High Court Kerala High Court

Usha M. Menon vs Union Of India Rep. By The Home on 18 July, 2008

Kerala High Court
Usha M. Menon vs Union Of India Rep. By The Home on 18 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2854 of 2004(M)


1. USHA M. MENON, MAYUR, XXIX/12,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA REP. BY THE HOME
                       ...       Respondent

2. HIGH COMMISSIONER OF SINGAPORE

3. M/S. ASSURANCE FOREIGNERS GARD

4. DIRECTOR, M/S. SINGA SHIP

5. STATE OF KERALA REP. BY

                For Petitioner  :SRI.A.K.ALEX

                For Respondent  :SRI.JOHN VARGHESE, SCGSC

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :18/07/2008

 O R D E R
                          KURIAN JOSEPH, J.
                ----------------------------------------------
                     W.P.(C) No.2854 of 2004
                ----------------------------------------------
                       Dated 18th July, 2008.
                            J U D G M E N T

The writ petition is filed mainly with the following

prayers :-

(i) “Issue a writ of mandamus or any other appropriate writ,
order or direction, directing the respondents 3 and 4 to consider
and dispose of Ext.P6.

(ii) issue a writ of mandamus or any other appropriate writ,
order or direction, directing the respondents 1 to 4 to consider
and dispose of Ext.P7.

(iii) issue a writ of mandamus or any other appropriate writ,
order or direction directing the 5th respondent to consider and
dispose of Ext.P8.”

The prayer is essentially for compensation as per the accident

insurance policy. The stand taken on the counter affidavit filed by

the third respondent is that the death of the petitioner’s husband

is natural death and it is not covered by the Insurance policy. In

view of the disputed facts, the remedy open to the petitioner is to

approach the civil court. Without prejudice to the liberty to the

petitioner to move the civil court, and making it clear that in the

event of such a remedy being pursued, the time taken for

prosecuting the writ petition shall stand excluded while computing

the period of limitation, this writ petition is dismissed.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.2854 of 2004

———————————————-

J U D G M E N T

Dated 18th July, 2008.