Citation : 2010 Latest Caselaw 326 Del
Judgement Date : 21 January, 2010
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ RFA No.402 of 1988
Reserved on : 02.12.2009
Pronounced on: 21.01.2010
IN THE MATTER OF :
SMT.KAMLA DEVI ..... Appellant
Through: Mr.O.P.Verma, Advocate
versus
LIFE INSURANCE CORPORATION OF INDIA ..... Respondent
Through: Mr. Kamal Mehta and
Mr.Deependra Kumar, Advocates
CORAM
* HON'BLE MS.JUSTICE HIMA KOHLI
1. Whether Reporters of Local papers may Yes
be allowed to see the Judgment?
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be Yes
reported in the Digest?
HIMA KOHLI, J.
1. The present appeal is directed against a judgment dated
7.8.1987 passed by the learned Additional District Judge, dismissing the suit
of the appellant(plaintiff in the court below) for recovery of Rs.59,500/-
against the respondent Corporation(defendant in the court below) on the
basis of her claim as nominee of her husband, Sh.Bimal Parshad Jain, who
had insured his life with the respondent Corporation vide policy dated
8.8.1979, for a sum of Rs.50,000/- and expired on 22.12.1981.
2. The undisputed facts of the case are that the husband of the
appellant, Sh.Bimal Parshad Jain submitted a proposal dated 01.05.1979 to
the respondent Corporation for issuance of an insurance policy in the sum of
Rs.50,000/-. He got himself examined from a Panel Doctor of the
respondent Corporation at the time of making the proposal. The respondent
Corporation accepted the proposal for insurance and policy No.24803716
dated 8.8.1979 insuring the life of Sh.Bimal Parshad Jain for Rs.50,000/-
was issued by it. In the said policy, the policy holder declared the
appellant/plaintiff as a nominee under Section 39 of the Insurance Act. The
cause of action for filing of the suit by the appellant/plaintiff arose when
Sh.Bimal Parshad Jain suddenly took ill on 21.12.1981 and was admitted to
Tirath Ram Shah Shah Hospital, Civil Lines, Delhi on 22.12.1981, on which
date itself, he passed away. Immediately thereafter, the appellant/plaintiff
submitted her claim for payment of Rs.50,000/- under the aforesaid policy,
which was rejected by the respondent Corporation vide letter dated
30.4.1983 on the ground that the policy holder had made deliberate mis-
statements and withheld material information regarding his health at the
time of effecting the insurance. As a result, the respondent Corporation
repudiated the claim of the appellant/plaintiff and denied its liability to pay
any amount to her under the policy. On repudiation of her claim, the
appellant/plaintiff instituted a suit in August 1983, in the District Court for
recovery of Rs.59,500/- along with pendente lite and future interest and
costs against the respondent Corporation.
3. The respondent Corporation resisted the suit of the
appellant/plaintiff and took a preliminary objection to the effect that the
insurance policy stood vitiated on account of fraudulent suppression of
material facts with regard to the health of the deceased, which were
necessarily to be disclosed by the insurer at the time of making an
application. On merits also, the respondent Corporation reiterated the fact
that the deceased had deliberately suppressed material facts from its
medical examiner regarding his state of health as he did not reveal that he
was suffering from hypertension and diabetes and had met an accident
resulting in multiple abrasions and injuries due to a fall from the train.
4. After pleadings were completed, the trial court framed the
following issues vide order dated 27.9.1984:
(i) Whether the Insurance Policy in question stood vitiated and no claim under the same is payable by the defendant on the grounds pleaded in the written statement? OPD
(ii) Whether the suit is bad for non-joinder of the necessary parties as pleaded in preliminary objection No.2 of the written statement? OPD
(iii) Whether the plaint is not properly signed, verified, if so to what effect? OPD
(iv) Whether the plaintiff is entitled to interest, if so at what rate and on what amount? OPP
(v) To what amount the plaintiff is entitled? OPP
(vi) Relief.
