Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri. Narendra Babarao Deshmukh And Ors vs Life Insurance Corporation Of India And ...
2025 Latest Caselaw 8855 Bom

Citation : 2025 Latest Caselaw 8855 Bom
Judgement Date : 16 December, 2025

[Cites 26, Cited by 0]

Bombay High Court

Shri. Narendra Babarao Deshmukh And Ors vs Life Insurance Corporation Of India And ... on 16 December, 2025

Author: R.I. Chagla
Bench: R.I. Chagla
2025:BHC-AS:55838-DB



                                                                                                                                                                                                                                                  RJ-WP 4559.2010.doc
                                                                                                                                                                                                                                             Narendra B. Deshmukh Vs. LIC



                                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                             CIVIL APPELLATE JURISDICTION

                                                WRIT PETITION NO. 4559 OF 2010

                          Narendra Babarao Deshmukh                                                                                                                                                                                                ...Petitioner

                                  Versus

                          1. Life Insurance Corporation of India
                          2. The National Consumer Disputes Redressal
                             Commission
                          3. Maharashtra State Consumer Disputes
                             Redressal Commission
                          4. The Consumer Disputes Redressal District Forum ...Respondents

                                                             WITH
                                                CIVIL APPLICATION NO.7 OF 2025
                                                              IN
                                                WRIT PETITION NO. 4559 OF 2010
                                                                                                                  ----------
                         Mr. Narendra Babarao Deshmukh, Petitioner (in person).
                         Advocate Manish Kelkar a/w Ms. Saakshi Bhosale & Ms.Gauri
                         Phadake for Respondent No.1 - LIC.
                                                                                                                  ----------

                                                            CORAM : R.I. CHAGLA AND
                                                                    FARHAN P. DUBASH, JJ.

                                                   RESERVED ON : 21st NOVEMBER, 2025.

                                             PRONOUNCED ON : 16th DECEMBER, 2025.


                         JUDGMENT :

(Per R.I. Chagla, J.)

KAVITA SUSHIL 1. By this Writ Petition, the Petitioner has impugned JADHAV

Order dated 10th February, 2003 passed by the Insurance

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

Ombudsman; Order dated 9th August, 2004 passed by the District

Consumer Disputes Redressal Forum; Order dated 9 th March, 2005

passed by the State Consumer Disputes Redressal Commission; Order

dated 19th December, 2006 passed by the National Consumer

Disputes Redressal Commission; and Review Order dated 30 th

October, 2009 passed by the National Consumer Disputes Redressal

Commission (collectively, the "impugned orders") and has sought for

quashing and setting aside of the same.

2. The facts briefly stated are as under:

(i) The Petitioner is a holder of four individual

Life Insurance Corporation of India ("LIC") policies

and is a nominee in the individual LIC policies of

Mr. Jitendra B. Deshmukh and Ms. Bhagyashree B.

Deshmukh (Original Petitioner Nos. 2 & 3, now

deceased). The details of these six individual

policies issued under different terms have been

provided in tabular form by LIC and which has been

reproduced hereinafter.

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

(ii) The Original Petitioner No.1 (referred to as

"Petitioner") had been substituted in the array of

parties in place and stead of Original Petitioner Nos.

2 & 3 as a nominee - legal representative on

account of their death vide Orders dated 22 nd

February, 2023 and 13th November, 2024 passed by

the Registrar (Judicial - I) of this Court.

(iii) The Petitioner discontinued payment of

premiums after paying for a few years i.e. in some

cases after 3 years and in others after 5 years and

thereafter each policy automatically converted to

Reduced Paid-up Policy as per Non-Forfeiture

Regulations - Condition No.4 of the "Conditions

and Privileges" forming part of the respective policy

contracts.

(iv) There were disputes between the Petitioner

and LIC as to the interpretation of the Non-

Forfeiture Regulations - Condition No.4 and for

which the Petitioner approached the Insurance

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

Ombudsman in the year 2002-2003 seeking

payment of paid-up value under the policy with

bonus additions before the date of maturity

mentioned in the Schedule of Policy. The Insurance

Ombudsman by Order dated 10th February, 2003

dismissed the Petitioner's complaints holding that

the paid-up value under such policies become

payable only on the scheduled maturity date or

upon the death of the Life Assured (whichever is

earlier) and that the Petitioner's interpretation of

Condition No.4 was untenable.

