2
OFF': LECL OFFECE, K.E€.R(}AE) ;
DAVANAGEERE
THIS WP. £8 FILES PR3/YING T€}'{}Uz5sSfiI'~T'P:I Ei
D3'. 18.2.09 PASSED BY THE) "'-S"TA'FE'- C{}MMfSS£'GN. -'FOR > '
CONSUMER EISPUTES, BAN'1%?V1"i':ib_"---pFé"'£:i§i;).{;:1,":f3;;:._fi1§fi _ £126 Chiaf P03": Mastar
Samara} "$113; 'i::VwE§:p§ea1 §\§s.263{} ,1" 2998 on
the f:3<%:'v--,§3f' " éiénsumer Disputes Redresssai
Cammissi{5:z., VA {hereizaafter called 'the: State
C0mi§3i$si0n') !:Viei:z:g_v_agg:"ieveci by "aha erzier dated };8.2.2QGE«}
.w;'m:re;§3:; {ht-.Sn:;:£.e Cemmisfiéafi has dismissal the appea} and
1'é_::)fi;f:;'33:ii:d"_~»..§§%;:%:;'kéggzier passerzi by {ha {District Cnasumar
Disijafif-5-2;. Rzzfimssal Forum, (harem after caiieé 'the District
Vj?'.ar1:m) §'i¥a's:a3:1gic:'e in Compiaizzt Na.?2[2Q{'}8 datefi
2_i;»1f}';2OG8 Whemin the Compiaint fiieci by m: raspondani
% .,.hé:'ei1t1 has bean aflowed with 3 éimctien to pay {.116 amount
VV due under the poiicfg interest at 99% pa. from this date of
L5'
3
petition 5.11.200?' till reaiisatien 311$} has also awércied
compensation of Rs,S,Q€}0j» and cost of 3
complainant.
2. The hu$ba:%:1d;'_ cgyffi V "1<:$;3on«§iHén?é herein-
V.S.Jayasi1r6e was w0rki'f)#g-I had taken a
policy in the 9.11.2005. He
paié premiri3§9fi §:2. policy upto July, 2006.
HQwev¢1';"'L§§% illness while taking
£x'e:at::z§:';t;jt died on 25.10.2006. Aftar his
death, t1'1é"~..J{"t'Eit5§){V)V.I1!£_1':eA11Vtb' made a claim before the
Instdfanéc and the insurance Company
't]A::fi;=:.pofic}-* on the ground that the East premium
.§1;{% 3:§onth of Qctober had not been paid Within
. évéil if the axtcnded time is taken, the amount of
mlght to have hm}: paid an or befam 93* O{:<;0'ss3r
éxfriti Being aggrieved by the said order, ihe respwafiem hsreixja
.,«fi2ie<.'i oompiaint before the Diiiigct Consumer Disputss
Rules with the object of using the ;T.t;:4$t1:.:;1i;V1'§.;:é
manner acivtzmeiy affecténg its {aha} TT'ci:*C1ix11st:§fi;cé';é{
warranting payment at' §oii¢j,%'~mo1i'&yfl a1_1a:§.. aé;C<3rdAi1ig}3', = L'
afiawed the: csmplaim: and di1f§:§f£;:i_ 'alga dime to be
paid unzzier the policy to"fl;;€.Com}§£:~:?§iiaf1t:Wi:h interest at 9%
pa. from filfi date: of 1"€::;§*3»';§.f:C:3z'}',€i;t.'§{§§i},'_ v_ Ifiéiiiéafion also
awardsd C9m§«%fl%§'fi§I1,gf '#4 ':i55;'<;i'V'c;2008 on 'she file of Staff;
Csmmi$$'igfi Commission by oréer datezi
18.'2.52Q(L'{9 Céilflffiifihii '(fig éfder passed by {ha District Forum
.' V. -:'~a:1€i'~--ci'is3t%:xi;9§c:;:i Being aggrieved by the said erder
J_'.p£,zs;sie& Commission respondents hefcre the
Stat§§VCo§:3ji1:fi*§;s§$n have pI’t3f31’I’€d this writ petition.
%4.%% have hearti the IEEIIIECCI Adr,££.CGSC., appearing
petitioners Whfl has reitaratad the ccntenfions mised
Wbétfom the Stair: C»C)IIZlIZt1iSSi0}f1 and fiubmitteai that the State
Cammission was fiat justifiazré in canfirming the award
\2′
passed by the District F-‘Gram and since the 3
Eapseci, question of paying the VV
would not arise and ther€:for€§,’T_1;h’:;. order pausseibiv State * L’
Commissisn co3:1firmi1:1g__ the aQf’=t_he I.)11′”:’;*:1fjb_<H3tVA_}5'0x"1z111 is
liable to ba set aside 3113.6 respondent is
liable to be dismmeé. '
5. We ‘mmi11m: ‘i~:}’1ereafie:* and husband 9f the resiaondent became
whiie taking treatment ix mg hofigfltai am an
‘ ‘2{j3?.1Q.96 and themfom, he: cmxlnzi :10: gay the prfimium
u subsequent :0 July, 2G{)6 ti}! October, 2006. Sines the death
occuxretci Within 12 menths after the expiry of six months
from the was caf issuance: of poucy, the pr6miu:43~–.c};§3{:€V.j’§f R1116 C}? rc”:gz:1rdi:(1gjVsett1~é’:;:1e:1i:–§ <31'
pcalicy rcads as follows: K V. V' S
"rhe :"<;;aiefQ..'1Jas:'– hkiagzer %' '<;;m~efa1
howcvar has the: in special
Cases :9 aiigw vahlé cf
8 pflgicjfl' t}1:%§='fi:3'f that he is
§I}€I"8Ci§1£'3§}§,?__V :%£1afi'~–" has beefl £30
Rules wfih the
<;}§je<'§v't"@fL.5';iS.§;i;gVVV'th§f'ifisuraaiéé; fund in a mannsr
a€iF1;ci*$¢ITy " hits intfizrest and
(:i:r:ii;1_;sé".:a,f:1£§es.k 'fivafiféfiflfig paymen: cf policy
;:3101;1ey'2 _ "
to the abcave said facts of the C3S€ that the
:’€}f__tii§f:”‘f€Spond€nt who was worldng as a teacher
haaé “*{ak.£.I1. zifpostal life insurance 33:31 the respondent was
awaré of the fact that policy had been taken agafi
T. ” hj._{:s1:§i1;d of me respondent éicd on 25.10.2006, this was a fit
…€?.:?;,S6 wherein the Chictf Past Master Genera} aught is have
\.i’
exeratised the jurisdictien to pay the amount ‘f;’i1_x%§
policy” and both fhffi Disfxict Forum b
Commis:-sic]: have co;1c21rr€nt1y halt? ‘tkgnérc
of service and the amount of 531:3: poiicjé .ha<;1 xficst. lbeétxah '~
and the claim 0:5 the z~esponc1a'*m{:'had becfi haesnisa
and the said concunfinf to
the abctzve said facis of net fafzd €331}!
gremid is Grfifii' pas$fid 133;
the Stairs oréer gaassed b}? the
§)iStI’i{ji'”}”G;’I’£;§iif: éfi{§j hoid that were is 11:)
merit the foilowing order:
S 01/”
Chief Justice
Sd/4.’
Judge
‘ ‘~'{_i1ié£$;E: ‘($31 No