Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

National Insurance Company Limited vs Sethia Oil Industries Limited And Anr
2025 Latest Caselaw 1539 Cal/2

Citation : 2025 Latest Caselaw 1539 Cal/2
Judgement Date : 20 August, 2025

Calcutta High Court

National Insurance Company Limited vs Sethia Oil Industries Limited And Anr on 20 August, 2025

Author: Arijit Banerjee
Bench: Arijit Banerjee
                       IN THE HIGH COURT AT CALCUTTA
                          Commercial Appellate Division
                                ORIGINAL SIDE
Present:
The Hon'ble Justice Arijit Banerjee
               AND
The Hon'ble Justice Rai Chattopadhyay


                                   APD/1/2020

                   IA NO. GA/2/2020 (Old No: GA/262/2020)

                    National Insurance Company Limited
                                      Vs.
                    Sethia Oil Industries Limited and Anr.


For the Appellant                    : Mr. Malay Kumar Ghosh, Ld. Senior Adv.
                                     : Mr. Saumyen Dutta, Adv.
                                     : Ms. Dolon Das Gupta, Adv.



For the respondent No. 1              : Mr. Sakya Sen, Ld. Senior Adv.
                                         : Mr. Rudrajit Sarkar, Adv.
                                         : Mr. Jai Kumar Surana, Adv.
                                         : Mr. Abhimanyu Roy, Adv.
                                         : Ms. Vanshika Newar, Adv.


Heard on                                 : 18.07.2025

Judgment on                          : 20.08.2025

Rai Chattopadhyay, J. :-

      (1) A judgment of the Hon‟ble Single Judge dated October 1, 2019 in

CS No. 99 of 2008 is under challenge in this appeal that is, APD No. 1 of

2020. The suit involved the question of legality, propriety and justifiability of

repudiation   of     claim   for   the     loss   and   damage    of   the   present
                                                                         Page 2 of 27


respondent/plaintiff insured under a policy, with the appellant/insurance

company; that whether the respondent/plaintiff was entitled to redemption

of damages for the loss said to have suffered by the same.



      (2) The respondent/plaintiff has claimed in the said suit a decree for

recovery of Rs. 73,28,754.54/- against the appellants/defendants and

interest at the rate of 24% per annum.



      (3) The plaintiff‟s case before the Hon‟ble Single Judge was inter alia

that the plaintiff company produces and supplies rice bran oil to various

parts of the country by tankers. For the purpose of transportation of such

oil, the plaintiff company engages various transportation companies, to

provide for oil tankers. For the purpose of indemnifying itself from any loss

which may arise during transportation, the plaintiff obtained insurance

policy from the appellant/defendant insurance company known as "Marine

Cargo Open Policy". Under such policy, the plaintiff was insured from loss

arising from transit risk including accident etc. The insurance policy of the

plaintiff was valid from the period April 04, 2003 to April 03, 2004.



      (4) The consignments were dispatched on September 28, 2003 and

October 10, 2003 respectively in the vehicles bearing No. WB 03A/3149 and

WB 23A/4816. The plaintiff has stated in the plaint that the consignments

as above were of the value of Rs. 13,20,500/- Rs. 13,70,040/- respectively.

The plaintiff states and asserts that both the vehicles as above along with

the entire consignment were untraceable and lost.
                                                                      Page 3 of 27



      (5) The third consignment was carried in the vehicle No. WB

19A/3925, which was dispatched on October 12, 2003. It is stated that the

same has met with an accident and the entire oil contained therein were

soiled. According to the plaintiff, the value of the consignment in the vehicle

which met with an accident was Rs. 13, 23, 000/-



      (6) Hence, such loss and damage suffered by the plaintiff company

due to the loss and accident of the vehicles respectively, the claim under the

insurance policy, was raised by it, before the appellant/defendant insurance

company but to no avail since the insurance company had repudiated the

claim of the insured. Hence, the instant suit was filed before this Court to

seek relief as described above. The claim of the plaintiff as described in the

plaint itself may be produced herein below in a tabular form:-


WB 03A/3149        Principal amount      for   the   First Rs. 13,20,500.00
                   Consignment
                   Interest @ 18% p.a. from the date of Rs. 10,95,978.82
                   dispatch i.e. 28.9.2003 to 7.5.2008

WB 23A/4816        Principal amount for the Second Rs. 13,70,040.00
                   Consignment
                   Interest @ 18% p.a. from the date of Rs. 11,29,663.67
                   dispatch    i.e.  10.10.2003      to
                   7.5.2008
WB 19A/3925        Principal amount for the Third Rs. 13,23,000.00
                   Consignment

                   Interest @ 18% p.a. from the date of Rs. 10,89,572.05
                   dispatch    i.e.  12.10.2003      to
                   7.5.2008
                               Total                       Rs. 73,28,754.54
                                                                    Page 4 of 27


      (7) The transporter did not contest the suit. However, the

appellant/defendant No.1 had contested and contended that the plaintiff

violated terms of the insurance policy, including overloading tankers and

delayed reporting of incidents; that the plaintiff failed to prove the loss

and that there was a breach of insurance policy terms, which disentitles

the plaintiff/respondent No.1 from any benefit under the policy. The

appellant/defendant No.1 raised issues of misjoinder, limitation, and the

plaintiff's responsibility for overloading. The defendant argued that the

plaintiff having failed to prove any loss suffered; hence, is not entitled to

any benefit under the policy and that there was a breach of insurance

policy terms by the plaintiff/respondent No.1.



       (8) The Court held that the plaintiff's claims were within the

limitation period and supported by evidence; that the insurance policy

covered the losses, and the appellant/defendant no. 1 failed to prove any

breach of terms by the plaintiff; that the plaintiff acted reasonably in

pursuing the claims and inquiries regarding the lost consignments. That,

it has provided sufficient documentation including valid insurance policy

covering the losses and also the correspondence with the transporter.

The Court found that the plaintiff had a valid insurance policy covering

the loss. The Court also addressed the defendant‟s arguments regarding

overloading and breach of policy conditions, noting that the burden of

proof for such breaches lies with the insurance company. Ultimately, the

Court found that the plaintiff was entitled to the claimed amount. The

Court held that the insurance company/appellant/defendant No.1, had
                                                                    Page 5 of 27


failed to prove any breach of policy conditions that would absolve them of

liability under the insurance contract. The transporter (defendant no. 2)

was also found to be jointly liable. The suit was decreed in favour of the

plaintiff/respondent No.1, with the directions that the plaintiff is entitled

to a decree for principal sum of Rs. 40,13,540/- being the value of the

consignments together with interest @ 9% from the date of institution of

the suit till satisfaction of the decree; considering that the claim is of

2003 and the suit is pending for a prolonged time, the Court directed

that in the event the principal sum and the interest thereon is not paid

within a period of three months from date the plaintiff shall also be

entitled to interest @ 9% from January 1, 2004 till the institution of the

suit.   The Court has also held that the burden of proof for breach of

insurance policy terms lies with the insurer. That, overloading of vehicles

cannot be a ground for rejecting claims, unless it directly contributes to

the loss.



            (9) Mr. Malay Kumar Ghosh, learned senior counsel, has

represented the appellant/Insurance Company (in APD 1 of 2020 and his

submissions are adopted in the other appeal as well). His first attack

against the impugned judgment is with regard to defect of document,

which fails the verdict, he says. This is with regard to the truck which

has met with an accident and the entire consignment carried therein is

said to have been soiled. Mr. Ghosh says that the extent of damage of the

vehicle, duly corroborated in the „surveyor‟s report‟ should have been the

basis for invocation of the insurance contract clauses. According to him,
                                                                  Page 6 of 27


proof of a document comprises with a three stage procedure; that is,

proof of existence of a document, proof of contents thereof and thirdly,

proof of truth of contents of the said document. Mr. Ghosh argues that

the maker of the document, that is, in this case the surveyor himself, is

the competent and eligible person under law, to duly prove before the

Court all the three stages of proof of the document, that is his own

report, to render the contents thereof to be acceptable by the Court, as

evidence and proof of a fact. Mr. Ghosh learned senior counsel, refers to

the impugned judgment to say that the report of the surveyor has not

even been tendered in evidence in the suit though even mere tendering

the document or marking it as the exhibit, would not prove the

evidentiary value of the contents thereof; that since the said report has

been supplied by the appellant to the respondent company, its existence

may not be doubted. However, since the same has not been tendered in

evidence and the maker thereof, that is the surveyor has not proved the

contents or truth thereof, the said document would not bear any

evidentiary value in the suit. Allegedly, the Court without considering the

legal aspects of the matter as above, has erroneously placed reliance on

the „surveyor‟s report‟, which is a document not tendered in evidence and

contents of which have not been proved. That the Court unreasonably

and illegally founded its judgment on the same.



         (10) Mr. Ghosh, learned senior counsel has submitted that the

onus of proving the „surveyor‟s report‟, in the suit lied with the

respondent/plaintiff company, who should have brought the surveyor as
                                                                 Page 7 of 27


the witness and prove the document in support of its claim that

insurance contract clauses are to be invoked to make good the loss

suffered by the respondent/plaintiff company.



          (11) According to the appellant, the suit before the Hon‟ble

Single Judge was hopelessly barred by limitation. In this regard Mr.

