/2023 INSC 0538/ /2023 INSC 0437/ NON­REPORTABLE      IN THE SUPREME COURT OF INDIA    CIVIL APPELLATE JURISDICTION     CIVIL APPEAL NO.3673 OF 2015     M/s Super Label Mfg. Co.                 .…Appellant(s) Versus New India Assurance Company Limited….  Respondent(s) J U D G M E N T A.S. Bopanna, J.                  1. The   appellant   is   a   registered   partnership   firm engaged   in   the   business   of   printing   high   technology labels   used   as   adhesive   labels   mainly   by   Drug Manufacturers   and   Other   Companies   on   their   packing material.   In   order   to   carry   on   such   business,   the appellant   had   imported   highly   sophisticated   and   costly machinery and had installed the same in their premises. 1 Among   the   said   machinery   that   was   installed,   it   also included the ‘Aquaflex’ brand of machinery from  Canada and   ‘Gallus­Arsoma’   from   Switzerland,   which   are sophisticated   printing   machinery.   In   order   to   insure   the said   machinery   against   any   damage   and   loss,   the appellant had secured a ‘Standard Fire and Special Perils’ Policy from the respondent insurance company. The said policy  was for  a total cover  of Rs. 3,35,30,000/­ (Rupees Three   Crores   Thirty­Five   Lakhs   Thirty   Thousand   only) and was valid for the period 15.05.2003 to 30.08.2004.  2. When this was the position, as per the case of the appellant,   there   was   a   fire   mishap   in   the   factory   on 28.02.2004 at about 7.50 AM. The fire had damaged and destroyed   certain   portions  of  the   factory   which   included the   plant   and   machinery,   building,   raw   material   and finished   products.   The   appellant,   therefore,   invoked   the policy   and   filed   a   claim   with   the   respondent   insurance company   for   a   sum   of   Rs.3,02,75,000/­   (Rupees   Three Crores   Two   Lakh   Seventy­Five   Thousand   only).   The appellant   had   also   informed   M/s   Loss   Prevention 2 Association   of   India   Ltd.   and   requested   them   to undertake an investigation.  3. As   per   procedure   the   insurance   company appointed   a   surveyor,   M/s   Prabha   Associates,   Mumbai to   assess   the   loss.   The   said   surveyors   were   required   to submit a report in not more than six months as per the regulations   under   the   Insurance   Regulatory   and Development   Authority.     The   surveyor   conducted   the inspection   of   the   premises   several   times   and,   at   the instance of the surveyor, the appellant also called for an Engineer   from   the   manufacturers   in   Switzerland   to physically inspect the machine and to tender his opinion. In   this  regard,  the   appellant   had  also   to   incur  expenses of   about   Rs.4,86,665/­   (Rupees   Four   Lakh   Eighty­Six Thousand   Six   Hundred   Sixty­Five   only).   The   appellant contends,   though   the   surveyor   admitted   the   loss   to   the tune of Rs.1,81,35,810/­ (Rupees One Crore Eighty­One Lakhs   Thirty­Five   Thousand   Eight   Hundred   Ten   only) and the assessment of loss was enhanced further  based on   the   letter   dated   13.09.2004   and   07.10.2004,   on 3 submission   of   the   report   the   respondents   limited   the reimbursement   to   Rs.16,15,606/­   (Rupees   Sixteen   Lakh Fifteen Thousand Six Hundred and Six Only) by sending a   voucher   dated   16.05.2005.   The   appellant   declined   to accept the same and instead, filed a consumer complaint before   the   National   Consumer   Disputes   Redressal Commission   (for   short,   ‘NCDRC’)   claiming   a   sum   of Rs.5,20,91,724/­   (Rupees   Five   Crores   Twenty   Lakhs Ninety­One Thousand Seven Hundred Twenty­Four only) including   the   amount   of   Rs.2,26,61,376/­   (Rupees   Two Crores   Twenty­Six   Lakhs   Sixty­One   Thousand   Three Hundred   Seventy­Six   only)   which   was   the   amount assessed as a loss by  the surveyor  and also the interest payable to the various banks.  4. The   respondents   filed   their   written   statement disputing the claim put forth by the appellant. According to   the   respondent,   the   amount   of   Rs.16,15,606/­ (Rupees   Sixteen   Lakhs   Fifteen   Thousand   Six   Hundred and   Six   only)   offered   by   them   was   as   assessed   by   the surveyor,   and   as   such   the   same   would   be   the   full   and 4 final settlement of the claim by the appellant. It is alleged by the respondent that the appellant had not cooperated with   the   surveyors   at   the   time   of   the   assessment   being made   by   the   surveyor.   It   is   their   case   that   in   respect   of the   imported   machines,   the   local   representative   of   the manufacturers   were   unable   to   technically   prove   the damage   to   the   machinery   since   they   had   no   technical expertise   or   knowledge   to   attend   to   the   same.   