2021 INSC 0577 REPORTABLE    IN THE SUPREME COURT OF INDIA   CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.9050 OF 2018 Khatema Fibres Ltd.              ... Appellant (s) Versus New India Assurance Company Ltd. & Anr. ... Respondent(s)   J U D G M E N T V. Ramasubramanian, J. 1. Aggrieved   by   the   Judgment   of   the   National   Consumer   Disputes Redressal   Commission   (for   short   “National   Commission” )   confining   the compensation   payable   to   them   only   to   the  extent   of   the  assessment   as made   by   the   final   Surveyor,   the   complainant   before   the   National Commission has come up with the above appeal. 1 2. We   have   heard   Ms.   Meenakshi   Arora,   learned   senior   counsel   for the   appellant   and   Mr.   Joy   Basu,   learned   senior   counsel   for   the respondent­Insurance Company. 3. The appellant took a  “Standard Fire and Social Perils”  policy for the period   from   7.05.2007   to   6.05.2008,   for   a   sum   of   Rs.42,40,00,000/­. When the policy was in force, a fire broke out in the factory premises of the appellant on 15.11.2007. 4. The   appellant   submitted   a   claim   on   19.11.2007,   estimating   the quantity  of  waste  paper  destroyed  by  fire  at  8500  MT    and  its  value  at Rs.13,00,00,000/­. 5. One   M/S   Adarsh   Associates,   appointed   by   the   respondent­ Insurance   Company,   conducted   a   survey,   sought   documents   from   the appellant,   raised   queries   and   received   clarifications   from   the   appellant and   submitted   a   final   report   dated   9.01.2009,   assessing   the   loss suffered   by   the   appellant   on   account   of   the   fire   accident   as Rs.2,86,17,942/­. 6. Though the appellant, vide their letter dated 2.5.2009, objected to the   survey   and   assessment   report   and   sought   the   appointment   of 2 another  surveyor, the respondent informed the appellant by  their letter dated   21.08.2009   that   the   claim   of   the   appellant   has   been   approved only to the extent of Rs.2,85,76,561/­, in full and final settlement. The appellant,   through   letter   dated   14.09.2009,   again   raised   objections   to the   Survey   Report,   but   the   respondent   informed   the   appellant   by   their letter   dated   7.10.2009   that   the   claim   could   be   finalized   only   for   the amount indicated in the letter dated 21.08.2009. 7. Therefore,   the   appellant   filed   a   consumer   complaint   before   the National Commission under Section 21(a)(i) of the Consumer Protection Act,   1986,   claiming:   (i)   compensation   in   a   sum   of   Rs.1364.88   lakhs towards the loss suffered in the fire accident;  (ii)  compensation in a sum of   Rs.2095.52   lakhs,   for   the   financial   stress   caused   by   the   respondent by delaying the processing of the claim;  (iii)   interest  @ 18% p.a. on the compensation   amount   of   Rs.1364.88   lakhs   from   November,   2007   till 31.12.2009; and  (iv)  the cost of litigation estimated at Rs.1,00,000/­. 8. The   National   Commission,   by   its   Judgment   dated   3.07.2018 rejected   the   claim   of   the   appellant   under   both   the   heads,   but   directed the respondent to pay only the amount of Rs.2,85,76,561/­ as admitted 3 by   them.   This   amount   was   directed   to   be   paid   to   the   appellant   with interest   @   9%   p.a.   from   15.11.2007,   only   till   the   date   the   Insurance Company   had   made   the   offer.   It   is   against   the   said   Judgment   of   the National   Commission   that   the   appellant   has   come   up   with   the   above appeal under Section 23 of the Consumer Protection Act, 1986. 9. Admittedly,   the   respondent­Insurance   Company   appointed   one Shri Kapil Vaish, a Chartered Accountant, on 16.11.2007 itself  (the day following the date of fire accident) , to conduct a spot inspection and file a status report. When he visited the factory premises, the fire fighting was still going on and it was found that the fire had taken place only in the waste   paper   yard   of   the   factory.   In   the   status   report   submitted   by Shri Kapil Vaish  on  16.11.2007,  he indicated  that  the  fire had  affected waste   paper   bales   lying   in   an   area   measuring   27   mtrs.   