High Court Karnataka High Court

Smt Nirmala vs The Divisional Manager Life … on 23 September, 2008

Karnataka High Court
Smt Nirmala vs The Divisional Manager Life … on 23 September, 2008
Author: A.S.Bopanna
-van II-I1-riaoil Var: I-u-unit:-'11:-|I\r\ IIISJII \o\.I\)l\I \JF' I\I'\lKIVI'\If'\I\5'\ "IL?"     

IN THE HIGH COURT 013'   = '

CIRCUIT BENCH A'P.(}1JL} 3.)§R"€3E?x"   

DATED THIS THE 23R» DAY'OF'SE15r§«;1»:i3EjRV%2«:io8%L

B-E'V.:F'ORE."  V.  %
THE HoN'BL£ MR,o-o'[Vi$TiGE A. S;BoPANNA

w.P. Na; '.5 RES)

S1nt.NiI1nVai9,:".;_.»   ~ _ 

W / -:1.' iata.  Ra  '

Age, abo11t'4-'3'  _  -  _ - I

R]  __   

Taiuk£:Iurm1aha'£3,. . V " .

Bidar I.)i$1:I"1:t._f.    PETFFIONER

 *  _   av ];5ésai,"'Adv.)

   Divisional Manager,
" .__13'-,ifc Imurance Corporation of India,
Raichur Division, Raichur.

  The Manager,

Life Insurance Corporation of India,
Basava Kalyana Branch,
Basavakaiyan, Bidar District.

J2

n
R



-1-1011-I I ii?!

d
OURT OF KARNATAKA HIGH C
. .....__..,_. ur :\HIu\u-\lAI\A Hum count or KARNATAKA HIGH COUR1' or KARNMAKA HIGH C

3. The Branch Manager,
State Bank of India,
Chitguppa Branch,
Chifguppa.

Taluk Humnabad,
Bidar District.

(By Sri K V Bakshi, Adv.:__io: R182-.    
Sri Manavendia Reddy,_"A.dv. for  "

This W.P is  {Hider 226 and 227 of the
Constitution of India,  to qiiafih the 6Ild0I'S<'31B<'3I1t
dated 23.4.2005 vide ._VAn_ne%;x1--i1*e41'§3..' jViS'SLlCd by the 285
respondent and  :,the'««.respoz';2dents to pay jointly

and severafgwto the petitioner” by–~-considering the death
spect of policy
;, 8 (Each policy insured
rxgsvitll all other consequential

claim snbmiiteé by: ._tj.he_ petition.ers in re
No.66 1 233154 émd 1233 15
amount “Rs; se,ooarga1o
ben’efits.s’ so .

This xarpnecomgggtotsn,tm{ pi~e1im:’na:y hearing in ‘B’

group this day~,_Vti1eVCou1$ naade the following-

,.,’I”‘}.’1e_ is before this Court seeking for

‘:”‘v,,__w_issue’ to quash the endorsement
_ which is impugned at Annexure-E to

Further a mandamus is also sought for by
goeafittoner to direct the respondents to pay jointly
to the petitioner, by considering the death

..-claim submitted by the petitioner in respect of policy

No.66 I288 154 and 66 1288 158.

is

_

o Io\r|

. -……A.V_u\V_: vi I\HnHH!HlV~\ |”‘EiI.7’H LUURT OF KARNATAKA HIGH COURT OF KARNATAKA I-%§G!-I COURT OF KARNATAKA HIGH CC

Fomm and the same in any event cannotéin

of with libaty to approach V’

as to costs.

Bkm.