(v) The Petitioner filed six Complaints before the

District Consumer Dispute Redressal Forum under

Sections 11 and 12 of the Consumer Protection Act,

1986 ("the Act"). The District Consumer Forum by

common Order dated 9th August, 2004 passed under

Section 14 of the Act in Complaint Nos. 91 to 96 of

2003 re-iterated that the LIC had rightly informed

the Petitioner that the Reduced Paid-up value is

payable only at maturity or death, and dismissed all

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

six complaints with costs.

(vi) The Petitioner aggrieved by the Order dated

6th August 2004, filed 6 Appeals before the

Maharashtra State Consumer Redressal Commission

under Section 15 of the Act. The State Consumer

Redressal Commission by common Order dated 9th

March, 2005 passed under Section 17 of the Act in

Appeal No.2035 to 2040 of 2004 confirmed the

District Forum's findings.

(vii) The Petitioner then approached the National

Consumer Dispute Redressal Commission by filing

Appeals under Section 21(a)(ii) of the Act. The

National Consumer Dispute Redressal Commission

by Orders dated 19th December, 2006 and 23rd

October, 2007 upheld the concurrent findings and

dismissed the Appeal.

(viii) The Petitioner thereafter filed a Miscellaneous

Application before the National Commission in

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

October, 2009 seeking recall or review of the earlier

orders. The National Commission found no

grounds to recall or review the earlier orders and

dismissed the Miscellaneous Application despite

delay in filing, on merits on 30th October, 2009.

(ix) The Petitioner has accordingly filed the

present Writ Petition on 7th June, 2010.

3. By the impugned orders, it has been held that the

Respondent No.1 - LIC has acted strictly in accordance with the

contractual terms of the policies and the governing Non-Forfeiture

Regulations ("NFR"). The Petitioner by this Petition has sought for

this Court to interpret Condition No.4 pertaining to Non-Forfeiture

Regulations which forms a part of the 6 LIC policies in a manner

contrary to the interpretation by the Authorities in the impugned

orders.

4. It is necessary to reproduce Condition No.4 which reads

as under:

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

"4. Non-Forfeiture Regulations: If, after atleast three

full years premiums have been paid in respect of this

Policy, any subsequent premium be not duly paid,

this Policy shall not be wholly void, but shall subsist

as a paid-up policy for a reduced sum payable on the

Date of Maturity or at the Life Assured's prior death

provided the paid-up sum assured is not less than

Rs.250/-. The amount of paid-up assurance per

integral number of years' premiums paid is

calculated as per the Table. The policy so reduced

shall thereafter be free from all liability for payment

of the within-mentioned premium, but shall not be

entitled to participate in future profits. The existing

vested bonus additions, if any, will remain attached

to the reduced paid-up policy.

Notwithstanding what is above stated, if after atleast

three full years' premiums have been paid in respect

of this Policy, any subsequent premium be not duly

paid, in the event of the death of the Life Assured

within six months from the due date of the first

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

unpaid premium the policy moneys will be paid as if

the Policy had remained in full force after deduction

of (a) the premium or premiums unpaid with

interest hereon to the date of death on the same

terms as for revival of the policy during such period,

and (b) the unpaid premium falling due before the

next anniversary of the Policy.

Notwithstanding what is above stated, if after

atleast five full years premiums have been paid in

respect of this Policy, any subsequent premium be

not duly paid, in the event of the death of the Life

Assured within 12 months from the due date of the

first unpaid premium, the policy moneys will be paid

as if the Policy had remained in full force after

deduction of (a) the premium or premiums unpaid

with interest hereon to the date of death on the

same terms as for revival of the policy during such

period and (b) the unpaid premiums falling due

before the next anniversary of the Policy."

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

5. The Petitioner who appears in person has submitted that

Condition No.4 extracted above would apply once the LIC Policy

holder has paid premium continuously for atleast three or five full

years, and then does not pay premiums for the entire tenure. It is

then, that the Policy would not be treated as having lapsed, merely

because subsequent premiums were not paid. It is his submission

that the policy automatically converts into "Reduced Paid-up Policy"

which remains in force, albeit for a proportionately reduced sum

assured, depending upon the number of years' premium actually paid

and for "a legally determined date of maturity of the converted

reduced paid up policies".