5. In support of her case, the appellant/plaintiff entered the witness
box as PW-1. On its part, the respondent Corporation produced seven
witnesses. After examining the pleadings and the evidence adduced by both
the parties, as also the documents placed on record, the trial court, while
answering issues No.(ii) & (iii) in favour of the appellant/plaintiff, decided
issues No. (i), (iv) & (v) in favour of the respondent Corporation and
ultimately dismissed the suit of the appellant/plaintiff with costs. Aggrieved
by the aforesaid dismissal order, the appellant/plaintiff preferred the present
appeal.
6. Learned counsel for the appellant/plaintiff submitted that the
trial court erred in passing the impugned judgment by overlooking the
provisions of Section 45 of the Insurance Act, which mandates that no policy
can be challenged on the ground of mis-statement after a period of two
years. It was submitted that in the present case, the risk of policy
commenced on 1.5.1979, while Sh.Bimal Parshad Jain died on 22.12.1981,
which was after a lapse of two years.
7. It was further canvassed by the counsel for the
appellant/plaintiff that the trial court erred in completely relying on one
document which is the Medical Attendant's Certificate(Ex.D-4) filled up by
Dr.G.B.Jain(DW-7) wherein, in column 4(a), in response to a question as to
the exact cause of the death, the primary cause was indicated as respiratory
failure and the secondary cause was noted as hypertension CAD and
diabetes mellitus. He stated that considering the fact that the aforesaid
witness had treated the deceased only for a period of two days in the
hospital, i.e., on 21.12.1981 and 22.12.1981, his observation in the
certificate in response to column No.6 to the effect that the deceased was
suffering from hypertension for three years, is without any basis as the said
witness failed to state as to from where he came to know about the said
condition and by which test it was established that the deceased was
suffering from hypertension and diabetes mellitus. Counsel for the
appellant/plaintiff urged that as the onus of proving issue No. (i) was placed
on the respondent Corporation, it was for the latter to prove the fact that the
deceased was suffering from the aforesaid two diseases. He sought to rely
on the deposition of DW-7 to state that the said witness did not state any of
the relevant facts as to the source of his information as furnished in column
No.6 of the Certificate (Ex.D-4) and that as the information was stated to
have been reported to DW-7 by the RMO of the hospital, it was incumbent
upon the respondent Corporation to have produced the RMO in the witness
box, which it failed to do.
8. It was further submitted on behalf of the appellant/plaintiff that
in view of deposition of Dr.J.S.Mathur (DW-3), who had stated that he had
medically examined the deceased on 1.5.1979 on the request of Mr.Nainder
Gulati, the LIC Agent and had not only counter signed the proposal
form(DW-3/A), but had also verified the facts given by the deceased, the
respondent Corporation ought to have examined, Mr.Narinder Gulati which
it failed to do. Lastly, it was submitted that the deposition of the Inquiry
Officer, Mr. M.L. Sindhi(DW-1), who was working in the respondent
Corporation as a Branch Manager at the relevant time and had conducted an
enquiry into the claim of the appellant/plaintiff, was unreliable as it was
completely based on hearsay. He submitted that nothing prevented the
respondent Corporation from summoning Dr. A.K. Gupta and the employee
of the deceased who DW-1 claimed had informed him that Lt. Shri Bimal
Prashad Jain was under treatment for hypertension and diabetes. It was
thus urged that the respondent Corporation failed to discharge the onus
placed on it in respect of issue No.(i) and hence the trial court ought not to
have decided the said issue in its favour and against the appellant/plaintiff.
In support of the aforesaid submissions and his contention that it is not
necessary that every fact which was undisclosed would be material or could
be treated as fraudulent withholding of information, counsel for the
appellant/plaintiff relied on the following judgments:
(i) Mithoolal Nayak vs. Life Insurance Corporation of India AIR 1962 SC 814
(ii) Life Insurance Corporation of India, Bombay Vs. Parvathavardhini Amimal AIR 1965 Madras 357
(iii) Daulat Ram Vs. Bharat Insurance Company and another AIR 1973 Delhi 180
(iv) Life Insurance Corporation of India Vs. Narmada Agarwalla and others AIR 1993 Orissa 103.
9. Per contra, learned counsel for the respondent Corporation
supported the impugned judgment and submitted that the Medical
Attendant's Certificate (Ex.D-4) was given to the appellant/plaintiff with her
claim form. The said certificate was filled up by Dr.G.B.Jain(DW-7) on the
strength of the case sheet prepared by the RMO of the hospital and if the
appellant/plaintiff had a grievance with regard to the RMO's case sheet, DW-
7 ought to have been cross-examined in that regard, but no such cross-
examination was conducted and hence the trial court rightly held that the
respondent Corporation had discharged the onus placed on it, in respect of
issue No.(i), which thereafter shifted to the appellant/plaintiff who failed to
discharge the onus by proving otherwise. It was contended that the
corroborative evidence of the Inquiry Officer, Mr.M.L.Sindhi(DW-1), shows
that in his deposition, he had particularly made a mention of one
Dr.A.K.Gupta, who had treated the deceased for hypertension. It was
submitted that the respondent Corporation was not required to summon the
said doctor or the employees of the deceased policy holder and if at all the
appellant/plaintiff wanted to shake the evidence of DW-1, it was for her to
have demolished his testimony.
10. It was further urged on behalf of the respondent Corporation
that the trial court was right in concluding that the policy holder was
suffering from hypertension for a period of three years prior to his demise,
which conclusion was based on the Medical Attendant's Certificate(Ex.D-4)
issued by Dr.G.B.Jain(DW-7), Certificate of Hospital treatment(Ex.DW-6/A)
and the Case sheet prepared in the hospital(Ex.DW-5/1). It was thus
concluded that the burden was on the policy holder to reveal the material
information while filing the proposal form. As he failed to reveal information
which was in his exclusive knowledge, he was in breach of good faith which
was the reason for the respondent Corporation to have repudiated the
insurance policy. In support of the aforesaid submissions, learned counsel
for the respondent Corporation relied on a judgment of the Kerala High
Court in the case of P.Sarojam Vs. LIC of India reported as AIR 1986
Kerala 201.
11. I have heard the counsels for the parties and have carefully
examined the evidence, both oral and documentary, bearing on the
aforesaid aspect of the matter. Before proceeding to deal with the
respective submissions of the parties, it is relevant to understand the
context in which Section 45 of the Insurance Act, 1938 was amended. The
aforesaid provision is reproduced hereinbelow for ready reference:
"45 : Policy not to be called in question on ground of mis-statement after two years- No policy of life insurance effected before the commencement of this Act shall after the expiry of two years from the date of commencement of this Act and no policy of life insurance effected after the coming into force of this Act shall, after the expiry of two years from the date on which it was effected, be called in question by an insurer on the ground that a statement made in the proposal for insurance or in any report of a medical officer, or referee, or friend of the insured, or in any other document leading to the issue of the policy, was inaccurate or false, unless the insurer shows that such statement [was on a material matter or suppressed facts which it was material to disclose and that it was fraudulently made] by the policy-holder and that the policy-holder knew at the time of making it that the statement was false [or that it suppressed facts which it was material to disclose].
Provided that nothing in this section shall prevent the insurer from calling for proof of age at any time if he is entitled to do so, and no policy shall be deemed to be called in question merely because the terms of the policy are adjusted on subsequent proof that the age of the life insured was incorrectly stated in the proposal. "
The aforesaid provision was amended by Act 13 of 1941 w.e.f.
1.9.1950 by substituting the words underlined hereinabove.
12. In the case of Mithoolal Nayak (supra), while examining the
aforesaid provision and the conditions necessary for invoking the said
provision on account of the policy in that case having been repudiated by
the respondent therein more than two years after its commencement, the
Supreme Court emphasized that the following three conditions were
necessary for the application of Section 45 :
"(a) the statement must be on a material matter or must suppress facts which it was material to disclose.