X   55   mtrs.   = 1485   sq.mtrs.   in   open   compound.   Presuming   that   waste   paper   would have been stacked in bunches of six bales, one on top of the other and that   the   quantity   of   affected   waste   paper   could   be   around   5000   MT, whose   cost   may   be   around   Rs.20­22   per   kg.,   Shri   Kapil   Vaish   roughly estimated   the   loss   to   be   around   Rs.10­11   crores.   The   appellant 4 themselves estimated the quantity of waste paper burnt in the fire to be 8500 MT valued at Rs.13,00,00,000/­. 10. M/s   Adarsh   Associates   who   conducted   the   actual   survey   with reference to the records and other evidence available with the appellant, had   two   options   before   them   for   arriving   at   the   quantity   of   material destroyed   by   fire.   The   first   option   was   to   proceed   on   the   basis   of   the stock   registers   and   other   records   of   the   appellant   company   to   fix   the quantum   of   loss.   The   next   option   was   to   proceed   on   the   basis   of volumetric   analysis,   by   taking   the   measurement   of   the   open   yard   in which  the  fire   broke   out,   finding   out   the   optimum   capacity   of  the   yard with reference to  the  measurement  of  the  bales  of paper   stored  therein and then working out the quantum of material destroyed.  11. The Surveyor adopted the second option namely that of volumetric analysis   and   assessed   the   quantity   of   raw   material   damaged   at 2264.400   MT.   He   valued   this   raw   material   @   Rs.15137.35/­   per   MT, inclusive   of   CENVAT.   Thus,   he   arrived   at   the   value   of   the   material damaged to be Rs.3,42,77,015.34/­. Then the Surveyor fixed the salvage value   at   Rs.18,92,200/­   and   deducted   the   same   from   the   value   of   the 5 raw material, to arrive at the gross assessed loss at Rs.3,23,84,815.34/­ From out of this amount the Surveyor deducted the CENVAT as well as 1%   towards   soiled   goods.   After   so   doing,   the   surveyors   arrived   at   the value of loss at Rs.2,86,17,942/­. 12. For   proceeding   on   volumetric   analysis   method,   the   Surveyor   took the   measurement   of   the   open   yard   as   27   mtrs.   X   55   mtrs.   =   1485   sq. mtrs.   This   was   on   the   basis   of   the   Status   Report   of   the   Chartered Accountant who made the spot inspection on 16.11.2007 when the fire fighting was still in progress. There was a finding in the status report of the Chartered Accountant that the material affected by the fire was lying in the yard measuring 27 mtrs. X 55 mtrs. = 1485 sq. mtrs. Therefore, the Surveyor took this measurement as the starting point and proceeded as detailed above. 13. Keeping   the   above   background   in   mind,   let   us   now   come   to   the grievance   of   the   appellant,   against   the   Judgment   of   the   National Commission.   Ms.   Meenakshi   Arora,   learned   senior   counsel   for   the appellant contended that the National Commission committed a serious error first in taking the net weight of waste paper bales burnt/damaged 6 during   the   incident   as   2264.400   MT,   as   against   the   claim   of   the appellant   that   the   net   weight   of   the   material   damaged   was   8332   MT. According to the learned senior counsel, there were no discrepancies in the various records and stock registers maintained by the appellant with respect  to the quantity  and  weight  of material stored in  the  open yard, but the Surveyor chose to reject the same arbitrarily and proceeded on volumetric analysis basis. The learned senior counsel further contended that   even   while   proceeding   on   volumetric   analysis   basis,   the   Surveyor did not do justice. Though, the total area of the open yard was 27 mtrs. X 100 mtrs. = 2700 sq. mtrs., the Surveyor took the measurement as 27 mtrs. X 55 mtrs = 1485 sq. mtrs., despite they themselves finding that the area was 22.5 mtrs. X 105 mtrs. = 2362 mtrs. This, according to the learned   senior   counsel   for   the   appellant,   resulted   in   gross   injustice   to the appellant in the matter of assessment of the quantum of loss. 14. Another   gross   error   committed   by   the   Surveyor,   according   to   the learned senior  counsel for  the appellant, is that  despite finding  the net weight   per   bale   as   988.889   kgs.   as   per   Annexure   A­3   to   the   Survey Report   dated   9.01.2009,   the   Surveyor   took   the   net   weight   as   900   kgs. 7 per bale, merely because the complainant had indicated the same to be 900 kg.  per  bale. The  Surveyor  had thus  adopted  double standards, in taking either what is found by them or what is claimed by the appellant, whichever was less. This according to the learned senior counsel for the appellant   resulted   in   the   Insurance   Company   eventually   admitting   the claim   only   to   the   extent   of   less   than   25%   of   the   total   amount   of   loss suffered by the appellant. 15. Justifying   the   judgment   of   the   National   Commission,   it   is contended   by   Mr.   Joy   Basu,   learned   senior   counsel   for   the   respondent that   M/S   Adarsh   Associates   were   appointed   by   the   respondent   as Surveyors to  act as such  in terms of Section  64UM(2) of the  Insurance Act,   1938   and   that   they   have   assessed   the   loss   in  a  scientific   manner. As   the   Surveyors   appointed   by   the   respondent   are   experts   in   the   field, who have gone into every minute detail by examining the records of the appellant scientifically, their report is unassailable. In the case on hand, it   was   admitted   even   by   the   appellant,   to   Shri   Kapil   Vaish   who conducted spot inspection that there was no physical verification of the stock   of   raw   material   in   the   recent   past   and   that   the   consumption   of 8 raw material was recorded only on estimated yield basis. Therefore, the learned   senior   counsel   for   the   respondent   contended,   by   drawing   our attention   to   the   letter   dated   5.12.2007   sent   by   the   appellant   that   the appellant   themselves   were   adopting   volumetric   analysis   for   the quantification   of   the   stock.   The   learned   senior   counsel   relied   upon   the decisions   of   this   Court   in   (i)   United   India   Insurance   Company   Ltd. And   Others     vs.   Roshan   Lal   Oil   Mills   Ltd .   And   others 1 ;   (ii)   Sikka Papers   Limited   vs.   National   Insurance   Company   Limited   And Others 2 ; and   (iii)   New   India   Assurance  Company  Limited   vs.   Luxra Enterprises   Private   Limited   And   Another. 3 ,   in   support   of   his contention that the report of the surveyor is an important document and that   Courts   may   have   to   show   deference   to   the   report   of   the   surveyor appointed in terms of section 64UM(2) of the Act. 16. We have carefully considered the rival contentions. 17. As   could   be   deciphered   from   the   grounds   of   appeal   and   the submissions made at the time of hearing, the grievance of the appellant 1    2000 (10) SCC 19 2     2009 (7) SCC 777 3    2019(6) SCC 36 9 is   primarily   with   respect   to   the   quantification   of   the   net   weight   of   the raw   material   destroyed   in   the   fire   accident.   The   price   of   the   material, fixed   by   the   Surveyor   at   Rs.15137.35/­   per   MT,   is   not   seriously disputed.   Though   a   dispute   is   raised   with   regard   to   the   salvage   value, the   contention   relating   to   the   same   is   very   weak   and   feeble   and   hence we would not get into the same.   18. Insofar as the quantification of the weight of raw material damaged in   the   fire   is   concerned,   the   Surveyor   had,   in   fact,   worked   out   the quantity, as seen from paragraph 9.7 of his Report, both on the basis of the   appellants’   stock   records   and   also   on   the   basis   of   volumetric analysis of the area involved.   19. After extensively analyzing what is reflected in the stock records of the   appellant,   the   Surveyor   came   to   the   conclusion   that   there   were discrepancies   which   could   not   be   reconciled.   It   is   recorded   by   the Surveyor   in   paragraph   9.8.2   of   the   Report   that   the   appellant   initially submitted   one   set   of   documents,   which   reflected   a   huge   quantity   of imported waste paper both for general use and for newsprint. Therefore, the Surveyors requested the appellant to submit documents in support 10 of   reversal   of   CENVAT,   on   the   damaged   quantity   of   waste   paper. Immediately   the   appellant   submitted   a   revised   claim   bill   along   with   a fresh   set   of   documents.   In   fact   imported   waste   paper   for   newsprint   is exempt from payment of customs duty subject to submission of end use certificate.   In   the   revised   set   of   documents,   the   quantity   of   closing stocks   of   imported   waste   paper   meant   for   newsprint   was   substantially increased. The Surveyor also found in paragraph 9.8.7.7 of their Report that there was a huge difference between the overall quantity of burnt/ damaged stock of waste paper arrived at on the basis of the initial set of records and the overall quantity of burnt/damaged stock of waste paper arrived   at   on   the   basis   of   the   revised   set   of   records.   Therefore,   the Surveyor   decided  to   adopt   volumetric   analysis  method   rather   than   rely upon the stock records of the insured. 20. We fail to understand how the Surveyors could be found fault with, for   rejecting   the   stock   records   of   the   insured,   especially   in   the   light   of the circumstances narrated above. When the insured produced 2 sets of records   and   the   quantum   of   material   destroyed   by   fire   arrived   on   the basis of these records showed huge discrepancies, the Surveyor had no 11 alternative   except   to   reject   these   records   and   proceed   on   volumetric analysis. In any  case, as rightly  pointed  out by the  learned counsel  for the   respondent,   the   appellant   themselves   have   admitted   to   Shri   Kapil Vaish, who went for spot inspection when the fire was still raging, that the appellant had not conducted physical verification of its raw material stock   in   the   recent   past   and   that   the   consumption   was   recorded   on estimated yield basis. In their own letter dated 5.12.2007, the appellant had   conceded   that   stock   taking   was   done   on   the   basis   of   receipts   and consumptions   as   well   as   physical   verification   on   volumetric   basis.   The following   extract   from   the   appellant’s   letter   dated   5.12.2007   would clinch   the   issue   in   this   regard;   “the   estimates   for   stocks   and   burnt quantities   may   not   be   appearing   close   to   stock   inventory   maintained   in the   books,   since   the   estimates   prepared   for   burnt   material   was   not   on weighment   basis   but   on   volumetric   basis”.   Therefore,   we   find   that   the refusal of the Surveyor to go by the stock records of the appellant, but to adopt   volumetric   analysis,   was   fully   justified   and   no   exception   can   be taken to the same. 21. On the method of volumetric analysis adopted by the Surveyor, the 12 first grievance of the appellant is that the physical measurement of the stockyard was 27 mtrs. X 100 mtrs. = 2700 sq. mtrs.  But the Surveyor took the measurement as given by Shri Kapil Vaish,  namely,  27 mtrs. X 55   mtrs.   =   1485   sq.   mtrs.,   despite   finding   in   para   4.7   of   the   Survey Report that the actual measurement was 22.5 mtrs. X 105 mtrs. = 2362 sq. mtrs. Such a drastic reduction in the total measurement of the area of the open stock yard, according to the appellant, led to the quantum of the material burnt/damaged getting substantially reduced. 22. But it is seen from paragraph 9.4 and 9.5 of the Surveyors’ Report that there were actually three different measurements available with the Surveyor, with a huge variation between one another. The Status Report dated   16.11.2007   filed   by   Shri   Kapil   Vaish,   about   which   the   appellant did   not   have   any   serious   grievance,   recorded   clearly   as   follows   “it   was estimated that the fire had affected waste paper bales lying in the area of 27   mtrs.   X   55   mtrs.   =   1485   sq.   mtrs.   in   the   open   compound.”   The appellant   claimed   in   their   letter   dated   13.12.2007   addressed   to   the Surveyor   that   the   total   affected  area  was   27   mtrs.  X  100  mtrs.  =   2700 sq. mtrs. These two documents,  namely,  the Status Report of Shri Kapil 13 Vaish and the measurement given by the appellant in their letter dated 13.12.2007 were in contrast to the measurement given by the  Tehsildar, Khatima,   relied   upon   by   the   appellant   themselves,   according   to   which the measurement was 90 mtrs. X 23 mtrs. = 2070 mtrs. 23. Faced   with   three   different   measurements   as   aforesaid,   the Surveyor reconciled the same by holding that despite the measurement of   the   open   stockyard   being   22.5   mtrs.   X   105   mtrs.   =   2362   mtrs.,   the area affected by fire could only be 1485 sq. mtrs. This is for the reason that   during   their   visit   to   the   site,   the   damaged/burnt   bales   as   well   as loose waste papers were found spread over an area of 22.5 mtrs. X 105 mtrs.   and   the   insured   was   carrying   out   salvaging/segregation   in   the said   area   after   the   extinction   of   the   fire.   In   other   words,   what   was witnessed   by   Shri   Kapil   Vaish   personally   on   16.11.2007   was   that   the fire was confined to an area of 1485 sq.mtrs, but what was seen by the Tehsildar   and   the   Surveyor   was   of   a   larger   area   where   the   salvage operation   was   going   on.   Therefore,   the   Surveyor   chose   to   go   by   the measurement   of  the   area  mentioned   in   the  Status   Report   of  Shri  Kapil Vaish, who had the benefit of witnessing what was happening when fire 14 fighting   was   still   in   progress.   In   such   circumstances,   we   find   nothing wrong   in   the   Surveyor   taking   the   measurement   of   the   area   of   the stockyard  affected   by   fire,   as  27  mtrs.  X   55   mtrs.  =  1485  sq.  mtrs.  for the purpose of volumetric analysis. 24. At   this   stage   it   will   be   useful   to   extract   the   table   given   by   the Surveyor   in   paragraph   9.9.2   of   his   Report,   where   detailed   calculations are   provided   as   to   how   the   net   weight   of   waste   paper   burnt/damaged during the incident was arrived at: 1. Total area considered for storage bales  in open Sq Mtr       1485 2. Less: 20% are considered for gaps/open spaces   while   storing   bales   and   other open space for movement etc. Sq Mtrs         297 3. Total   affected   area,   considered   for storage (1­2) Sq Mtr       1188 4. Average   area   per   bale,  as   considered   by us Sq Mtr       2.007 5. Therefore no. of bales stored in one layer of local area (1188 divided by 2.007) Nos.         592 6. Total nos of bales in the affected stacks, considering 5 bales in height (592 x 5) Nos       2960 7. Av weight per bale as considered by us. Kgs         900 8. Therefore, total weight of bales stored in affected area/volume (2960 x 900) Kgs 2664000 9. Less:   15%   of   above   bales   /   weight considered   as   shifted   /   save   during   fire fighting Kgs    399600 10. New weight of waste paper bales burnt/ damaged during the incident (8­9) Kgs 2264400 15 25. An   objection   was   raised   by   Ms.   Meenakshi   Arora,   learned   senior counsel for the appellant about 20% reduction made by the Surveyor in the   measurement   of   the   area.   Such   a   reduction   was   made   by   the Surveyor,   on   the   ground   that   gaps/space   was   required   for   the movement   of   men   and   material.   It   is   her   contention   that   when admittedly the appellant was using forklifts to move and store material, there was no question of leaving any vacant space. 26. But we do not agree. The allowance of some space within the open stockyard, for the purpose of movement of men and material is logical. It is   not   possible   for   us   to   accept   that   the   whole   space   in   the   stockyard was   completely   stacked   by   material   without   any   space   for   movement. Without providing adequate gaps and spaces within the open courtyard, it would not have been possible for the appellant to remove the material for the purpose of processing, even if forklifts were used. Therefore, the objection to the provision for open space/gaps is unfounded. 27. The next crucial objection of the appellant is to the adoption of the overall   weight   per   bale   at   900   kgs.   According   to   the   appellant,   the Surveyors   themselves   calculated   the   average   weight   per   bale   in 16 Annexure   A­3   to   their   report   as   988.889   kgs.   and   that,   therefore,   this could not have been reduced to 900 kgs. per bale. 28. But   the   appellant   has   to   blame   themselves   for   this.   In   the calculation   sheet   annexed   to   the   letter   dated   13.12.2007   addressed   to the Surveyor, the appellant themselves estimated the average weight per bale to be 900 kgs.  What is arrived at by the Surveyor, in Annexure A­3 to   their   Report   is   based   only   upon   the   sizes   of   different   types   of   bales and the areas occupied by different types of bales. Annexure A­3 to the Surveyors’  Report  arrives at  the average  weight  per   bale by   multiplying the size of the bales by the area occupied. There was no reason for the Surveyor to be more royal than the king by adopting the average weight per bale on the basis of paper calculations, when the party himself has provided the average weight to be 900 kgs. per bale. 29. Thus,   we   find   that   all   the   objections   of   the   appellant   to   the Surveyors’   Report   are   wholly   unsustainable   and   the   National Commission   rightly   rejected   those   objections.   As   a   matter   of   fact   we have   taken   pains   to   go   into   elaborate   factual   details,   as   this   is   a   first appeal under Section 23 of the Consumer Protection Act, 1986. 17 30. As correctly pointed out by the National Commission, the appellant was   not   entitled   to   succeed   unless   they   were   able   to   establish   any deficiency   in   service   on   the   part   of   the   Insurance   Company.   The expression   deficiency   is   defined   in   Section   2(1)(g)   of   the   Consumer Protection Act, 1986, as follows: “ 2(1)(g) deficiency” means any fault, imperfection, shortcoming or   inadequacy   in   the   quality,   nature   and   manner   of performance   which   is   required   to   be   maintained   by   or   under any law for the time being in force or has been undertaken to be   performed   by   a   person   in   pursuance   of   a   contract   or otherwise in relation to any service” 31. This   is   not   a   case   where   the   Insurance   Company   has   repudiated the claim of the appellant arbitrarily or on unjustifiable grounds. This is a case where the claim of the appellant has been admitted, to the extent of   the   loss   as   assessed   by   the   Surveyor.   In   cases   of   this   nature   the jurisdiction   of   the   special   forum   constituted   under   the   Consumer Protection Act, 1986 is limited. Perhaps if the appellant had gone to the civil   court,   they   could   have   even   summoned   the   Surveyor   and   cross examined   him   on   every   minute   detail.   But   in   a   complaint   before   the Consumer   Forum,   a   consumer   cannot   succeed   unless   he   establishes deficiency in service on the part of the service provider. 18 32. It is true that even   any inadequacy in the quality, nature and manner   of  performance   which   is   required   to  be   maintained   by  or under   any   law   or   which   has   been   undertaken   to   be   performed pursuant to a contract , will fall within the definition of the expression ‘deficiency’ .   But   to   come   within   the   said   parameter,   the   appellant should   be   able   to   establish   (i)   either   that   the   Surveyor   did   not   comply with   the   code   of   conduct   in   respect   of   his   duties,   responsibilities   and other   professional   requirements   as   specified   by   the   regulations   made under the Act, in terms of Section 64UM(1A) of the Insurance Act, 1938, as it stood then; or   (ii)   that the insurer acted arbitrarily in rejecting the whole   or   a   part   of   the   Surveyor’s   Report   in   exercise   of   the   discretion available   under   the   Proviso   to   section   64UM(2)   of   the   Insurance   Act, 1938.   33. Section 64UM (2) of the Insurance Act, 1938, before its amendment by Act 5 of 2015, mandated that no claim equal to or exceeding a sum of rupees twenty  thousand only  shall be admitted for  payment unless the insurer   had   obtained   a   report   from   an   approved   surveyor   or   loss 19 assessor. 4  This provision read as follows: “ (2)     No claim in respect of a loss which has occurred in India and   requiring   to   be   paid   or   settled   in   India   equal   to   or exceeding   twenty   thousand   rupees   in   value   on   any   policy   of insurance, arising or intimated to an insurer at any time after the  expiry of  a period of  one  year from  the  commencement  of the Insurance (Amendment) Act, 1968, shall, unless otherwise directed by the [Authority], be admitted for payment or settled by   the   insurer   unless   he   has   obtained   a   report,   on   the   loss that   has  occurred,   from   a  person  who   holds  a   licence  issued under   this   section   to   act   as   a   surveyor   or   loss   assessor (hereafter   referred   to   as   “approved   surveyor   or   loss assessor”): 34. But the Proviso to sub­section (2) of section 64UM also recognized the right of the insurer to pay any amount different from the amount as assessed   by   the   approved   surveyor   or   loss   assessor.   The   proviso   reads as follows:    “ Provided   that   nothing   in   this   sub ­ section   shall   be   deemed to take away or abridge the right of the insurer to pay or settle any claim at any amount different from the amount assessed by the approved surveyor or loss assessor. ”   35. This is why  the law is settled that the surveyor’s report is not the last and final word. It has been held by this Court in several decisions, that   the   surveyor’s   report   is   not   so   sacrosanct   as   to   be   incapable   of 4 After   amendment   through   Act   5   of   2015,   what   was   sub­section   (2)   earlier,   has   become   sub­section   (4)   with   the modification    that the words “twenty thousand rupees” have been substituted by the words “amount specified in the Regulations by the   Authority”. 20 being   departed   from.   A   useful   reference   can   be   made   in   this   regard   to the  decision  of this  court in   New   India   Assurance  Company  Limited vs.  Pradeep Kumar 5 . 36. The Insurance Act, 1938 even while assigning an important role for the   surveyor,   casts   an   obligation   on   him   under   sub­section   (1A)   of section   64UM 6     to   comply   with   the   code   of   conduct   in   respect   of   his duties, responsibilities and other professional requirements as specified by the regulations made under the Act. This provision reads as follows: “ (1A) Every surveyor and loss assessor shall comply with the code of conduct in respect of their duties, responsibilities and other   professional   requirements   as   may   be   specified   by   the regulations made by the Authority.” 37. Two   things   flow   out   of   the   above   discussion,   They   are   (i)   that   the surveyor is governed by a code of conduct, the breach of which may give raise to an allegation of deficiency in service; and  (ii)  that the discretion vested in  the insurer  to  reject the report of the  surveyor  in  whole or  in part, cannot be exercised arbitrarily or whimsically and that if so done, there could be an allegation of deficiency in service.  5 (2009) 7 SCC 787 6 Now sub-section (2) of section 64 UM after amendment under Act 5 of 2015 21 38. A   Consumer   Forum   which   is   primarily   concerned   with   an allegation of deficiency in service cannot subject the surveyor’s report to forensic examination of its anatomy, just as a civil court could do.   Once it   is   found   that   there   was   no   inadequacy   in   the   quality,   nature and   manner   of   performance   of   the   duties   and   responsibilities   of the   surveyor,   in   a   manner   prescribed   by   the   Regulations   as   to their   code   of   conduct   and   once   it   is   found   that   the   report   is   not based   on   adhocism   or   vitiated   by   arbitrariness,   then   the jurisdiction of the Consumer Forum to go further would stop. 39. In   the   light   of   the   above   we   are   of   the   considered   view   that   the Judgment of the National Commission does not call for any interference. Hence the appeal is dismissed. No costs.    … ..…………....................J.       (Hemant Gupta) .…..………......................J. (V. Ramasubramanian) NEW DELHI SEPTEMBER  28, 2021 22