High Court Kerala High Court

M.T.Scaria vs Kerala State Electricity … on 28 July, 2008

Kerala High Court
M.T.Scaria vs Kerala State Electricity … on 28 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20567 of 2008(W)


1. M.T.SCARIA, AGED 74 YEARS, S/O.THOMAS,
                      ...  Petitioner
2. MARYKUTTY, D/O.M.T.SCARIA, VENGALOOR

                        Vs



1. KERALA STATE ELECTRICITY BOARD-REP.BY
                       ...       Respondent

2. THE DISTRICT COLLECTOR, WAYANAD.

3. THE SPECIAL TAHSILDAR (L.A), KUTTIYADY

                For Petitioner  :DR.GEORGE ABRAHAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :28/07/2008

 O R D E R
                       PIUS.C.KURIAKOSE, J.
                      - - - - - - - - - - - - - - - - - - - - -
                       W.P.(c).No.20567 OF 2008
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 28th day of July, 2008

                                JUDGMENT

On behalf of Sri.Thajudeen, standing counsel for the Electricity

Board, it is submitted that the Electricity Board is yet to receive a copy

of the awards stated to have been passed under Section 28A in favour

of the petitioners. It is submitted that once copy of the award is

received, there will not be delay in the matter of making payment.

Under the above circumstances, I dispose of the writ petition issuing

the following directions;

The third respondent will forward to the first respondent

immediately i.e. within two weeks of receiving copy of this judgment,

copy of the award already passed under Section 28A in favour of the

petitioners. The first respondent will within one month of receiving

copy of the award, pay the requisite amounts to the third respondent so

as to enable the third respondent to make payment to the petitioners

without further delay.

PIUS.C.KURIAKOSE
JUDGE
sv.