2021 INSC 0803 1 REPORTABLE IN THE SUPREME COURT OF INDIA  CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.8386/2015 MANMOHAN NANDA APPELLANT(S) VS. UNITED INDIA ASSURANCE CO. LTD. & ANR  RESPONDENT(S)   J U D G M E N T NAGARATHNA J. 1.  This   appeal   assails   order   dated   22 nd   May,   2015,   passed   by   the National   Consumer   Disputes   Redressal   Commission   (hereinafter referred   to   as   “the   Commission”   for   brevity)   in   Consumer   Complaint No.   92/2010   by   which   the   complaint   filed   by   the   appellant   was dismissed.   2.  The   facts   in   a   nutshell   are   that   the   appellant   had   sought   an overseas   mediclaim   policy­   B   (hereinafter   referred   to   as   “mediclaim policy”) as he intended to travel to the United States of America (“USA”) 2 to   attend   the   wedding   of   his   sister­in­law’s   daughter.   The   appellant was medically examined at the instance of respondent No. 1 insurance company   prior   to   the   consideration   of   his   request   for   issuance   of   a mediclaim policy. On his medical examination, the report categorically noted  that  the  appellant  had   diabetes­type  II   (also  known   as  diabetes mellitus). No other adverse medical condition was found.   3. In   the   medical   exam   report,   a   specific   query   was   sought   as   to whether any abnormalities were observed in the electrocardiogram test of   the   appellant.   There   was   another   query   regarding   any   possible illness   or   disease   for   which   the   appellant   may   require   medical treatment   in   the   ensuing   trip   to   the   USA.   To   both   these   queries,   Dr. Jitendra   Jain,   the   doctor   who   examined   the   appellant   had   answered “normal”   and   “no”   respectively.   The   representative   of   the   respondent insurer on receipt of the medical reports assured the appellant that on verification of the same the policy would be issued.  4.  The insurer thereafter accepted the proposal form and issued the Overseas   Mediclaim   Business   and   Holiday   Policy   bearing   Policy Number   190100/46/09/   44/70000008   valid   from   19 th   May,   2009   to 1 st   June,   2009,   to   the   appellant.   Thereafter,   the   appellant   boarded   a flight   to   San   Francisco,   USA   on   19 th   May,   2009   at   around   1:00   a.m. from   Delhi   airport   and   reached   San   Francisco   on   the   same   day   at 3 around   2:00   p.m.   (local   time).   On   exiting   the   customs   section   at   San Francisco   airport,   appellant   felt   weak   and   started   sweating.   His   wife got him admitted at the SFO Medical  Centre at San Francisco airport and   after   he   received   initial   medical   treatment,   he   was   shifted   to   the Mills   Peninsula   Medical   Centre   (hereinafter   referred   to   as   “Medical Centre”   for   the   sake   of   brevity)   where   angioplasty   was   performed   on the   appellant   on   19 th   May,   2009   and   22 nd   May   and   three   stents   were inserted to remove the blockage from the heart vessels.   5.  In   order   to   avail   the   benefit   under   the   mediclaim   policy, appellant’s   son­in­law   contacted   M/s   Corris   International,   a   foreign collaborator   of   respondent   No.   1   and   2,   which   was   to   provide emergency   assistance   and   claims   administration   services   to   the insured. M/s Corris International sought certain documents regarding details   of   treatment   given   by   the   Medical   Centre   as   well   as   details   of the   mediclaim   policy   for   the   purpose   of   considering   the   same   for indemnifying the appellant. The appellant was discharged on 24 th  May, 2009.  6.  Two   and   a   half   months   thereafter,   appellant   started   receiving bills   from   the   cardio   vascular   wing   of   the   Medical   Centre   and   SFO Medical  Centre  towards  the treatment he  received at their  facility.  On 19 th   August,   2009,   the   appellant   sent   a   letter   annexing   all   bills   in 4 original as well as the discharge summary to the Divisional Manager of respondent No. 1 at their Bhopal office. The same letter was also sent to respondent No. 2.   7.   On   22 nd   August,   2009,   appellant   received   a   letter   from respondent   No.   2   stating   that   his   claim   had   been   repudiated   as   the appellant had a history of hyperlipidaemia and diabetes and the policy did   not   cover   per­existing   conditions   and   complications   arising therefrom.   The   said   repudiation   was   with   regard   to   Bill   No.1   i.e.   the bill   raised   by   the   Medical   Centre   for   USD   2,29,719.   The   appellant protested against the repudiation and requested his claim to be settled on   a   priority   basis   as   the   Medical   Centre   and   the   other   centre   in   the USA where he had taken treatment had started pressing for release of payment.   In   this   regard   a   representation   was   sent   on   16 th   November, 2009.   However,   by   its   letter   dated   9 th   April,   2010,   respondent   No.1 reiterated its repudiation of the claim made by the appellant.   8.  Being aggrieved, the appellant filed a complaint under Section 21 (9)   of   the   Consumer   Protection   Act,   1986   (hereinafter   referred   to   as “Act”  for brevity)  against the respondents, being Consumer Complaint No.92/2010 before the Commission. A reply was filed to the complaint by  respondent No.1  stating  that  appellant’s  claim   was  rightly  rejected by   respondent   No.2   on   the   ground   of   non­disclosure   of   a   pre­existing 5 disease   as   the   treatment   report   of   the   appellant   showed   prior medication   such   as   statins,   which   is   a   lipid   lowering   medicine.   The said reply was filed on 3 rd  March, 2011.     Respondent No.2 also filed its reply on 27 th   April, 2011. Appellant filed his rejoinder to the replies of the   respondents   in   August,   2011.   Appellant   also   filed   an   additional affidavit enclosing medical opinions of three doctors on affidavit stating that   prescription   of   statins   to   a   person   having   diabetes­type   II   is   by way of precaution and not because the patient would be suffering from any   cardiovascular   disease.     Respondent   No.   1   and   2   filed   their evidence   by   way   of   affidavit   and   thereafter   written   submissions   were filed   by   both   sides.   Subsequently,   the   Commission   dismissed   the complaint   filed   by   the   appellant   on   the   ground   of   non­disclosure   of material facts. Hence this appeal by the claimant.   9.  Before  proceeding further,  it would be useful  to  encapsulate the reasoning of the Commission for dismissing the complaint filed by the appellant herein, as under:   (i)     The   Commission   concluded   that   the   complainant   had   a history   of   hyperlipidaemia   and   peptic­ulcer   disease   in addition to diabetes mellitus. Since this was disclosed by the complainant   to   medical   authorities   in   the   USA,   the Commission   found   that   there   was   no   reason   why   he   could not   have   disclosed   the   condition   to   the     respondent­ 6 insurance   company   at   the   time   of   obtaining   the   mediclaim policy.   (ii)   That   statins   are   lipid   lowering   agents   which   are   found beneficial   in   primary   and   secondary   prevention   of   cardio­ vascular   complications   in   diabetics.   Given   that   the complainant   had   admitted   that   he   had   been   under   statin medication,   it   was   found   that   he   had   a   pre­existing   disease of which disclosure had not been made. (iii)   The   Commission   held   that   it   was   the   duty   of   the complainant   to   have   ensured   that   complete   facts   about   his health   condition   were   brought   to   the   knowledge   of   the insurance   company   at   the   time   of   obtaining   the   insurance policy. The complainant breached this duty of disclosure and acted in a manner contrary to the principle of  ‘uberima fides’ between the insurer and the insured. (iv)    Having  regard  to   general  condition  10  of  the  policy,  the Commission   found   that   for   any   sickness   for   which   insured had   sought   advice   or   had   taken   medical   treatment   even   at the time of issuance of policy, the insured was not entitled to claim   benefit   under   the   policy   owing   to   the   “pre­existing exclusion” under the policy. 7   (v)    The Commission held that concealment or non­disclosure of   material   facts   regarding   pre­existing   heart   ailment   was   a valid   ground   for   repudiation   of   the   insurance   claim   by   the respondent ­ Insurer.  10.  We   have   heard   Mr.   Gopal   Sankarnarayanan,   learned   Senior Counsel along with Ms. Zehra khan, learned counsel, for the appellant and   Ms.   Sunaina   Phul,   learned   counsel   for   respondent   No.1   and perused the material on record.  11.  Learned   Senior   Counsel   for   appellant   submitted   that   the appellant was about 55 years of age when he and his wife travelled to San   Francisco,   USA   to   attend   the   wedding   of   his   sister­in­law’s daughter.   Appellant   was   issued   overseas   mediclaim   policy   by respondent No.1  after undergoing  the  requisite  medical  tests  namely: 1)   Blood   sugar   test,   2)   Urine   examination   3)   Electrocardiogram   test. Dr. Jitendra Jain, Assistant Professor in the Department of Medicine, Peoples’   Medical   College,   Bhopal,   examined   the   appellant   and answered the medical questionnaire as provided in the proposal form. The   mediclaim   policy,   issued   to   the   appellant   was   for   the   period between   19 th   May,   2009   and   1 st   June,   2009   and   was   subsequently extended   to   21 st   June,   2009.   The   policy   in   question   contained   the 8 nature of coverage and excluded pre­existing conditions as defined in general   condition   10.   That   on   boarding   the   flight   to   San   Francisco from  Delhi  airport on  19 th   May,  2009,  the  appellant  travelled  in  good health and was fit on the flight. It is only on arrival at San Francisco airport   that   the   appellant   felt   weak   and   was   admitted   to   the   SFO Medical Centre for preliminary treatment and was later shifted to the Medical   Centre.   The   appellant   availed   the   treatment   for   which   the charges   were   USD   2,41,932,   approximately   Rs.   1,08,86,940   at   Rs.45 per   USD.   Since   the   respondent   insurer   erroneously   repudiated   the claim made by the appellant, the consumer complaint was filed before the Commission. The Commission by its order dated 22 nd   May, 2015, without appreciating  the case of the appellant in its true perspective, dismissed   the   complaint   on   the   ground   that   appellant   had   not disclosed true and complete information about his health while taking the policy and therefore the repudiation clause applied.   