The engineer of M/s Gallus who visited from abroad declared the machine to be a total loss based on the photographs and   had not stated categorically that the machine could not   be   repaired.   The   respondents   contended   that   the Engineer   could   not   explain   as   to   how   the   damage   had occurred   due   to   fire.   In   effect,   the   respondents   had disputed   the   reports   tendered   by   the   experts   but   had sought to rely on the report of the surveyor appointed by them and that of M/s. Material Technology Development Centre (for short, ‘MTDC’). In that context, they sought to justify   the   amount   of   Rs.16,19,209/­   (Rupees   Sixteen Lakhs   Nineteen   Thousand   Two   Hundred   and   Nine   only) 5 offered by them. Insofar as the claim and the assessment of   loss   to   the   extent   of   Rs.2,26,61,376/­   (Rupees   Two Crore   Twenty­Six   Lakhs   Sixty­One   Thousand   Three Hundred   and   Seventy­Six   only)   it   was   contended   that   it is unsubstantiated.  5. In   the  background   of   the   contentions,   the   NCDRC has   taken   into   consideration   the   surveyor’s   report   and based on the same has considered the aspect relating to the heavy rusting of the machinery and concentrated on as   to   whether   the   rusting   within   4   to   5   hours   is technically   feasible.   In   this   regard,   the   NCDRC   has referred   to   the   opinion   in   the   website   ‘Wikipedia’   with regard  to  corrosion,  as  explained  therein  and   has  based its decision on the same to arrive at the conclusion that the   rusting   to   the   machinery   had   taken   place   over   a number of years and not due to one incident of fire and the   water   sprayed   for   its   extinguishment.   In   that   view, the   NCDRC   has   not   given   credence   to   the   contention   of the  appellant  that  the surveyor  had earlier  assessed the loss at Rs.2,26,61,376/­ (Rupees Two Crores Twenty­Six 6 Lakhs   Sixty­One   Thousand   Three   Hundred   Seventy­Six only)   but   on   the   other   hand   accepted   the   contention   of the respondents that the appellant is entitled to the sum of   Rs.16,19,209/­   (Rupees   Sixteen   Lakhs   Nineteen Thousand   Two   Hundred   and   Nine   only)   as   offered   by them.   The NCDRC, therefore, disposed of the complaint through   its   order   dated  24.02.2015   limiting   the  relief  to the   said   sum   of   Rs.16,19,209/­   (Rupees   Sixteen   Lakhs Nineteen   Thousand   Two   Hundred   and   Nine   only)   with interest   at   12   per   cent   per   annum.   The   appellant therefore claiming to be aggrieved is before this Court in this appeal.  6. We   have   elaborately   heard   Mr.   Arunabh Chowdhury,   learned   senior   advocate   for   the   appellant and   Mr.   S.L.   Gupta,   learned   counsel   for   the   respondent and perused the appeal papers including the order dated 24.02.2015   passed   by   the   NCDRC   which   is   impugned herein.  7. At the outset, it is necessary to note that insofar as the   respondent   having   issued   the   ‘Standard   Fire   and 7 Special   Perils’   Policy   which   was   valid   for   the   period 15.05.2003   to   30.08.2004   covering   the   damages   up   to Rs.   3,35,30,000/­   (Rupees   Three   Crores   Thirty­Five Lakhs   Thirty   Thousand   only)   is   the   accepted   position. The   fact   that   during   the   validity   of   the   policy,   a   fire accident had occurred on 28.02.2004 is also undisputed. The   fire   being   the   cause   for   having   resulted   in   certain loss which is covered under the policy for reimbursement also   cannot   be   disputed.   The   very   fact   that   the respondents   have   quantified   the   loss   and   offered   to   pay the   sum   of   Rs.16,19,209/­   (Rupees   Sixteen   Lakhs Nineteen   Thousand   Two   Hundred   and   Nine   only)   which according to them was the loss/damage to the plant and machinery   and   other   articles   would   indicate   that   the only   issue   which   was   to   be   determined   by   the   NCDRC and   now   by   this   Court   is   with   regard   to   the   extent   of damage   caused   and   the   amount   of   compensation therefore,   to   be   paid   and   reimbursed   by   the   respondent insurance company under the policy, within the amount of coverage provided therein.  8 8. The   report   dated   28.03.2005   of   M/s   Prabha Associates,   the   surveyor   appointed   by   the   respondent insurance   company   shows   that   on   the   visit   made   on 28.02.2004,  it  records  that   the  fire  brigade  vehicles  had arrived at 8.15 A.M. and had doused the fire using water jets   till   10.30   A.M.   In   this   regard,   it   also   records   that water   was   sprayed   all   over   the   place   which   caused damage   to   the   machineries,   than   the   damage   that   was caused by the fire itself. The observation recorded by the surveyor   is   that   the   ‘Aquaflex’   printing   press   located below the cables was found affected. Further the ‘Gallus’ Printing   Machine,   ‘Spengler’   machine   and   A.V.   