Allahabad High Court High Court

National Insurance Company … vs Union Of India Thru Secy. Finance & … on 19 January, 2010

Allahabad High Court
National Insurance Company … vs Union Of India Thru Secy. Finance & … on 19 January, 2010
Court No. - 24

Case :- SERVICE BENCH No. - 1006 of 2007

Petitioner :- National Insurance Company Officers Association Lucknow &
An
Respondent :- Union Of India Thru Secy. Finance & 4 Ors.
Petitioner Counsel :- Dipak Seth
Respondent Counsel :- Dinesh Kumar Pandey,Anil Kumar,Dinesh Kumar
Pandey

Hon'ble Rajiv Sharma,J.

Hon’ble Dr. Satish Chandra,J.

Heard learned Counsel for the petitioner and Sri Syed Hasan, learned
counsel for the opposite parties No. 4 and 5 and learned Counsel for the
Union of India.

With the consent of learned Counsel for the parties, the writ petition is
being disposed of finally.

After arguing the matter at some length, learned Counsel for the
petitioner submits that he does not want to press the relief claimed in
the instant writ petition but restricts his prayer only to the extent that the
opposite parties may be directed to dispose of the representation as
contained in Annexure 14 to the writ petition, expeditiously, to which
learned Standing Counsel has no objection.

Accordingly, without entering into the merits of the case, the writ petition
is disposed of finally with a direction to the opposite parties to consider
and dispose of the petitioner’s representation as contained in Annexure
14 to the writ petition, expeditiously, say, within a period of three months
from the date of receipt of a certified copy of this order and
communicate the decision to the petitioner.

Order Date :- 19.1.2010
Ajit/-