Ghosh has taken this Court to the relevant portion of the plaint filed

before the suit Court, wherein the respondent/plaintiff has mentioned

that between July 2006 and March 2008, the plaintiff has pursued

remedy at the National Consumer Disputes Redressal Forum. Mr. Ghosh

argues that mere pleading is not the proof and that such pleading of the

plaintiff is not proved in absence of production of any order copy of the

National Consumer Disputes Redressal Forum. Learned senior counsel

has also submitted that even if the National Consumer Disputes

Redressal Forum has mentioned in order that the plaintiff be entitled to

obtain benefit of Article 14 of the Limitation Act in the event it filed a

suit, that would not be binding on the suit Court and the suit Court

would be authorised and at liberty under the law, to consider if the delay

in filing the suit is to be condoned or not. Learned senior counsel has

submitted that in the instant suit neither there has been any prayer to

that effect nor any consideration and decision by the Court as regards

condonation of delay. According to him the suits being barred by

limitation were liable to be dismissed.
                                                                    Page 8 of 27


      (12) Mr. Ghosh has stated that it has also been erroneous on the

part of the Court to rely on the document marked as Exhibit J, which

include the surveyor‟s report and FIR as well, along with other two letters.

He says that Exhibit J cannot be relied on having no evidentiary value

since the author of the letter has not been examined to prove the

truthfulness of the contents thereof.



      (13) The appellant‟s further contention is with regard to the letter

marked as „Exhibit-W‟ in the suit. That is a letter dated July 10, 2006,

written by the Senior Divisional Manager of the appellant/Insurance

Company addressed to the Managing Director of the respondent/plaintiff

company. In answer to the claim raised by the respondent company, the

appellant writes therein that "On the basis of the documents submitted

by you and the relevant survey/investigation reports, it has been without

prejudices concluded that 1) Though the transporter did not deliver your

Cargo of rice bran oil worth Rs. 39,51,331.00 (under three different

consignment notes) you neither informed Police authorities nor initiate

any legal action against the transporters, 2) It is difficult to accept the

three tankers, certified to carry far less quantity of oil, were carrying oil

far in excess if its capacity". Citing the reasons as above the appellant

insurance company rejects the plaintiff‟s claim. According to the

appellant, the plaintiff‟s witness (P.W.1) not only asserts existence of the

said letter of the appellant, but also the correctness of the contentions

therein. Mr. Ghosh, learned senior counsel has argued that such ocular

and documentary evidence not only mark the facts, that no legal
                                                                        Page 9 of 27


   proceedings   were   adopted    by   the   plaintiff   company   against   the

   transporter in spite of the allegation of the vehicles being lost - as proved,

   but also the plaintiff has failed to discharge the burden of proof which

   lied on the plaintiff, it having asserted the facts of loss of the vehicles.

   The learned senior counsel has stated that simply recounting the facts

   that the vehicles were lost in transit is inadequate as proof of the matter,

   unless it is substantiated by additional credible documentary or

   testimonial evidence to establish a plausible context of the occurrence of

   such an event. According to the appellant, the suit Court has erred in

   assessing the same and thus has arrived at a wrongful decision.




       (14) Mr. Ghosh has argued that the Court should have considered

the case of the plaintiff respondent according to its own merit and upon

application of mind to the fact that the plaintiff has not been able to produce

and prove sufficient documents to corroborate the fact it has urged about

regarding loss and damage being suffered. He says that even if the

appellant/defendant insurance company was not there before the Hon‟ble

Single Judge, the Court ought to have considered the plaintiff‟s case

according to its own merits unless the plaintiff was able to prove its own

case with sufficient evidence, the Court would not have been justified in

allowing the claim of the plaintiff, as it has been done in the instant suit.

Mr. Ghosh says that the judgment impugned is based on no evidence, is not

maintainable in law and is thus liable to be set aside.
                                                                      Page 10 of 27


      (15) Mr. Ghosh, learned Senior Counsel has relied on the judgments

as follows:-


       i) Sait Tarajee Khimchand and Others Vs. Yelamarti Satyam

       Alias Satteya And Others reported at (1972) 4 SCC 562


       ii) Om Prakash Berlia and Another Vs. Unit Trust of India and

       Others reported in 1982 SCC OnLine Bom 148


       iii) Life Insurance Corporation of India and Another Vs. Ram Pal

       Singh Bisen reported at (2010) 4 SCC 491


       iv) Bishwanath Rai Vs. Sachhidanand Singh reported at (1972) 4

       SCC 707




      (16)     Mr.   Sen,   learned   Senior   Counsel   has   represented   the

respondent/plaintiff company. Mr. Sen resists the contentions and prayer of

the appellant for the reason submitted that the fact of loss of the vehicle by

way of being encompassed and being damaged due to accident, are the

admitted and accepted facts to be true. He refers to the written statement

filed by the appellant/defendant before the Hon‟ble Single Judge in support

of his contention as above. In such background, he says, that the plaintiff

was not required to prove something which fact was uncontroverted in the

suit. Thus, he raises objection as to the argument advanced on behalf of the

appellant that proof of certain facts by proving the truthfulness of the

contents of the supporting documents were imperative, in the suit.
                                                                   Page 11 of 27


      (17) Mr. Sen has argued that the obligation, if any, of the plaintiff

would be limited to the stipulations made in the insurance contract itself.