12.  It  was  contended   by  learned   Senior   Counsel   along   with   learned counsel   for   the   appellant   that   the   repudiation   of   the   contract   on   the ground of suppression of pre­existing disease by appellant was wholly erroneous. Our attention was drawn to the fact that respondent No.1 had   repudiated   the   claim   on   the   premise   that   the   appellant   was suffering   from   hyperlipidaemia   at   the   time   of   seeking   the   insurance policy   and   in   fact   had   been   prescribed   statins,   which   fact   had   not 9 been disclosed to the insurer. It was contended that the appellant had no knowledge that he was suffering from  hyperlipidaemia at the time of submission of the proposal form. The obligation to disclose any fact extends   only   when   the   said   fact   is   known   to   the   appellant   but   not otherwise.   In   support   of   this   submission,   reliance   was   placed   on Satwant Kaur Sandhu v. New India Assurance Co.  ­ (2009) 8 SCC 316 .   In   fact,   the   proposal   form   itself   stipulates   that   it   should   be completed   to   the   best   of   the   insured’s   “knowledge   and   belief”.   The appellant   had   stated   that   he   was   not   suffering   from   hyperlipidaemia and that the same was diagnosed for the first time on 19 th   May, 2009 at   the   Medical   Centre   in   San   Francisco.   The   doctor   had   noted “hyperlipidaemia”,   under   the  column   “IMPRESSION”,  after   examining the   appellant   on   21 st   May,   2009,   but   the   same   did   not   find   a   place under   “discharge   diagnosis”   issued   to   the   appellant   on   24 th   May, 2009.   There   was   no   intention   to   suppress   any   material   fact   by   the appellant at the time of filling the proposal form as the appellant had no   knowledge   that   he   was   suffering   from   hyperlipidaemia   as   on   15 th May, 2009, when the proposal form was filled by him.   13.  It   was   next   contended   that   the   proposal   form   was   worded   in such a manner that there was no specific query which could have led to the appellant disclosing that he was suffering from hyperlipidaemia. This   argument   was   made   as   an   alternative   submission   on   the 10 assumption   that   the   appellant   had   in   fact   knowledge   that   he   was suffering   from   hyperlipidaemia   at   the   time   of   filling   up   of   proposal form seeking insurance policy. 14.  It   was   further   contended   that   the   proposal   form   and   the insurance policy did not define the terms “pre­existing disease,” “pre­ existing   ailment,”   “pre­existing   condition”,   “disease”   or   “illness.”   That query   number   2   of   part   2   dealing   with   “medical   history”   in   the proposal   form   namely   “ have   you   ever   suffered   from   any   illness   or disease up to the date of making this proposal ”, was too vague and the appellant left the column blank. Failure to fill in all the queries in the proposal form cannot be termed as suppression or misdeclaration vide Canara Bank v. United India Insurance Co.  ­ (2020) 3 SCC 455 .   15.  Further, question number 5 which read, “ Have you ever suffered from any illness or disease or had any accident prior to the first day of insurance ”   is   also   overarching   as   no   person   can   answer   such   a question in the negative. Every person to whom a mediclaim policy is offered, would have, at some point of time, suffered from some disease or illness but for the same to be considered as a pre­existing disease, ailment,   condition   or   illness   on   which   ground   a   claim   could   be repudiated, there is need for a specific definition to be incorporated in the   policy.   This   is   because   every   disease   or   illness   cannot   be 11 considered as a pre­existing disease or condition so as to exclude the benefit of the policy to a policy holder. According to the learned Senior Counsel   for   the   appellant,   the   nature   of   a   disease   or   illness   which would   exclude   a   policy   holder   or   an   insured   from   the   benefits   of   the said   policy   must   be   clearly   mentioned   in   the   policy   itself.   The   same cannot   be   vague   or   non­specific   so   as   to   enable   the   insurer   to interpret the policy to its benefit whenever a claim is made under the mediclaim policy.  16.  It   was   submitted   that   for   an   insurer   to   repudiate   the   policy   it must   establish   suppression   or   a   misrepresentation   of   material   facts on   the   part   of   the   insured   vide   Oriental   Insurance   Co   Ltd.   v. Mahendra   Construction   ­   (2019)   18   SCC   209   and   LIC   of   India   v. Smt.   G.M.   Channabasamma   ­   (1991)   1   SCC   357 .   In   order   to repudiate   the   policy,   the   insurance   company   was   also   required   to prove the following:   (a)   That   the   heart   attack   suffered   by   the   appellant   on   19 th May,   2009   was   caused   by   diabetes   mellitus­type   II   and hyperlipidaemia,   (b)  That hyperlipidaemia was a “pre­existing condition,” 12 (c)  That   this   fact   was   known   to   the   appellant   and   was suppressed   by   him   at   the   time   of   filling   up   the   proposal form, i.e. on 15 th  May, 2009.   17. Instead, respondent insurer only denied that the acute coronary syndrome   for   which   the   complainant­appellant   herein   had   to   be treated at the Medical Centre was a sudden and unexpected sickness. The   respondents,   on   the   other   hand,   found   that   a   past   history   of diabetes   mellitus   and   hyperlipidaemia   were   the   main   causes   for   the cardiovascular  ailment for  which  the insured was treated.  In support of this stand, the insurer filed only an affidavit of evidence of its panel doctor,   Dr.   P.R.   Purandare,   which   merely   opined­   “ It   is   obvious   that the insured was suffering from diabetes mellitus and hyperlipidaemia. Also, he was taking medications for the same. ”  18.  There was no evidence let in by the respondents to show that the pre­existing   condition   of   diabetes   mellitus­   type   II   was   the   cause   for the   heart   attack   suffered   by   the   appellant   on   19 th   May,   2009   or   that the   appellant   had   any   pre­existing   heart   related   illness,   disease   or condition. 19.   It   was   further   urged   that   the   appellant   had   filed   discharge summary   notes   of   the   doctors   at   the   Medical   Centre   where   he   was treated for the period between 19 th  May, 2009 and 24 th  May, 2009 and 13 a perusal of the said documents would indicate that the appellant was “without   prior   coronary   history.”   That   from   the   discharge   summary notes   per   se,   there   can   be   no   proof   of   the   appellant   suffering   from hyperlipidaemia as on 15 th  May, 2009 when he filled the proposal form or   that   the   same   was   a   pre­existing   condition.   That   in   fact,   the discharge   summary   indicated   the   “discharge   diagnosis”   given   to   the appellant on 24 th  May, 2009 which only mentioned:   (a)     Acute anterior wall myocardial infraction with congestive heart,   (b)   Diabetes­type II.   20. That   the   respondent   failed   to   prove   that   the   heart   attack suffered   by   the   appellant   on   19 th   May,   2009   was   caused   by   diabetes mellitus­   type   II   and   hyperlipidaemia.   That   appellant   had   disclosed that he was a diabetic and was  on medication and the tests done for the   same   showed   good   results.   It   was   submitted   that   the   respondent further   failed   to   prove   that   the   appellant   was   suffering   from hyperlipidaemia at the time of filling the proposal form and had made a false representation and suppressed material facts.   21.  Referring   to   the   specific   terms   of   the   insurance   policy,   it   was contented   by   the   learned   Senior   Counsel   for   appellant   that   an insurance policy should be given a purposive interpretation  in favour of   the   insured­   appellant   herein.   The   insurance   policy   and   its 14 components   must   be   read   as   a   whole   and   given   a   meaning   which furthers   the   expectations   of   parties   and   also   of   the   realities   of   the insurance   business   vide   Canara   Bank   v.   United   India   Insurance Co. ­  (2020) 3 SCC 455 .   Further, the exemption of liability clauses in insurance contracts are to be construed   contra proferentem , in favour of   the   insured   in   case   of   ambiguity   vide   Sushilaben   Indravadan Gandhi   v.   New   India   Assurance   Co.   Ltd.   ­(2021)   7   SCC 151 .   Reliance   was   also   placed   on   Hari   Om   Agarwal   v.   Oriental Insurance   Co.   ­   2007   (98)   DRJ   246   wherein   the   Delhi   High   Court found that repudiation of a claim towards treatment for a heart attack on   the   ground   of   pre­existing   ailment   of   diabetes,   which   was disclosed, was illegal because the object of the insurance policy was to “cater to medical expenses incurred by the assured” and therefore the exclusion clause could be overridden in light of the object.   22.  It   was   contended   by   learned   Senior   Counsel   for   the   appellant that the insurance company had failed to prove that the appellant had suppressed any material fact which was in his knowledge at the time of   filling   the   proposal   form   and   that   the   heart   attack   suffered   by   the appellant   on   19 th   May,   2009   arose   “out   of   a   pre­existing   condition” and was therefore outside the purview of the insurance policy.   15 23.  As   opposed   to   the   aforesaid   arguments,   learned   counsel   for respondent   No.1   supported   the   repudiation   of   the   policy   by   the insurer   and   the   dismissal   of   the   complaint   by   the   Commission   on grounds   of   misrepresentation   and   non­disclosure   of   material   facts   in the   proposal   form,   by   the   appellant   insured.   It   was   submitted   that had   the   appellant   disclosed   that   he   was   suffering   from hyperlipidaemia   which   was   an   existing   disease   as   on   the   date   of   the making   of   the   proposal,   the   insurer   may   not   have   issued   the mediclaim   policy   to   him.   The   insured   therefore   did   not   disclose   this vital   fact   and   had   not   answered   the   column   related   to   illness   or disease suffered by him up to the date of the filling up of the proposal form.   It   was   contended   that   there   was   a   specific   clause   in   the schedule of the policy  under the heading “important”  to the following effect :  “Notwithstanding anything stated in the policy, it is hereby agreed that   all   claims   occasioned   by,   happening   through   or   in consequence   of   any   disease   which   is   existing   on   the   date   of commencement   of   risk,   whether   specifically   declared   or   not,   the proposal   form   completed   by   the   insured,   is   excluded   from   the scope of the policy.” 24. It   was   also   necessary   that   the   policy   form   had   to   be   completed disclosing all material facts and failure to do so could nullify the policy itself.  16 25.  It   was   contended   by   learned   counsel   for   respondent   No.   1   that the   medical   history   which   was   suppressed   by   the   appellant   in   the proposal form required to be filled up by him prior to the issuance of the   policy,   was   in   fact  disclosed   to   the   doctors   in   USA   where   he   was given treatment, by stating that he was prescribed statins which is for the   purpose   of   controlling/treating   hyperlipidaemia.   In   sum   and substance, the submission was that the non­disclosure or the failure to  disclose the  past medical  history  relating  to  a pre­existing  medical condition   in   the   proposal   form   was   a   good   reason   to   repudiate   the policy.   This   aspect   was   rightly   appreciated   by   the   Commission   and consequently the Commission dismissed appellant’s complaint, which Order would not call for any interference in this appeal.   26. Learned   counsel   for   the   respective   parties   have   relied   upon certain   judgments   of   this   Court   in   support   of   their   submissions, which shall be referred to later.   Points for consideration 27.  Having regard to the submissions of the learned Senior Counsel and   learned   counsel   for   the   respective   sides,   the   following   points would arise for our consideration:   17 (i) Whether   the   appellant   herein   had   suppressed   or   not disclosed   material   facts   in   the   proposal   form   which could   have   led   the   insurer   to   repudiate   the   policy   in question? (ii) Whether the Commission was justified in dismissing the complaint? (iii) What Order? 28.  The fact that a policy namely, Overseas Mediclaim Policy­B, was issued   by   the   respondent   insurance   company   to   the   appellant   is   not in   dispute.   The   appellant   intended   to   travel   to   USA   to   attend   his sister­in­law’s   daughter’s   wedding   which   was   to   take   place   in   May, 2009.   Consequently,   the   appellant   sought   an   overseas   mediclaim policy. Dr. Jitendra Jain, the doctor who examined the appellant prior to issuance of the policy noted as per Annexure A­2 that the appellant had diabetes mellitus­II (DM­2) which was controlled on drugs. There was   no   mention   of   any   past   history   of   any   disease,   operation, accident, investigation etc. An electrocardiogram test (ECG) was taken and the doctor noted the same as “normal.” The doctor further noted that   there   was   no   current   illness   or   disease   which   would   possibly require   medical   treatment   during   the   proposer’s   (appellant’s) forthcoming trip. The doctor did not recommend any stress test. It was also found that in the blood and urine tests of the appellant there was no trace of sugar. The serum glucose/fasting test result showed 92%, 18 which was well within the normal values i.e. between 70­110 mgs %. The urine examination also did not reveal any abnormality. Thereafter the appellant was requested to fill up the proposal form. 29. Before we proceed, it is necessary to discuss two aspects of the matter   which   give   rise   to   the   controversy   in   the   present   appeal.   The first   is   what   may   be   expressed   in   the   legal   maxim   uberrimae   fidei   or the   principle   of   good   faith   and   the   corresponding   principle   of disclosure   of   all   material   facts   by   the   parties   to   an   insurance   policy. The second principle is expressed in the  contra proferentem  rule.  Uberrimae Fidei       30.  It   is   observed   that   insurance   contracts   are   special   contracts based   on   the   general   principles   of   full   disclosure   inasmuch   as   a person   seeking   insurance   is   bound   to   disclose   all   material   facts relating to the risk involved. Law demands a higher standard of good faith in matters of insurance contracts which is expressed in the legal maxim  uberrimae fidei .  31.  Mac   Gillivray   on   insurance   law   13th   Ed.   has   summarised   the duty of an insured to disclose as under:  “. ..the   assured   must   disclose   to   the   insurer   all   facts   material   to an insurer's appraisal of the risk which are known or deemed to be   known   by   the   assured   but   neither   known   nor   deemed   to   be 19 known by the insurer. Breach of this duty by the assured entitles the   insurer  to   avoid   the   contract   of   insurance   so   long   as   he   can show that the non­disclosure induced the making of the contract on the relevant terms.” 32.  Lord   Mansfield   in   Carter   v.   Boehm   (1766)   3   Burr   1905   has summarised the principles necessitating disclosure by the assured in the following words:   “Insurance   is   a   contract   of   speculation.   The   special   facts   upon which   the   contingent   chance   is   to   be   computed   lie   most commonly in the knowledge of the assured only; the underwriter trusts  to his representation, and proceeds upon confidence  that he   does   not   keep   back   any   circumstance   in   his   knowledge   to mislead the underwriter into a belief that the circumstance does not   exist.   The   keeping   back   such   circumstance   is   a   fraud,   and therefore   the   policy   is   void.   Although   the   suppression   should happen   through   mistake,   without   any   fraudulent   intention,   yet still the underwriter is deceived and the policy is void; because the   risk   run   is   really   different   from   the   risk   understood   and intended   to   be   run   at   the   time   of   the   agreement.   The   policy would   be   equally   void   against   the   underwriter   if   he concealed...Good   faith   forbids   either   party,   by   concealing   what he   privately   knows,   to   draw   the   other   into   a   bargain   from   his ignorance of the fact, and his believing the contrary.” The aforesaid principles would apply having  regard to the nature of policy under consideration, as what is necessary to be disclosed are “material   facts”   which   phrase   is   not   definable   as   such,   as   the   same would depend upon the nature and extent of coverage of risk under a particular type of policy. In simple terms, it could be understood that any fact which has a bearing on the very foundation of the contract of insurance   and   the   risk   to   be   covered   under   the   policy   would   be   a “material fact”. 20 33.  Under  the   provisions  of  Insurance   Regulatory   and  Development Authority  (Protection of Policyholders’ Interests) Regulations,2002  the explanation   to   Section   2   (d)   defining   “proposal   form”   throws   light   on what is the meaning  and content of “material.” For an easy reference the definition of “proposal form” along with the explanation under the aforesaid Regulations has been extracted as under:  “2.   Definitions.­­In   these   regulations,   unless   the   context otherwise requires­  (d)  "Proposal  Form" means  a form  to  be  filled  in by the  proposer for insurance, for furnishing all  material information required by the   insurer in  respect  of   a risk, in  order  to  enable   the  insurer  to decide whether to accept or decline, to undertake the risk, and in the event of acceptance of the risk, to determine the rates, terms and conditions of a cover to be granted.   Explanation: "Material" for the purpose of these regulations shall mean   and   include   all   important,   essential   and   relevant information  in  the  context   of  underwriting  the   risk  to   be  covered by the insurer.” Thus,   the   Regulation   also   defines   the   word   "material"   to   mean and   include   all   "important",   "essential"   and   "relevant"   information   in the   context   of   guiding   the   insurer   in   deciding   whether   to   undertake the risk or not.  34.  Just as the insured has a duty to disclose all material facts, the insurer must also inform the insured about the terms and conditions of   the   policy   that   is   going   to   be   issued   to   him   and   must   strictly conform   to   the   statements   in   the   proposal   form   or   prospectus,   or 21 those   made   through   his   agents.   Thus,   the   principle   of   utmost   good faith imposes meaningful reciprocal duties owed by the insured to the insurer   and   vice   versa .   This   inherent   duty   of   disclosure   was   a common   law   duty   of   good   faith   originally   founded   in   equity   but   has later been statutorily recognised as noted above. It is also open to the parties entering into a contract to extend the duty or restrict it by the terms of the contract.  35.  The duty of the insured to observe utmost good faith is enforced by requiring him to respond to a proposal form which is so framed to seek   all   relevant   information   to   be   incorporated   in   the   policy   and   to make   it   the   basis   of   a   contract.   The   contractual   duty   so   imposed   is that any suppression or falsity in the statements in the proposal form would   result   in   a   breach   of   duty   of   good   faith   and   would   render   the policy   voidable   and   consequently   repudiate   it   at   the   instance   of   the insurer.   36. In relation to the duty of disclosure on the insured, any fact which would   influence   the   judgment   of   a   prudent   insurer   and   not   a particular   insurer   is   a   material   fact.   The   test   is,   whether,   the circumstances   in   question   would   influence   the   prudent   insurer   and not   whether   it   might   influence   him   vide   Reynolds   v.   Phoenix 22 Assurance Co. Ltd.   (1978) 2 Lloyd’s Rep. 440.   Hence the test is to be of a prudent insurer while issuing a policy of insurance.  37.  The basic test hinges on whether the mind of a prudent insurer would be affected, either in deciding whether to take the risk at all or in fixing the premium, by knowledge of a particular fact if it had been disclosed.   Therefore, the fact must be one affecting the risk. If it has no  bearing  on  the   risk  it need  not be  disclosed  and  if   it  would  do  no more   than   cause   insurers   to   make   inquiries   delaying   issue   of   the insurance,   it   is   not   material   if   the   result   of   the   inquiries   would   have no effect on a prudent insurer. 38.  Whether a fact is material will depend on the circumstances, as proved by evidence, of the particular case.  It is for the court to rule as a matter of law, whether, a particular fact is capable of being material and to give directions as to the test to be applied.   Rules of universal application   are   not  therefore   to   be   expected,   but   the   propositions   set out in the following paragraphs are well established : (a) Any fact is material which leads to the inference, in the circumstances of the particular case, that the subject matter of   insurance   is   not   an   ordinary   risk,   but   is   exceptionally liable   to   be   affected   by   the   peril   insured   against.     This   is referred to as the ‘physical hazard”. 23 (b) Any   fact   is   material   which   leads   to   the   inference   that the   particular   proposer   is   a   person,   or   one   of   a   class   of persons, whose proposal for insurance ought to be subjected at all   or  accepted  at a  normal  rate.    This   is  usually  referred to as the ‘moral hazard’. The   materiality   of   a   particular   fact   is   determined   by   the circumstances of each case and is a question of fact.  39. If   a   fact,   although   material,   is   one   which   the   proposer   did   not and  could  not in  the particular  circumstances have been  expected  to know,   or   if   its   materiality   would   not   have   been   apparent   to   a reasonable man, his failure to disclose it is not a breach of his duty.   40.  Full   disclosure   must   be   made   of   all   relevant   facts   and   matters that   have   occurred   up   to   the   time   at   which   there   is   a   concluded contract.   It   follows   from   this   principle   that   the   materiality   of   a particular fact is determined by the circumstances existing at the time when   it   ought   to   have   been   disclosed,   and   not   by   the   events   which may   subsequently   transpire.     The   duty   to   make   full   disclosure continues   to   apply   throughout   negotiations   for   the   contract   but   it comes   to   an   end   when   the   contract   is   concluded;   therefore,   material facts which come to the proposer’s knowledge subsequently need not be disclosed.  24 41. Thus,   a   proposer   is   under   a   duty   to   disclose   to   the   insurer   all material facts as are within his knowledge.  The proposer is presumed to   know   all   the   facts   and   circumstances   concerning   the   proposed insurance.     Whilst   the   proposer   can   only   disclose   what   is   known   to him,   the   proposer’s   duty   of   disclosure   is   not   confined   to   his   actual knowledge,   it   also   extends   to   those   material   facts   which,   in   the ordinary course of business, he ought to know.  However, the assured is not under a duty to disclose facts which he did not know and which he   could   not   reasonably   be   expected   to   know   at   the   material   time. The   second   aspect   of   the   duty   of   good   faith   arises   in   relation   to representations   made   during   the   course   of   negotiations,   and   for   this purpose   all   statements   in   relation   to   material   facts   made   by   the proposer during the course of negotiations for the contract constitute representations and must be made in good faith.  42.  The   basic   rules   to   be   observed   in   making   a   proposal   for insurance may be summarized as follows : (a) A   fair   and   reasonable   construction   must   be   put   upon the   language   of   the   question   which   is   asked,   and   the answer given will be similarly construed. This involves close attention to the language used in either case, as the   question   may   be   so   framed   that   an   unqualified answer   amounts   to   an   assertion   by   the   proposer   that 25 he has knowledge of the facts and that the knowledge is   being   imparted.     However,   provided   these   canons are observed, accuracy in all matters of substance will suffice and misstatements or omissions in trifling and insubstantial respects will be ignored. (b) Carelessness   is   no   excuse,   unless   the   error   is   so obvious that no one could be regarded as misled. If the proposer puts ‘no’ when he means ‘yes’ it will not avail him   to   say   it   was   a   slip   of   the   pen;   the   answer   is plainly the reverse of the truth. (c) An   answer   which   is   literally   accurate,   so   far   as   it extends, will not suffice if it is misleading by reason of what   is   not   stated.   It   may   be   quite   accurate   for   the proposer to state that he has made a claim previously on an insurance company, but the answer is untrue if in fact he has made more than one.  (d) Where   the   space   for   an   answer   is   left   blank,   leaving the   question   un­answered,   the   reasonable   inference may be that there is nothing to enter as an answer.  If in   fact   there   is   something   to   enter   as   an   answer,   the insurers   are   misled   in   that   their   reasonable   inference is   belied.     It   will   then   be   a   matter   of   construction 26 whether   this   is   a   mere   non­disclosure,   the   proposer having made no positive statement at all, or whether in substance he is to be regarded as having asserted that there is in fact nothing to state. (e) Where   an   answer   is   unsatisfactory,   as   being   on   the face of it incomplete or inconsistent the insurers may, as  reasonable  men,  be  regarded  as  put  on  inquiry,  so that if they issue a policy without any further enquiry they   are   assumed   to   have   waived   any   further information.   However,   having   regard   to   the   inference mentioned   in   head   (4)   above,   the   mere   leaving   of   a blank space will not normally be regarded as sufficient to put the insurers on inquiry. (f) A   proposer   may   find   it   convenient   to   bracket  together two   or   more   questions   and   give   a   composite   answer. There   is   no   objection   to   his   doing   so,   provided   the insurers   are   given   adequate   and   accurate   information on all points covered by the questions. (g) Any answer given, however accurate and honest at the time   it   was   written   down,   must   be   corrected   if,   up   to the   time   of   acceptance   of   the   proposal,   any   event   or 27 circumstance   supervenes   to   make   it   inaccurate   or misleading. [Source : Halsbury’s Laws of England, Fourth Edition, Para  375, Vol.25 : Insurance] 43.  Sometimes   the   standard   of   duty   of   disclosure   imposed   on   the insured   could   make   the   insured   vulnerable   as   the   statements   in   the proposal   form   could   be   held   against   the   insured.   Conversely,   certain clauses  in the  policy  of  insurance  could  be interpreted  in light of the contra proferentem  rule as against the insurer. In order to seek specific information   from   the   insured,   the   proposal   form   must   have   specific questions so as obtain clarity as to the underlying risks in the policy, which are greater than the normal risks.   Contra Proferentem Rule 44.  The   Contra   Proferentem   Rule   has   an   ancient   genesis.   When words are to be construed, resulting in two alternative interpretations then, the interpretation which is against the person using or drafting the   words   or   expressions   which   have   given   rise   to   the   difficulty   in construction,   applies.   This   Rule   is   often   invoked   while   interpreting standard   form   contracts.   Such   contracts   heavily   comprise   of   forms with   printed   terms   which   are   invariably   used   for   the   same   kind   of contracts. Also, such contracts are harshly worded against individuals 28 and   not   read   and   understood   most   often,   resulting   in   grave   legal implications.   When   such   standard   form   contracts   ordinarily   contain exception   clauses,   they   are   invariably   construed   contra   proferentem rule  against the person who has drafted the same.  45.  Some   of   the   judgments   which   have   considered   the   contra proferentem  rule are referred to as under : a)  In   General   Assurance   Society   Ltd.,   v.   Chandmull Jain   ­ AIR  1966 SC 1644 , it was held that where there is  an  ambiguity   in  the   contract  of  insurance  or  doubt,  it has   to   be   construed   contra   proferentem   against   the Insurance Company.  b)  In   Delhi   Development   Authority   v.   Durga   Chand Kaushish  ­ AIR 1973 SC 2609 , it was observed:  "In   construing   a   document   one   must   have   regard, not to the presumed intention of the parties, but to the   meaning   of   the   words   they   have   used.   If   two interpretations   of   the   document   are   possible,   the one   which   would   give   effect   and   meaning   to   all   its parts   should   be   adopted   and   for   the   purpose,   the words creating uncertainty in the document can be ignored."  c)  Further,   in   Central   Bank   of   India   v.   Hartford   Fire Insurance Co. Ltd.  AIR 1965 SC 1288 , it was held:  29 "What is called the contra proferentem rule should be   applied   and   as   the   policy   was   in   a   standard form   contract   prepared   by   the   insurer   alone,   it should   be   interpreted   in   a   way   that   would   be favourable to the assured."  d)  In   Md.   Kamgarh   Shah   v.   Jagdish   Chandra   AIR  1960 SC 953 , it was observed that where there is an ambiguity it   is   the   duty   of   the   court   to   look   at   all   the   parts   of   the document   to   ascertain   what   was   really   intended   by   the parties.   But   even   here   the   rule   has   to   be   borne   in   mind that the document being the grantor's document it has to be   interpreted   strictly   against   him   and   in   favour   of   the grantee.  e)  In   United   India   Insurance   Co.   Ltd.   v.   Orient Treasures   (P)   (2016)   3   SCC   49   this   Court   quoted Halsbury’s laws of England (5th Ed. Vol. 60, Para 105) on the  Contra Proferentem  rule as under :  “Contra   proferentem   rule.­Where   there   is ambiguity   in   the   policy   the   court   will   apply   the contra   proferentem   rule.   Where   a   policy   is produced   by   the   insurers,   it   is   their   business   to see   that   precision   and   clarity   are   attained   and,   if they fail to do so, the ambiguity will be resolved by adopting   the   construction   favourable   to   the insured.   Similarly,   as   regards   language   which emanates   from   the   insured,   such   as   the   language used in answer to questions in the proposal or in a slip, a  construction favourable  to the insurers will prevail   if   the   insured   has   created   any   ambiguity. This   rule,   however,   only   becomes   operative   where the   words   are   truly   ambiguous;   it   is   a   Rule   for resolving  ambiguity  and it  cannot  be invoked with 30 a   view   to   creating   a   doubt.   Therefore,   where   the words   used   are   free   from   ambiguity   in   the   sense that,   fairly   and   reasonably   construed,   they   admit of only one meaning, the Rule has no application.”  f)  Learned   counsel   for   the   appellant   have   relied   upon Sushilaben  Indravadan  Gandhi   and  Ors.   v.   The   New India   Assurance   Co.   Ltd.   and   Ors.   (2021)   7   SCC   151 wherein   it   was   observed   that   any   exemption   of   liability clause   in   an   insurance   contract   must   be   construed,   in case of ambiguity,  contra proferentem  against the insurer. In   the   said   case   reliance   was   placed   on   Export   Credit Guarantee   Society   v.   Garg   Sons   International   (2014) 1 SCC 686  wherein this court held as under:  “The insured cannot claim anything more than what is covered by the insurance policy. "The terms of the contract   have   to   be   construed   strictly,   without altering the nature of the contract as the same may affect   the   interests   of   the   parties   adversely."   The clauses   of   an   insurance   policy   have   to   be   read   as they   are.   Consequently,   the   terms   of   the   insurance policy,   that   fix   the   responsibility   of   the   insurance company   must   also   be   read   strictly.   The   contract must be read as a whole and every attempt should be made to harmonise the terms thereof, keeping in mind   that   the   Rule   of   contra   proferentem   does   not apply in case of commercial contract, for the reason that   a   Clause   in   a   commercial   contract   is   bilateral and has mutually been agreed upon.”  46. Delving on the facts of the case and on consideration of     IMT­5 and IMT­16 of the comprehensive private car (B) policy with regard to 31 the   limitation   of   liability   clause,   it   was   observed   that   the   contra proferentem   rule applies in case of real ambiguity and if on a reading of the whole policy the meaning of the clauses of a contract are clear there is no room for the application of the doctrine. On the facts of the said   case,   the   appeal   was   allowed   by   holding   that   the   insurance company   was   liable   to   pay   the   entire   amount  claimed.   The   said   case arose   from   an   appeal   against   the   order   of   the   High   Court   of   Gujarat wherein the Court had directed that the liability of the insurer shall be limited   to   a   sum   of   Rs.   25,000/­   and   the   remaining   claim   amount shall be payable by the employer (hospital) of the deceased. Ambiguity arising   with   regard   to   the   interpretation   of   the   term   ‘employee’   as appearing in the limitation of liability clause in the insurance contract was   construed   contra   proferentem   against   the   insurance   company   by holding   that   the   deceased   was   not   an   employee   of   the   hospital   and that   therefore,   the   entire   liability   would   lie   upon   the   insurer.   This Court,   therefore,   required   the   insurer   therein   to   pay   the   entire   claim amount to the wife of the deceased.  47. MacGillivray   on   Insurance   Law   (9th   Ed.,   Sweet   and   Maxwell London, 1997 at p. 280) deals  with the rule of   Contra Proferentem   as under :  “The   contra   proferentem   Rule   of   construction   arises   only where   there   is   a   wording   employed   by   those   drafting   the Clause   which   leaves   the   court   unable   to   decide   by   ordinary 32 principles of interpretation which of two meanings is the right one. 'One must not use the Rule to create the ambiguity ­ one must find the ambiguity first.' The words should receive their ordinary and  natural  meaning  unless  that  is  displaced  by a real   ambiguity   either   appearing   on   the   face   of   the   policy   or, possibly,   by   extrinsic   evidence   of   surrounding circumstances.”  48. Colinvaux’s   Law   of   Insurance   (6th   Ed.,   1990   at   p.   42)   has elucidated on the said rule in the following words:  “Quite   apart   from   contradictory   clauses   in   policies, ambiguities are common in them and it is often very uncertain what the parties to them mean. In such cases the Rule is that the  policy, being  drafted  in language  chosen  by the  insurers, must   be   taken   most   strongly   against   them.   It   is   construed contra   proferentem,   against   those   who   offer   it.   In   a   doubtful case   the   turn   of   the   scale   ought   to   be   given   against   the speaker,   because   he   has   not   clearly   and   fully   expressed himself.   Nothing   is   easier   than   for   the   insurers   to   express themselves   in   plain   terms.   The   assured   cannot   put   his   own meaning upon a policy, but, where it is ambiguous, it is to be construed   in   the   sense   in   which   he   might   reasonably   have understood   it.   If   the   insurers   wish   to   escape   liability   under given   circumstances,   they   must   use   words   admitting   of   no possible doubt.”  49.  The   aforesaid   principles   could   be   applied   to   the   present   case having regard to  the nature of the policy  in question i.e. a mediclaim policy,   the   specific   queries   in   the   proposal   form   and   the   answers thereto   given   by   the   appellant   in   the   context   of   the   general   and specific clauses therein. 33 50. But   before   entering   upon   the   factual   controversy   in   the   instant case, it would be useful to discuss the relevant judgments cited at the Bar :   (i) Learned   Senior   Counsel   for   appellant   have   relied   upon the   following   judgments   in   support   of   the   claim   of   the appellant :­   a)   Satwant   Kaur   Sandhu   v.   New   India Assurance Co.  (2009) 8 SCC 316 :  In   the   said   case   the   husband   of   the   appellant therein   had   taken   a   mediclaim   policy   provided   by   the respondent insurer  therein for the  period from 7 th   May, 1990   to   6 th   May,   1991.   The   appellant   therein   suddenly fell   ill   and   was   admitted   to   a  hospital   in   Ludhiana  and thereafter   to   a   health   centre   in   Chennai   where   his condition deteriorated ultimately leading to his death on 26 th   December,   1990.   The   insurance   company   therein was   informed   about   his   death   and   a   claim   for reimbursement   was   made.   The   respondent   insurer therein   made   inquiries   from   Madras   Institute   of Nephrology   (Health   Centre)   and   obtained   a   certificate dated   6 th   May,   1992,   stating   that   the   deceased   was   a known   case   of   “chronic   renal   failure/diabetic 34 nephropathy”  and  that the complainant was on regular haemodialysis   at   his   place   leading   to   his   death.   The insurance   company   therein   repudiated   the   claim.   The core question considered by this Court in the said case was   whether   the   fact   that   the   policy   holder   was suffering  from  chronic  diabetes  and  renal   failure  at  the time   of   taking   out   the   mediclaim   policy   was   a   material fact and therefore, on account of non­disclosure of  this fact   in   the   proposal   form,   the   respondent   Insurance Company was justified in law in repudiating the claim of the appellant therein.   This   Court   dealt   with   the   concept   of   material   fact and observed at para 20 as under:   “20.  The  upshot  of  the  entire  discussion  is  that in   a   Contract   of   Insurance,   any   fact   which would   influence   the   mind   of   a   prudent   insurer in   deciding   whether   to   accept   or   not   to   accept the  risk is  a "material  fact". If  the  proposer has knowledge of such fact, he is obliged to disclose it particularly while  answering questions  in the proposal  form. Needless   to   emphasise   that   any inaccurate   answer   will   entitle   the   insurer   to repudiate   his   liability   because   there   is   clear presumption   that   any   information   sought   for   in the proposal form is material for the  purpose of entering into a Contract of Insurance.”  Ultimately this Court held as under:  “21.   Bearing   in   mind   the   aforestated   legal position,   we   may   advert   to   the   facts   in   hand. 35 As   noted   earlier,   the   proposal   form   contained the following two questions:   Details   of   illness   which   may   require treatment in the near future;  Details of treatment/surgical operation in the last two months.    Answers   given   by   the   proposer   to   the   two questions   were   "Sound   Health"   and   "Nil" respectively.   It   would   be   beyond   anybody's comprehension that the insured was not aware of   the   state   of   his   health   and   the   fact   that   he was   suffering   from   diabetes   as   also   chronic Renal   failure,   more   so   when   he   was   stated   to be on regular haemodialysis. There can hardly be   any   scope   for   doubt   that   the   information required   in   the   afore­   extracted   questions   was on   material   facts   and   answers   given   to   those questions   were   definitely   factors   which   would have   influenced   and   guided   the   respondent   ­ Insurance   Company   to   enter   into   the   Contract of Mediclaim Insurance with the insured.”  Learned   counsel   for   the   respondent   insurer   has also   relied   upon   Satwant   Kaur   Sandhu   supra   and has   emphasised   on   para   20   of   the   said   judgment extracted above.   It was observed that there was clear suppression of   material   facts   relating   to   the   health   of   the   insured and   that   therefore,   the   respondent   insurer   was   fully justified in repudiating the insurance contract. But the aforesaid   judgment   is   sought   to   be   distinguished   by learned counsel for appellant.  36 (b)   In   LIC of India v. Smt. G.M. Channabasemma (1991)   1   SCC   357,   it   was   observed   that   there   is   an obligation upon the assured to disclose all material facts which may be relevant to the insurer but after issuing a policy, the burden of proving that the insured had made false   representations   and   suppressed   material   facts   is on   the   insurer.   In   the   said   case,   it   was   held   that   the physician’s   statement  did  not lead  to  a  conclusion   that the   respondent   therein   was   influenced   by   a   serious disease for a long time. On consideration of the evidence led   by   the   parties   therein,   it   was   observed   that   the insurer   had   failed   to   prove   that   the   insured   was suffering   from   diabetes   or   tuberculosis   at   the   time   of filling   up   the   proposals   for   the   policies   or   that   he   had given any false answer in his statements or suppressed any material fact which he was under a duty to disclose. The   finding   of   the   Trial   Court   that   the   assured   had committed   fraud   on   the   insurer   while   taking   out   the policies was reversed and the appeal was allowed. (c)   Canara   Bank   v.   United   India   Insurance   Co. (2020)   3   SCC   455 ,   is   a   case   in   which   this   Court   held that   if   a   column   is   left   blank,   the   insurance   company 37 should   ask   the   insured   to   fill   up   the   column.   If   the insurance   company   while   accepting   the   proposal   form does   not   ask   the   insured   to   clarify   any   ambiguity   then the insurance company after accepting premium cannot urge   that   there   was   a   wrong   declaration   made   by   the insured.   Leaving   out   a   column   blank   does   not   mean that   there   was   a   misdescription   of   facts.   To   make   a contract void, the non­disclosure should be of some very material   fact.   Therefore,   the   insurer   therein   was directed   to   indemnify   the   insured   in   the   case.   The judgment   in   Satwant   Kaur   Sandhu   (supra)   was distinguished and held not applicable in this case.   d)   Hari Om Agarwal v. Oriental Insurance Co.   2007 (98)   DRJ   246,   is   a   decision   on   a   mediclaim   policy.   In the said case, it was held that the insured had suffered from   diabetes   as   well   as   hypertension   at   the   time   of submission of the proposal. The insured was advised to undergo   ECG   which   he   did.   Thereafter,   the   proposal was accepted and the cover note was issued. Clause 4.1 of   the   policy   therein   came   up   for   interpretation.   It   was observed that hypertension and diabetes could lead to a host   of   ailments   such   as   stroke,   cardiac   disease,   renal 38 failure,   liver   disorder,   depending   upon   various   factors. Such   ailments   can   equally   arise   in   non­diabetics   and those   without   hypertension.   Giving   a   contextual interpretation   to   clause   4.1   of   the   policy,   it   was observed   that   such   an   interpretation   was   necessary   to avoid rendering a medical cover meaningless. Hence the main   purpose   rule   was   pressed   into   service   by   holding that   clause   4.1   of   the   said   policy   could   not   be   used   to override the primary liability of the insurer.   (ii)  The   following   citations   were   relied   upon   by   learned counsel for respondent No. 1 in support of validity of the repudiation of the insurance claim:  a)   Reliance   Life   Insurance   v.   Rekhaben   Nareshbhai Rathod , (2019) 6 SCC 175,  is a  case where the insured therein,   while   seeking   a   life   insurance   policy   failed   to disclose   in   the   proposal   form   that   he   had   earlier obtained   another   insurance   cover   for   his   life,   two months   before   obtaining   the   policy   in   question.   The spouse   of   the   assured   therein   submitted   a   claim   under the   terms   of   the   policy   after   the   death   of   the   assured. The   insurance   company   repudiated   the   claim   on   the ground   of   non­disclosure   of   the   fact   that   insured   had 39 taken   out   another   policy   to   insure   his   life   before obtaining   the   policy   in   question.   The   State   Commission found   that   the   repudiation   of   claim   was   unjustified   as the omission of the insured to disclose a previous policy of   insurance   would   not   have   influenced   the   mind   of   a prudent   insurer.   The   National   Commission   affirmed   the findings   of   the   State   Commission.   In   an   appeal   before this Court, the decision of the National Commission was reversed   and   the   Court   allowed   the   claim   to   be repudiated by the insurer. It was held that the disclosure of the earlier cover was material to an assessment of the risk   which   was   being   undertaken   by   the   insurer.   The duty   of   full   disclosure   required   that   no   information   of substance   or   interest   to   the   insurer   be   omitted   or concealed.   b)   In   Life   Insurance   Corporation   of   India   v.   Manish Gupta , (2019) 11 SCC 371 , the respondent therein had obtained   a   mediclaim   policy   from   the   appellant   insurer. The   proposal   form   sought   disclosure   of   health   details and   medical   information   of   the   assured.   With   regard   to the   query   as   to   whether   the   proposer/assured   had suffered   from   any   “cardio­vascular   disease   e.g. 40 palpitations,   heart   attack,   stroke,   chest   pain,”   the assured   answered   in   the   negative.   The   assured underwent   a   mitral   valve   replacement   surgery.   A   claim for treatment expenses  was  made by the  hospital  where treatment   was   administered   and   the   said   claim   was repudiated   by   the   insurer   on   the   ground   of   non­ disclosure   of   pre­existing   cardiac   condition.   An   appeal filed   before   this   Court   was   allowed.   This   Court,   on consideration   of   documentary   material   placed   before   it found   that   the   discharge   card   of   the   assured   recorded his history of “rheumatic heart disease since childhood.” This Court therefore allowed the repudiation of claim by the insurer on the ground that the assured had failed to disclose, at the time of seeking the mediclaim   policy, that he   had   suffered   from   rheumatic   heart   disease   since childhood. 51.  We have also considered the following judgments : c)   In   Branch   Manager   Bajaj   Allianz   Life   Insurance Co.   v.   Dalbir   Kaur   ­   AIR   2020   SC   5210,   a   proposal form   was   submitted   to   the   appellant   therein   for   a   life insurance   policy   containing   questions   pertaining   to   the health and medical history of the proposer and required 41 a   specific   disclosure   as   to   whether   the   proposer   had undergone   any   treatment.   The   proposer   answered   the queries   in   the   negative.   Further   a   query   regarding specific   diseases   or   disorders   suffered   was   also responded to in the negative. A policy of insurance was issued by the insurer on 12 th  August, 2014, insuring the life of the proposer for a sum of Rs. 8.50 lakhs payable on   maturity   with   the   death   benefit  of   Rs.   17   lakhs.   On 12 th  September, 2014, the insured, Kulwant Singh, died giving   rise   to   a   claim   under   the   policy.   The   claim   was subjected   to   an   independent   investigation   and   the records   revealed   that   the   deceased   had   been   suffering from hepatitis C. The claim was repudiated giving rise to a consumer complaint which was allowed by the District Forum.   The   appeal   before   the   State   Forum   was   also dismissed,   so   also   by   the   National   Commission,   the revision   was   dismissed.   Being   aggrieved   the   insurance company   had   preferred   an   appeal   before   this   Court.   It was held that the investigation conducted by the insurer in the said case clearly indicated that the deceased was suffering   from   a   pre­existing   medical   condition   which was not disclosed to the insurer despite specific queries 42 relating   to   any   ailment,   hospitalisation   or   treatment undergone by the proposer in column 22 of the proposal form   therein.   Hence   the   judgment   of   the   Commission was   set   aside   but   since   the   claim   amount   was   paid   to the respondent, exercising jurisdiction under Article 142 of the Constitution it was directed that no recoveries be made by the respondent insurer therein.   In   the   aforesaid   judgment,   this   Court distinguished   Sulbha   Prakash   Motegaonkar   and Ors.   v.   Life   Insurance   Corporation   of   India ,   Civil Appeal No. 8245/2015   decided on 5 th   October, 2015, by   holding   that   in   the   said   case   the   assured   therein suffered   myocardial   infraction   and   succumbed   to   it. The   claim   was   repudiated   by   the   insurance   company on   the   ground   that  there   was   a   suppression   of   a   pre­ existing lumbar spondylitis. It was in this background that this Court held that the alleged concealment was of   such   a   nature   that   would   not   dis­entitle   the deceased from getting his life insured. In other words, the   pre­existing   ailment   was   clearly   unrelated   to   the cause of death.  43 52. On   a   consideration   of   the   aforesaid   judgments,   the   following principles would emerge: (i) There   is   a   duty   or   obligation   of   disclosure   by   the insured   regarding   any   material   fact   at   the   time   of making   the   proposal.   What   constitutes   a   material   fact would   depend   upon   the   nature   of   the   insurance   policy to   be   taken,   the   risk   to   be   covered,   as   well   as   the queries that are raised in the proposal form. (ii) What   may   be   a   material   fact   in   a   case   would   also depend   upon   the   health   and   medical   condition   of   the proposer. (iii) If specific queries are made in a proposal form then it is expected that specific answers are given by the insured who is bound by the duty to disclose all material facts. (iv) If   any   query   or   column   in  a  proposal   form  is  left  blank then the insurance company must ask the insured to fill it   up.   If   in   spite   of   any   column   being   left   blank,   the insurance   company   accepts   the   premium   and   issues   a policy, it cannot at a later stage, when a claim is made under   the   policy,   say   that   there   was   a   suppression   or non­disclosure of a material fact, and seek to repudiate the claim. 44 (v) The   insurance   company   has   the   right   to   seek   details regarding   medical   condition,   if   any,   of   the   proposer   by getting the proposer examined by one of its empanelled doctors.   If,   on   the   consideration   of   the   medical   report, the   insurance   company   is   satisfied   about   the   medical condition   of   the   proposer   and   that   there   is   no   risk   of pre­existing   illness,   and   on   such   satisfaction   it   has issued   the   policy,   it   cannot   thereafter,   contend   that there   was   a   possible   pre­existing   illness   or   sickness which   has   led   to   the   claim   being   made   by   the   insured and for that reason repudiate the claim. (vi) The insurer must be able to assess the likely risks that may   arise   from   the   status   of   health   and   existing disease, if any, disclosed by the insured in the proposal form   before   issuing   the   insurance   policy.   Once   the policy   has   been   issued   after   assessing   the   medical condition   of   the   insured,   the   insurer   cannot   repudiate the claim by citing an  existing medical  condition  which was   disclosed   by   the   insured   in   the   proposal   form, which condition has led to a particular risk in respect of which the claim has been made by the insured.  45 (vii) In   other   words,   a   prudent   insurer   has   to   gauge   the possible   risk   that   the   policy   would   have   to   cover   and accordingly   decide   to   either   accept   the   proposal   form and issue a policy or decline to do so. Such an exercise is dependant on the queries made in the proposal  form and   the   answer   to   the   said   queries   given   by   the proposer. 53. We shall now consider the facts of the present case. The relevant portion   of   proposal   form   for   the   overseas   mediclaim   policy­B   is extracted as under:   UNITED INDIA INSURANCE COMPANY LIMITED Regd. & Head Office United India House 24, Whites Road, CHENNAI­600 014 PROPOSAL FORM FOR OVERSEAS MEDICLAIM POLICY­B (Business & Holiday) (To be submitted in Original with 2 Copies) (Available to persons in the age group of 6 months to 70 years) IMPORTANT PLEASE   MAKE   SURE   YOU   READ   AND   FULLY   UNDERSTAND THIS   DOCUMENT   BEFORE   YOU   TRAVEL   FROM   THE REPUBLIC OF INDIA FAILURE   TO   FOLLOW   THE   INSTRUCTION   GIVEN   COULD RESULT   IN   REJECTION   OF   ANY   CLAIM   THAT   MIGHT   BE MADE THE   OVERSEAS   MEDICLAIM   POLICY   PROVIDES   INDEMNITY FOR   EXPENSES   NECESSARILY   INCURRED   FOR   IMMEDIATE TREATMENT   OF   ILLNESS,   DISEASES   CONTRACTED   OR INJURY   FIRST   SUSTAINED   (DURING   THE   PERIOD   OF INSURANCE   OF   OVERSEAS   TRAVEL   SUBJECT   TO   POLICY TERMS   &   CONDITIONS)   AND   IN   ADDITION   ALSO   PERSONAL ACCIDENT TOTAL  LOSS OF  CHECKED  BAGGAGE,  DELAY OF CHECKED   BAGGAGE,   LOSS   OF   PASSPORT   AND   PERSONAL LIABILITY COVERS (DURING THE PERIOD OF INSURANCE OF OVERSEAS   TRAVEL   SUBJECT   TO   POLICY   TERMS   & CONDITIONS). IN   THE   ABSENCE   OF   MEDICAL   REPORTS   AS   SPECIFIED   IN 46 ITEM   II   B   SUM   INSURED   WILL   STAND   REDUCED   TO   AN EQUIVALENT   AMOUNT   OF   US   $   10,000   IN   RESPECT   OF MEDICAL   EXPENSES   INCURRED   THROUGH   ILLNESS   OR DISEASE  ONLY,  SUBJECT   TO EXCLUSION  OF PRE­EXISTING DISEASE. THE   ATTENTION   OF   THE   PROPOSER   IS   DRAWN   TO   ITEM   II (MEDICAL   HISTORY)   OF   THE   PROPOSAL   FORM   ESPECIALLY IN   RELATION   TO   PREVIOUS   TREATMENT   FOR   ILLNESS   OR DISEASE   SUCH   AS   RENAL   DISORDERS,   OR   DISEASES CEREBRAL   OR   VASCULAR   STROKES,   HEART   AILMENT   OF ANY   KIND,   MALIGNANCY,   TUBERCULOSES,   ENCEPHALITIS, NEUROLOGICAL   DISORDERS,   GALL   BLADDER   DISORDER, ARTHRITIS   REQUIRING   SURGERY   AND   IF   ANY   TREATMENT HAS BEEN RECEIVED FOR ANY OF THE ABOVE DISORDERS AT   ANY   TIME   IN   THE   PAST,   SUCH   TREATMENT   MUST   BE DISCLOSED TO THE POLICY ISSUING OFFICE. NEITHER   THE   INSURERS   NOR   CLAIMS   SETTLING   AGENTS SHALL   BE   RESPONSIBLE   FOR   THE   AVAILABILITY,   QUALITY OR   RESULTS   OF   ANY   MEDICAL   TREATMENT   OR   THE FAILURE OF THE INSURED TO OBTAIN MEDICA TREATMENT. THE   PROPOSAL   FORM   SHOULD   BE   COMPLETED   TO   THE BEST   OF   YOUR   KNOWLEDGE   &   BELIEF   &   ALL   MATERIAL FACTS   SHOULD   BE   DISCLOSED   FAILURE   TO   DO   SO   MAY NULLIFY COVER UNDER THE POLICY ISSUED. NOTE:   Plan   A­1,   A­27,   A­3   (Worldwide   travel   excluding USA/Canada) Plan   B­1,   B­2,   B­3   &   B­4   (Worldwide   travel   including USA/Canada) Plan   E­1   &   E­2   (Corporate   Frequent   Travel   to   all   destinations including USA/Canada) IF a) The   proposer   is   travelling   to   USA   &/or   Canada   &   is above 40 years, OR b) The   proposer   is   travelling   to   any   other   country   and   is above 60 years, OR c) Answer to questions in II(A) reveal that the proposer had suffered   any   time   the   past   or   is   suffering   from   any disease/illness. The Proposal form should be accompanied with 1) ECG printout with   report   &   2)   fasting  blood   sugar   &   urine   sugar   urine   strip test report of any other medical report required by the company etc. along with the attached questionnaire II(B) to be completed &   signed   by   the   doctor   with   minimum   M.D.   qualification conducting   the   test.   In   the   absence   of   such   medical   tests   & reports   due   to   a   shortage   of   time   before   travel,   cover   may   still be   granted   subject   to   a   satisfactory   proposal   form   by   the   sum insured   under   policy,   in   respect   of   expenses   incurred   for   the treatment   of   illness   disease   shall   be   restricted   to   US   $   10,000 only,   which   shall   not   cover   the   cost   of   Medical   treatment   for pre­existing   disease.   In   case   of   accident   however   the   full   sum insured benefit would be available. 47 54.  The proposal form was submitted by the appellant on 15 th   May, 2009. The proposed date of departure of the appellant to USA was 19 th May, 2009.   As required, the proposal form was accompanied with: (a) ECG test printout with report, (b) fasting blood sugar and urine strip test report. The proposal form also stated : “In   the   absence   of   such   medical   tests   and   reports   due   to   a shortage of time before travel, cover may still be granted subject to   a   satisfactory   proposal   form   by   the   sum   assured   under   the policy,   in   respect   of   expenses   incurred   for   the   treatment   of illness,   disease   shall   be   restricted   to   US   10,000   Dollars   only which   shall   not   cover   the   cost   of   medical   treatment   for   pre­ existing   disease.   In   case   of   accident,   however,   the   full   sum   of insured benefit will be available.”  55.  Learned   counsel   for   the   insurer   contended   that   in   the   columns dealing with medical history ­ query no. 2 which reads,  “have you ever suffered   from   any   illness   or   disease   up   to   the   date   of   making   this proposal”   no   answer   was   given   by   the   appellant.   Hence,   there   was suppression  of  the   fact  that  the  appellant  was  suffering  from  a heart disease   for   which   he   was   prescribed   statins   and   the   said   fact   was material fact as it related to a pre­existing disease or illness which is excluded under the policy. In support of this submission, reliance was placed on the following clause:   “IMPORTANT Notwithstanding   anything   stated   in   the   policy   it   is   hereby   and agreed   that   all   claims   occasioned   by,   happening   through   or   in consequence   of   any   disease   which   is   existing   at   the   date   of commencement   of   risk,   whether   specifically   declared   or   not,   the proposal   form   completed   by   the   insured,   is   excluded   from   the scope of the policy.”   48 In   support   of   this   clause,   reliance   was   placed   on   clause   10   (b) (typed   as   11   (b)   in   Annexure   A­6.)   and   10   (c)   which   state   that   the policy was not designed to provide an indemnity in respect of medical services,   the   need   for   which   arises   out   of   a   pre­existing   condition   as defined   under   clause   10   (b).   A   pre­existing   condition   was   defined   to mean   “any  sickness  for   which  the  insured  person  had  sought  medical advice or had taken medical treatment in the preceding 10 months prior to the commencement of travel.”  56.   It   was   contended   that   there   was   non­disclosure   or   suppression of the fact that the appellant had been advised to take statins owing to a   cholesterol   problem,   which   is   a   risk­factor   for   cardiac   disease   and this   fact   was   not   disclosed   in   the   proposal   form   whereas   it   was mentioned to the doctor who treated the appellant in USA. Hence the repudiation of the policy was justified.   57.   We   have   considered   the   aforesaid   submissions   in   light   of   the relevant clauses in the proposal form and by taking into consideration the arguments of the learned Senior Counsel for the appellant.  58.   On   a   reading   of   the   queries   pertaining   to   medical   history   it   is noted as under:  49 (i) Query no. 1 which reads,   “are you in good health and free from physical  and  mental disease  and  infirmity?”   The answer given was  “yes.” This   indicates   the   current   status   of   health   at   the   time   of filling up of the proposal form. (ii)   On   the   other   hand,   query   no.   2   which   reads   “have   you ever   suffered   from   any   illness   or   disease   up   to   the   date   of making   this   proposal?”,   is   a   query   with   regard   to   the   past health condition of the insured. (iii) The above is discerned from  query no. 4 which reads, “have   you   ever   been   admitted   to   any   hospital,   nursing home/clinic for treatment or observation?”   (iv) Query no. 5 which reads,   “have you suffered from any illness   or   disease   or   had   an   accident   prior   to   the   first   day   of insurance?”   59. On a contextual and conjoint reading of the aforesaid queries it is evident   that   the   object   of   seeking   answers   from   a   proposer   to   the aforesaid   queries   was,   as   a   prudent   insurer   to   discern   whether   the proposer   had   any   pre­existing   condition   for   which   he   had   taken medical   advice   or   medical   treatment   in   the   12   months   preceding   the commencement   of   travel.   Any   disclosure   of   an   illness   or   disease suffered/diagnosed   in   12   months   preceding   the   commencement   of travel   would   indicate   a   pre­existing   condition   which   fact   may   lead   a prudent   insurer   not   to   provide   an   indemnity   in   respect   of   medical 50 services,   the   need   for   which   may   arise   during   the   term   of   the mediclaim policy or lead the insurer to reduce the scope and coverage of risk under the policy.  60.   In   the   instant   case,   since   the   appellant   herein   answered   query no.   1   in   the   affirmative   and   query   no.   4   and   5   in   the   negative   it implies   that   he   did   not   suffer   from   any   illness   or   disease   up   to   the date   of   making   his   proposal   apart   from   what   had   been   disclosed   by him,   namely   diabetes   mellitus­II.   The   respondent   insurer   being appraised   about   the   said   medical   condition   of   the   appellant,   issued policy   to   the   appellant   herein.   The   respondent   insurer   did   not consider the said medical condition of the appellant as a risk factor for any   possible   cardiac   ailment   during   the   term   of   the   policy   so   as   to decline acceptance of the proposal form and issuance of the mediclaim policy.     Also,   report   of   the   ECG   was   considered   by   one   of   the   panel doctors   of   respondent­insurer   and   having   found   the   same   to   be normal, the policy was issued to the appellant. 61. That apart, query no. 8 in the policy is worded in following terms:  “Please give details of any knowledge of any positive existence of any   ailment,   sickness   or   injury   which   may   require   medical attention whist on tour abroad.” The answer to the same was  “NIL.”     51 62.  In   support   of   the   aforesaid   answer,   the   submission   of   learned Senior Counsel along with learned counsel for appellant was that ECG report   and   blood   and   urine   test   reports   were   given   as   the   appellant had   knowledge   of   his   ailment,   namely,   diabetes   mellitus­II   and   the same   were   taken   into   consideration   favourably   by   the   insurer   as   the said   reports   showed   normal   results.   It   was   contended   by   learned Senior Counsel for the appellant that the appellant had no knowledge of  any  heart  ailment which  could   require  medical  attention  whilst  on tour abroad.  63.  It   was   further   submitted   that   the   appellant   was   on   statins   and the   same   was   prescribed   to   him   as   diabetes   mellitus­II   which   was disclosed   by   the   appellant   in   the   proposal   form   is   one   of   the   risk factors   for   cardiac   disease.   Thus,   in   order   to   reduce   the   risk   of   a cardiac   ailment   in   future,   statins   were   prescribed.   The   same   is   also prescribed   for   controlling   hyperlipidaemia   but   the   appellant   did   not suffer from any heart ailment or hyperlipidaemia. 64.  We   find   considerable   force   in   the   argument   made   on   behalf   of the appellant. This is because while diabetes mellitus­II is a risk factor for   a   cardiac   ailment   in   a   person,   it   is   not   a   hard   and   fast   rule   that every person having diabetes mellitus­II would necessarily suffer from a   cardiac   disease.   Conversely,   a   person   who   does   not   suffer   from 52 diabetes mellitus­II can also suffer from a cardiac ailment. Thus, what the appellant had knowledge of was the existence of diabetes mellitus­ II, for which he was under treatment. In order to disclose the status of the   said   disease   he   had   submitted   his   ECG   report,   blood   and   urine test   reports   which   showed   normal   results.   The   fact   that   ECG   report showed   normal   parameters   would   indicate   that   the   appellant   had   no cardiac  disease.  The  prescription   of  statins  to   the  appellant  was  only as a precaution to prevent a possible cardiac ailment from developing in   the   future   as   diabetes   mellitus­II   is   a   risk   factor   for   such   a disease.   But   by   that,   it   cannot   be   deduced   or   inferred   that   because the   appellant   had   a   cardiac   ailment   or   hyperlipidaemia,   he   was prescribed statins. 65.  Further, what was required to be disclosed in query no. 8 under the caption medical history was  “Knowledge of any positive existence of any ailment, sickness or injury which may require medical attention whist on tour abroad”   This   means   that   any   ailment,   sickness   or   injury   of   which   the proposer had positive knowledge of, and which may require imminent medical   attention   whilst   on   tour   abroad   and   during   the   term   of   the policy   had   to   be   disclosed.   If   the   proposer   had   no   knowledge   of   any ailment he had, obviously there could be no disclosure of any ailment or   sickness   which   would   require   medical   attention   whilst   on   tour 53 abroad.   In   fact,   the   aforesaid   query   has   also   to   be   considered   in   the context of the further declaration sought by the insurance company to the effect that the proposer was: (a)  not travelling against the advice of a physician, (b)  not on the waiting list of any medical treatment,  (c)  not   travelling   for   the   purpose   of   receiving   medical treatment, (d)  not   received   a   terminal   prognosis   for   a   medical condition   before   the   date   of   submitting   the   proposal form.  66.  Viewed   in   the   aforesaid   perspective,   it   is   held   that   the respondent   insurance   company   could   not   have   repudiated   the   policy on   the   ground   that   acute   myocardial   infraction   suffered   by   the appellant   on   landing   at   San   Francisco,   USA   was   a   “pre­existing   and related   complication”   which   was   excluded   under   the   policy.   The insurer   was   informed   about   the   pre­existing   condition   of   the appellant, namely, diabetes mallitus­II and it was for insurer to gauge a related complication under the policy as a prudent insurer and then issue   the   policy   when   satisfied.   In   the   absence   of   the   same,   the treatment   availed   by   the   appellant   for   acute   myocardial   infraction   in USA   could   not   have   been   termed   as   a   direct   offshoot   of hyperlipidaemia   and   diabetes   mellitus   so   as   to   be   labelled   as   a   pre­ existing  disease or illness which the appellant  suffered from  and had 54 not disclosed the same. At any rate, the appellant had in the proposal form disclosed that he was suffering from diabetes mellitus­II and for which the medical test reports were submitted along with the proposal form   which   were   considered   by   the   insurance   company   before   the policy was issued to the appellant. In fact, the appellant stated in his representation dated 16 th   November, 2009, against the repudiation of the policy that he was taking lipid­lowering medicines not because he was   suffering   from   hyperlipidaemia   but   as   it   was   customary   to   take such   medication   for   prevention   of   cardio­vascular   complications   in diabetics.   He   also   stated   that   he   had   informed   the   physician,   Dr. Jitendra Jain, who examined him prior to obtaining the policy, of the medicines he had been taking. Therefore, the insurance company was well aware of the fact that the insured was a diabetic and was taking all   necessary   medication   for   preventing   further   complications   and controlling  the  disease.  Hence  in   our  view,  there  was  no  suppression of any material fact by the appellant to the insurer.  67.  Further on the disclosures made by the appellant with regard to his   existing   disease,   namely   diabetes   mellitus­II,   the   insurance company considered the same and issued the policy in question to the appellant.   The   respondent   insurance   company   as   a   prudent   insurer considered the details given by the appellant in the proposal form and issued   the   policy.   The   insurance   company   did   not   think   that   the 55 medical and health condition of the appellant was such which did not warrant   issuance   of   a   mediclaim   policy.   The   insurance   company therefore   did   not   decline   the   proposal   of   the   assured   as   a   prudent insurer.  68.  Therefore, the respondents were not right in stating  that as per the terms and conditions of the policy “ all the complications arising out of   pre­existing   condition   is   not   payable .”   As   already   noted,   acute myocardial   infraction   can   occur   in   a   person   who   has   no   history   of diabetes   mellitus­II.   One   of   the   risk   factors   for   the   aforesaid   cardiac episode   is   diabetes   mellitus­II.   The   fact   that   the   appellant   had diabetes   mellitus­II   was   made   known   to   the   insurance   company. Therefore, it is observed that any complication which would arise from diabetes   mellitus­II   was   also   within   the   consideration   of   the   insurer. Despite   the   aforesaid   facts   regarding   the   medical   record   of   the insured,   the   insurance   company   decided   to   issue   the   policy   to   the appellant.  The aforesaid clause has to be read against the respondent insurer by applying the   contra proferentem   rule against it. Otherwise, the   very   contract   of   insurance   would   become   meaningless   in   the instant case. Hence, in our considered view, the respondent­insurance company was not right in repudiating the policy in question.  56 69.  The   object   of   seeking   a   mediclaim   policy   is   to   seek indemnification in respect of a sudden illness or sickness which is not expected   or   imminent   and   which   may   occur   overseas.   If   the   insured suffers a sudden sickness or ailment which is not expressly excluded under   the   policy,   a   duty   is   cast   on   the   insurer   to   indemnify   the appellant for the expenses incurred thereunder.   70.  Hence   in   the   instant   case,   the   repudiation   of   the   policy   by   the respondent insurance company was illegal and not in accordance with law.   Consequently,   the   appellant   is   entitled   to   be   indemnified   under the   policy.   In   view   of   the   aforesaid   discussion,   we   hold   that   the Commission   was   not   right   in   dismissing   the   complaint   filed   by   the appellant herein.     71.  The appeal is allowed in the following terms:  (i)  The   respondents   are   directed   to   indemnify   the   appellant regarding   the   expenses   incurred   by   him   towards   his   medical treatment within a period of one month from the date of receipt of   a   copy   of   this   judgment   with   interest   at   the   rate   of   6%   per annum   from   the   date   of   filing   the   claim   petition   before   the Commission till realisation.  (ii)  Since the expenses incurred by the appellant was in terms of   US   Dollars   and   the   claim   would   be   paid   in   terms   of   Indian 57 Rupees,   the   exchange   rate   as   it   existed   on   the   date   the   claim petition was filed by the appellant herein before the Commission or   at   Rs.45   INR,   whichever   is   lesser,   shall   be   reckoned   for   the purpose   of   determining   the   conversion   rate   of   US   Dollars   into Indian   Rupees   vide   Meenakshi   Saxena   &   Anr.   Vs.   ECGC Limited   (formerly   known   as   Export   Credit   Guarantee Corporation of India Limited)  & Anr.  – (2018) 7 SCC 479.   (iii)   The   appellant   is   also   entitled   to   Rs.   1,00,000/­   payable   by the respondents towards the cost of litigation.   ..……………………………………………….J [DR DHANANJAYA Y CHANDRACHUD] ………………………………………...J [B.V. NAGARATHNA] NEW DELHI; 6 th  DECEMBER, 2021.