High Court Kerala High Court

Jose vs Managing Director on 3 March, 2009

Kerala High Court
Jose vs Managing Director on 3 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5148 of 2009(K)


1. JOSE, S/O.SEBASTIAN, MADAMCHANPALLY,
                      ...  Petitioner

                        Vs



1. MANAGING DIRECTOR, KERALA STATE ROAD
                       ...       Respondent

                For Petitioner  :SRI.PRATHEESH.P

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/03/2009

 O R D E R
                          ANTONY DOMINIC, J.
                         ==============
                     W.P.(C) NO. 5148 OF 2009 (K)
                     ====================

                 Dated this the 3rd day of March, 2009

                              J U D G M E N T

The non payment of the compensation ordered by the MACT,

Kollam in OP(MV) No.907/2000 is complained of in this writ petition.

2. Standing counsel appearing for the respondent has no case

that the award has not become final. The only justification forthcoming is

the financial crisis.

3. In view of the fact that the award has become final and

binding, I see no justification for any further delay in the payment of the

compensation awarded.

In view of the above, the writ petition is disposed of directing the

respondent to pay the compensation as awarded in Ext.P2 referred to

above. This shall be done, as expeditiously as possible, at any rate within

3 months of production of a copy of this judgment.

ANTONY DOMINIC, JUDGE
Rp