IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11211 of 2010(B)
1. SHEELA BHASKARAN, W/O(LATE) BHASKARAN KL
... Petitioner
Vs
1. THE INSURANCE OMBUDSMAN,
... Respondent
2. THE GRIEVANCE CELL,
3. THE MANAGER, THE SYNDICATE BANK,
For Petitioner :SRI.MANOJ RAMASWAMY
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :31/03/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
------------------------------
W.P.(C).NO.11211 OF 2010
-------------------------------
DATED THIS THE 31ST DAY OF MARCH, 2010
JUDGMENT
Petitioner is the widow of late Sri K.L. Bhaskaran,
who had availed a housing loan from the 3rd respondent-bank on
May, 2005. He had also remitted the required amount towards
insurance through M/s. Bajaj Allianz. The husband of the
petitioner expired on 11/1/2009. Thereafter, the petitioner had
contacted the 3rd respondent to get insurance claim from the
insurance company to close the loan account. Ext.P3 is the
reminder dated 3/3/2009. By Ext.P4 the petitioner was informed
by the 3rd respondent that the claim in respect of the loan
protector insurance of M/s. Bajaj Allianz Life Insurance Co. Ltd.
was rejected. The petitioner has approached the lst respondent by
filing Ext.P5 complaint. Petitioner was thereafter issued Ext.P6
reply by the lst respondent informing that the petitioner will have
to file a representation before the 2nd respondent and if no reply is
-2-
W.P.(C).No.1121l/2010
received from the said respondent within one month, the
petitioner is free to approach the lst respondent. Ext.P7 is the
representation dated 12/10/2009 filed before the 2nd respondent.
It is submitted that no reply has been received so far. It is under
these circumstances that the petitioner has filed this writ petition
praying for a direction to the lst respondent to hear finally and
dispose of Ext.P5 complaint numbered as 537/09-10 with a time
frame.
2. Heard the learned standing counsel appearing for
the lst respondent.
There will be a direction to the lst respondent to take
a decision on Ext.P5 within a period of six months from the date
of receipt of a copy of this judgment. The petitioner will produce
copy of the writ petition along with copy of this judgment before
the lst respondent for compliance.
Writ Petition is disposed of as above. No costs.
T.R.RAMACHANDRAN NAIR,
JUDGE.
kcv.