IN THE HIGH come? OF
CIRCUIT BENCHfi{i_' % "
PRE'~3ENMT %.7 %' .
'FI-{E HONBLE MR. J'{J's'_i*I<":E H',.'12{:.,LAPF;fS. 'V _
'...,,,/:--yfi)'1"\J'B " % a ' -
THE HQNBLE ._1'V3\»:E%.i§EE1'\ivIVAVVSE GOWDA
DATED THIS IZ3z*?§v§r'9A~'f;fi1'.'AUGUST 2008
% L No..§'9§?/2008
W] o;._Latc Ma1*1{)'i1ai;-- '
Aged £ib01';Et.j62 yaaim,
V 4 ;OCc:H0u$.::wife,
" ' i?;aich"ur' i.-hr()1igh her
GPAA.P,K«:ishnamurthy,
V _ " ;E{.M_a1*;0har,
._ ".._R/'ts«."_iri,I'sIg5;8-11-182/46,
A Panchaiiiukhi Nagar,
"Raich'u';--584 101. .. Petitioner
V' * r 4(B§sri P.S.Ma1i Patil for Petr).
'End:
1.
The Manager,
LIC of India,
Branch Ofiicc,
Opp: Stadium,
Raichur-548 101.
2. The Zonal Manager,
South Central Zonal Ofiice,
LIC Of India, Jeevan B.ha_gya, ‘
Saifabad, A
Hyderabad-230 138. ‘ _ .’.-Respoligdents
This writ pé;ti::iorg+ meat: Articles 226 and
227 of i§1″aying to quash the
order. cié=,tedE’ fze-.1} g2I}VO7__14.pgese§i”‘in Appeal No. 1206/07
by t21€eVV.Srt,,é§:e ii; So far as it relates to non-
grant of interest Zfbfflaeiyf. iZ.%¥»¥’3’¥2OG8 until
realization vide %
This ‘egmieige-.VAA{)I1″” fer brders this day,
Ba;LA1=:PA,J_ made ‘the*– fo11ow’i:ag:;
A ORDER
mere :35 remedy provided under Sec.21 of
. o’:,¢$Lc..1*i9££i.j;Wv,rI_§f?:S’At’¢$cJI-io1:L V
.”f:h<?:,'Aet, me ';.§e*1:'it petition cannot be entertained.
A 99/
V
2. Accorciingly, the writ petition is as
not maintainabiq reserving liberty to
Judge
sd/-
Edge