Flexo plate   counter   were   all   water   affected.   It   was   also observed  in  the   report  that   the  water   marks were  found on   all   the   machines   and   metal   rollers   on   ‘Gallus’   and ‘Aquaflex’   machine   which   was   rusted   due   to   the   water being   sprayed.   In   the   report,   it   was   also   indicated   that the   probable   cause   of   fire   is   short   circuit   and   it   was extinguished by the fire brigade by spraying water on all the machines located in the premises. It is observed that, 9 when   they   visited   the   premises,   all   the   iron   parts   were rusted   to   varying   degrees   with   regard   to   the   ‘Gallus’ machine   and   that   there   was   water   on   mechanical   and electric   parts   located   on   the   operations   side   of   the machine. The rear side of the machine was found intact. It   was   therefore   concluded   that   the   rusting   was   due   to the water being sprayed.  9. As   regards   ‘Aquaflex’   machine,   it   was   indicated that the machine was located very close to the source of fire   and   it   was   found   that   the   plastic   knobs   had   partly melted;   the   electrical   wirings   had   burnt   and   the   main control panel was void of water marks. Pursuant to such report there was an exchange of correspondence between the   appellant   and   the   surveyor   wherein   further   details were   furnished   relating   to   effort   made   by   the   appellant towards   the   restoration   of   the   machinery   and   M/s Graphic   Technology   Inc.   having   informed   the   appellant through   the   communication   dated   17.04.2004   that   the cost of repairing  the machine will exceed the reasonable limit and may not be able to guarantee optimum printing 10 quality   in   spite   of   repairs   as   the   metal   deformation   on the   main   frame   cannot   be   reverted.   The   very   opening   of the   machine   requiring   additional   parts   was   also highlighted.   It   is   in   that   background,   having   taken   note of   this   aspect   of   the   matter   the   surveyor   who   had   on 06.09.2004   made   an   assessment   of   Rs.1,81,35,810/­ (Rupees   One   Crores   Eighty­One   Lakhs   Thirty­Five Thousand   Eight   Hundred   Ten   only)   and   had   sent   for acceptance of the insured, namely the appellant so as to finalise   the   report,   on   further   exchange   of correspondence, the assessment of damage was revised.  10. The   respondent,   in   that   background,   also   sought for a report from the Loss Prevention Association of India Ltd.,   which   on   examination   by   visiting   the   site   on 12.03.2004   along   with   the   Divisional   Manager   and Development   Officer,   apart   from   suggesting   remedial measures had noted with regard to considering the bill of damage   to   the   electric   cables   etc.   It   was   noted   that   two printing   machines   were   found   partly   damaged   due   to heat, smoke and fire fighting water. But, observation was 11 however   made   that   heavy   rusting   was   technically   not feasible   within   the   time   span   of   4   to   5   hours   under conditions of fire and its extinguishment. The respondent therefore   taking   into   consideration   the   said   reports   had limited   the   reimbursement   to   the   extent   as   indicated above.  11. While taking note of this aspect, what is also to be kept   in   view   is   the   report   submitted   by   M/s Gallus/Heidelberg   India   Pvt.   Ltd.   pursuant   to   the   visit made   on   29.02.2004   within   a   few   hours   of   the   fire accident. The said report indicated that the machine was total   loss   and   not   repairable   with   reasonable   costs. Subsequently   the   Engineer   who   flew   from   Switzerland also   visited   the   site   on   05.10.2004.   As   per   the   report dated 06.10.2004, the machine was extensively damaged as a result of fire and could neither be switched on, nor be   overhauled/repaired   at   the   site.   He   was   also   of   the opinion that the machine would have to be dismantled in order   to   inspect   the   damage   and   if   any   replacement   is required   it   would   be   highly   expensive.   The   said   report 12 was no doubt available before the surveyor and surveyor had   raised   certain   queries   with   regard   to   the   print precision and as to why the repairs cannot be carried out in   India.   M/s   Heidelberg   India   Pvt.   Ltd.   submitted   its reply   on   05.01.2005   indicating   that   the   premises   was gutted by fire and the medium used to extinguish the fire was   water.   