1
IR' THE HIGH coum or KARNATAKA AT BANGAIARE
mmn 11:13 THE W DAY ore' JUNE, 2099* » ,
mmm: . % ii
THE Horrnm am. .ms'm:E s An:}tJ;, re,..gx."iE;Ei§ J}
W21'? Peiit:'{.m Na 9923 ¢f:.:2s309A rs?-mi." 9 V' '
EETWEEN:
1 SM'? SUSHEELA ASHOK }£IJBéAVR.
JADHAV ALIAS DEEPA _V
W,/O LATE ASHOK KUMAR ,;A':;2--;~1g'av "
AGED 40 YEARS ' , . " "
2 SMTSLICHITRA " ._ 'V
D/O LATE Asaox KUM?§RJADH5;V -
w/0\.aN0_meA1§:
AGED 24_Y«.E£-.f:€=S .. "
3 KUM «.
D,!Q«-LATE' ASH'U:£«IV KUMAR JA;E>:~:Av
3:633 22['3*§:§J-:S'i..V _ -
4 SRf'«P2?ASHAPf??f'
350 MP3 ASHOKAKEL 22:2 JADHAV
AGED 2e.wzs:ARs:~:_
5 ~%;LrLé';2C3NIvA*'x";::. _____
--. "/s:i'm"ry: ASHOK KUMAR JADHAV
' v .. gage. 13_YE.%.RS
,_;'£LL"AF_<E__RESIBING AT
A e:,x<3 \.{'IN£7fi3NAIK
<::_'z~«z=.;':_:a;~3g, em MAIN,
E9'--'%.I::§Lf.}{LI'i, NA(}!§ImsroNAL.MANAGErea.._ .. V g
THE ORIENTAL :NsLrRANc.:«; COMP mg?» '
IJJIVISIQNAL OFFICE AT --
SHANBAC3 CHAMB--.E*;'I?8 3 A _
4m FLOOR', KIRLQSKAR :QO;§D" ,
BELGAUM-590 902% ' 1 "
4 THE BRANCH MA3$E£££"3E§%" " 1 ..
THE 0R;.,n;mf,AL 1N$LI:2A.p§cE,c~oj;sA? 131)
M¥_IDH_Q.L B.§":ANC.H;. 25'!' FLOO}?, "" "
WsHw.ANAT%:- 'fef:,AZé¥;~..L::?KP:.IR'RCAD.
:=wD:~1;3Li,_ ' ' '_
£?.A€%ALKOT '1;7i:I:§:~:'I*1*~AYAB:,1::V.f;'::> L.4a:*E SR}. ASHOK KUMAR JADHA'v'~SF2 No. 450755?
"-..:":~:.._T. FAv[f<:1_J_z:: 3-:11é_*..~ THE FETITIONERS. BY CONSIDERING AND
:é:$:'~"s:z\%c;-'7i'::;:>.%%*:=' $35: E?EPRESENTA'I'§ONS ANX-E. G {is K DT.
12306/zgas"02,o9.200s AND 0331,2004 RESPECLTIVELY AND
THIS PE'I'I'I'IO§-I CGMING: ON FOR PRELIMINARY HEARING.
" 'E?' GROLYP. THIS may THE COURT MADE THE F'OLLOWING:~
3
ORDER
Petitioner No.1 is the wife and petitiancr my 5
are Children of Sri. Ashe}: Kumar Jadha*-.2?
Kumar Jadhav had bean s;rgr}ci:’1g. as ‘
Officer’ with M/3. Oriental Insufant-5: A’Com§a113: A.
Sri. Ashok Kumar Jadhav ‘ri.ismis€e€i’~~frL?IBCa$éi%Iice 0:1
16. 12.2002. He died m'”:.__l9.5;’i2{“}«;f,;{:%§. fi”I1§: pétiusnérs filed a
representation as per refiral benefits
from tha .. Kile tieatfl at’ Sri.
Ashok I’ffpI’@S€I1tatiO1’1 has not
been have filed this writ
pet1t1onVVV”f<%f–2{ the rsspondsnts to
consider the
~» I h§1i¢*:2'£§%éard learned counsel for the parities.
3. on record clearly disciases that the
– ‘«4.__Vpt2tit19:ir21j?$’ have filsci a represeatatien 33 per Annexure-K
VA certain benefits on account of the death of
-.S:£’i;%Ashok Kumar Jadhav. There is no reason. why
‘A ” ~ “i’!E3S§£)i1d€I1£ N92 gharuld fiat consider the $31136. Therefore,
I
E313
<2
AN».
I
4
“{ ciirerct respendent N92 to consider the repreéantation
(Ar1I1<=:xure«-K} in accardance with Law svith§..:":._ 01'
eiwt weeks fret:-m the date of raceipt of 'r’efK
order to respandent N932 It is
harcby clarified ttxatzjifiiiis £§i;§i§f : u{>f A$3£: understood
as expressing the Inatter one
way at the ispased of. No costs.
Jucifii