/2022 INSC 0342/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.10671 of 2016  Narsingh Ispat Ltd. …..Appellant                                 Versus Oriental Insurance Company Ltd. & Anr.   …..Respondents J U D G M E N T Abhay S. Oka, J. 1. This is an appeal under Section 23 of the Consumer Protection Act,   1986.     The   appellant   has   challenged   the   judgment   and   order dated   18 th   October   2016   of   the   National   Consumer   Disputes Redressal   Commission   (for   short,   ‘the   Commission’).   By   the   said Judgment,   the   Commission   dismissed   the   Consumer   Complaint No.165 of 2012 filed by the appellant.  2. The   appellant   had   taken   Standard   Fire   and   Special   Perils Policy   from   the   respondent­insurance   company   for   the   period   from 28 th   June   2009   to   27 th   June   2010.     The   policy   was   in   respect   of Engineering Workshop and Plant at Village Khunti District Saraikela, Jharkhand.     The   total   sum   assured   was   Rs.26,00,00,000/­   under 1 different   headings.     The   appellant   paid   a   premium   of   Rs.2,20,462/­. According  to the  appellant,  the policy  covered the  loss caused to  the property of the appellant on account of fire, lightning, explosion, riots, strike etc. 3. The   appellant   lodged   a   claim   on   the   basis   of   the   said   policy, based on the incident of 23 rd   March 2010.   As per the claim made by the   appellant,   after   midnight   of   22 nd   March   2010,   about   50­60   anti­ social people with arms and ammunition entered the factory premises of   the   appellant   at   Village   Khunti,   District   Saraikela   in   Jharkhand. According to the appellant’s case, the mob demanded money and jobs for   local   people.     According   to   the   case   of   the   appellant,   substantial damage   was   caused   to   its   factory,   machinery   and   other   equipment. According to the appellant, the object of the incident was to terrorise the   management   of   the   appellant   and   workers   in   the   factory   by forcing them to pay a ransom to the miscreants.   A First Information Report   was   also   registered  at  the  instance   of  the  appellant  based  on the   said   incident.     The   appellant   lodged   a   regular   claim   with   the respondent   company   on   the   basis   of   the   policy.     According   to   the appellant’s   case,   a   surveyor   appointed   by   the   respondent­insurance company   carried   out   the   survey   and   assessed   the   loss   at Rs.89,43,422/­.     However ,   by  addressing  a  letter   on  21st  December 2010, the appellant claimed that the respondent­insurance company was liable to make an interim payment of Rs.1.5 crores. 2 4. By   the   letter   dated   23 rd   December   2010,   the   respondent­ insurance   company   repudiated   the   appellant’s   claim   by   placing reliance   on   the   Exclusion   Clause   in   the   policy   regarding   loss   or damage caused by the acts of terrorism.  Therefore, the appellant filed the   complaint   mentioned   above   before   the   Commission   complaining about   deficiency   in   the   service   offered   by   the   respondent­insurance company.     In   the   complaint,   a   prayer   was   made   for   the   grant   of monetary relief of Rs.1,51,35,780/­ on account of the loss suffered by the appellant.   A separate amount of Rs.25,00,000/­ was claimed on account   of   agony   and   harassment   caused   to   the   appellant   due   to illegal   repudiation   of   the   policy   by   the   respondent­insurance company.     The   appellant   claimed   interest   at   the   rate   of   18%   p.a   on the amounts mentioned above and cost amount of Rs.10,00,000/­. 5. By   the   impugned   judgment   and   order,   the   Commission   held that   because   of   the   “Terrorism   Damage   Exclusion   Warranty”   (for short,  ‘the  Exclusion   Clause’),  the  respondent  company   was  justified in   repudiating   the   claim   of   the   appellant   based   on   the   policy   of insurance.     It   was   held   that   the   damage   caused   to   the   factory   and equipment of the appellant was due to an act of terrorism. 