High Court Patna High Court - Orders

Yogendra Pandey &Amp; Anr vs The Life Insurance Corporation on 29 November, 2010

Patna High Court – Orders
Yogendra Pandey &Amp; Anr vs The Life Insurance Corporation on 29 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                          CWJC No.19368 of 2010
                   1. Yogendra Pandey son of Late Surendra Pandey,
                      Resident of Garkha Road, Nandlal Tola (in front of Dharam Nan
                      Soap Factory) Town and Police Station-Chapra Town, District-
                      Saran.
                   2. Sudhir Kumar Paswan, son of Yogendra Paswan,
                      Resident of Mohalla-Arya Nagar, Town and Police Station-Chapra,
                      District Saran at Chapra.
                                                                       ......Petitioners.

                                                   Versus
                   1. The Life Insurance Corporation of India, through its Chairman,
                      Mumbai, Maharashtra.
                   2. The Zonal Manager, L.I.C. of India, 'Jeevan Deep' Fraser Road,
                      Patna.
                   3. The Senior Divisional Manager, L.I.C. of India, Muzaffarpur
                      Division, Muzaffarpur.
                   4. The Branch Manager, L.I.C. Chapra Branch-I, Chapra, District-
                      Saran.
                                                                      ........Respondents.
                                                  --------

For the petitioners : Dr. Mayanand Jha & Mr. Anil Kumar Roy,
Advocates.

For the respondents : Mr. Umesh Prasad Singh, Senior Advocate.

Mr. Rajeev Ranjan Prasad, Advocate.

———-

02/ 29.11.2010 Heard learned counsel for the petitioners and learned

counsel for the respondents-Life Insurance Corporation and its

authorities.

2. This writ petition has been filed by two petitioners

challenging orders dated 19.04.2010 (Annexures-4 and 4/A) by

which the Senior Divisional Manager, Life Insurance Corporation

of India, Muzaffarpur Division, Muzaffarpur (respondent no.3)

terminated the respective agencies of petitioners nos. 1 and 2

forfeiting their renewal commission.

3. It transpires that both the petitioners have filed

separate appeals against the said orders and the memorandums of
-2-

appeals are annexed as Annexure- 6 series. The said appeals have

been filed under the specific provisions of Rule 22 of the Life

Insurance Corporation of India (Agents) Regulations, 1972.

4. Since the appeals as provided in law are pending

before the authorities concerned, this writ petition is disposed of

with a direction to the appellate authority, namely the Zonal

Manager, Life Insurance Corporation of India, East Central Zone,

Patna, to decide the appeals expeditiously in accordance with law,

preferably within a period of three months from the date of

receipt/production of a copy of this order.

5. If the petitioners want any interim relief, he may file

an appropriate application before the authority concerned which

shall be disposed of on its own merit immediately.

(S. N. Hussain, J.)

Sunil