That its obligation would be limited to showing a valid insurance contract to

be in place, that the subject matter is covered by the insurance contract. He

says that once these facts are on record, the insurance claim of the insured

cannot be repudiated by the insurer. It is submitted that the insurer would

not be at liberty to reject claim of the insured unless the same falls within

the exception clause enumerated in the insurance contract. He says that in

that case, the insurance company would be obliged to bring evidence as to

how and why they say that the claim of the insured should be treated within

the exception clauses in the insurance contract.



      (18) Mr. Sen has elaborated further that it has never been the stand of

the appellant insurance company by disbelieving the claim of the plaintiff or

that the plaintiff company was guilty of willful misconduct and, therefore,

the claim was excluded under the policy. Instead, according to the

respondent/plaintiff, the insurance company has made out a case of belated

steps being taken by the respondent/plaintiff company that the company

should have lodged the complaint before the police at an earlier stage or a

better explanation should have been given by it for delay in filing the

complaint. According to Mr. Sen, learned Senior Counsel, it is not the same

thing as saying that there was no complaint at all or no steps has ever been

taken by the respondent/plaintiff. He says further that the insurance

company once having accepted the fact of lodging of FIR is not authorized

now under the law to throw question as to the genuinity or proof of that
                                                                    Page 12 of 27


complaint due to the fact that the complaint has not been examined in

Court. He says that it would have been an unnecessary exercise so far as

validity of claim of the plaintiff company under the insurance policy is

concerned.



      (19) Mr. Sen, leaned Senior Counsel has placed reliance on the

following judgments in support of his argument as above. He says that those

were cited before the Hon‟ble Single Judge too.


              i) M/s. ICICI Lombard General Insurance Company Ltd. Vs.

              Suresh Mehta & Anr. reported at 2017 SCC OnLine Del

              9511.


              ii) Lakhmi Chand Vs. Reliance General Insurance reported

              at (2016) 3 SCC 100.


              iii) Narcinva V. Kamat and Another Vs. Alfredo Antonio

              Doe Martins and Others reported at (1985) 2 SCC 574.


              iv) National Insurance Co. Ltd. Vs. Swaran Singh and

              Others reported at (2004) 3 SCC 297.


              v)   Vikram   Greentech    India    Limited   Vs.   New   India

              Assurance Company reported at (2009) 5 SCC 599.
                                                                     Page 13 of 27


       (20) The suit before the Hon‟ble Single Judge being C.S.No. 99 of

2008, is a suit for recovery of the insurance claim amount and interests, by

the respondent/plaintiff. So far as the fact that at the time of loss or

accident of the vehicles, those were duly covered under a valid insurance

policy with the appellant/defendant/insurance company, is concerned, the

same has not been denied or challenged in the instant appeal. Hence, is an

admitted fact. An insurance policy is a contract between the insurer and the

insured and the parties would be strictly bound by the terms and conditions

as provided in the contract between the parties. It is a contract of

indemnification. The Supreme Court in the case of United India Insurance

Company Limited vs Levis Strauss (India) Private Limited [reported at

(2022) 6 SCC 1] has held that an insurance contract is to cover defined

losses. The same Court in the case of New India Assurance Company

Limited vs Rajeshwari Sharma [reported at (2019) 2 SCC 671] has also

held that exclusion clauses in the insurance contracts are interpreted

strictly since those have the effect of completely exempting the insurer of its

liabilities.



       (21) Before the Hon‟ble Single Judge, the plaintiff has pleaded loss

and damage of the subject matter covered under the insurance policy and

standard of proof of the same is to be the preponderance of probability. The

plaintiff had to show that the loss incurred was covered within the terms of

the policy and that on a balance of probability there existed a proximate

cause between the loss incurred and the vehicle being in transit. In this

regard the Court may beneficially refer to the judgment of Bajaj Allianz
                                                                                       Page 14 of 27


General Insurance Company Limited vs State of Madhya Pradesh

[reported at (2020) 18 SCC 376] and extract the relevant portion, as

follows:

                       "41. In Rhesa Shipping Co. S.A. v. Edmunds [Rhesa Shipping Co.
                  S.A. v. Edmunds, (1985) 1 WLR 948 : (1985) 2 All ER 712 (HL)] , the plaintiff's
                  cargo ship sank in calm weather in the Mediterranean Sea. The plaintiff sought
                  to recover damages under two identical marine insurance policies that covered
                  losses incurred by perils of the sea. While discussing the burden of proof on the
                  plaintiff to prove its case, Lord Brandon, speaking for the House of Lords held :
                  (WLR pp. 951 B-D & 956 C-D)
                       "In approaching this question it is important that two matters should be
                  borne constantly in mind. The first matter is that the burden of proving, on a
                  balance of probabilities, that the ship was lost by perils of the sea, is and
                  remains throughout on the shipowners. Although it is open to underwriters to
                  suggest and seek to prove some other cause of loss, against which the ship was
                  not insured, there is no obligation on them to do so. Moreover, if they chose to
                  do so, there is no obligation on them to prove, even on a balance of
                  probabilities, the truth of their alternative case.
                       The second matter is that it is always open to a court, even after the kind of
                  prolonged inquiry with a mass of expert evidence which took place in this case,
                  to conclude, at the end of the day, that the proximate cause of the ship's loss,
                  even on a balance of probabilities, remains in doubt, with the consequence that
                  the shipowners have failed to discharge the burden of proof which lay upon
                  them.
                                                              ***

... It requires a Judge of first instance, before he finds that a particular event occurred, to be satisfied on the evidence that it is more likely to have occurred than not. If such a Judge concludes, on a whole series of cogent grounds, that the occurrence of an event is extremely improbable, a finding by him that it is nevertheless more likely to have occurred than not, does not accord with common sense. This is especially so when it is open to the Judge to say simply that the evidence leaves him in doubt whether the event occurred or not, and that the party on whom the burden of proving that the event occurred lies has therefore failed to discharge such burden."

(22) The Supreme Court in the case of Texco Marketing Private

Limited vs Tata AIG General Insurance Company Limited [reported at

(2023) 1 SCC 428] has held while dealing with an exclusion clause, that the

burden of proving the applicability of an exclusionary clause lies on the

insurer. Further, the judgment of the Supreme Court in National

Insurance Company Limited vs Vedic Resorts and Hotels Private

Limited [reported at (2023) 12 SCC 823] may be mentioned in which the

Court has held that it is the duty of the insurer to plead and lead cogent

evidence to establish application of exclusion clause, if at all. In National

Insurance Company Limited vs Ishar Das Madan Lal [reported at

(2007) 4 SCC 105] the Supreme Court has held that the evidence must

unequivocally establish that the event sought to be excluded is specifically

covered by the exclusionary clauses in the contract.

(23) Therefore, the law is well settled that the preliminary burden of

proving loss and damage pertaining to the coverage under the insurance

policy lies on the claimant, the plaintiff/respondent in this case. After the

plaintiff discharges his burden to the standard of preponderance of

probability regarding a proximate cause between the loss incurred and the

vehicle being in transit, the burden shifts to the insurer, the appellant in

this case, to plead and lead cogent evidence to establish application of

exclusion clauses in case of the claimant.

(24) Both Mr. Ghosh and Mr Sen learned senior counsels have put

forth two different circumstances when they say that their respective clients

could have withheld producing evidence in the Court and the facts and

records which were already before the Court should have been sufficient in

that case, for the Court to decide against the respective opponent. According

to Mr. Ghosh such hypothetical situation would have been if the suit had

remained undefended and the insurance company would not have contested

therein. He says that even in such a circumstance the lack of cogent

evidence produced by the plaintiff/respondent should have led the Court to

hold against the plaintiff. Similarly, Mr. Sen has submitted that the facts of

loss of vehicles, lodging of FIR and damage of the vehicle due to accident

being not denied by the insurer, would not have required any further

evidence for proof of the same. Hence, according to him the alleged

deficiency in evidence as put forth by the appellant should bear no relevance

at all.

(25) As stated earlier, the burden of proof of existence of a proximate

cause between the loss incurred and the vehicle been in transit lies with the

claimant, respondent/plaintiff in this case. Hence, by way of adducing

positive evidence in Court, that burden could have been discharged by the

plaintiff and not merely on the basis of the fact that surrounding

circumstantial evidence proximate to the loss said to have been incurred,

has not been denied by the insurer, in so many words. Worth here to

mention is a portion in MacGillivray on Insurance Law:

"20-006 The burden of proving that the loss was caused by a peril insured against is on the assured. It is not necessarily for him to prove precisely how the casualty occurred, but he must show the proximate cause falls within the perils insured against." [Sweet & Maxwell, 12th Edition, 2012].

(26) For the benefit of discussion, let the Court proceed under the two

broad headings, relating to the two vehicles said to have lost in transit, and

the other vehicle, said to have been damaged due to accident, separately.