(b) the suppression must be fraudulently made by the policy holder and
(c) the policy holder must have known at the time of making the statement that it was false or that it suppressed facts which it was material to disclose."
13. The aforesaid case is an indicator that Section 45 would apply to
every case where repudiation is made more than two years from the date on
which the policy is effected, irrespective of whether the insured died before
the expiry of the said two years or not.
14. It is trite that a contract of insurance is uberrima fides (the
utmost good faith) and a person seeking insurance is duty bound to disclose
all material facts relating to the risk involved in the policy of insurance. The
duty of making such a disclosure in a contract of insurance has been
discussed at length in the case of P.Sarojam (supra). But when an insurer
seeks to avoid the contract or challenges the same after expiry of two years
of its being effective, he cannot do so except when there is any false
statement or suppression of `material matter'. A Division Bench of this
Court observed in the case of Daulat Ram (supra) as follows:-
"Para 14: ...In other words, it is not even false statement or suppression that can ipso facto enable the insurer to avoid the policy when it is repudiated after the expiry of two years from the date of the insurance contract being effected; after the expiry of two years the three necessary conditions, as explained by the Supreme Court, must be established."
15. In the case of Parvathavardhini (supra), a Division Bench of the
Madras High Court while referring to the observations made by a Division
Bench of the said Court in the case of Kulla Ammal (died) & Ors. Vs. The
Oriental Government Security Life Assurance Co. Ltd. by its Manager, at
Bombay as AIR 1954 Madras 636, observed as below:
"Para No.8. ..............It is true that special features are attached to a contract of insurance and these contracts are uberrima fide resting upon a complete and truthful disclosure of all the facts by the insured. In such contracts, the principle of caveat emptor has absolutely no application. Non-disclosure of material factor would go to the root of the matter if being regarded as fatal to the validity of the contract. Under S.45 of the Insurance Act, as amended in 1941, the Legislature has eliminated the nice distinction of English Common law with regard to the doctrine of warranty. The insurer under the Indian Law, as amended, has no right to avoid the contract by merely making out some inaccuracy or falsity in the respect of some of the recitals or items in the proposal for insurance, or even in the report of the Medical Officer or any other document connected with the contract of insurance. Under the section, it is imperative that to avoid the contract the insurer must prove that material facts have been suppressed and that either the suppression of material facts on the fraudulent representation of material facts occurred with the full knowledge of the assured. Under the two years rule proof of material and deliberate fraud is necessary and not mere constructive fraud." (emphasis added)
16. Further, in the case of New India Assurance Company Ltd.
Vs.T.S.Raghava Reddi reported as AIR 1961 Andhra Pradesh 295, it was
held that all the three conditions stipulated in Section 45 should be
concurrently satisfied by the insurer to invoke the said provision. The
measure of burden of proof cast upon the assured as embodied in Section 45
is therefore onerous and has to be discharged satisfactorily so as to
repudiate a contract of insurance.
17. Coming to the case in hand, it is undisputed that the death of
the policy holder took place on 22.12.1981, after the expiry of two years
from the date on which policy of life insurance was effected, i.e., 8.8.1979.
The trial court was required to satisfy itself whether the period of two years
as stipulated by the Supreme Court in the case of Mithoolal Nayak (supra)
were satisfied or not. Neither of the parties disputed the fact that the
disease, diabetes mellitus, mentioned in the case history and the Medical
Attendant's Certificate was irrelevant as the duration of the said illness was
said to be for one and a half years. This leaves the question as to whether
the deceased policy holder knew at the time of making the declaration that
he was suffering from hypertension and whether the said suppressed fact
was not only material for disclosure, but the suppression was made
fraudulently by him, to his knowledge.