6. The Petitioner has interpreted the said Condition No.4 to

read as where three full years' premium has been paid to LIC, then

LIC must treat the policy as continuing for a further six months from

the date of the first unpaid premium, and where five full years'

premiums has been paid to the LIC, the coverage must extend for a

further twelve months from the first unpaid premium. The Petitioner

has claimed that if the life assured dies during this extended period,

the nominee or legal heir is entitled to receive the full policy amount,

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

subject to the deduction of the unpaid premiums with interest.

Further, in the event, no death occurs during the said six or twelve

months, the policy stands matured and LIC must pay the reduced

sum assured together with vested bonuses on the legally determined

date of maturity of the converted reduced paid up policies which as

per the Petitioner is the date of completion of six months / twelve

months respectively.

7. The Petitioner submits that the exercise of power of LIC

is with a view to ensure that the Life Insurance Business is developed

to the best advantage of the community within the meaning of

provisions of Section 6(1) of the LIC Act, 1956. He has submitted

that the said Condition No.4 protects the confidence of the individual

policy holder and the individual so that their part of the money is

safely secured and legally remains protected and this secured sense of

feeling generated by the Non-Forfeiture Regulations Clause in the LIC

Policy has to a great extent contributed to the development of the Life

Insurance Business of LIC.

8. The Petitioner has further submitted that the release of

the reduced paid up amount alongwith vested bonus as per the Non-

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

Forfeiture Regulations clause - Condition No.4 in the form of actual

cash payment is guaranteed under Section 37 of the LIC Act, 1956 by

the Central Government.

9. The Petitioner has submitted that the release of the

actual cash payment as per the Non-Forfeiture Regulations provision

is statutorily authorized by conferring power on LIC within the

provisions of Section 6(2)(f) of the LIC Act which provides "do all

such thing as may be incidental or conducive to the proper exercise of

any of the powers of the co-operation".

10. The Petitioner has submitted that as per the provision of

Section 6(3), 2(6)(10) of the LIC Act, 1956 read with Section 2(11)

and 113 of the Insurance Act, 1938, "the date of maturity" of the

reduced paid up policy as per Non-Forfeiture Regulations is on the

expiry of six months in the case of three years' insurance premiums

having been paid and the further LIC premium installments falling

due and remaining unpaid. He has submitted that these provisions of

the LIC Act provide for the very principle objective and purposive

element of providing life insurance cover as per the Non-Forfeiture

Regulations Clause of the LIC Policy and which policy ceases to exist

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

after the expiry of six months from the date of three years' LIC

premium being paid and further LIC premium falling due and

remaining unpaid. LIC in these facts and circumstances is no more

liable to discharge its functions on the point of Life Insurance

Business principle under the said Reduced Paid-up Policy.

11. The Petitioner has submitted that the term and

expression "so far as may be" used in Section 6(3) is expansive of the

future contingencies of the happening or non happening of certain

events in future based on human life which is the fundamental basis

of the Life Insurance Business Principles of the LIC. Therefore, LIC is

not liable to continue with providing of Life Insurance Business risk

cover under the said Non-Forfeiture Regulations after the expiry of six

months or twelve months in case of number of premiums being paid

for three years or five years respectively and thereafter the premium

due remaining unpaid.

12. The Petitioner has submitted that it is well settled that

when the statute mandates a particular thing is required to be done

in a particular manner, it must be done only in that manner and not

otherwise. He has placed reliance upon the Judgment of this Court in

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

Vijay Pundlikrao Gohod & Ors., Vs. Vidarbha Youth Welfare Society,

Amravati & Ors.,1. He has also placed reliance upon the Judgment of

the Supreme Court in Balram Kumawat Vs. Union of India and

Others2 in support of his submission that a statute must be construed

as a workable instrument and that the interpretation thereof by a

Court should be to secure that object, unless crucial omission or clear

direction makes that end unattainable. It has also been held that

whilst interpreting a statute the consideration of the inconvenience

and hardships should be avoided and that when the language is clear

and explicit and the words used are plain and unambiguous, the

Courts are bound to construe them in their ordinary sense with

reference to other clauses of the Act or Rules as the case may be, so

far as possible, to make a consistent enactment of the whole statute

or series of statutes / rules / regulations relating to the subject

matter. The Courts have to ascertain the intention of the law-making

authority in the backdrop of the dominant purpose and the

underlying intendment of the said statute and that every statute is to

be interpreted without any violence to its language and applied as far

as its explicit language admits consistency with the established rule of

1 2007(2) ALL MR 643 2 (2003) 7 SCC 628

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

interpretation. He has submitted that applying these principles it is

clear that the interpretation of the Non-Forfeiture Regulations Clause

as canvassed by the Petitioner ought to be accepted.