(27) Before that, it is pertinent to look in the policy documents and its

clauses, including the "exclusion clauses", under which claim for

indemnification may be repudiated.

"RISKS COVERED

1. This insurance covers all risks of loss or damage to the subject matter insured except as provided in clause Nos. 2, 3 and 4 below.

Exclusions

2. In no case shall this insurance cover

2.1 Loss damage or expense attributable to willful misconduct of the assured.

2.2 Ordinary leakage, ordinary loss in weight or volume, or ordinary wear and tear of the subject matter insured

2.3 Loss damage or expense caused by insufficiency or unsuitability of packing, or preparation of the subject mater insured (for the purpose of this clause 2.3 packing shall Be deemed to include stowage in a container or lift van but only when such stowage is carried out prior to attachment of this insurance or by the Assured or their servants).

2.4 Loss damage or expense proximately caused by delay even though the delay be caused by a risk insured against

2.5 Loss damage or expense caused by inherent vice or nature of the subject matter insured

3. In no case shall this insurance cover loss damage or expense caused by:

3.1 War civil war revolution rebellion insurrection or civil strife arising therefrom, or any hostile act by or against a belligerent power.

3.2 Capture seizure arrest restraint or detainment and the consequences thereof or any attempt threat

3.3 Derelict mines, bombs or other derelict weapons of war

4. In no case shall this insurance cover loss damages or expenses

4.1 Caused by strikers, locked out workmen or persons taking part in labour disturbances, riots or civil commotions

4.2 Resulting from strikes, lockouts labour disturbances, riots or civil commotions

4.3 Caused by any terrorist or any person acting from a political motive."

(28) The policy also mentions that in the event of loss or damage

which may result in a claim under the said insurance, immediate notice

must be given to the policy issuing office or nearest Branch office.

(29) Hence, therefore, the claimant would be entitled to be

indemnified, he having an insurable interest in the subject-matter insured

at the time of loss and having proved on balance of probability that there

existed a proximate cause between loss incurred and the vehicle being in

transit.

(30) Mr. Ghosh has challenged claim of the respondent/plaintiff to be

at all maintainable due to inordinate delay in filing the suit. He says that the

averment made in plaint that the plaintiff/respondent had previously moved

the Consumer Forum and by virtue of the leave granted by it, the instant

suit has been filed, is not worthy of consideration, for the reason that order

of the Forum has not been exhibited and proved in this case. Also that the

order of the Forum, if any, is not binding upon the Court. Hence, without

condoning the long delay for sufficient reasons, the Court could not have

held the instant suit as maintainable.

(31) Section 74 of the Indian Evidence Act defines public documents

as those forming acts or records of acts of sovereign authority, official

bodies, tribunals or public offices, and public records of private documents.

The law permits the court to presume the existence of a public document,

which relates to existence and authenticity of the document.

(32) Therefore, an order passed by the Consumer Forum is a public

document. The law explicitly permits the court to presume existence of that,

without producing or exhibiting the original or certified copy. Like Section

74(2) of the Indian Evidence Act recognizes that public records of private

documents are also public documents. Section 76 thereof, authorizes public

officers to issue certified copies, which are secondary evidence of the

contents but do not necessarily prove the existence of the original. Section

114 of the Evidence Act permits Courts to presume the existence of certain

facts, including the existence of a public document.

(33) The Supreme Court in Appaiya Vs. Andimuthu reported at 2023

SCC OnLine SC 1183, has clarified that certified copies of public

documents are admissible to prove their contents, but the existence of the

document can be proved without exhibiting the original or certified copy.

The Court has emphasized that the proof of existence does not require

formal proof of the document itself.

(34) Hence, Mr. Ghosh's submission regarding delay in filing the suit

having remained unexplained due to not production of certified copy of order

of the consumer Forum, does not appear to be tenable, since its order

being a public document, existence of the same can well be presumed

without production of the original or certified copy thereof.

(35) Next remains that if the leave granted by the Forum could be

binding on Court or not. Mr. Ghosh argued that it could not and rightly so.

However, by proceeding with the suit, the court has implied maintainability

of the suit even without spending too many words, on the aspect of delay

etc. In view of the nature of the suit which was based on a beneficial

legislation and the fact of existence of the order of the Consumer Forum,

this Court finds no error for the Hon‟ble Judge, to try the suit.

(36) The two vehicles being No. WB03A 3149 and WB23A 4816 were

dispatched with the consignment on September 28, 2003 and October 10,

2003 respectively from Burdwan to Jalgaon at Maharashtra for delivery of

consignment. The plaintiff/respondent has stated that the vehicles were lost

in transit. Intimation for non-delivery of consignment was given by the

plaintiff to the insurance company vide letter dated November 03, 2003. On

November 16, 2003, FIR was lodged due to the vehicles being untraceable at

Burdwan Police Station being Case No. 1529 dated 16.11.2003. By dint of a

letter dated November 17, 2003, the plaintiff informed the fact of lodging of

FIR to the insurance company. The said letter is part of Exhibit-J in the

suit.

(37) According to the appellant insurance company, Exhibit-J is not

a sufficient document to prove the fact of loss of vehicle in transit so as to

make the plaintiff eligible for being indemnified under the insurance policy.

It is submitted that the unexplained inordinate delay in lodging the FIR

would pose a serious question and doubt as regards the genuinity of the

contents therein. Furthermore, it has been submitted that the complainant

of the said police case has not been examined and thus the truthfulness of

the contents of the FIR is also not proved and suspicious.

(38) Contracts of insurance are governed by the principles of utmost

good faith. In a contract of insurance, any fact which would influence mind

of a prudent insurer in deciding whether to accept or not to accept risk, is a

material fact. According to the principle of "Uberrima Fides" as enunciated

under Section 45 of the Insurance Act, 1932, any fraudulent

misrepresentation, knowledge of misrepresentation of the insured, his

deliberate non-compliance with breach of duty of good faith, utmost care, to

be accurate with his statements and information asymmetries due to such

accuracy of the statement made by him, any material misrepresentation or

concealment would render him liable under the exclusion clauses of the

insurance policy. The legal standards for identifying suspicious

circumstances leading to the rejection of vehicle insurance claims during

transit preliminary hinge on the timing and manner of compliance with

statutory and policy conditions, the materiality of non-disclosures or

breaches and the presence of genuine, bona fide reasons for any

irregularities. The Court is vested with the duty to scrutinise whether

deviations from policy conditions are material and whether they suggest

mala fide intent or concealment which could justify repudiation. In various

judgments, the Constitutional Courts have held that suspicious

circumstances would include delay in reporting, non-disclosure of material

facts, improper handling or violations of regulatory guidelines specially when

such breaches are deliberate or there is concealment of material facts.

(39) Supreme Court in Kanwarjit Singh Kang Vs. ICICI Lombard

General Insurance Company Limited reported at (2024) 1 SCC 375 has

been pleased to hold that delay in reporting or lodging FIR and informing the

insurer can be considered suspicious if it indicates mala fide intent or

concealment of material facts.

(40) Delay in lodging FIR or providing immediate notice especially

when coupled with other suspicious conduct can be a strong indicator of

mala fide intent requiring closer scrutiny of the claim. Immediate lodging of

FIR and co-operation with police is essential in case of theft of a vehicle;

delay in informing the insurer and failure to safeguard the vehicle can lead

to repudiation of the claim.

(41) In the present case, the vehicles as mentioned above, were

scheduled to travel from Burdwan to Maharashtra. The intimation of the

consignment having not been delivered is dated November 03, 2003 after a

little less than one month from the date of dispatch of the second vehicle.

The November 03, 2003 letter written by the plaintiff to the insurer has been

marked as Exhibit-F regarding the truthfulness of the content thereof there

is no argument in this case. The Court is constrained to notice in the said

letter regarding no averment of loss of the two vehicles as mentioned above

only that the tankers have not reached destination is the information given

by the plaintiff to the insurer.

(42) Later on, on November 16, 2003, an FIR was lodged at Burdwan

Police Station alleging loss of two vehicles as above. On perusal of the copy

of FIR (though the truthfulness of the contents thereof and admissibility of

the same is under challenge), it appears that the complainant has not

recorded any reason therein regarding the delay in filing of the FIR. Hence,

evidently there is gross violation of the policy condition in this case by the

plaintiff regarding timely furnishing of information of any loss or damage

suffered. In the factual background of the case, the delay in filing FIR raises

suspicion and doubt as regards the truthfulness of the statements made in

the FIR itself over and above the fact that the claimant has acted in gross

violation of the terms of insurance policy. As discussed above, this should

be a relevant and material fact for the insurer while deciding whether to

accept or not the claim.

(43) The Hon‟ble Single Judge has lost sight of the circumstances

which are marred with the cloud of doubt as to the reason of such late

submission of First Information Reports particularly, when it is well

understandable that the loss incurred in that case would have been huge for

the plaintiff. The Hon‟ble Single Judge has proceeded on the basis that since

the standard of proof is of preponderance of probability and such standard

is met with coming on record the First Information Report as mentioned

above, no other factor would have been relevant for the Court. This Court is

unable to accept such finding of the Hon‟ble Single Judge as tenable in the

eye of law. In case of an insurance policy, indemnification and/or

repudiation of the claim of the policy holder, where care and good faith are

the essential conditions of conduct of the parties, the factors which may

raise question as regards any doubtful conduct, should have been taken

into consideration by the Court. This Court is constrained to hold that the

Hon‟ble Single Judge has erred in considering the evidence on record vis-à-

vis the factual background of the case in its proper perspective and in terms

of the law and settled legal principles therefor, the decision of the Hon‟ble

Single Judge vide judgment dated October 01, 2019 for indemnification of

loss suffered due to the loss of vehicles No. WB 03A 3149 and WB 23A 4816

is found liable to be set aside.

