High Court Karnataka High Court

Sri H S Manjunath vs Life Insurance Corporation Of … on 10 August, 2009

Karnataka High Court
Sri H S Manjunath vs Life Insurance Corporation Of … on 10 August, 2009
Author: Ajit J Gunjal
EN THE HIGH COURT OF' KARNATAKA, BANc3A:.]G:'é.E':;'-,T:.¢

DATED THIS THE mm DAY OF AUGUST; :2ec:§f9:    =

BEFORE..."  _ V _
THE §~ION'8LE MR. JUSTKQE  'J{fEA'JA'€3IL§A1'§J;AL"' f-.___ 
WRIT PETITION rm:-1;§52 Qpfgcog {<::a'ri::§s:§;' I "

BETW EEN

SRI H S MANJUNATH ._
S/O.SHIVALINGA?PA  _ ._  *
LIC AGENT, CODE: No:.':4soe,07. 

K R NAGARA"B£¥{&EJ'CH;--_R/AT')H085 A.G§a,Ai%ARA
K R NAGAR '1v§_Li;;_1¢g. Marggizg 9113?) .

 PETITEONER'.

(By Mfg s,1RA._;z.JT*A£3.a.ay:ssoc;ATgs, adv, ;

AND

I

LE§?'¥€_V1NSURAV_I9¥§'3.*3; 'mRP€§'éATroN OE? INDIA
'CHAIRMAN

' ,."L:--FE'v§;sis:j';Ia;};I4-CE CORPORATEON OF IOND§A
Vs-0U'*§'I-I~wr;E;m'.:2;aL ZONAL OFFICE,

'-- AJ¥:?E2VAN5ii~'.«HAi=GYA, SAIFABAD

x'vIYDERAB£i;L§ 590 053
REP BY ITS ZONAL MANAGER

' AA .5:Ft: EISURANCE COR?QRA'".{'I€I)N 01:' INDIA
" V Dlviszorm, OFFICE,
 ':.::¥s0RE DIVISEON
'E BANNEMANTAP MSESORE
 REP BY ITS SR DIVISIONAL MANAGER

LIFE iNSURANCE} CORPORATION OF' iNflIA
K R NAGAR BRANCH

K R NAGAR IVFISQRE DIST

REP BY {TS BRANCH MANAGER

 RES¥'ONE)ENTS. '



(By Sri N.S. SATI8HCHANDF€A, ADV. 3

THIS WP. FILED UNDER ARTICLES 226 A-:.§::>'ij227}f OF5THi3:._.'
CONSTFPUTIGN, PRAYING TO D1REC'I'fI'HIE3 1ST'"R'ESPQNDE'NTa '1";-1,3 
CHAIRMAN, LIFE INSURANCE cOm"~>ORA*z*1ON'..'O3 ._IN'x"D.IA, CEENTRAL

OFFECE, MUMBAI TO CONSIDER A.-NO; Di:3POSE" f~OF=:;  ~
APPEAL/REPRESENTATION DTD 29.02.08,. WHICI?'1.VWAVS«.SUBM1'TTED
ON WDE ANNEX~F' TO THE WRETE' _§>ETmON',- BY DI'f<'1~3€YI'IN(3 ;'I'HE _1"-3'1'
RESPONDENT TO PROVIDE SlIFT,ICIEN'F VOPPOm*3_N'1*fi"'TO PUT

FORTH HIS CASE BY A\iAILi}’J,G 0F:V”?vE?SONAL.if{E.£51RIN{3:,

DIRECT THE RESPCEDENQS ‘I’$if:$’-‘ E1″?a}saz1′:*_*1’t»%1′}*«,: PETITIONER TO
CONTINUE AS AN AGEm’–..__Ofi’ ‘HE ;V’LIFEV._i’NSU§£ANCE CORPORATION
OF’ INDIA, TO INTRODUCE NEW POL£r;Y__HOOLOE:§s BEFORE THE 4TH

RESPONDENT.

DIRECT THE RmPOw;§.’3N’fs r>A¥.:”A-i;:,V._._;§is RENEWAL
COMMISSION FROM OCflT’CBER__2.007′..’ .

was PETZTIONVC1QI§€I@i§3 Ozst-.1i*(;§%::>««é§>_::é1:>E:%2s THES BAY, THE
OOORTMAOETHE-FO:.,,;O;v:NL::;;

L Og§;§£T[“O%
Mr. NS. counsel has entered

appegrmzne fOr§:jtIieO’mspa{d:mt§.___& Ffegistzy to Show his name.

A learned Ootmsd for the pflioncr for

€vi–:tAfi::’i1z_=§:v/af Of’i}1c péfiifion. Mame granted. Petition dismss’ ed

‘ as’ix«”if,3:1<:i" ' — Vrhgawn,

Sd/*
JUDGE

zrw ' "