13. The Petitioner has submitted that the epicenter of this

Writ Petition and legal controversy involved is the clear and conscious

illegal and unlawful interpretation of the Non-Forfeiture Regulations

- Condition No.4 of the six LIC policies by LIC as well as the

impugned orders which has been passed by the respective Forum. He

has submitted that the provisions of the Non-Forfeiture Regulations

are clear and unambiguous and requires no interpretation as the

need for interpretation arises only in the case of ambiguity or

uncertainty within the meaning of the terms and expression applied

in the said Non-Forfeiture Regulations.

14. The Petitioner has submitted that in incorporating the

Non-Forfeiture Regulations, the date of maturity of the Reduced Paid-

up Policy is to be legally and lawfully calculated and determined in

the prompt discharge of the legal obligations by the LIC. He has

submitted that by LIC linking the date of maturity of converted

Reduced Paid-up Policy with the date of maturity of the Fully Paid up

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

Policy, LIC has failed in its duty of prompt discharge of its legal

obligations as provided under the LIC Act, 1956 read with the

provisions of the Insurance Act, 1948. He has submitted that the

interpretation of LIC results in avoidance of the legal duty and

obligations of the LIC. He has submitted that in the discharge of

LIC's functions it is required under Section 6(3) to act so far as may

be on business principles. This is to be read with provisions of

Section 2(3)(4) of the LIC Act. In the relevant context of the LIC

policies and the converted Reduced Paid-up Policies, the Non-

Forfeiture Regulations is the Life Insurance Business within the

meaning of aforementioned sections. By LIC stretching the date of

maturity of the converted Reduced Paid-up Policy beyond the period

of such six or twelve months as the case may be would result in LIC

controverting and violating the material relevant contractual

contextual provisions of Section 6(3) of the LIC Act and the relevant

contextual material provisions of Section 2 (11) of the Insurance Act.

15. The Petitioner has submitted that the LIC by omitting to

consider the overriding regulatory provisions of the Non-Forfeiture

Regulations viz. the second last and last Paragraph therein which are

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

having the basis and support of the provisions of Section 6(1)(2)(3)

of the LIC Act has resulted in denial of equality before law and equal

protection of law to the Non-Forfeiture Regulations Policy Holder

which violates Article 14 of the Constitution of India.

16. The Petitioner has submitted that the contingent date of

maturity of the converted Reduced Paid-up Policies is prescribed

within the two overriding regulatory conditions of the Non-Forfeiture

Regulations - Condition No.4 of the LIC policies as provided in the

bottom two paragraphs of the Non-Forfeiture Regulations. The

contingent date of maturity of the Non-Forfeiture Regulations in the

event of converted Reduced Paid-up Policy is made dependent and

contingent upon happening and non-happening of the two future

uncertain events i.e. either "death" or "remaining alive" occurring

within the prescribed period of six months or twelve months. The

contingent date of maturity of the Non-Forfeiture Regulations in the

converted Reduced Paid-up policy is on the expiry or immediately on

the next following day of the expiry of the period of six months or

twelve months (dependent on the LIC premiums being paid either for

three years or five years) and is definitely determined finally.

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

17. The Petitioner has submitted that LIC is obligated to

promptly, carefully and consciously exercise its statutory duties,

functions and obligations as per the provisions of Section 43 of the

LIC Act read with Section 2(11) of the Insurance Act and

immediately release proper payments due and payable as per the

relevant material provisions of the Non-Forfeiture Regulations in

respect of the subject six converted Reduced Paid-up policies which

have actually matured. LIC is to release of proper payments on the

expiry of six or twelve months as regulated and restricted within the

regulatory overriding two conditions of the Non-Forfeiture

Regulations provisions which are made determinative, decisive and

final.

