High Court Kerala High Court

Ignatius Dias vs The Managing Director on 25 March, 2008

Kerala High Court
Ignatius Dias vs The Managing Director on 25 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9919 of 2008(E)


1. IGNATIUS DIAS, S/O. ROCKEY DIAS,
                      ...  Petitioner

                        Vs



1. THE MANAGING DIRECTOR,
                       ...       Respondent

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/03/2008

 O R D E R
                          ANTONY DOMINIC, J.
              ------------------------------------
                        W.P.(C) 9919 of 2008
             -------------------------------------
                       Dated: MARCH 25, 2008

                               JUDGMENT

In this writ petition what is sought for is a direction to the

respondent to comply with the award in pursuance of the judgment

of this court in MFA 314/1999, a copy of which is Ext.P1.

2. When the matter was taken up today, the learned counsel

for the respondent seeks three months’ time to comply with the said

judgment.

In view of this the writ petition is disposed of directing that the

compensation due to the petitioner herein in terms of Ext.P1 shall

be deposited within three months from the date of production of a

copy of this judgment.

ANTONY DOMINIC, JUDGE

mt/-