IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32136 of 2006(A)
1. P.K.ABDULLA, S/O.ABOOBACKER,
... Petitioner
Vs
1. THE UNITED INDIA INSURANCE COMPANY LTD.,
... Respondent
2. THE MANAGER,
3. THE SAKTHI FINANCE LTD.,
For Petitioner :SRI.T.K.AJITH KUMAR
For Respondent :SMT.P.K.SANTHAMMA
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/08/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.32136 of 2006
-----------------------------------------
Dated this the 29th day of August, 2008
JUDGMENT
The writ petition is filed with the following prayer:-
a) Issue a writ of mandamus or any other
appropriate writ, order or direction directing the 1st
respondent to issue a duplicate copy of the Insurance
Policy and Certificate of the vehicle bearing registration
No.KL-10/C 4311 with Chassis Number 359 350 AVQ
102469 and Engine Number 697 D 28 AVQ 103012 for
the period from 4-11-1995 to 3-11-1996.
It is for the petitioner to approach the first respondent by way of
an appropriate representation in which case appropriate action in
accordance with law in the matter will be taken within another
three months. The petitioner will also produce a copy of the
judgment along with a copy of the writ petition before the first
respondent.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.32136 of 2006
———————————–
JUDGMENT
29th August, 2008