18. The Petitioner has submitted that the LIC by failing in its

aforementioned duty, amounts to legal malice and malafide conduct

on their part. He has placed reliance upon the decision of the

Supreme Court in Punjab State Electricity Board Ltd. Vs. Zora Singh

& Ors.3 at Paragraph 40 in this context.

19. The Petitioner has submitted that the LIC being a State

3 (2005) 6 SCC 766

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

cannot act like a private litigant and is bound and liable to act as a

responsible litigant tilting towards settlement of the insurance claim

urgently and not by acting negligently and / or carelessly. The LIC

ought to have settled the Petitioner's legal claim which is amounting

to Rs.9,64,261.38 till 31st March, 2024 or an amount of

Rs.14,60,224.46 in the event the claim of Rs.7,30,112.23 demanded

on 4th January, 2017 had been allowed and paid and which has now

doubled in the span of 7 years, taking into account interest at 15%

per annum. He has submitted that this legal claim is as per the Non-

Forfeiture Regulations i.e. at the end of the period of six or twelve

months in the event the LIC premiums have been paid for three years

or five years respectively.

20. The Petitioner has submitted that all the impugned

orders have misinterpreted the Non-Forfeiture Regulations -

Condition No.4 in a manner contrary to its plain language and which

renders the impugned orders null and void ab initio, nullity in the

eyes of law and non-est and the same requires to be quashed and set

aside.

21. Mr. Manish Kelkar, learned Counsel appearing for

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

Respondent No.1 - LIC has submitted that LIC disagrees with the

interpretation advanced by the Petitioner of revision of date of

maturity in case of non-payment of all premium installments. He has

submitted that on a plain reading of the Non-Forfeiture Regulations -

Condition No.4, it is clear that the subject LIC policies continue to

remain valid till the date of maturity albeit for a reduced sum

assured, except in cases where the policy holder demises before the

date of maturity.

22. Mr. Kelkar has submitted that the Petitioner in the

present case despite not paying up the premium for the entire tenure,

continued to remain insured for the entire tenure for the reduced

sum assured. LIC has acted only as per their contractual obligations

as has been rightly held by all the Authorities in the impugned

orders.

23. Mr. Kelkar has submitted that the Petitioner is a holder of

four LIC policies & nominee in two LIC policies i.e. totalling six LIC

policies issued under different terms. He has for the sake of brevity

provided the summary of relevant details of policies which are

reproduced as under:

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------




                               Judgment dated 16th December, 2025





                                                                                                                                                                                                                      RJ-WP 4559.2010.doc
                                                                                                                                                                                                                   Narendra B. Deshmukh Vs. LIC



 I       II           III     IV     V                    VII       VIII                                                                                                                VI
Sr.   Name/         Policy   Sum   Comm-                First    Date of                                                                                                              Date of
No.   Type of      Number/ Assured  ence               Unpaid Maturity of                                                                                                             Maturity
       Policy     Instalment Amt.   Date              Premium Reduced
                     Amt                               (FUP)/   Paid Up
                                                      Reduced Policy as
                                                       paid-up   claimed
                                                         sum        by
                                                       assured Petitioner
1. Narendra       66800751 25,000/- 28 March 28 March March     28 March

     /            Rs.249.40                          Rs.8,000/-
   Endowment
   Assurance
   Policy
2. Narendra   890105723                    5000/-                                                                    4 July                                                                    4 July              July 1994 4 January

     /         Rs.327.50                                                                                                                                                                                           Rs.1,400/-
   Money Back
   Policy
3 Narendra    890111618                    5000/- 8 March 8 March                                                                                                                                                    March      8
   Deshmukh        /                               1991    2006                                                                                                                                                     1995 / September
       /       Rs.412.60                                                                                                                                                                                           Rs.1,700/- 1995
   Money Back
   Policy
4 Narendra    917052699                    5000/-                                                                    2 July                                                                    2 July                July          2 July

      /        Rs.410.90                                                                                                                                                                                           Rs.418/-
   Money Back
   Policy
5 Bhagyashree 890111121                    5000/- 6 March 6 March                                                                                                                                                    March      6
   Deshmukh        /                               1991    2006                                                                                                                                                     1995 / September
       /       Rs.409.50                                                                                                                                                                                           Rs.1,700/- 1995
   Money Back
   Policy
6 Jitendra    890111572                    5000/- 5 March 5 March                                                                                                                                                    March      5
   Deshmukh        /                               1991    2006                                                                                                                                                     1995 / September
       /       Rs.413.60                                                                                                                                                                                           Rs.1,700/- 1995
   Money Back
   Policy


24. Mr. Kelkar has submitted that the Petitioner, Bhagyashree

Deshmukh and Jitendra Deshmukh discontinued payment of

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

premiums after paying them for few years as per Column VII of the

above table and each such policy automatically stood converted into

a Reduced Paid-up Policy as per the Non-Forfeiture Regulations -

Condition No.4 of the "Conditions and Privileges" forming part of the

policy contract. He has submitted that in case of unfortunate demise

of the policy holder till the original maturity date of policies, they

were entitled to receive "reduced paid up sum assured" as per

Column VII in the table hereinabove alongwith the accrued bonus.

25. Mr. Kelkar has submitted that the relevant Condition

No.4 clearly provides that upon payment of atleast three full years'

premiums, if any subsequent premium is not duly paid, the policy

shall not become wholly void but shall continue as a paid-up policy

for a reduced sum assured. The policy so converted shall thereafter

subsist as a paid-up policy for a reduced sum payable on the date of

maturity or at the Life Assured's prior death provided the paid-up

sum assured is not less than Rs.250/-

26. Mr. Kelkar has submitted that the interpretation

advanced by the Petitioner that date of maturity is revised based on

the date of reduced paid up premium is wholly erroneous and

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

contrary to both the language and intent of Condition No.4 of the

"Conditions and Privileges" attached to the policies. The Non-

Forfeiture Clause, on a plain reading, does not create any new or

shortened maturity date but merely preserves a reduced benefit in

the form of a reduced sum assured upon discontinuance of premium

payments. The clause thus ensures that the policy holder does not

lose all benefit of the premiums paid, but it does not substitute or

alter the original maturity date expressly printed in the policy

schedule.

27. Mr. Kelkar has submitted that the Non-Forfeiture Clause

is meant only to protect the policy holder from losing all benefits if

premiums stop, it does not create an early maturity or change the

basic terms of the policy agreed upon at issuance.

28. Mr. Kelkar has submitted that in case the Petitioner

desired to receive any amounts prior to maturity, then they had the

option to seek a "surrender value" as per unamended Section 113 of

the Insurance Act, 1938. He has submitted that in the present case,

LIC had offered the Petitioner an option to surrender the policies and

receive the surrender value before maturity vide letter dated 8 th June,

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

2002 alongwith with a Discharge Form and Declaration Form

No.5074 which were also sent, but the Petitioner declined this option

and returned the surrender forms. He has submitted that having

refused the contractual right to surrender, the Petitioner cannot

further demand full maturity payments prematurely under a self-

interpreted formula inconsistent with the policy.

29. Mr. Kelkar has submitted that the Miscellaneous

Application filed by the Petitioner before the National Commission in

October 2009 seeking recall or review of the earlier orders was

rejected on the ground that under Regulation 14 of the Consumer

Protection Regulations, 2005, any Review Application must be filed

within thirty days from the date of passing or receipt of the order

under Section 22(2) of the Consumer Protection Act, 1986. The

Petitioner filed the application over two years later, without any

explanation or request for condonation of delay and hence, it was

clearly time-barred. He has submitted that the Consumer Forums are

expected to decide cases expeditiously within 90 days where no

evidence is required and within 150 days where evidence is to be led

and that the Petitioner had slept over his rights for more than two

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

years without any valid reason. He has submitted that in these

circumstances, the National Commission found no ground to recall or

review its earlier orders and dismissed the Miscellaneous Application

as without any merit.

30. Mr. Kelkar has submitted that the contentions of the

Petitioner proceed on an incorrect premise that the maturity date is

preponed and thus all the grounds of challenge which proceed on this

premise are denied in toto since it is factually incorrect to say that the

maturity date is preponed.

31. Mr. Kelkar has submitted that the LIC has always been

ready and willing to make payment of the reduced paid-up value on

maturity, alongwith vested bonuses if any, subject to production of

discharge forms, policy bonds, NEFT details, and KYC particulars. He

has submitted that LIC even sent e-mail communications dated 13 th

January, 2024 and 23rd January, 2024 requesting the Petitioner to

submit the required documents in compliance with the Court's

directions dated 8th January, 2024 and 15th April, 2024. However, the

Petitioner failed to complete the documentation despite reminders.

