IN THE HIGH COURT 0;? KARNATAKA, Bm4Gg£%QRE
DATED THIS THE 320 DAY OF Jm;%2¢:;g% f _
BEFORE" s " ~ I J ,
THE HC)N'BLE MR. JUsT:;:::E A1Z%.AV_i§'€;B. I_f;"£..f:f>z:ARh
WRIT PETITION mo. 1€i8.5:t§--_17;2_00.9i.S§Di3i'V « . 4/ I j} '
BEY'i'WEEN
Pfihantilai Jain,
S/0 Pukhrajjee,
Aged about 58 years,
Agsnt, LIC of India, _ -
Srikoti Bui1di;£1g;fl:j,.-
Near
C.N.R0aCi, E3ha:__ch3av3';fi1i,V'T'~:,'L_' ', V
Shimoga---DiSi:'ict';'3 ::;_ '~ ' ~ . V
' V " % " __ .. Petitioner
(By Sri. Z\%{a1::j_12z:é;th;' --Ai:i*J0cate)
AND; ' -V
._ 'V "L Senici iiivjsional Mariager,
L}€C {3f£nci?'1:aL; u
L'Di'vi3io1"-23} .v{}fi3E::e',
M;s;'comp1:as<,T1'KSS::3c Building,
Sagar F?,Sad,~"Shim0ga.
V. Eylariiieiing Manager,
"CL-1;C as?' India,
_ iiiiiiisional Office,
" M;.s.<:amp1ex, KSSIDC Buiiding,
VT " "Sagar Road, Shims-ga.
. .Resp0n.&er1t:s.
(By Sri.§<amaieswara for Swamiakamal Assaciates. )
This Writ Petition is filed under Articlefi $326 and
227 cf the Constitution praying to quash t:hej"s11"s3.pC:f1sion
order bearing NCLNH dated 2.3-»3--20{)9 iss1;:§d"«1)y..__j"th;i: Qnd
resifiondent vicie AI1nexL1re--C. "
This petition comirlg Gm f0r"'p-1~sE:1i1':f§i11f.§;§fjz'V:v 'i:é:VVé31*ii1gV;- ti1is
day the Courf: made the following;
...z:R,_ %
The petitioner is .§€€i{ifi'g adf suspension
order bearing No.Nil isbazed by the Sf3C(}I1d
respondent.
Tfifi' __the petitioner is that he was
grantefi by £1;_§:s fiintrofier (if Insuraxace, Gcavemmcnt
«_ Of I_1"15.i€; actéS«a::.:,...1r1surance agent in the year 1984 for 3
pet*'i@dA §rear$ and from time: to time it has been
re1§.ci%?&d _3;r';§:i_ the 1331: renewai was for a pariaci of three years
' from 5? ,§{ii»f2008 which is if} vogue] subsistence'
it is contended that fiiffii' since fhe gram: ef liC€i'}.S€ in
" his favour, the péiitionér is acting as an Insurance agent
and he has been @'&I'1?Bd the membership ""Chaim1an Ciub"
of the company for having procureci good L.I.C.
It is contended that 03:1 accmmt of :'S£°' f.%:1III»1§fi_.?
dispute, :1 faise case has been :féjiSt:eci Ehavvvpétitio c¥,=.;~
and as such the petitioner was
1-.2009 to ms-2009 and Jthafihzs
agency cannot be 30116 by the
respondents as per 23-32009 and
that too tvit1'1#3'i§i'f,";:j§~3,i:.r§I1€ afi3*"§1;:i, 1{n<si;€rn<«.z3:1?{i- ..ca}§.ed as Life Insurance
CorpoI:v.;atio.r{ Vlfifiiia Regulation, 1972 defning the
method gfiigénts and terms and cenditions of
thaifg app0intn3s:ij1VtV'an(;I incidentai mattmrs. As per the said
;Rt:g£iiat_;:i<f$;f1 i~,_ e., Regulation No.16 the Corporaiion is
€:n§1§Qwé1'é§i.__t(3g "i:érmi11ate the agency of an agent for certain
V . lapée s,=s2*-bA..i(':ii.V' is enumerated in 16(3) -ts 16(1). Ii is also
'*"' §:I13;L3:efé;£e<i therein. that without giving reascnable
- c5;,*§I50i9tur1it:§; to show-cause against such i('3I'I}1iI1&"€iO}.'1, 1:113
" -iicexise cannet be teiminated. Tha Eearned counsel
&§)§€a¥'iI1g for the resyendent submits that the netitianer
géélw
;f
j'
'L11
may be directed to file objections to the prop€;e'e§i~-._show-
cause notice and they would consider
appropriate orders as expeditiousfiyas pos'ei'bie}';v. 4'
7. The order iznpugned iJ.f1 *..i:he ";3ef;:ifi0IV1"gis
admittedly passed without noiiee hearing to the
petitioner and based the Branch
Manager of the :'esponéer1i:._ je.erie1_zs allegation of
criminai case! fifiieieri "petitioner which is the
subject " 'eensidefaeien by the Jurisdictional
Magistfage ~
_;8'; §j{avi:11jg ..1_eee:rdv:the counsel for the petitioner and the
perusing the records, it Wouki be
Ae;':p3?§;15:*;ie:en.teT':;eéifegua1'd the imerest of the petitioner as aieo
_ the ""i:z1tei'}es;:' of izhe Corporation by passing the foflowing
' 4 .QI*d:.31j':
ORDER
ii) The respondent Corporation 33 hereby directed to
treat the suspension netice elated 23-3-12009 as
;”\_,
5
aw?
showwcause rzctice and seek the Gbjectiofis of the
Detitionsr to the same.
The petitioner shall fiie objecticsffis
shewwcause notice abgva r<.=.,f£ém:§ti'v , évitlzin ::§2.i;i0Ii’ 4]
shali ccnsiéer .the V4<':.}:A§€-(:t:':z::~I1$..".%A fiiaéii
petitioner and -~..3pprf)p$fiat5: j" fhfiffi ' 'on
after g'vir1g_ 0pp0:t.fii1;i1:y '' –.$;g tiié' –peti}f§oner within
"Ewe w%kS= fi'o:1i_L " :21" receipt of the
objections. vv
i:§"éiI$<) parrnitted to issue. any
'– i'1'~»:'2ss'I?1i:{2§;'i.<<;fV:""7't;s:;§_ V'%1'1ge'pctiti0ner by fixing reasonable
" LI':iI11e f0r":hé~:: 'igéaéiiiéioner to reply axid in the event of
éush' fresh riotica being issued, the respondent
.Q0rp«§ra'€ia:;:1 shall geek objections from the
'petitioner, consider the same and pass erders in
'_*'.v.;a;;«::-.::'€}i.'ds§11ce with law, with-.111 3 periad of three:
' weeks as Oiiifif limit from tsday.
% em
Petitiailer -31191} cooperate with the resporzdsnt in
{zazmluding the procesdings as expeéitisausly as
possible but rm: later than three weeks from
W'
taday.
(V) It is also made ciear that the
the above said three weeks ‘shafliinot _
or procure business ‘– ” ‘
The above writ petition -i..$ dispgsed of v
Iudge