Kerala High Court
The Ernakulam District … vs Union Of India on 18 January, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 34537 of 2002(J)
1. THE ERNAKULAM DISTRICT AUTORICKSHAW
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY ITS
... Respondent
2. THE GENERAL INSURANCE CORPORATION OF
3. THE TARIFF ADVISORY COMMITTEE,
4. THE INSURANCE REGULATORY AND
5. NEW INDIA ASSURANCE COMPANY LIMITED,
6. NATIONAL INSURANCE COMPANY LIMITED,
7. ORIENTAL INSURANCE COMPANY LIMITED
For Petitioner :SMT.K.NANDINI
For Respondent :SRI.K.L.NARASIMHAN, SC TAC/IR & DA
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :18/01/2008
O R D E R
KURIAN JOSEPH, J.
—————————————
O.P. No. 34537 OF 2002
—————————————
Dated this the 18th day of January, 2008.
J U D G M E N T
In the matter of payment of insurance premium, there is
already an interim order in C.M.P.No.58338/2002 dated
19.11.2002. This original petition is disposed of in terms of the
said interim order.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
O.P. No. 34537 OF 2002
J U D G M E N T
18.01.2008