High Court Karnataka High Court

R K Rushikumar S/O Late … vs The New India Assurance Co Ltd on 23 September, 2008

Karnataka High Court
R K Rushikumar S/O Late … vs The New India Assurance Co Ltd on 23 September, 2008
Author: H.G.Ramesh
.11 1

COMPANY LIMITED

REGIONAL OPWCE

2-B. UNYFY BUILDIRGS, ANNEXE

RKALINGA RAO ROAD IMISSIGN ROAD)

BANGALORE - 560 027 ..RE8PO!CDENT3"

mas Wm P'E'I'I'I'ION is 111.30 UNDER ARTICLE .
THE cousmmxon ow INDIA PRAYING TO QUASH  ~  
ORDER UT. 16. 1.2007 (UNDER ANN-VTO THE W.P.) FASQED, BY  

R-2, BY ISSUE OF WRIT IN THE NATURE OF CER'I_'IQRA.RI' 
GRANT ALL CONSEQUENTIAL BENEF_iTS j lNC§.I.}DiI*IG_:=

REINSTATEMENT INTO THE SERVICES orv .R:._1/COMPANVY" «
WITH comxmm or SERVICE AND FULL £3Ac--2R«,." "»1§1eEL1M1NARY
HEARSNG THIS DAY, ma comm'  'I'HE..FOLLOWING:

 gupjyeaxang '" W'V'for the petitioner
submits    may be disposed of by

direc1;inAg.tl;e   (respondent No.1)-The

Lknited, represented by

to dispose of the petitioner’s

appeéi-«kzlaijgxi 403.2097 and aiso his reminder dated

% %~::2%;e9.2ob?;L copies of which are produced as

& x respectively, in accordance with law.

,fl’ no legal iznpedimant in directing respondent Na. 1

consider the said appeal and the rcmmd’ er in

§§\3’/