High Court Kerala High Court

Suniya vs Managing Director on 14 November, 2007

Kerala High Court
Suniya vs Managing Director on 14 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33542 of 2007(R)


1. SUNIYA,
                      ...  Petitioner

                        Vs



1. MANAGING DIRECTOR,
                       ...       Respondent

                For Petitioner  :SRI.PRATHEESH.P

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/11/2007

 O R D E R
                     ANTONY DOMINIC, J.
                    ===============
          W.P.(C) NOs. 33542 & 33600 OF 2007
          ==========================

         Dated this the 14th day of November, 2007

                        J U D G M E N T

The grievance of the petitioners is that the amount

awarded by the MACT, Kollam in OP(MV) Nos.1850/1995 and

1851/1995 have not been deposited by the respondent.

2. Since the award in these cases have become final, I

see no justification for the continued delay on the part of the

respondent in paying the compensation.

In view of this, I dispose of these writ petitions directing

that the amount awarded by the Motor Accidents Claims Tribunal

in the aforesaid awards shall be deposited by the respondent

herein, as expeditiously as possible, at any rate within two

months from the date of receipt of a copy of this judgment.

ANTONY DOMINIC, JUDGE.

Rp