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

32. Mr. Kelkar has submitted that the total maturity amount

payable under the six reduced paid-up policies stands at Rs.33,708/-

as of the present date, which LIC is ready to disburse immediately

upon receipt of the requisite documents. He has submitted that this

clearly shows that LIC has never denied its contractual obligation but

only insists on compliance with procedural requirements.

33. Mr. Kelkar has submitted that LIC is a public institution

whose funds and surpluses are meant for the security and benefit of

policy holders, leaving no room for any private or profit motive.

34. Mr. Kelkar has submitted that the scope of judicial review

under Article 226 does not extend to re-appreciating evidence or re-

interpreting contractual terms already adjudicated upon by

competent quasi-judicial bodies. He has submitted that the present

Writ Petition involves no question of public law or violation of any

constitutional or statutory duty. It is purely a contractual dispute, for

which the Petitioner had already availed and exhausted the remedies

available to them under the Consumer Protection Act and under the

terms of the policy. Having failed before the competent forums, the

Petitioner has now invoked the extraordinary jurisdiction of this

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

Court under Article 226, which is impermissible in law except in

exceptional circumstances as recognized by the Supreme Court in

various cases. He has in this context placed reliance upon the

Judgment of the Supreme Court in Assistant Commissioner of State

Tax and Ors., Vs. Commercial Steel Limited in Civil Appeal No.5121

of 2021 dated 3rd September, 2021 at Paragraph 10.

35. Mr. Kelkar has submitted that all the impugned orders

dated 9th August 2004, 9th March 2005, 19th December 2006 and 30th

October 2009 are lawful, valid and based on proper interpretation of

the Non-Forfeiture Regulations and the policy conditions. He has

submitted that LIC has neither violated any statutory provision nor

denied any legitimate claim of the Petitioner. LIC remains ready and

willing to settle the maturity amount of Rs.33,708/- strictly in

accordance with the terms of the policies upon the Petitioner

furnishing the requisite documents. He has submitted that this

demonstrates LIC's good faith and compliance with its statutory

obligations.

36. Mr. Kelkar has accordingly submitted that the present

Writ Petition be dismissed with costs.

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

37. Having considered the submissions, the issue which

arises in the present Writ Petition is whether under the Non-

Forfeiture Regulations - Condition No.4 of the LIC Policy, in case the

policy is converted to a Reduced Paid-up Policy, the policy subsists till

the date of maturity or till a new "proportionate maturity date" i.e.

completion of six months / twelve months from non-payment of

premium after payment of premium for 3 years or 5 years

respectively.

38. From the plain language of Condition No.4 it is evident

that upon payment of atleast three full years' premiums, if any

subsequent premium is not duly paid, the policy shall not become

void but shall continue as a paid-up policy for the reduced sum

assured. The policy so converted shall subsist till the date of maturity

or till the Life Assured's prior death (whichever is earlier). The

interpretation advanced by the Petitioner that the date of maturity is

revised based on the date of reduced paid-up premium is erroneous

and contrary to both the plain language and intent of Condition No.4.

The Non-Forfeiture Clause, on a plain reading, does not create any

new or shortened maturity date but merely preserves a reduced

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

benefit in the form of a reduced sum assured upon discontinuance of

premium payments. Thereby the Non-Forfeiture Regulations ensure

that the policy holder does not lose all benefits of the premiums paid,

but it does not substitute or alter the original maturity date expressly

printed in the policy schedule.

39. The Petitioner in the present case is holder of four

individual LIC policies and nominee in two individual LIC policies i.e.

totaling six individual LIC policies and it can be seen from the details

which have been enumerated in the aforementioned chart, the

Petitioner after paying premiums for few years i.e. in some cases

three years and in other cases five years had discontinued payment of

premium. The policy had accordingly automatically stood converted

into Reduced Paid-up Policy as per said Condition No.4 of the

"Conditions and Privileges" forming part of the policy contract. The

original maturity dates of the policies would remain unaffected and

only in the event of unfortunate demise of the policy holders till the

original maturity date of policies, the Petitioner will be entitled to

receive "reduced paid up sum assured" as per Column VII in the table

hereinabove alongwith the accrued bonus.

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

40. The quasi judicial bodies whose orders are impugned in

the present Petition have all interpreted the Non-Forfeiture

Regulations - Condition No.4 in the manner interpreted by LIC. If the

interpretation of the Petitioner of the Non-Forfeiture Regulations

Clause was to be accepted, this would result in undermining the

actuarial basis of endowment and money-back policies. This would in

effect turn every paid up policy into one that matures early disturbing

the balance between the premium payments, risk coverage, and

maturity benefits.

41. Further, if the interpretation of the Petitioner is to be

accepted, it would result in a situation where policy holders (like the

Petitioner in the present case) are given a free hand and permitted to

alter/prepone the maturity date of the policy as per his own whims

and fancies, by choosing not to pay premium (after three/five years)

and then demanding that the Insurance company give him the

maturity benefits immediately upon the expiry of 6/12 months of

such default, instead of on the agreed maturity date of the policy.

Such an interpretation is clearly contrary to the language of

Condition No.4.

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

42. The Petitioner in the present case who has not paid the

premiums for the entire tenure continues to remain insured for the

entire tenure of the reduced sum assured. The Petitioner cannot seek

the reduced sum assured mid course. Accordingly, we are of the view

that LIC has acted only as per contractual obligations as held by all

the Authorities below.

43. We also find much merit in the submission of Mr. Kelkar

for LIC that the present dispute is a contractual dispute, for which the

Petitioner has availed and exhausted the remedies available to the

Petitioner under the Consumer Protection Act and under the terms of

the policy. The Petitioner having failed before the competent forums,

has now sought to invoke the extraordinary jurisdiction of this Court

under Article 226, which is impermissible in law except in

exceptional circumstances as recognized by the Supreme Court in

various cases. In Assistant Commissioner of State Tax (supra) the

Supreme Court has held that there are exceptional circumstances

where the existence of an alternative remedy is not an absolute bar to

the maintainability of a Writ Petition under Article 226 of the

Constitution. These exceptional circumstances are as under:

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------




                          Judgment dated 16th December, 2025





                                                                                                                                                                                                                        RJ-WP 4559.2010.doc
                                                                                                                                                                                                                     Narendra B. Deshmukh Vs. LIC



                  (i)      a breach of fundamental rights;

                  (ii)     a violation of the principles of natural justice;

                  (iii)    an excess of jurisdiction; or

                  (iv)     a challenge to the vires of the statute or delegated

                           legislation.


44. The invoking of writ jurisdiction in the present case is

not in the exceptional circumstances as laid down by the Supreme

Court in the above decision. The present Writ Petition involves no

question of public law or violation of any constitutional or statutory

duty. It merely seeks interpretation of contractual terms viz. Non-

Forfeiture Regulations for which the scope of judicial review under

Article 226 does not extend.

45. Accordingly, we find no merit in the present Writ

Petition. LIC has neither violated any statutory provision nor denied

any legitimate claims. In fact it has been stated on behalf of LIC that

LIC is ready and willing to settle the maturity amount of Rs.33,708/-

strictly in accordance with the terms of the policies upon the

Petitioner furnishing the requisite documents.

---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

RJ-WP 4559.2010.doc Narendra B. Deshmukh Vs. LIC

46. The Judgments relied upon by the Petitioner do not in

any manner come to the Petitioner's aid in the interpretation of the

Non-Forfeiture Regulations - Condition No.4 which is the only issue

that arises in the present Writ Petition.

47. The Writ Petition is accordingly dismissed. There shall

be no orders as to costs.

48. Civil Application No.7 of 2025 does not survive and is

accordingly disposed of.

49. It is made clear that the dismissal of the present Writ

Petition will not come in the way of the Petitioner claiming the

maturity amounts strictly in accordance with the terms of the LIC

policies and as per the Non-Forfeiture Regulations as interpreted in

this Judgment.

        [FARHAN P. DUBASH, J.]                                                                                                                                                                         [R.I. CHAGLA, J.]

Kavita S.J.
RJ-WP 4559.2010.doc





---------------------------------------------------------------------------------------------------------------------------------------------------------------------------------

Judgment dated 16th December, 2025

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter