High Court Kerala High Court

The Ernakulam District … vs Union Of India on 18 January, 2008

Kerala High Court
The Ernakulam District … vs Union Of India on 18 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 34537 of 2002(J)


1. THE ERNAKULAM DISTRICT AUTORICKSHAW
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY ITS
                       ...       Respondent

2. THE GENERAL INSURANCE CORPORATION OF

3. THE TARIFF ADVISORY COMMITTEE,

4. THE INSURANCE REGULATORY AND

5. NEW INDIA ASSURANCE COMPANY LIMITED,

6. NATIONAL INSURANCE COMPANY LIMITED,

7. ORIENTAL INSURANCE COMPANY LIMITED

                For Petitioner  :SMT.K.NANDINI

                For Respondent  :SRI.K.L.NARASIMHAN, SC TAC/IR & DA

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :18/01/2008

 O R D E R

KURIAN JOSEPH, J.

—————————————

O.P. No. 34537 OF 2002

—————————————
Dated this the 18th day of January, 2008.

J U D G M E N T

In the matter of payment of insurance premium, there is

already an interim order in C.M.P.No.58338/2002 dated

19.11.2002. This original petition is disposed of in terms of the

said interim order.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

O.P. No. 34537 OF 2002

J U D G M E N T

18.01.2008