18. A perusal of the proposal for insurance signed and submitted by
the deceased policy holder shows that it contained 26 columns. In column
17(a) of the proposal form, the policy holder had stated that his usual state
of health was good. In column 18(b) pertaining to high or low blood
pressure, rheumatic fever, pain in chest and, breathlessness, palpitation
infraction, or any disease of the heart or arteries, he had answered in the
negative. Similarly, in column 19, he denied suffering from diabetes. In
column 22, he denied having undergone any operation and having suffered
any accident or injury. This was followed by the declaration made by the
policy holder on 15.5.1979 to the effect that he had answered the questions
in the proposal form after fully understanding them and had not withheld
any material information. The aforesaid proposal form was accompanied by
the Confidential Report (Ex.DW-3/A) of Dr.J.S.Mathur, the Medical Examiner
(Ex.DW-3) wherein, in column 6(d), pertaining to blood pressure of the
proposer, the same was stated to be 120/80. In column 8 pertaining to
`Genito-urinary system', it was observed that there was no sugar and
albumin in the urine. The aforesaid Medical Examiner's Confidential Report
was supported by the LIC agent, Mr.Narender Gulati, who confirmed the
state of health of the assured as good and also confirmed that the medical
examiner had duly examined the proposer.
19. We next proceed to examine the Medical Attendant's
Certificate(Ex.D-4) dated 30.8.1982 signed by Dr.G.B.Jain(DW-7) on which
much reliance was placed by the respondent Corporation. In column 4(a)
pertaining to the exact cause of death, the primary cause was indicated as
"Respiratory failure" and the second cause was mentioned as "hypertension
CAD and diabetes mellitus". In column 6, while giving the history of
hypertension, it was observed by DW-7 that as reported to him by the RMO
on duty, the deceased policy holder was suffering from hypertension for
three years.
20. Considering the fact that the deceased policy holder expired
within two days of being admitted in the hospital, the counsel for the
appellant/plaintiff is justified in stating that the history of his ailment with
regard to hypertension was obviously not in the personal knowledge of
Dr.G.B.Jain (DW-7). He had in turn relied on the report given to him by the
RMO of the Hospital. Interestingly, the respondent Corporation did not
choose to produce the RMO as a witness to corroborate the information filled
up by DW-7 in the Medical Attendant's Certificate. Hence the aforesaid
observations made about the history of the deceased can only be stated to
be based on hearsay. The contention of the learned counsel for the
respondent Corporation that failure on the part of the appellant to cross
examine DW-7 should be held against her, is not acceptable. Onus to prove
issue No.(i) would continue to rest with the respondent Corporation till it had
irrefutably been able to discharge the same.
21. The other clear option available to the respondent Corporation
for establishing the medical history of the deceased policy holder was by
summoning Dr.A.K.Gupta, who was mentioned by the Inquiry Officer,
Sh.M.L.Sindhi (DW-1) in his deposition as having treated the deceased for
hypertensions and diabetes. In this context, it is material to reproduce the
relevant extract of the deposition of the aforesaid witness as below:
"xxxxxx
In the year 1982 I was working as the Branch Manager of the defdt. Corporation. The Divisional Officer of the dedt. appointed me as Enquiry Officer in regard to the petitioner's claim. I have been holding such inquiries since 1962. The deceased Devi Parshad Jain was running his business under the name and style of A. Wheller and Co. at Old Delhi Rly. Station. I visited that shop. Again said the name of the deceased was Vimal Parshad Jain. The employees told me that prior to his death the deceased Vimal Parshad Jain was suffering from Hypertension, and diabetes and he was under the treatment of one Dr. A.K. Gupta, Dariba Kalan, Delhi. I met Dr. Gupta. He admitted that deceased Vimal Parshad Jain was under his treatment. Dr. Gupta initially agreed to handover the treatment records to me but later on he declined saying that he was the family Dr. of the deceased. He refused to give
anything in writing also. The deceased was treated at Tirath Ram Hospital also. ...................."
