High Court Kerala High Court

Shabu Sreedharan vs National Insurance Co. Ltd on 5 September, 2008

Kerala High Court
Shabu Sreedharan vs National Insurance Co. Ltd on 5 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30902 of 2006(D)


1. SHABU SREEDHARAN, S/O.N.SREEDHARAN,
                      ...  Petitioner

                        Vs



1. NATIONAL INSURANCE CO. LTD.,
                       ...       Respondent

2. THE REGIONAL MANAGER,

3. THE MANAGER,

                For Petitioner  :SRI.P.A.NOOR MUHAMMED

                For Respondent  :SRI.GEORGE CHERIAN (THIRUVALLA)

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :05/09/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                   W.P.(C) No.30902 OF 2006
               ---------------------------------------
          Dated this the 5th day of September, 2008.


                           J U D G M E N T

This writ petition is filed with the following prayer:

1. To issue a writ of mandamus or any other appropriate

writs, orders or direction commanding the respondents

to pay the petitioner forthwith the professional fee and

expenses demanded in Ext.P1 and P4 with interest.

In view of the intervening developments, in case the

petitioner has still any grievance left, he may either approach the

first respondent or workout the remedy before the Civil Court. In

the event of the petitioner approaching the Civil Court, the time

taken for prosecuting this writ petition shall stand excluded while

computing the period of limitation. This writ petition is

dismissed.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 30902 OF 2006

J U D G M E N T

05.09.2008