High Court Kerala High Court

A.C.Chinnamma vs Life Insurance Corporation Of … on 7 October, 2010

Kerala High Court
A.C.Chinnamma vs Life Insurance Corporation Of … on 7 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26785 of 2009(P)


1. A.C.CHINNAMMA,
                      ...  Petitioner

                        Vs



1. LIFE INSURANCE CORPORATION OF INDIA
                       ...       Respondent

2. SENIOR DIVISIONAL MANAGER,

3. BRANCH MANAGER,

                For Petitioner  :SRI.O.V.RADHAKRISHNAN (SR.)

                For Respondent  :SRI.P.B.SAHASRANAMAN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/10/2010

 O R D E R
                      ANTONY DOMINIC, J.
             --------------------------------------------------
                 W.P.(C) NO.26785 OF 2009(P)
             --------------------------------------------------
            Dated this the 7th day of October, 2010

                          J U D G M E N T

Petitioner claims to be an agent of Vaikom branch of the first

respondent Corporation. In this writ petition, what is sought by

the petitioner is a direction to the respondent to pay the agency

commission due to her as per Exts.P6,P7 and P8. It is seen that

such a claim has been made by the petitioner before the 3rd

respondent under the cover of Ext.P5 representation and a

decision has not been taken by the 3rd respondent so far.

In that view of the above, the writ petition is disposed of

directing the 3rd respondent to decide on the claims of the

petitioner for commission as per Exts.P6 to P8 submitted under

the cover of Ext.P5 representation. This the 3rd respondent shall

do as expeditiously as possible and at any rate within 4 weeks

from the date of production of a copy of the judgment.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. /09
:2 :