22. From the aforesaid deposition of DW-1, it is apparent that the
same was again based on hearsay. Considering the fact that DW-1 had
categorically mentioned that the employees of the deceased policy holder
had informed him that the deceased was suffering from hypertension and
diabetes and was under the treatment of one Dr.A.K.Gupta, who had his
clinic at Dariba Kalan, Delhi and who as per DW-1 admitted that the
deceased was under his treatment, it was incumbent upon the respondent
Corporation to have summoned the aforesaid witnesses, namely, the
employees of the deceased policy holder and Dr.A.K.Gupta to clearly
establish his medical history. No effort whatsoever was made by the
respondent Corporation to produce the primary evidence in support of its
stand, for reasons best known to it.
23. A perusal of the document, DW-1/A, i.e., the Investigation
Report prepared by DW-1 shows that in column 7, pertaining to names and
addresses of the persons from whom enquiries were made and information
obtained, he mentioned the name of Dr.A.K.Gupta at item No.1. In column
10 pertaining to the general state of health of the assured at the time or
and/or before the date of his proposal, a mention was made of Dr.Gupta's
letter(dated 7.1.1983) and the Report of Tirath Ram Hospital. The letter
dated 7.1.1983 stated to have been enclosed by DW-1 with his Report, does
not find mention in the record. As per the deposition of DW-1, when he met
Dr.A.K.Gupta, he admitted that the deceased was under his treatment. In
these circumstances, it was all the more incumbent for the respondent
Corporation to have summoned Dr.A.K.Gupta and examined him. Similarly,
in column 6 of the Investigation Report, pertaining to the history of the last
illness of the deceased including the cause of death and other symptoms, a
mention was made of the Duty doctor, Dr.R.Mehra, who is stated to have
recorded the statement of the deceased that he had hypertension for three
years with diabetes for one and a half years. Even the said doctor was not
summoned by the respondent Corporation and instead, reliance was sought
to be placed on the information furnished by said doctor to Dr.G.B.Jain(DW-
7) alone. Column 17 of the investigation report of DW-1 is quite relevant and
is reproduced hereinbelow:
17 (i) The date on which the last i. 21.12.1981. Severe pain left medical attendant was first consulted side of chest. Hypertension 3 during last illness. years Diabetes 1-1/2 year.
(ii) the exact history then reported. ii. Sweating momentary difficulty in breathing.
iii. Dr. A.K. Gupta's letter
(iii) the cause of death. enclosed.
(iv) duration of last illness. iv. 2 days.
(v) the date when the disease of v. On 21.12.1981.
which the life assured died was first
suspected or diagnosed.
(vi) whether the patient had at any vi. No evidence is available.
time before shown the symptoms of
the said ailment.
(vii) whether the doctor had treated vii. No evidence.
the deceased for the same or any
other ailment any time before the
date of commencement of the policy
and if so, when, for what
ailments/and how long.
(viii) what was the exact history viii. As recorded in the medical
given (after tactfully persuading the certificate submitted to LICI by
doctor to go through his registers Tirath Ram Hospital. The
and records, certified copies should Medical Supdt. does not supply
be obtained) and by whom? us the copy of the bed head
sheet of their record even on
payment.
24. A perusal of the aforesaid remarks shows that the respondent
Corporation had no evidence available with it to establish that the deceased
was suffering from hypertension for a period of three years prior to his
demise. Further, as noted above, the letter of Dr.A.K.Gupta stated to have
been enclosed with the report, also does not form a part of the record.
Hence reliance placed by the trial court on the `Certificate of Hospital
Treatment'(Ex.DW-6/1) without examining the Medical Superintendent under
whose signatures the said certificate was issued, and the case sheet of the
deceased(Ex.DW-5/1) giving his medical status just before he expired,
without examining the RMO, who prepared the case sheet, cannot be
considered sufficient by themselves to establish irrefutably that the deceased
policy holder was suffering from hypertension for a period of three years
prior to the date of his demise and that he suppressed/withheld material
facts while making his declaration in the proposal form which suppression
was fraudulent and to his knowledge that it was material him to disclose the
same at the time of making the statement.
