IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 25TH DAY OF AUGUST 2010
THE HCNBLE MR. JUSTICE RAM MOHAIGAVREIEEEI ~
BEFORE
W.P.NO.23883/2Q»1»O{.9.'RI: H 'A 5 A A
BETWEEN
1.
{BY NADEG, ADV. ,)
SMT.INDIRAMMA '
W/O LATE SADASHIVAIAII "
AGED ABOUT 33_.YEARS,.... '
R/AT:THINDLU,v I
VIDYARANYAPURA; t_ .
EANGAL0RE--560094.V_ '
S.DEEPAE;««T:UVL:w1'-- _
S/O L.A"ITE _,;ASI~IIvA.:A£__I ,
AGED 'LM$0UfiE'VV19"1KEARS,' '
R/A71'-TI'I~IIi'\ID_I_,U " _ --
BANGALORE-'S60. 094;
- - V PETITIONERS
_ MANAGER
THE NEW INDIA ASSURANCE
A C_c>M.I°ANY LIMITED
REGD AND HEAD OFFICE
AT NEW ENDIA ASSURANCE BUILDING
'"'~.._No.87, MGROAD, FORT,
- MUMBAI--4OO 001.
THE DIVISIONAL MANAGER
THE NEW INDIA ASSURANCE
COMPANY LIMITED
H FLOOR, GOPAL COMPLEX
No.47, BAZAR STREET,
YESHWANTHPUR,
BANGALORE-560 022.
RESPONDEINITS.
THIS W.P. Is FILED UNDER ARTICLES 233 &"2;*27fC;E ' I-
THE CONSTITUTION OF INDIA PRAYING TO
THE RESPONDENTS TO RELEASE -"I'HEPENSION I" I
BENEFITS OF THE DECEASED ,’SAD’HS,HIVAL%H.IN”‘T’HE.
NAME OF THE FIRST PETITTONER,’ BY”CDNS,IDEREN(}~–TFiTi
REPRESENTATION DATED 10.5.2010′”CyIVEN’V_TO-THE’ 2ND’
RESPONDENT AS PER ANNEXURES–D~.AND ‘
TI-IIS W.P. COMING ON .PRLY’.’ H_EARING THIS
DAY, THE COURT MADE,.THE,..EOL.I;OWINO: ” ”
Counsel for the
petitiofigrgg a major son of the
deceased the no_Ininee7and if that is so, 2″ petitioner
‘~ cO_mp1y”wi–th*the requirements as set out in the
Annexure–C of the 21101
responden’t4?N’ew India Assurance Company Limited,
‘*.,where” deceased was working. In the absence of
any number of representations by the
I wpetitioners is of no consequence.
In the result, writ petition is rejected, reserving
liberty to the 2nd petitioner to comply
requirements of letter Annexure~C and if i-
a fortnight, I have no reason t;oA»Vb_e1ie’ie”ith:é;t»’ tI1e’:~_2*?<¥uu
respondent-The New India
would not consider the Vsairze pass "orders in"
accordance with law.
$3!
TL.