Karnataka High Court
Ms K L Sindhu vs The Life Insurance Corporation Of … on 9 June, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGAL-ORE
DATED THIS T1113 9"' mm' 01? JUNE 2099
BEFORE,
THE HOMBLE MRJUSYLTCES. Agfbtsz. j§:é;zE£?ié% M %
WRIT PETITIONNQ 73a1x2g{;3(:§:1iES;.' » » = V'
Between:
Ms. KL. Sindhu,
Die late K.LaXn1'maIaya.ua,
Aged about 23 years, j
'Ashwizaifi Door No.3!-'Ly ~
Cizilmxagaluxz __ 4' 5Q 'V __ C Pefitioxiez'.
(By Sri Késvy & Ca, Advs.)
And:
~ 1 A LifeInsu.1;3;nce.€3_0f»p6ration cf Izzcfia,
.' .l;'JAA -
'V " . V Ca11tréi*0E3pe, "Y'1":ga1<s11e111a',
A ms: Ne;19953,
=-}@E"9&37l }3ii1iE1:V"§:fV{3fg,
" . MLimb3i*-7-E 021,
By its__vE'2;g¢uIive Di1'ecior(Fez'so1n1e1}.
_ Tha..1;i:§: Insurance Corporatien of India,
V VSifxg'isiona1Ofiice, 'Jeevan Krishnal
P.3.Nz).8, Udupi -~ 576 101. Respondents.
Thirmnanna Bhat, Adv.)
This Writ Petition is filed under Articles 226 & 212'? ef the
Csnstitution, praying to quash the cemmusicatisn daied 22.1G.2G{3'? passed
by the 2"'! respondent, etc.
This Writ Petition csming on for Preliminary Hearing in "}E§*'»Group
this day, the Court made the followmgz ~ ' -. _
ORIJIE-'R
The petitioner was the adopted dazzghtsxwfssne-'_'i{.Iis1{sh;'"s1iti:%(s.yéna.VV ' ; ii
K.LaksInnin.arayana was working as a iii2_TLife_
Corporatien of India. He died an V_$s*hiié' 'péiitionéf V
flied an appiication as per ,.-Aime:-care "-fist 'va;3§mjintment on
compassionate gmimds, which Corporaiiozz as per
Annexure 'R2*"'0;"s?.s§£:,daiiéi§"*16;£?,2'{}(}5.& '1'se'Corporason has inssmed the
same to the}:-_etiti_m1'tr. Vss:'.'"ps:"€iiés*--~<:s:nmunieatien at Aimextzre 'A' dated
22.10.2007? The 'pTetiti(;:1:%i"VhaAs~-.sa'.ii--si1 in question the said csmmunicaiien in
%§z{i£'.;;'G?€éCt£t§:U$3'\ " %%%%% ~ *
» {vh;1§rs«ixea:if§ .t_i1e learned Csunsei for the parties.
K.LsIt1erV.t:;a§ie'. .
an appiieatien fer appointment on compassionate gxeundsmi' I
beycmd three years frame the date of death of fiéiiyet./the.I1.t_:&
respondents have rejected the same, as i: iS--time b9.rred. s%pé.it.'fr9tn the
above, the writ petition was flied __afier set7ext:'3;eam_v froth ef her
becoming major. In my view, the""r::¥Spefidei§is efef:i:g'i:t in rejecting the
eiaim of the petitie_11erVVSee!;i;2:gt eppefizmaefit en eompassienate gtminds.
There is no merit in"mistx§?rit";te;fi¥Ai0tt,."if; is aeeerdingly dismissed, Ne eests.
.....
judge
“tietttM;9e2od§r .