High Court Kerala High Court

Subash Lal (Minor) vs Kerala State Road Transport … on 16 January, 2008

Kerala High Court
Subash Lal (Minor) vs Kerala State Road Transport … on 16 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1894 of 2008(A)


1. SUBASH LAL (MINOR),
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION,
                       ...       Respondent

2. THE FINANCIAL ADVISOR AND

                For Petitioner  :SRI.R.NARENDRAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :16/01/2008

 O R D E R
                               ANTONY DOMINIC, J.



                 = = = = = = = = = = = = = = = = = = =

                        W.P.(C) Nos.1894, 1895, 1943,

                              1956 & 2011 OF 2008

                 = = = = = = = = = = = = = = = = = = =



                      Dated this the  16 th January, 2008



                                   J U D G M E N T

Ext. P1 in these writ petitions are awards passed by the Motor

Accidents Claims Tribunals ordering compensation to the respective

claimants in these cases. The complaint of the writ petitioners is

that despite long lapse of time and the finality that the awards have

attained, the respondent Corporation has not deposited the

compensation ordered. The only justification that is sought to be

projected by the Standing Counsel for the Corporation for non-

payment, is the financial constraints. In view of the fact that the

awards have become final and binding between the parties and that

long period has already elapsed, I do not find any justification for

the inordinate delay in depositing the compensation.

2. In view of the above position, I dispose of these writ

petitions directing that the respondent Corporation shall deposit the

compensation awarded in Ext. P1 in these cases as expeditiously as

W.P.(C) Nos. 1894, 1855/08 etc. -2-

possible, at any rate within three months of production of a copy of

this judgment.

ANTONY DOMINIC

JUDGE

jan/-