25. In view of the fact that invocation of Section 45 by the insurer
can only be permitted in such circumstances as enumerated in the said
provision, as elaborated by the Supreme Court in the case of Mithoo Lal
Nayak (supra), the standard of proof to be applied for permitting an insurer
to repudiate a contract for life insurance ought to be much more stringent
than those applied in ordinary course. It cannot be forgotten that the
business of life insurance having been nationalized, the respondent
Corporation owes a greater responsibility to the public at large and
whenever a claim is repudiated by the respondent Corporation and the
matter comes to the court of law, it is not expected to act as an ordinary
litigator would. Rather, it owes a duty to the court to truthfully reveal and
fully disclose all the material evidence, both oral and documentary,
pertaining to the investigation of a particular claim to enable the court to
arrive at a just conclusion. In other words, such a litigation ought not to be
treated as adversarial in nature. Hence careful scrutiny and proper
investigation of facts by the respondent Corporation is of prime importance
before it proceeds to repudiate a policy and declines to make payment
thereunder. Similarly, the yardstick to be applied by courts for weighing the
evidence produced by the insurer in such cases, is also very strict as the
consequences of repudiation of a contract of insurance are serious. Upon
repudiation, the insurer shall not only be entitled to refuse to pay any
amount under the policy, but shall also be entitled to forfeit the entire
premium paid under the said policy.
26. In the present case, tested on the anvil of the aforesaid
yardstick, the evidence produced by the respondent Corporation falls short
of establishing its stand that the policy was rightly repudiated by it. This
Court is unable to concur with the conclusion of the trial court that the
material available on the record was sufficient to entitle the respondent
Corporation to repudiate its contract. Having carefully examined the
evidence placed on the record, it cannot be concluded that the respondent
Corporation had satisfactorily discharged the onus placed on it, in respect of
issue No.(i). The correctness of the medical history of the deceased policy
holder as recorded by DW-7 in the Medical Attendant's Certificate could be
ascertained directly from the evidence of the RMO. It is not the case of the
respondent Corporation that the said doctor was summoned but he
failed/refused to appear in Court. Rather, no effort was made to summon
him. Similarly, it is not as if the respondent Corporation could not have
summoned Dr. A.K. Gupta, under whose treatment the deceased policy
holder was for the previous three years as stated by the Inquiry Officer,
Mr.Sindhi(DW-1) in his deposition. Further, none of the employees of the
deceased policy holder who, DW-1 claimed to have met, were summoned by
the respondent Corporation to establish his health condition. Added to this
is the report of Dr. J.S. Mathur (DW-3), who was a panel Doctor of the
respondent Corporation and had examined the deceased at the time of
submitting the proposal form. He stated in his report(DW-3/A) that the
deceased was not suffering from hypertension at the relevant time. The
same was reiterated by DW-3 in his deposition as well. In such
circumstances, an adverse inference ought to have been drawn against the
respondent Corporation for failing to produce the primary evidence which
was readily available, while relying on witnesses who deposed on the basis
of hearsay.
27. No doubt, the declaration made by the deceased policy holder in
the proposal form with regard to blood pressure and diabetes, is a statement
of `material matters', but in the facts and circumstances of the present
case, it cannot be held that all the three conditions imposed under Section
45 of the Act were concurrently satisfied by the respondent Corporation.
This Court is unable to persuade itself to hold that there was sufficient
evidence on the record to conclude that the deceased policy holder
suppressed facts, which it was material to disclose, and even if it is
concluded that there was suppression, there is no material on the record to
conclude that the suppression was made fraudulently by the deceased,
despite knowing the true state of affairs.
28. In view of the aforesaid facts and circumstances, the impugned
judgment dated 7.8.1987 is set aside and the appeal is allowed. The suit of
the appellant/plaintiff is decreed. The appellant/plaintiff is held entitled to
receive from the respondent Corporation, a sum of Rs.50,000/- on account
of principal, along with simple interest payable @ 6% p.a., from the date of
institution of the suit till realization, and costs throughout.
29. The appeal is disposed of. Trial Court record be released
forthwith.
(HIMA KOHLI)
JANUARY 21, 2010 JUDGE
mk
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!