As   such   heavy   film   of   rust   had   formed   over the   heated   steel   component   like   plate   and   impression cylinders,   activation   mechanism,   machine   sliding surfaces,   bearings   at   various   locations   throughout   the length   and   breadth   of   the   press.   It   was   indicated   in technical   terms   with   regard   to   the   machine   not   being rectifiable. 12. As   noted   earlier,   the   respondent   had   also   secured reports   from   MTDC   subsequent   to   the   report   of   M/s Heidelberg.   MTDC   vide   its   report   dated   06.01.2005 observed   that   heavy   rusting   is   not   technically   feasible within the time span of 4 to 5 hours under conditions of fire and its extinguishment. It was indicated, technically they   could   not   confirm   significant   amount   of   rusting 13 within   4   to   5   hours   because   of   fire   and   its extinguishment as valid.  13. The   appellant   on   the   other   hand   sought   the assistance   of   Indian   Institute   of   Technology,   Powai   to secure  a  report  in   the  background  of   the  existing  report including that of MTDC. The IIT, Powai through its report dated   12.08.2006   observed   that   the   simulation   of   the conditions   to   test   the   feasibility   of   rusting   within   4   to   5 hours   was   not   proper   and   cannot   be   considered   as reliable.   The   report   of   MTDC   suggesting   that   rusting existed   prior   to   break   out   of   fire   was   commented   upon and was indicated that it was misinterpretation on their own   observations.     The   Indian   Institute   of   Technology (IIT),   Powai   in   their   report   had   also   indicated   that   the seven conditions necessary for rusting and corrosion did in   fact  exist.   In   that   light,   the   report   suggested   that  the rusting and corrosion of machine occurred on account of the   fire   accident.   It   was   suggested   that   the   surveyors report is not scientific and that it is inconclusive.  14 14. Having   noted   the   various   reports   that   had   been secured   at   various   stages,   insofar   as   the   fact   that   the assessment by a surveyor is a requirement to arrive at a conclusion   to   assess   the   loss   is   the   accepted   position. However, as against the report of the surveyor appointed by the insurance company  if there is any  other material on   record,   the   same   cannot   be   ignored   but   is   also required   to   be   noted   for   the   purpose   of   settlement   of claim.   In   this   regard,   learned   senior   counsel   for   the appellant   has   relied   on   the   decision   of   this   Court   in National   Insurance   Company   Ltd.   Vs.   Hareshwar Enterprises  (P) Ltd.  and Others   (2021) SCC  Online SC 628 wherein,  inter alia  it is observed as hereunder:­ “12.   In   the   said   decision,   it   is   no   doubt   held   that though   the   assessment   of   loss   by   an   approved surveyor   is   a   prerequisite   for   payment   or   settlement of   the   claim,   the   surveyor   report   is   not   the   last   and final word. It is not that sacrosanct that it cannot be departed from and it is not conclusive. The approved surveyor's   report   may   be   the   basis  or   foundation   for settlement of a claim by the insurer in respect of loss suffered   by   insured   but   such   report   is   neither binding   upon   the   insurer   nor   insured.   On   the   said proposition,   we   are   certain   that   there   can   be   no quarrel. The surveyor's report certainly can be taken note   as   a   piece   of   evidence   until   more   reliable evidence   is   brought   on   record   to   rebut   the   contents of the surveyor's report.” 15 15. In   that   background,   in   the   instant   facts   where   no oral   evidence   has   been   tendered   by   the   parties   and ultimately   the   consideration   is   based   on   the   reports which   are   available   on   record,   the   nature   of   the   reports and the manner in which the fire accident had occurred and   the   situation   leading   to   the   claim   is   to   be   assessed in   an   objective   manner   by   the   adjudicatory   forum.   In order   to   buttress   his   contentions   in   this   regard,   the learned senior counsel has referred to the decision in the case   of   New   India   Assurance   Company   Limited   Vs. Zuari Industries Limited and Others   (2009) 9 SCC 70 wherein this Court having referred to the earlier decision has arrived at the conclusion that the chain of events is to   be   taken   note   while   considering   the   claim   for damages.   In   this   regard,   it   is   stated   therein   as hereunder:­ “14.   