ajay