Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

United India Insurance Co. Ltd vs Nine 2 Nine Super Market ...
2025 Latest Caselaw 11117 Raj

Citation : 2025 Latest Caselaw 11117 Raj
Judgement Date : 4 April, 2025

Rajasthan High Court - Jodhpur

United India Insurance Co. Ltd vs Nine 2 Nine Super Market ... on 4 April, 2025

Author: Nupur Bhati
Bench: Nupur Bhati
[2025:RJ-JD:18019]                      (1 of 10)                        [CW-2855/2025]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Civil Writ Petition No. 2855/2025

Nine 2 Nine Super Market, Through Its Proprietor Smt. Kanta
Devi W/o Shri Praveen Kankriya, Aged About 52 Years, Resident
Of 235, 3Rd B Road, Sardarpura, Jodhpur (Raj.).
                                                                        ----Petitioner
                                        Versus
1.       United India Insurance Company Ltd., Through Chief
         Regional Manager, City Centre, Olympic Road, Jodhpur.
2.       Administrative Officer, United India Insurance Company
         Ltd., Variety Management Service Building, Near Saras
         Dairy, Heavy Industrial Area, Jaipur.
                                                                     ----Respondents
                                    Connected With
                     S.B. Civil Writ Petition No. 649/2025
United India Insurance Co. Ltd., Regional Office At City Centre,
Olympic Road, Jodhpur Through Its Authorized Officer.
                                                                        ----Petitioner
                                        Versus
Nine 2 Nine Super Market, Through Its Proprietor Smt. Kana
Devi, W/o Sh. Praveen Kankariya, 235 Third B Road, Sardarpura,
Jodhpur.
                                                                     ----Respondent


 For Petitioner(s)              :     Mr. Anil Bhandari for Insured
 For Respondent(s)              :     Mr. Jagdish Vyas for the Insurance
                                      Company.


               HON'BLE DR. JUSTICE NUPUR BHATI

Order 04/04/2025

1. These petitions were listed in the daily cause list on

27.03.2025 in the category of 'For Admission - Fresh with Stay'

and after hearing both the parties, the matter was partly allowed.

However, upon going through the judgment which was cited at Bar

by learned counsel representing the petitioner, it came to the

notice of the Court that the facts of the cited judgment are

[2025:RJ-JD:18019] (2 of 10) [CW-2855/2025]

entirely different and does not align with the present case and

thus, the matter is listed today in the 'To be mentioned' category.

2. These petitions have been filed by the respective petitioners

under Articles 226 & 227 of the Constitution of India challenging

the impugned judgment and award dated 14.08.2024 passed by

the learned Permanent Lok Adalat (for brevity 'PLA') in Public

Utility Services Case No.15/2021. The prayer made in both the

instant petitions reads as under:

[SBCWP No.2855/2025]:-

"It is, therefore, respectfully prayed that this petition for writ in the nature of mandamus may kindly be allowed in toto and the following reliefs may kindly be granted in favor of the petitioner and the writ petition preferred by the petitioner may kindly be allowed the judgment and award dated 14.08.2022 [sic] passed by Permanent Lok Adalat may kindly be modified as per raised in the instant petition.

Any other appropriate order or direction, which this Hon'ble Court deems fit and proper, may kindly be passed in favor of the petitioner."

[SBCWP No.649/2025]:-

"It is therefore, most humbly and respectfully prayed that this writ petition may kindly be allowed and by way of an appropriate writ, order or direction the impugned judgment and award dated 14.08.2024 (Annexure-5) passed by the learned Permanent Lok Adalat, Jodhpur Metro in Case No. 15/2021 may kindly be quashed and set aside.

Any other relief which may be considered just and proper in the facts and circumstances of the case may kindly be passed in favour of the petitioner company."

3. Since, both the writ petitions arise out of the similar

controversy, therefore, the same are being decided together by

this common order. For the sake of convenience, facts of SBCWP

No.2855/2025 are being taken illustratively.

4. Succinctly stated facts of the case are that the petitioner-

shop was insured with the respondents under 'Shopkeepers

[2025:RJ-JD:18019] (3 of 10) [CW-2855/2025]

Insurance Policy' from 24.08.2017 to 23.08.2018. On 22.05.2018,

the petitioner-shop collapsed due to excavation work being carried

out in the adjoining plot by a third party. Thereafter, a claim was

made before the respondents under the Shopkeepers Insurance

Policy for the loss suffered by the petitioner-shop, which came to

be repudiated by the respondents vide communication dated

28.03.2019 on the ground that no perils covered under the

insurance policy have operated in the cause of loss. Aggrieved of

the same, the petitioner-shop (through its proprietor) filed an

application (Annex.1) under Section 22C of the Legal Services

Authorities Act, 1987 before the learned PLA. The respondents

filed their reply (Annex.2) to the application (Annex.1) denying

averments made therein. The learned PLA vide judgment and

award dated 14.08.2024 (hereinafter as 'impugned award') partly

allowed the claim of the petitioner-shop and awarded

Rs.15,30,152/- along with interest on the said amount @ 8% from

the date of filing the application till the date of passing of the

impugned award (Annex.3) amounting to Rs.4,38,663/- and also

awarded cost of litigation to the tune of Rs.5,000/-. A direction

was also given to the effect that in case of non-compliance of the

impugned award within two months from the date of decision, the

said amount shall carry interest @8% per annum from the date of

passing of the impugned award till the date of actual payment.

Aggrieved of the same, the petitioner-shop (through its

proprietor) has filed the writ petition- S.B.C.W.P. No.2855/2025

seeking enhancement of the amount awarded by the learned PLA;

and the respondents have filed- S.B.C.W.P. No.649/2025 for

quashing and setting aside of the impugned award (Annex.3).

[2025:RJ-JD:18019] (4 of 10) [CW-2855/2025]

5. Learned counsel for the petitioner-shop submits that under

the Shopkeepers Insurance Policy, there is no provision for

depreciation and deduction of old stocks, hence, the learned PLA

has erred in making deduction of Rs.1,97,956/- towards

depreciation and of Rs.48,623/- towards old stocks. He also

submits, while placing reliance upon Regulation 9 of the IRDA

(Protection of Policy Holders Interest), Regulation, 2002, that as

the respondents failed to settle the claim within 30 days from the

date of receipt of the surveyor's report i.e., 24.09.2018, hence the

petitioner-shop was entitled to payment of interest at the rate of

2% above the bank rate from the date of receipt of the surveyor's

report. He placed reliance upon the judgment passed by the

Hon'ble Division Bench of this court in United India Insurance

Company Ltd. and Ors. vs. M/s Lariya Art Palace Private

Ltd. [D.B. Civil Misc. Appeal No.1932/2024, decided on

05.12.2024].

6. Per contra, learned counsel for the respondents submits that

the terms of the policy in question do not cover the peril which

operated in the cause of loss, therefore, the learned PLA has erred

in allowing the claim of the petitioner shop while erroneously

placing reliance upon the judgment passed by the Hon'ble

Supreme Court in Sangrur Sales Corporation vs. United India

Insurance Company Ltd. and Anr., (2020) 16 SCC 292, as

the policy in question in that case i.e., "Standard Fire and Special

Perils Insurance Policy" was entirely different from the policy in

question in the present case i.e., "Shopkeepers Insurance Policy".

He also submits that the learned PLA has rightly made deduction

towards depreciation and old stocks hence, no interference is

[2025:RJ-JD:18019] (5 of 10) [CW-2855/2025]

required by this court. He also submits that old stock was

perishable in nature and deduction for the same has been

provided under the Guidelines for Claim Settlement. He also

submits that the interest @ 2% above the prevailing bank rate is

payable only in cases where claim is not settled or rejected within

the stipulated time period, however, in the present case, after the

receipt of the surveyor's report on 24.09.2018, certain

clarifications were sought, and the last clarification was received

vide communication dated 12.02.2019, and after examining the

same the claim was rejected on 28.03.2019, hence there was no

delay in rejection of the claim and therefore, the interest @ 2%

above the prevailing bank rate is not payable. He also submits

that the learned PLA has erred in giving direction for payment of

interest @ 8% on the total awarded sum in case the payment is

not made within a period of 2 months from the date of the award

as the same would amount to interest on interest.

7. In rebuttal, learned counsel for the petitioner-shop submits

that clause (e) of Section-I of the insurance policy covers loss

caused by Subsidence and Landslide (including Rock Slide)

damage and clause (g) of Section-I of the policy covers loss

caused by impact damage, hence, the cause of loss in the present

case, which was due to excavation work being carried out by a

third party in the adjoining plot, was covered under clauses (e)

and (g) of Section-I of the insurance policy. He thus, submits that

the present case is covered by the judgment passed by the

Hon'ble Supreme Court in Sangrur Sales Corporation (Supra)

as well as in United India Insurance Co. Ltd. vs. Pushpalaya

Printers, (2004) 3 SCC 694.

[2025:RJ-JD:18019] (6 of 10) [CW-2855/2025]

8. Heard the learned counsel representing the parties and

perused the material available on record.

9. This court deems it appropriate to first deal with the

contentions raised by the respondents regarding the non-coverage

of the peril which operated in cause of loss in the present case and

also regarding the misplaced reliance by the learned PLA on the

judgment passed by the Hon'ble Supreme Court in Sangrur

Sales Corporation (Supra). The relevant part of the insurance

policy in question is reproduced as under:

"SECTION 1 - BUILDING/CONTENTS (Excluding Money and Valuables) The Company will indemnify the Insured in respect of loss of or damage to the Building/Contents, whilst contained in the insured premises by:

(a) Fire Lightning Explosion of gas in domestic appliances

(b) Bursting and overflowing of water tanks, apparatus or pipes

(c) Aircraft or articles dropped therefrom

(d) Riot, Strike or Malicious Act

(e) Earthquake, Fire and/or Shock, Subsidence and Landslide (including Rockslide) damage

(f) Flood, Inundation, Storm, Tempest, Typhoon, Hurricane, Tornado or Cyclone

(g) Impact damage

SPECIAL EXCEPTIONS

The Company shall not be liable in respect of

(i) loss or damage to livestock, motor vehicles, and pedal cycles

(ii) loss of or damage to money, securities for money, stamps, bullion, deeds, bonds, bills of exchange, promissory notes. Stock and share certificates, business booked, manuscripts, documents of any kind, unset precious stones and jewelry and valuables.

(iii) the first Rs. 2,500/- or 21/2% of the sum insured, whichever is less of each and every loss arising under section (1) (f) hereof.

SPECIAL CONDITION OF AVERAGE

xxx"

[2025:RJ-JD:18019] (7 of 10) [CW-2855/2025]

9.1. Thus, it is clear that clause (e) of Section I of the insurance

policy covers the loss of or damage to the Building/Contents by

Earthquake, Fire and/or Shock, Subsidence and Landslide

(including Rockslide) damage. In the present case, admittedly, the

shop in question collapsed due to the excavation work being

carried out on an adjoining plot by a third party resulting in

subsidence/impact damage. Thus, the cause of loss was

subsidence, which is evidently an insured perils under Clause (e)

of Section I of the insurance policy, hence, was covered under the

insurance policy. Therefore, the contentions of the counsel for the

respondents regarding the non-coverage of the peril which

operated in cause of loss as well as regarding the misplaced

reliance by the learned PLA on the judgment passed by the

Hon'ble Supreme Court in Sangrur Sales Corporation (Supra)

are not sustainable.

10. So far as the contention of the counsel for the petitioner-

shop regarding the erroneous deductions made by the learned PLA

towards depreciation and old stocks is concerned the same is not

without substance for the reason that no such deductions are

stipulated under the insurance policy in question, therefore, in

absence of any stipulations in this regard, the learned PLA has

erred in making deduction of Rs.1,97,956/- towards depreciation

and of Rs.48,623/- towards old stocks.

11. As far as the contention regarding payment of interest is

concerned, this court deems it appropriate to refer to Regulation 9

of the IRDA (Protection of Policy Holders Interest), Regulation,

2002, and the same is reproduced as under:

"9. Claim procedure in respect of a general insurance policy

[2025:RJ-JD:18019] (8 of 10) [CW-2855/2025]

(1) An insured or the claimant shall give notice to the insurer of any loss arising under contract of insurance at the earliest or within such extended time as may be allowed by the insurer. On receipt of such a communication, a general insurer shall respond immediately and give clear indication to the insured on the procedures that he should follow. In cases where a surveyor has to be appointed for assessing a loss/ claim, it shall be so done within 72 hours of the receipt of intimation from the insured.

(2) Where the insured is unable to furnish all the particulars required by the surveyor or where the surveyor does not receive the full cooperation of the insured, the insurer or the surveyor as the case may be, shall inform in writing the insured about the delay that may result in the assessment of the claim. The surveyor shall be subjected to the code of conduct laid down by the Authority while assessing the loss, and shall communicate his findings to the insurer within 30 days of his appointment with a copy of the report being furnished to the insured, if he so desires. Where, in special circumstances of the case, either due to its special and complicated nature, the surveyor shall under intimation to the insured, seek an extension from the insurer for submission of his report. In no case shall a surveyor take more than six months from the date of his appointment to furnish his report. (3) If an insurer, on the receipt of a survey report, finds that it is incomplete in any respect, he shall require the surveyor under intimation to the insured, to furnish an additional report on certain specific issues as may be required by the insurer. Such a request may be made by the insurer within 15 days of the receipt of the original survey report.

Provided that the facility of calling for an additional report by the insurer shall not be resorted to more than once in the case of a claim.

(4) The surveyor on receipt of this communication shall furnish an additional report within three weeks of the date of receipt of communication from the insurer. (5) On receipt of the survey report or the additional survey report, as the case may be, an insurer shall within a period of 30 days offer a settlement of the claim to the insured. If the insurer, for any reasons to be recorded in writing and communicated to the insured, decides to reject a claim under the policy, it shall do so within a period of 30 days from the receipt of the survey report or the additional survey report, as the case may be.

(6) Upon acceptance of an offer of settlement as stated in sub regulation (5) by the insured, the payment of the amount due shall be made within 7 days from the

[2025:RJ-JD:18019] (9 of 10) [CW-2855/2025]

date of acceptance of the offer by the insured. In the cases of delay in the payment, the insurer shall be liable to pay interest at a rate which is 2% above the bank rate prevalent at the beginning of the financial year in which the claim is reviewed by it."

Thus, it is evident from bare perusal of the above regulation that

as per clause (5) of Regulation 9, the insurer has to offer

settlement of claim to insured within a period of 30 days from

receipt of survey report or additional survey report. Similarly, in

cases where the insurer decides to reject a claim under the policy,

it shall do so within a period of 30 days from the receipt of the

survey report or the additional survey report, as the case may be.

Further, the opening phrase as used in Regulation 9 (6) i.e., 'Upon

acceptance of an offer of settlement as stated in sub regulation

(5) by the insured', makes it evident that the payment of interest

@ 2% above the bank rate prevalent at the beginning of the

financial year in which the claim is reviewed by it, is payable only

upon acceptance of offer of settlement, in case made by the

insurer under clause (5) of Regulation 9.

12. In the present case, the respondents have repudiated the

claim of the petitioner vide communication dated 28.03.2019,

thus, evidently there was no offer of settlement of claim by the

respondents, in sequitur, clause (6) of Regulation 9 is not

applicable. Thus, the contention of petitioner regarding interest

@ 2% above the bank rate as provided under Regulation 9 (6) is

not tenable and also the judgment relied upon by the petitioner in

this regard is distinguishable on facts, hence, not applicable.

13. Thus, in view of discussion in the above paragraphs, the

amount of claim as awarded by the learned PLA deserves to be

modified. Accordingly, the amount awardable to the petitioner is

as under:

[2025:RJ-JD:18019] (10 of 10) [CW-2855/2025]

Particular Awarded by Modified/awarded by This Learned PLA Court Total Stock Damaged [A] Rs.15,84,214.78/ Rs.16,32,837.86/-

                                                                                     -                   (Rs.15,84,214.78/- +
                                                                                                           Rs.48,623.08/-)
                                   Net Loss of Electrical Items [B]             Rs.2,35,535/-               Rs.4,33,492/-
                                                                                                         (Rs.2,35,535.30/- +
                                                                                                          Rs.1,97,956.70/-)
                                   [A] + [B]                                    Rs.15,30,152/-            Rs.20,66,329.86/-
                                   Interest @8% p.a. on [A] + [B] from the      Rs.4,38,643/-               Rs.5,92,348/-
                                   date of filing of application before
                                   learned PLA upto date of decision by
                                   learned PLA (i.e., from 11.01.2021 to
                                   14.08.2024, total 3 years 7 months) [C]
                                   Total: [A] + [B] + [C]                       Rs.19,68,795/-             Rs.26,58,678/-


14. Therefore, the petitioner would be entitled to the payment of

modified amount of Rs.26,58,678/- along with Rs.5,000/- as

litigation cost as awarded by the learned PLA. The aforesaid

amount shall be payable in terms of the direction given by the

learned PLA vide impugned award dated 14.08.2024 as modified

by this court. Any amount, if already paid or disbursed, shall be

adjusted.

15. Accordingly, in view of the above, the S.B.C.W.P. No.

No.2855/2025 is partly allowed and S.B.C.W.P. No.649/2025 is

dismissed.

16. Pending application (s), if any, shall stand disposed of. No

order as to the cost.

(DR. NUPUR BHATI),J 246-247-/Devesh/-

Powered by TCPDF (www.tcpdf.org)

 
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 : MAIMS

 
 
Latestlaws Newsletter