Apparently   there   is   no   direct   decision   of   this Court   on   this   point   as   to   the   meaning   of   proximate cause, but  there  are  decisions of foreign courts,  and the   predominant   view   appears   to   be   that   the proximate cause is not the cause which is nearest in time   or   place   but   the   active   and   efficient   cause   that sets in motion a train or chain of events which brings about the ultimate result without the intervention of any other force working from an independent source. 16 16. Thus,   in   Lynn  Gas   and  Electric  Co.   v.   Meriden Fire   Insurance   Co.   the   Supreme   Court   of Massachusetts   was   concerned   with   a   case   where   a fire   occurred   in   the   wire   tower   of   the   plaintiff's building, through which the wires of electric lighting were carried from the building. The fire was speedily extinguished, without contact with other parts of the building and contents, and with slight damage to the tower   or   its   contents.   However,   in   a   part   of   the building remote from the fire and untouched thereby, there occurred a disruption by centrifugal force of the flywheel   of   the   engine   and   their   pulleys   connected therewith,   and   by   this   disruption   the   plaintiff's building   and   machinery   were   damaged   to   a   large extent. 17. It   was   held   in   Lynn   Gas   and   Electric   Co.   that the   proximate   cause   was   not   the   cause   nearest   in time or place, and it may operate through successive instruments, as an article at the end of a chain may be   moved   by   a   force   applied   to   the   other   end.   The question   always   is:   was   there   an   unbroken connection  between  the  wrongful  act   and the  injury, a continuous operation? In other words, did the facts constitute   a   continuous   succession   of   events,   so linked together as to make a natural whole, or there was   some   new   and   independent   cause   intervening between the wrong and the injury? 22.   In the present case, it is evident from the chain of events that the fire was the efficient and active cause of the damage. Had the fire not occurred, the damage also   would   not   have   occurred   and   there   was   no intervening agency which was an independent source of   the   damage.   Hence   we   cannot   agree   with   the conclusion of the surveyors that the fire was not the cause   of   the   damage   to   the   machinery   of   the claimant.   Moreover,   in   General   Assurance   Society Ltd.   v.   Chandmull   Jain     it   was   observed   by   a Constitution   Bench   of   this   Court   that   in   case   of ambiguity   in   a   contract   of   insurance   the   ambiguity should   be   resolved   in   favour   of   the   claimant   and against the insurance company.” 17 16. In the above backdrop, in the instant case we note that   the   entire   consideration   made   by   the   respondent before   admitting   only   a   portion   of   the   claim   and   the ultimate   consideration   made   by   the   NCDRC   appears   to be   on   the   narrow   issue   with   regard   to   the   corrosion   of the   machinery   and   in   that   regard   as   to   whether   the corrosion   can   happen   within   a   short   duration   of   4   to   5 hours. In our opinion, such consideration in the instant facts   was   misdirected   and   therefore   resulted   in   the wrong conclusion.  17. We   note   that   in   the   case   on   hand,   the   policy   in question   is   a   ‘Standard   Fire   and   Special   Perils’   Policy which   is   available   at   Annexures   P­2   to   P­5.   The   policy includes   the   coverage   in   respect   of   destruction   or damage due to fire, save the exceptions provided therein. The   fact   that   in   the   instant   case   the   fire   accident   had occurred   during   the   subsistence   of   the   policy   and   that such accident was accidental and had caused damage to the property of the appellants including to the machinery in question is not in dispute. The photographs relating to 18 the   machines   along   with   report   of   the   surveyor   would indicate that there is rusting on the machinery. The fact that the said machinery is highly sophisticated imported machinery   for   precision   printing   cannot   be   disputed.   In such situation, when, due to such accidental fire and to extinguish   such   fire   the   assistance   of   the   fire   brigade was called for and even as per the report of the surveyor the   fire   brigade   had   sprayed   water   and   such   other   fire extinguishing   material   over   the   machinery   which   was placed in the room which caught fire and the fire brigade has   made   effort   between   8.15   am   to   10.30   am,   the damage to the machinery has occurred. From the report of   the   experts   it   is   indicated   that   the   machinery   was beyond   repair   keeping   in   view   the   precision   work   to   be performed   with   the   said   machinery   and   there   was   no guarantee   that   even   if   an   attempt   is   made   to   repair   the same   after   opening   the   machine,   it   would   give   good results.  18. Per   contra   the   fact   remains   that   the   respondent has not tendered any evidence to indicate that the same 19 machinery   in   fact   is   being   used   by   the   appellants subsequent   to   the   fire   accident   either   in   the   same manner   in   which   it   was   being   used   prior   to   the   fire accident   or   being   used   after   repairs.   Further   except   for the   MTDC   assuming   that   the   corrosion   has   happened over   a   period   of   time,   all   other   reports   suggest   that   the corrosion   has   happened   due   to   the   spraying   of   water   to extinguish   the   fire.   The   fact   that   the   appellant   was   a going concern as on the date of the fire accident is not in dispute. Further, the surveyors report in any event does not   suggest   that   the   machineries   were   not   in   use   as   on the relevant date. On the other hand, the appellants had contended that the very same machines were being used for   printing   the   labels   immediately   prior   to   the   fire accident   and  there   was   no   complaint   with   regard   to  the quality   of   printed   labels   from   its   customers.   The respondents   have   not   placed   any   contrary   material   to controvert the said position. In such situation, we are of the   opinion   that   the   emphasis   in   a   fact   of   the   present nature   to   arrive   at   the   conclusion   as   to   whether   the 20 corrosion   could   happen   within   a   time   period   of   4   to   5 hours   and   in   that   regard,   the   NCDRC   considering   that aspect   based   only   on   the   definition   of   corrosion   in general terms is not justified.  19. In the overall assessment of the instant case, when the accidental fire on 28.02.2004 is the accepted position and  in the very  report of the surveyor  dated 28.03.2005 recording   the   nature   of   the   damage   to   the   machinery   is also   the   accepted   position,   a   narrow   construction   as made by the NCDRC is unacceptable. On the other hand, the   chain   of   events   will   lead   to   the   conclusion   the   fire accident has caused the damage.  20. If   that   be   the   position,   the   issue   would   be   with regard to the extent to which the claim of the appellant is required   to   be   accepted   and   the   respondent   be   directed to reimburse the same. In this regard, though the claim is made by the appellant for the sum of Rs.5,20,91,724/­ (Rupees Five Crores Twenty Lakhs Ninety­One Thousand Seven   Hundred   Twenty­Four   only),   the   learned   senior counsel   for   the   appellant   would   indicate   that   the 21 appellant   would   presently   limit   the   claim   to Rs.2,26,61,376/­   (Rupees   Two   Crores   Twenty­Six   Lakhs Sixty­One   Thousand   Three   Hundred   Seventy­Six   only). In that background, if the nature of assessment made by the   surveyor   at   the   first   instance   is   taken   into consideration,   the   amount   indicated   therein   was   in   a sum of Rs.1,81,35,810/­ (Rupees One Crores Eighty­One Lakhs   Thirty­Five   Thousand   Eight   Hundred   Ten   only). However   on   the   exchange   of   correspondence   between surveyor   and   the   appellant   who   brought   on   record additional   material   before   the   surveyor   to   indicate   that the machinery cannot be repaired, the amount assessed was   Rs.2,32,02,000/­   (Rupees   Two   Crores   Thirty   Two Lakhs Two Thousand only).  21. Therefore,   if   all   these   aspects   are   taken   into consideration,   the   claim   limited   by   the   appellant   at   this juncture is the actual loss suffered by the appellant. We are   therefore   of   the  opinion   that  the   appellant   would  be entitled  to  the amount  of Rs.2,26,61,376/­ (Rupees Two Crores   Twenty­Six   Lakhs   Sixty­One   Thousand   Three 22 Hundred   Seventy­Six   only)   minus   the   sum   of Rs.16,19,209/­   (Rupees   Sixteen   Lakhs   Nineteen Thousand Two Hundred and Nine only) which was earlier offered   by   the   Insurance   Company   and   was   received without   prejudice   during   the   pendency   of   the proceedings, with  interest if any  that  has been  received. The   balance   amount   of   Rs.   2,10,42,167/­   (Rupees   Two Crores   Ten   Lakhs   Forty­Two   Thousand   One   Hundred Sixty­Seven   only)   shall   be   payable   by   the   respondent with   interest   at   6   per   cent   per   annum   from   the   date   of the complaint filed before the NCDRC. The same shall be paid within 8 weeks from the date of receipt of a copy of this judgment. 22. The appeal is accordingly allowed in part. 23. Pending application, if any, stands disposed of. …………….…………….J. (A.S. BOPANNA)         ….……………………….J.                                             (DIPANKAR DATTA) New Delhi; May 16, 2023 23