High Court Karnataka High Court

Smt Januma Bai vs The Manager on 22 August, 2008

Karnataka High Court
Smt Januma Bai vs The Manager on 22 August, 2008
Author: H.Billappa
IN THE HIGH come? OF    

CIRCUIT BENCHfi{i_'   %   "

PRE'~3ENMT %.7  %' . 
'FI-{E HONBLE MR. J'{J's'_i*I<":E H',.'12{:.,LAPF;fS. 'V  _
'...,,,/:--yfi)'1"\J'B " % a    ' -
THE HQNBLE ._1'V3\»:E%.i§EE1'\ivIVAVVSE GOWDA
DATED THIS  IZ3z*?§v§r'9A~'f;fi1'.'AUGUST 2008
 %   L No..§'9§?/2008

    
W] o;._Latc Ma1*1{)'i1ai;-- '
Aged £ib01';Et.j62 yaaim,

V 4 ;OCc:H0u$.::wife,
" '   i?;aich"ur' i.-hr()1igh her

 GPAA.P,K«:ishnamurthy,

 V _ "  ;E{.M_a1*;0har,

._ ".._R/'ts«."_iri,I'sIg5;8-11-182/46,

A  Panchaiiiukhi Nagar,

"Raich'u';--584 101. .. Petitioner

V' * r 4(B§sri P.S.Ma1i Patil for Petr).

 'End:

1.

The Manager,
LIC of India,
Branch Ofiicc,

Opp: Stadium,
Raichur-548 101.

2. The Zonal Manager,

South Central Zonal Ofiice,

LIC Of India, Jeevan B.ha_gya, ‘

Saifabad, A
Hyderabad-230 138. ‘ _ .’.-Respoligdents

This writ pé;ti::iorg+ meat: Articles 226 and
227 of i§1″aying to quash the
order. cié=,tedE’ fze-.1} g2I}VO7__14.pgese§i”‘in Appeal No. 1206/07

by t21€eVV.Srt,,é§:e ii; So far as it relates to non-

grant of interest Zfbfflaeiyf. iZ.%¥»¥’3’¥2OG8 until

realization vide %

This ‘egmieige-.VAA{)I1″” fer brders this day,
Ba;LA1=:PA,J_ made ‘the*– fo11ow’i:ag:;

A ORDER

mere :35 remedy provided under Sec.21 of

. o’:,¢$Lc..1*i9££i.j;Wv,rI_§f?:S’At’¢$cJI-io1:L V
.”f:h<?:,'Aet, me ';.§e*1:'it petition cannot be entertained.

A 99/

V

2. Accorciingly, the writ petition is as

not maintainabiq reserving liberty to

Judge

sd/-

Edge