NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO(S). 3893 OF 2013 KARNAVATI VENEERS PVT. LTD. ….APPELLANT(S) VERSUS NEW INDIA ASSURANCE  COMPANY LIMITED AND OTHERS ….RESPONDENT(S) J U D G M E N T Rastogi, J. 1. The   instant   appeal  is   directed   against  the  judgment   dated  3 rd September,   2012   passed   by   the   National   Consumer   Disputes Redressal Commission(hereinafter being referred to as the “National Commission”)   affirming   the   repudiation   claim   of   the   appellant   by letter dated 11 th  September, 2007. 1 2. The   facts   from   which   the   controversy   arises   are   that   the appellant­complainant   is   the   private   company   which   was   engaged in the manufacture of veneers from the woods.   The appellant took a standard fire and special perils policy(hereinafter being referred to as   the   “policy”)   from   the   respondent­The   New   India   Assurance Company Limited in the year 2001 which was renewed from time to time and the cover was renewed to the extent of Rs. 1,20,00,000/­ (Rupees   One   Crore   Twenty   Lakhs)   from   7 th   October,   2006   to   6 th October,   2007.     It   has   come   on   record   that   with   effect   from   11 th July, 2006, as per orders passed by Forest Department, the factory was   sealed   and   manufacturing   process   was   stopped.   Consequent upon that, the power was also disconnected from 18 th  August, 2006 having   no   manufacturing   activity   thereafter.     Unfortunately, devastating   fire   took   place   on   20 th   October,   2006   in   the   factory premises in which the appellant suffered huge loss.  In consequence thereto,   the   appellant   submitted   claim   under   the   policy   but   that came   to   be   repudiated   by   the   respondent   by   its   communication dated  11 th   September,  2007  on   the   premise   that   the   appellant  has 2 failed   to   submit   the   required   documents   which   is   in   breach   of condition no. 6(b) of the policy. 3. Letter   dated   11 th   September,   2007   pursuant   to   which   the claim   was   repudiated   by   the   respondent   Insurance   Company   is reproduced as under:­ “THE NEW INDIA ASSURANCE COMPANY LIMITED 214­217, AMARSINHJI SHOPPING MALL TOWER ROAD, HIMATNAGAR 383001 11 th  September 2007 WITHOUT PREJUDICE To M/S. Karnavati Veneers Pvt. Ltd. BY REGISTERED A.D. At: Village­Oran At & Po: Tajpur Kui N.H.8 Taluka Prantij Dist. Sabarkantha Dear Sirs, “Re: Policy no. 212103/11/06/11/00001152        Claim no: 212103/11/06/11/90000017 Dt. Of loss: 20.10.2006 With reference to the above claim we have to state that your claim for   damages   due   to   alleged   fire   occurred   in   the   factory   on 20.10.2006.   M/s. A.M. Patel Surveyors Pvt. Ltd. was appointed to assess the loss. M/s.  A.M.  Patel  Surveyors   Pvt.  Ltd.   had  written  several  letters  for the   compliance   for   the   requirements/clarifications/documents from  time  to time.    At  least  the  surveyors  released  their   report  on 01.06.2007   on   the   basis   of   available papers/documents/information. 3 We have also issued a final notice to you on 12.07.2007 to comply with   the   requirement/documents/information   asked   by   the surveyor   but   you   have   not   submitted   the documents/requirements/information   as   required   by   the surveyors. Surveyors have specifically mentioned in their reply  dt. 9 th   August 2007   that   they   are   not   satisfied   with   the   compliance   from   the insured’s end.  Non­submission of required documents is a breach of policy condition no. 6(b) of Standard Fire & Special Perils policy which reads as under: “The   Insured   shall  also   at   all   times   at   his   own  expenses   produce, procure   and   give   to   the   company   all   such   further   particulars, plans, specification books, vouchers, invoices, duplicates or copies thereof, documents, investigation reports(internal/external), proofs and information with respect to the claim and the origin and cause of the loss and the circumstances under which the loss or damage occurred,   and   any   matter   touching   the   liability   or   the   amount   of the liability of the company as may be reasonably required by or on behalf   of   the   company   together   with   a   declaration   on   oath   or   in other   legal   form   of   the   truth   of   the   claim   and   of   any   matters connected therewith.” Looking to the above facts the competent authority has decided to repudiate your claim which please note. Thanking you, Yours faithfully, BRANCH MANAGER CC TO; GANDHINAGAR DO CC TO: AHMEDABAD R.O.”   4. It   will   be   apposite   to   refer   at   this   stage   that   Surveyor   of   the respondent   Company,   on   instructions,   examined   the   loss/damage which   took   place   due   to   fire   on   20 th   October,   2006   and   after   a 4 physical   site   inspection   and   detailed   survey,   submitted   its   report dated   1 st   June,   2007   and   arrived   at   the   conclusion   that   the   total damage   which   the   appellant   has   suffered   for   the   fire   which   took place on 20 th  October, 2006 was for a total sum of Rs. 21,76,524/­. 