High Court Karnataka High Court

T Mahendran S/O Late C Tangavelu vs The National Insurance Co Ltd on 10 November, 2008

Karnataka High Court
T Mahendran S/O Late C Tangavelu vs The National Insurance Co Ltd on 10 November, 2008
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA AT BANGALQRE

DATED THIS THE 10" DAY OF NOVEMBER~'2'§'§$'VV«' %  A

BEFORE I

THE HOWBLE MR. JUSTICE A:¢AM)fTB'¥¢xAR:é,1}23$%  7

WRIT PETITION No.3} 174 (:a=%2ao3 r$;»itg$) I %
BETWEEN:   L     

STE. '1: Mahcndran, 52 ye;n~:§ ]" % 
Sic Late Sri C Tangaveiu T V V  V
Assistant Adn1ini$£1?:s.§iv¢ Ofiiceifi  

Natic>naIVvInst::7a;i};>e 
Limited; MissiOn .'-'E:;ad.M *  ~.
(New illegafiy tiisriiissérd  '
Service)' and Residing. at"No;' .28
Ex-c}1;%;inn3.n Laj,3t3:1£

  " "'DO<i%i;i'B:::sa53v3"adi      ' '
 }3:;i3§;aIc;rg;4S{5€)V(3=13  PETITIGNER

 Senior Ad voceztxs)

'   Naiionai Insurance:

. Ctsmpany Limimd
Tifieprescnied by the

' V' Chairmanand

Managing Dirtzcivr
No. 3, Middlgmn Street



PI). BOX No. 9229
CaIcu£la~--700 071

2. The General Manager

Natisnal Insurance   
Company Limitsd I

No. 3, Middleton Street

P. O. Box No. 9229

Calcutta-708 071

3. 'I'I1c15sssia:£aI:iGcneral fvfizguagxtr " _ V
National Insurance Cempaxzy  ; " '
Limited, No. 3, Middlclon"  N
Street, P.O.B0;{No. _  -  "
Calcutta-70{}?_'*T)73':jL'§.-'       RESPONDENTS

(By Shri:’1v..AD.’–~;:k_:ii=x:5c%~1[e for Respondents Nos. 3 –~ 3)

*_ vskss

under Ariicics 226 and 227 of tin:

A” hf Ind§éi””‘§3§*aying ii) quash (I) the Order dated
by the Assistant General Manager of the

Naiifiizal Cmnpany Limitesd, ciismissing the petitioner

1 V -Vfium iéizic Amltzxiznt G and (2) Order datczd 16-12.2802
by s the Gentral Managar of the National Insurance

V’ T:.C;;§:!{3¥§Ahy Limited, dismissing the appeal filed by {he pc{iEi{}l’}<:1'

vidé: Anflexure K as the said order:-; art: arbifiary, caprici.<.ms,

V V ° .ii're1iiunal and unjust apart from bczing in viuiatitzn of the principfcs

91' naiural justice.

3

This Wfil Fciiiiun earning on for Hearing_;ih’é$.A’VV:§.;§}}V;’

Court made {ht} fulluwing: –

ORDEgmW

Hm; Shri.Subba Rem, St;nit3.r Advkggm app¢a;ing%

pciifioncr and (ht: Cmmstsl for £he”rt§§p1)nd¢$ni5,V

2. The facts aI.'(}H§.:§,\N§S£A””” 1′ ”

The petiliuncr is an He: had

juined thy: ;3£”_V{ieVr;Ti*u*:s§f3e3nc£tti1£in the year 1979. He bcknngs

to the AV1;f¢131gi11.::§niiy. He was pmnmtcd to the pest

of Advfn”i’;*:i:sV1;fgiivc Ofikzer in the year 1996. It is the

that he was falscfy accused of demanding and

aétsrigiiiéngv gratification 011 7.9.1998 ofa sum 01′ Rs.l,C300f’-

her Was pfacad under suspcnsiesn. Thensafttzr, criminal

“pfr%)$t:é;’§«1ii@n was iaunchcd against, him in Spwial Case in

3 f c.:;?.Nu.13s;;992 befurt; the Court {if m: Additienal City Civil

‘ and Sam-iiuns Judge and Spcciai Judge: for CE] cases, BéiIlg3l{}i”t:_

Hz: was found guifiy and sentenced £0 undcrgu l”i§g£3!”t}ll3

5

as
having been set aside by a judgment 01′ {his Cuuri inuC:fi’in.iriaI

appeal NQISSIEZOOI in lhti month of Fabmary of

having regard [0 lhc time prescribed {Q bpmfcfa’ “Lcai_xi:.:”

Petition having cxpirai in this month ‘ {.31}:

Counsel for the respondents li1aliiav:Sp;:ciai”I,,t;avg; ivfifiufldfif’ V i

prcparaliorl and the same hays iisiiwheliy’ imsticivani. The
order 0f the Special Ciiurt iiiiaéirigi by a judgmtsni of

this Cc-uri in the petitioner is

{ht-:rcI’ori2__il1t: _z:.:iefi{‘<ivi'«v¥i§é'r: judgment of this Cuuri in the Criminai Appeal

aiitzijiiiie this period prcsuribcd for challtmging the: same.

i ii 4.7. Accordingly, the writ pciitiiin i3 ailewed. Amicsxures

are: quashed. The respomienis are dircciesd to rt:insia.t¢:

ii pciiliuner and gmrik ail consequential benefits pursuant lhereio.

The respondcrzls, however, 313331 cumpiy the same: within a period

3

uf thmxs weeks from the date: if receipt of a ceriifififi

urder. It is unnecxtxsary £0 ubscrve £ha{“if’£he rrzspsmkiexgis mée iii-Va

pusiiion to ubtain further sanders fmm (i”:t_: Sggptvme ;’3u;*$~:;ais!u

to {he trnicrtainmcni of the ‘Leave “F:;v:l.’ik{.’.”1i21, Qouid beV
open for the pciilioncr lo» 56% , L’ ‘ ~– _

Sd/-.-3