IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8557 of 2006(R)
1. AMMINI.P.R., W/O.LATE
... Petitioner
Vs
1. LIFE INSURANCE CORPORATION OF INDIA,
... Respondent
2. THE SENIOR DIVISIONAL MANAGER,
3. THE BRANCH MANAGER,
For Petitioner :SRI.RENJITH THAMPAN
For Respondent :S.EASWARAN
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :07/10/2009
O R D E R
P.N.RAVINDRAN,J.
—————————————-
W.P.(C) No.8557 of 2006 – R
—————————————-
Dated 7th October, 2009
Judgment
Heard Sri.Ranjith Thampan, the learned counsel
appearing for the petitioner and Sri.S.Easwaran, the learned
counsel appearing for the Life Insurance Corporation of India.
2. The petitioner was an agent of the Life Insurance
Corporation of India for the past several years. By Ext.P4 order
dated 18.11.2005, her agency was terminated. Forfeiture of
the renewal commission was also ordered. The petitioner
thereupon filed Ext.P5 appeal. By Ext.P6 order passed on
6.1.2007, the first respondent rejected the appeal. The
petitioner thereafter filed W.P.(C) No.3591 of 2007 in this
Court. Pursuant to the directions therein, the second
respondent reconsidered the matter and thereafter passed
Ext.P7 order dated 26.2.2008. Ext.P7 is under challenge in this
writ petition.
2. Sri.S.Easwaran, the learned counsel appearing for the
Life Insurance Corporation of India submits that if the petitioner
W.P.(C) No.8557/2006 2
is aggrieved by Exts.P4 and P7 orders, she can file a memorial
before the Chairman of the Life Insurance Corporation of India
under Regulation No.24 of the LIC of India (Agent’s)
Regulations, 1972 and that if the petitioner files such a
memorial within one month from today, the Chairman of the
Life Insurance Corporation of India will consider the same and
pass orders thereon after affording the petitioner a reasonable
opportunity of being heard.
3. In the light of the said submission, I dispose of this writ
petition with the direction that in the event of the petitioner
filing a memorial under Regulation No.24 of the LIC of India
(Agent’s) Regulations, 1972 before the Chairman of the Life
Insurance Corporation of India within one month from today,
the Chairman of the Life Insurance Corporation of India shall
consider the same and pass orders thereon after affording the
petitioner a reasonable opportunity of being heard in person.
Final orders in the matter shall be passed within three months
from the date on which the petitioner moves the Chairman of
the Life Insurance Corporation of India. The Chairman shall
pass an order giving reasons in support of his conclusions and
W.P.(C) No.8557/2006 3
as soon as orders are passed, communicate a copy thereof to
the petitioner. The petitioner’s contentions on the merits are
kept open.
P.N.RAVINDRAN
Judge
vaa