5. The Surveyor’s report was not disputed by either of the party. Although   the   appellant   has   got   the   damages/loss   assessed   by   its own Surveyor who submitted his report on 16 th  October, 2007 after making spot verification in reference to fire which took place on 20 th October,   2006   and   assessed   the   damages   to   the   tune   of   Rs.86 Lakhs but as there was no evidence available with the appellant on record,   the   appellant   had   restricted   to   the   Surveyor’s   report appointed by the respondent Company who submitted its report on 1 st  June, 2007. 6. The   repudiation   was   challenged   by   the   appellant   by   filing   its claim   petition   before   the   Gujarat   State   Consumer   Disputes Redressal   Commission(hereinafter   being   referred   to   as   the   “State Commission”)   by   filing   of   a   Consumer   Complaint   No.   39   of   2007 that   came   to   be   dismissed   by   the   State   Commission   by   an   Order dated 16 th  January, 2012 on the premise that the appellant failed to 5 furnish   the   required   documents   as   desired   by   the   respondent Company and accordingly the claim has been rightly repudiated in terms of Clause 6(b) of the policy.   7. The   State   Commission   also   took   note   of   the   fact   that   the factory   was   at   the   edge   of   the   village   and   there   was   no   residential area around.  The theory of Diwali fire being the cause of the factory fire appears to be suspicious but no such suspicion in reference to the  fire which took place on 20 th   October, 2006 was ever  indicated by   the   Surveyor   appointed   by   the   respondent   Company   who submitted   its   report   dated   1 st   June,   2007   of   which   reference   has been made. 8. On   appeal   being   preferred   before   the   National   Commission, without   examining   the   material   on   record,   after   reiterating   the suspicion   observed   by   the   State   Commission,   the   National Commission   under   its   impugned   judgment   dated   3 rd   September, 2012 dismissed the appeal which is the subject matter of challenge in appeal before us. 9. Learned   counsel   for   the   appellant   submits   that   M/s.   A.M. Patel   Surveyors   Pvt.   Ltd.   was   appointed   by   the   respondent 6 Company   who   had   examined   in   extenso   the   loss/damage   which took place due to fire on 20 th   October, 2006, and proceeded on the basis   of   preliminary   survey   carried   out   on   21 st   October,   2006   and after   taking   into   consideration   the   physical   inspection   of   the   site and   the   material   available   on   record   made   an   assessment   of   the loss/damage   suffered   by   the   appellant   to   the   tune   of   Rs. 21,76,524/­   and   no   evidence   was   placed   even   by   the   respondent Company   in   rebuttal   to   question   the   finding   recorded   by   the Surveyor   in   its   report   dated   1 st   June,   2007.     In   the   given circumstances,   the   suspicion   which   was   recorded   by   the   State Commission in reference to the fire which took place on the day of Diwali on 20 th  October, 2006 in the factory premises was completely without any factual foundation. 10. Learned   counsel   further   submits   that   repudiation   has   taken place   on   the   premise   that   the   insured   has   failed   to   submit   the required   documents   which,   according   to   the   Company,   was   in breach   of   condition   no.   6(b)   of   the   policy   as   being  indicated   in   the order   of   letter   of   repudiation   dated   11 th   September,   2007   but   it   is unsustainable in law. 7 11. Per   contra,   learned   counsel   for   the   respondents,   while supporting the finding returned by the National Commission in the impugned   judgment   submits   that   indisputedly   from   the   material which   has   come   on   record,   on   the   directions   of   the   Court,   the factory   was   closed   on   11 th   July,   2006   and   consequent   upon   that, the power was disconnected on 18 th  August, 2006 and there was no manufacturing   at   the   time   when   fire   took   place   on   20 th   October, 2006 and just after 13 days of the commencement of the Insurance policy,   with   effect   from   7 th   October   2006,   fire   occurred   on   20 th October, 2006.   