High Court Kerala High Court

P.M. Thressiamma vs The Zonal Manager on 14 March, 2008

Kerala High Court
P.M. Thressiamma vs The Zonal Manager on 14 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9844 of 2004(V)


1. P.M. THRESSIAMMA, KOTTEPARAMPIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE ZONAL MANAGER, LIFE INSURANCE
                       ...       Respondent

2. THE SR.DIVISIONAL MANAGER,

3. THE BRANACH MANAGER, LIFE INSURANCE

                For Petitioner  :SRI.P.VIJAYAKUMAR

                For Respondent  :SRI.N.RAJAGOPALAN NAIR

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :14/03/2008

 O R D E R
                       KURIAN JOSEPH, J.
                --------------------------------------
                   W.P.(C).No. 9844 OF 2004
                --------------------------------------
           Dated this the 14th day of March, 2008.


                          J U D G M E N T

In the matter of disbursement of eligible benefits by way of

gratuity, petitioner has submitted Exhibit P3 before the second

respondent. There will be a direction to the second respondent/

competent respondent to look into Exhibit P3 and take

appropriate action thereon in accordance with law, with notice to

the petitioner, within a period of three months from the date of

production of a copy of this judgment.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp