Kerala High Court
Abdul Gafoor vs Union Of India on 29 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 19893 of 2002(R)
1. ABDUL GAFOOR, POOVATHUMKADAVIL HOUSE,
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY ITS
... Respondent
2. THE GENERAL INSURANCE CORPORATION OF
3. THE TARIFF ADVISORY COMMITTEE,
4. THE INSURANCE REGULATORY AND
5. THE ORIENTAL INSURANCE COMPANY LTD.,
For Petitioner :SRI.P.RAVINDRAN (SR.)
For Respondent :SRI.K.R.RAJKUMAR, ADDL.CGSC
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :29/07/2009
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
O.P. No.19893 of 2002
....................................................................
Dated this the 29th day of July, 2009.
JUDGMENT
What is challenged is increase in Insurance tariff. I am told that
connected cases are already dismissed. In any case O.P. filed in 2002 has
become infructuous because there was no stay against tariff increase. If
petitioner has grievance against current tariff, petitioner is free to challenge
the same. The O.P. is accordingly dismissed.
C.N.RAMACHANDRAN NAIR
Judge
pms