[

(44) The other vehicle No. WB 19A 3925 has been claimed to have

met with an accident, resulting into damage of the vehicle beyond repair and

loss of the entire consignment carried in the same. The appellant insurance

company has stated in evidence that a surveyor was appointed for assessing

the loss and a report of the surveyor is available. The appellant has argued

that the report of the surveyor was duly communicated to the

plaintiff/respondent. Since the plaintiff desire to ascertain and prove the

fact of damage of the vehicle so much so that the insurance may be

indemnified, it was the onus of the plaintiff to prove in the Court the

surveyor‟s report. According to the appellant defendant since the plaintiff

has not cited any witness that is, the surveyor himself to prove the content

of the said report, no claim could have been granted in favour of the plaintiff

by the Court on the basis of the report of the surveyor. Mr. Ghosh, learned

Senior Counsel has contended that the Hon‟ble Single Judge has erred in

relying upon the document which has not been proved in the Court to come

to a finding. Such finding is only perverse, he says.

(45) The surveyor‟s report in an insurance claim is to be proved

primarily by the insurance company that appointed the surveyor. The

insurer has the burden of establishing the authenticity, credibility and

proper conduct of the surveyor‟s report which is considered as important

and valuable document in claim settlement proceedings. The Supreme Court

in Sri Venkateswara Syndicate Vs. Oriental Insurance Company

Limited reported at (2009) 8 SCC 507 has held that "Surveyors are

appointed under the statutory provisions and they are the link between the

insurer and the insured when the question of settlement of loss or damage

arises. The report of the surveyor could become the basis of settlement of a

claim by the insurer in respect of the loss suffered by the insured." This

underscores that the surveyor‟s report is intended to be a foundational

document for claim settlement and its importance is well recognised. It is

incumbent upon the insurer to give valid reasons in order to depart from the

findings in surveyor‟s report. The Courts have held that the surveyor‟s

report is admissible and carries significant evidentiary value, unless proved

otherwise.

(46) The surveyor was appointed by the insurance company to

ascertain the damage who has prepared a report. Merely because the report

was served upon the plaintiff by the defendant, the plaintiff would not be

obliged to call the surveyor as a witness in the Court to prove the said

document. Since the fact that surveyor was appointed by it and he has

prepared a report, has been ascertained by the appellant company, the same

was duty bound under the law to call the surveyor as a witness and prove

his report. In case of the appellant/defendant, not complying with the

statutory duty of citing the surveyor as a witness, the statement of the

plaintiff/respondent that the vehicle has met with an accident and suffered

hundred per cent damage and loss of consignment remains uncontroverted.

By doing so, the appellant/insurance company has tried to shift the onus of

proof of the said document on the claimant, which is not permissible under

the law.

(47) In such view of the facts and circumstances in the instant case,

this Court is constrained to find that the Hon‟ble Single Judge has not acted

erroneously or unreasonably in relying on the surveyor‟s report which

actually ascertains the extent of damage of the vehicle as above due to

accident. The proof of the pudding is in its eating - this Court finds no error

whatsoever for the Hon‟ble Single Judge to go into the surveyor‟s report

which is corroborating the uncontroverted claim of the plaintiff of damage of

vehicle due to accident and loss of consignment. So far this portion of the

impugned judgment is concerned, this Court finds no reason to interfere

with the same. Hence, the insurance claim allowed for the vehicle No. WB

19A 3925 is hereby upheld.

(48) Hence, the instant appeal being No. APD 1 of 2020 is partly

allowed with the following directions:-

i) The insurance claim as regards vehicle Nos. WB 03A 3149 and WB

23A 4816 are rejected; the relevant portion of the impugned judgment

dated October 01, 2019 in CS No. 99 of 2008 is set aside.

ii) The insurance claim with respect to vehicle No. WB 19A 3925 is

allowed; the portion of the impugned judgment dated October 01,

2019 in CS No. 99 of 2008 is upheld.

iii) The appellant/insurance company is directed to comply with the

order as above positively within a period of three (03) weeks from the

date of communication of copy of this judgment.

(49) Urgent certified copy of this judgment if applied for, be supplied

to the parties upon compliance with all requisite formalities.

(Arijit Banerjee, J.)

(Rai Chattopadhyay, J.)

 
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