IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17915 of 2010(L)
1. L.SARALA, AGED 54 YEARS, D/O LILLY,
... Petitioner
2. ISRAEL, AGED 70 YEARS, C.V.P.HOUSE,
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
2. K.S.R.T.C. REPRESENTED BY
For Petitioner :SRI.B.S.SURESH (CHIRAKKARA)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/06/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 17915 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 9th day of June, 2010.
J U D G M E N T
The petitioners are claimants in O.P(MV) Nos. 1907/1994 and
1181/1994 before the Additional Motor Accidents Claims Tribunal,
Alappuzha. The Tribunal has passed Ext. P1 award in those motor
accident claim petitions by a common judgment in respect of a
batch of similar claim petitions. The petitioners’ grievance in this writ
petition is that the amount awarded as per Ext. P1 award is not being
disbursed to the petitioners by the 2nd respondent-Kerala State Road
Transport Corporation.
2. The standing counsel for the Kerala State Road Transport
Corporation submits that the amounts would be deposited within
three months.
Accordingly, the writ petition is disposed of with a direction to
the 2nd respondent to deposit the award amounts due the petitioners
as per Ext. P1 award within 3 months from today.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.