6. For   the   sake   of   convenience,   we   are   reproducing   the   said Exclusion Clause, which reads thus:  “Terrorism Damage Exclusion Warranty : Notwithstanding any provision to the contrary within this 3 insurance   it   is   agreed   that   this   insurance   excludes   loss, damage  cost  or   expense   of   whatsoever   nature  directly  or indirectly caused by, resulting from or in connection with any   act   of   terrorism   regardless   of   any   other   cause   or event contributing concurrently or in any other sequence to the loss. For   the   purpose   of   this   endorsement   an   act   of terrorism   means   an   act,   including   but   not   limited   to the use of force or violence and/or the threat thereof, of   any   person   or   group(s)   of   persons   whether   acting alone   or   on   behalf   of   or   in   connection   with   any organization(s)   or   government(s),   committed   for political,   religious,   ideological   or   similar   purpose including   the   intention   to   influence   any   government and/or to put the public, or any section of the public in fear. The   warranty   also   excludes   loss,   damage,   cost   or expenses   of   whatsoever   nature   directly   or   indirectly caused   by,   resulting   from   or   in   connection   with   any action taken in controlling, preventing, suppressing or in any   way   relating   to   action   taken   in   respect  of   any   act   of terrorism.”                                      (emphasis added) 7. Shri   Santosh   Kumar,   the   learned   counsel   appearing   for   the appellant,   submitted   that   the   police   had   registered   a   First Information   Report   against   unknown   persons.   After   completing   the investigation,   the   police   filed   a   closure   report   recording   that   the accused   could   not   be   traced.     He   submitted   that   though   the respondent­insurance   company   relied   upon   the   Investigation   Report in the letter of repudiation, neither a copy thereof was supplied to the appellant   nor   was   it   produced   before   the   Commission.     He   pointed out   that   after   this   Court   issued   a   specific   direction,   a   copy   of   the 4 Investigation   Report   was   filed   on   record   by   the   respondent,   which records   that   it   was   not   conclusively   proved   that   Maoist   activists   or any such activists made the attack.   He submitted that on a conjoint reading   of   the   First   Information   Report,   closure   Report   filed   by   the police   and   Investigation   Report   submitted   by   the   Investigator appointed by  the respondent­insurance company, it is apparent that it   was   not   a   case   of   a   terrorist   act   within   the   meaning   of   the Exclusion Clause.  The learned counsel tried to rely upon the concept of   ‘terrorism’   under   various   enactments   such   as   the   Unlawful Activities   (Prevention)   Act,   1967   and   the   National   Investigation Agency   Act,   2006.     He   submitted   that   the   burden   was   on   the insurance company to prove that the Exclusion Clause was attracted in the facts of the case.  He submitted that if there was any ambiguity about   whether   the   Exclusion   Clause   was   attracted,   the   insurance contract will have to be construed in favour of the appellant­insurer. In support of this proposition, he relied upon a decision of this Court in the case of  National Insurance Co. Ltd.  v.  Ishar Das Madan Lal 1 . 8. The learned counsel appearing for the appellant submitted that even   according   to   the   report   of   the   surveyor   appointed   by   the respondent   company,   the   damage   caused   to   the   machinery   and equipment has been quantified at approximately Rs.89,00,000/­.   He submitted   that   by   setting   aside   the   impugned   judgment   and   order, 1 (2007) 4 SCC 105 5 the   respondent   company   may   be   directed   to   pay   a   sum   of Rs.89,00,000/­   to   the   appellant   along   with   interest,   and   the Commission may be directed to consider the case of the appellant for grant of additional amount based on the evidence on record. 9. Shri   Santosh   Paul,   the   learned   senior   counsel   appearing   for the   respondent­insurance   company,   invited   our   attention   to   the allegations   made   in   the   First   Information   Report   regarding   the incident   of   23 rd   March   2010.     He   submitted   that   the   fact   that   120 people   entered   the   factory   premises   of   the   appellant   along   with weapons and carried out large scale destruction shows that it was an act   of   terrorism   to   terrorise   the   workers   of   the   appellant   and   its management.     He   submitted   that   the   police   have   applied   Sections 147, 148, 149, 323, 307, 379, 427, 435 and 447 of the Indian Penal Code   read   with   Section   17   of   the   Criminal   Law   (Amendment)   Act, 1908 (for short, ‘the Amendment Act of 1908’).   He submitted that it was   a   case   of   unlawful   association   as   defined   in   Section   15   of   the Amendment   Act   of   1908.     He   submitted   that   under   Section   17 thereof,   the   unlawful   association   is   made   an   offence.     He   submitted that  the  very  fact  that  the  provisions  of  the  Amendment  Act of  1908 have   been   applied   shows   that   the   loss   caused   to   the   appellant   was due   to   a   terrorist   act.     He   submitted   that   the   burden   was   on   the appellant   to   show   that   liability   arises   under   the   said   policy.     He 6 submitted   that   the   appellant   failed   to   discharge   the   burden.     He would,   therefore,   submit   that   no   interference   is   called   for   with   the finding of the Commission. 10. We   have   given   a   careful   consideration   to   the   submissions   of the rival parties.  In its letter dated 23 rd  March 2010 addressed to the respondent,   the   version   of   the   appellant   of   the   incident   which occurred around 12:30 a.m. on 23 rd  March 2010 has been stated. The relevant part of the letter reads thus:  “With   reference   to   the   above   and   continuation   to   verbal information given to you over telephone, our submissions are as follows : Please  note  that  in  last midnight  12.30  A.M.  around  50­ 60 antisocial peoples with arm ammunitions entered into factory   premises   through   back   side   door   of   the   factory premises. Some   of   them   marched   towards   DG   Room   and   got   fired one DG and tried to destroy it. Some   of   them   moved   towards   control   room   of   blast furnace   and   damaged   control   system   of   Blast   Furnace available   in   control   room   and   beaten   the   men   working there. They   have   also   damaged   Security   room,   office   room   and computers available there. They   have   taken   away   around   15   Nos.   of   mobile   phone, walky   talky   sets   and   cash   found   in   drawer   of   factory office   premises,   materials   particularly   relating   to   PIG Irons. Company   people   informed   immediately   to   the   nearest police station over telephone. 7 Since blast furnace need continuous working and once it is cooled and to get it reheated it would have been cost to the   Company   for   Rs.30­45   lakhs   so   that   Co­operative Housing Society  Limited  people took  immediate  steps for damaged control in main blast furnace. You   are   requested   to   kindly   look   into   the   matter   very seriously and appoint Surveyors who can visit the site at the earliest possible manner.” In   the   subsequent   letter   dated   15 th   April   2010,   the   appellant   stated that   the   purpose   of   the   anti­social   persons   was   to   create   terror   so that the appellant would be forced to pay a ransom. We have already reproduced the Exclusion Clause, which defines the act of terrorism. Given   the   definition,   the   actions   can   be   termed   as   acts   of   terrorism provided the same are committed for political, religious, ideological or similar   purposes.   The   words   “similar   purposes”   will   have   to   be construed  ejusdem generis . 11. In the present case, the repudiation of the policy made by the respondent   is   based   on   the   Preliminary   Survey   Report,   Investigation Report   and   the   Final   Survey   Report.     The   Survey   Reports   cannot throw   any   light   on   the   question   whether   there   was   an   act   of terrorism.   The   Survey   Reports   do   not   record   any   factual   findings regarding   the   incidents   which   caused   the   loss.     Reliance   was   placed on the Investigation Report in the letter of repudiation.  A copy of the said   Report,   placed   on   record   along   with   I.A.   No.38075   of   2022, records   a   conclusion   drawn   by   the   Investigator   appointed   by   the 8 respondent   that   it   is   not   conclusively   proved   that   the   persons involved in the incident belonged to Maoist or similar groups. The FIR and Closure Report do not refer to acts of terrorism as defined under Exclusion Clause.   The Final Report (Closure Report)  shows that the police   had   registered   a   First   Information   Report   against   105 miscreants who could not be traced. 12. In paragraph 8 in the case of  Ishar Das Madan Lal 1 , this Court held thus:  “ 8.   However, there may be an express clause excluding the applicability   of   insurance   cover.     Wherever   such   an exclusionary clause is contained in a policy, it would be for   the   insurer   to   show   that   the   case   falls   within   the purview thereof.   In a case of ambiguity, it is trite, the contract   of   insurance   shall   be   construed   in   favour   of the   insured .     [See   United   India   Insurance   Co.   Ltd.   v. Pushpalaya Printers  (2004) 3 SCC 694,  Peacock Plywood (P) Ltd.   v.   Oriental   Insurance   Co.   Ltd.   (2006)   12   SCC   673   and United India Insurance Co. Ltd.  v.  Kiran Combers & Spinners (2007) 1 SCC 368]”                                     (emphasis added) 13. The respondent has not discharged the burden of bringing the case within the four corners of the Exclusion Clause.   When the policy itself defines the acts of terrorism in the Exclusion Clause, the terms of   the   policy   being   a   concluded   contract   will   govern   the   rights   and liabilities   of   the  parties.     