High Court Kerala High Court

V.S.Babu vs M/S.Oriental Insurance Company … on 28 July, 2009

Kerala High Court
V.S.Babu vs M/S.Oriental Insurance Company … on 28 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1417 of 2007(R)


1. V.S.BABU, S/O.VASU,
                      ...  Petitioner

                        Vs



1. M/S.ORIENTAL INSURANCE COMPANY LTD.,
                       ...       Respondent

                For Petitioner  :SRI.SANTHAN V.NAIR

                For Respondent  :SRI.MATHEWS JACOB (SR.)

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :28/07/2009

 O R D E R
                          S. SIRI JAGAN, J
                ...............................................
                   W.P(C) No. 1417 of 2007
               .................................................
            Dated this the 28th day of July, 2009

                          J U D G M E N T

Petitioner owns Tourist Taxi bearing No. KRV 4488 which

is an Ambassador car, insured with the 1st respondent Company

herein. In respect of demand for extra premium for renewal of

the policy, the petitioner had filed O.P. No.28415 of 2002, which

was disposed of along with a batch of writ petitions, by Ext.P1

dated 12.12.2002, wherein this court had held that extra loading

of basic premium can only be on the basis of previous claim

history of the policy involved. Despite that judgment, the 1st

respondent did not refund the excess amounts collected from the

petitioner by way of extra loading without any previous claim

history. It is pursuant to two contempt of court petitions that

ultimately the amounts were refunded. Petitioner wanted to

renew the policy and approached the 1st respondent for the

same. The respondent collected Rs.1476/- under the head “Any

extra loading” which according to the petitioner is against the

findings in Ext.P1 judgment. When the petitioner filed another

W.P(C) No. 1417 of 2007 -2-

contempt case, the petitioner was relegated to the remedy of

filing another writ petition challenging the collection of

additional premium. It is under the said circumstances, the

petitioner has filed this writ petition seeking the following

reliefs:

“1. A writ of mandamus or any other appropriate
writ, direction or order directing the respondent to refund
all the money collected in excess from the petitioner by
way of premium.

2. A declaration that the petitioner is eligible to get
cost of all the proceedings before this court.”

2. The learned counsel for the 1st respondent company

submits that the collection of the extra premium was on account

of a mistake and realising this mistake under cover of letter

dated 30.10.2006, a cheque for Rs.1667/-, being the excess

premium collected along with a discharge voucher and a self

addressed envelope was forwarded to petitioner, which was

returned with the postal endorsement that the addressee refused

to accept the same. Another Cheque No.168226 dated

1.11.2006 for Rs.1667/- towards refund of excess premium along

with a discharge voucher was again sent to the petitioner under

cover of another letter dated 23.11.2006, which also was

returned with the postal endorsement ‘refused’.

W.P(C) No. 1417 of 2007 -3-

3. The learned counsel for the petitioner has made

available to me the unopened cover addressed to the petitioner

containing the postal endorsement as also a copy of the covering

letter dated 23.11.2006,

3. I have heard both sides.

4. In so far as the only dispute is regarding the refund of

the excess premium and the 1st respondent is prepared to refund

the same, the writ petition is disposed of with the following

directions:

The petitioner may approach that the 1st respondent on any

working day during office hours and collect the cheque for the

excess premium paid after complying with all formalities and

issuing necessary receipt for the same.

S. SIRI JAGAN, JUDGE
rhs