IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 37170 of 2007(Y)
1. SARAMMA JOSEPH, AGED 42 YEARS,
... Petitioner
Vs
1. SHAJAHAN H., S/O SUBAIR,
... Respondent
2. ANIL GHOSH, S/O SIVANANDAN,
3. DIVISIONAL MANAGER,
For Petitioner :SRI.A.SHAFEEK
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/12/2007
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 37170 of 2007
-------------------------------------
Dated: December 17, 2007
JUDGMENT
Ext.P1 is an application filed by the petitioner under section
166 of the Motor Vehicles Act in which interim compensation has
been sought under section 140 also. The complaint of the
petitioner is that orders have not been passed on the request for
interim relief. In view of this, the writ petition has been filed.
2. Now that the petitioner has sought relief under section 140
of the Act, it is necessary that the Additional Motor Accidents
Claims Tribunal, Mavelikkara, before whom O.P.(MV) 835/2006 is
pending, passes orders on the interim prayer.
3. Accordingly I dispose of this writ petition directing that the
request of the petitioner for interim relief made in O.P.(MV)
835/2006 on the file of the Additional Motor Accidents Claims
Tribunal, Mavelikkara, shall be considered as expeditiously as
possible, at any rate, within six weeks of production of a copy of
WP(C) 37170/2007
Page numbers
this judgment. The orders will be passed with notice to the parties
to the proceedings.
ANTONY DOMINIC, JUDGE
mt/-