Therefore,   the  parties   cannot  rely   upon   the definitions of ‘terrorism’ in various penal statutes since the Exclusion Clause contains an exhaustive definition of acts of terrorism. 9 14. Thus,   the   Commission   committed   an   error   by   applying   the Exclusion Clause.  Moreover, the policy specifically covers the damage to   the   insured’s   property   caused   by   violent   means.   We   are reproducing the relevant clause in that behalf : “V.  Riot Strike and Malicious Damage Loss   of   or   visible   physical   damage   or   destruction by   external   violent   means   directly   caused   to   the property insured  but excluding those caused by a) total   or   partical   ( sic )   cessation   of   work   or   the retardation or interruption or ( sic ) cessation or any process or operations or omissions of any kind. b) Permanent   or   temporary   dispossession   resulting from   confiscation,   commandeering,   requisition   or destruction   by   order   of   the   Government   or   any lawfully constituted Authority. c) Permanent   or   temporary   dispossession   of   any building   or   plant   or   unit   of   ( sic )   machinery resulting   from   the   unlawful   occupation   by   any person   of   such   building   or   plant   or   unit   or machinery or prevention of access to the same. d) Burglary,   housebreaking,   theft,   larceny   or   any such   attempt   or   any   omission   of   any   kind   of   any person   (whether   or   not   such   act   is   committed   in the course of a disturbance of public peace) in any malicious act. If   the   Company   alleges   that   the   loss/damage   is   not caused   by   any   malicious   act,   the   burden   of   proving   the contrary shall be upon the insured.” (emphasis added) The policy covers explicitly a liability arising out of the damage to the 10 property   of   the   insured   due   to   riots   or   the   use   of   violent   means. Hence,   the   decision   to   repudiate   the   policy   cannot   be   sustained. Under   the   insurance   policy,   there   are   different   limits   prescribed   for various acts covered by the policy.   In the impugned Judgment, it is noted   that   the   parties   had   filed   affidavits­in­lieu   of   evidence   before the   Commission.     An   adjudication   will   have   to   be   made   on   the quantum   of   the   amount   payable   to   the   appellant   after   appreciating the evidence on record, including the valuation reports.  However, the valuer   appointed   by   the   respondent­company   has   valued   the   loss caused   to   the   appellant   at   approximately   Rs.89,00,000/­.     We, therefore, propose to direct the respondent to deposit the said amount with   the   Commission   with   liberty   to   the   appellant   to   make   an application for withdrawal. 15. As there was no warrant for applying the Exclusion Clause, the impugned   judgment   and   order   will   have   to   be   set   aside,   and   by restoring   the   complaint   filed   by   the   appellant,   the   same   will   have   to be ordered to be heard by the Commission afresh. 16. Accordingly,   the   impugned   judgment   and   order   is   hereby   set aside.   Consumer   Complaint   No.165   of   2012   filed   by   the   appellant before the Commission is restored to the file. After allowing parties to lead   further   evidence,   the   Commission   shall   decide   the   complaint filed by the appellant in accordance with law and in the light of what 11 is   held   in   this   judgment.     The   Commission   is   requested   to   pass   an appropriate   final   order   on   the   remanded   complaint   within   four months   from  today.     We   make   it  clear  that  we  have  not  expressed   a definitive   opinion   on   the   quantum   of   the   amount   payable   to   the appellant   under   the   policy   of   insurance,   and   the   said   issue   is   left open for the decision of the Commission in accordance with law.    17. As   observed   earlier,   the   respondent   shall   deposit   the   sum   of Rs.89,00,000/­  in  the  Registry  of  the  Commission  within   one  month from   today   and   the   same   shall   be   deposited   in   the   interest­bearing account on auto renewal basis.   At the same time, the appellant will be at liberty to file an application for withdrawal of the amount before the Commission pending complaint.  If such an application is filed by the   appellant,   the   Commission   may   examine   on   its   own   merits   and decide the same in accordance with law.  18. Accordingly,   the   appeal   is   allowed   in   the   above   terms   with   no order as to costs. ………………………………..J. [AJAY RASTOGI] ………………………………..J.          [ABHAY S. OKA] New Delhi May 02, 2022. 12