This made a  suspicion  which was  recorded by  the State   Commission   in   its   Order   and   affirmed   by   the   National Commission under  the impugned judgment.   Merely because there was a Surveyor’s report dated 1 st  June, 2007 who was appointed by the   respondent   Company   who   gave   a   report   that   the   loss   was suffered, in the given circumstances, the repudiation was valid and justified   and   after   being   affirmed   at   two   stages   needs   no interference of this Court. 12. We  have  heard   learned   counsel   for   the   parties   and  with   their assistance perused the material available on record. 8 13. It is not disputed that the appellant took fire insurance policy, in  the  first  instance  in 2001 and  has renewed it  from   time to time and   the   cover   risk   of   Rs.   1,20,00,000/­   was   renewed   from   7 th October, 2006 to 6 th  October 2007 and after its renewal, devastating fire   took   place   in   the   factory   on   20 th   October,   2006   in   which   the appellant suffered huge losses. 14. It   is   also   not   disputed   that   the   appellant   has   never   put   any claim in the last 6 to 7 years during the above period and when the policy   was   renewed   from   7 th   October,   2006   to   6 th   October,   2007, unfortunately, the devastating fire took place on 20 th  October, 2006 for unknown reasons. 15. It is also not disputed that M/s. A.M. Patel Surveyors Pvt. Ltd. which was appointed as a surveyor by the respondent Company has extensively   examined   the   site   physically   and   after   taking   into consideration   the   relevant   record   made   available   by   the   appellant (insured),   estimated   the   loss/damage   which   took   place   due   to   fire on   20 th   October,   2006   of   Rs.   21,76,524/­   and   the   respondent   has repudiated   the   claim   of   the   appellant   not   on   the   premise   that   the Surveyor’s   report   dated   1 st   July,   2007   is   not   acceptable   to   the 9 respondent   Company   but   on   account   of   non­submission   of   the required   documents   ­   which   was   a   breach   of   clause   6(b)   of   the policy   as   indicated   by   the   Company   in   its   repudiation   letter   dated 11 th  September, 2007. 16. In   our   considered   view,   invoking   condition   no.   6(b)   of   the policy   for   repudiation   dated   11 th   September,   2007   was unsustainable in law for the reason that clause 6(b) only desires to submit necessary document for the purpose of assessment of claim regarding   the   loss/damages   caused   due   to   the   fire   which   took place.  Whatever the material documents available with the insured were indisputedly made available to the Surveyor who has made its own   physical   inspection   in   reference   to   the   loss   which   took   place due   to   fire   on   20 th   October,   2006   and   submitted   its   report   on   1 st June,   2007.     Once   that   assessment   has   been   made   regarding   the loss/damage which took place due to fire dated 20 th   October, 2006 and that was not disputed by the respondent Company, repudiating the claim invoking clause 6(b) of the policy, in our considered view, was unfair and is not legally sustainable. 10 17. Consequently,   the   appeal   deserves   to   succeed   and   is accordingly allowed.  The order passed by the National Commission dated 3 rd  September, 2012 is set aside.  The respondent Company is directed to make the payment of Rs, 21,76,524/­ as assessed by the Surveyor along with interest @ 8% per annum from the date of the Surveyor’s   report   dated   1 st   June,   2007   to   the   appellant   until   its actual payment. 18. The respondent Company shall make necessary compliance of the Order of this Court within two months.  No costs. 19. Pending application(s), if any, shall stand disposed of. ……………………………J. (AJAY RASTOGI) ……………………………J. (C.T. RAVIKUMAR) NEW DELHI; FEBRUARY 09, 2023. 11