High Court Kerala High Court

Marimuthu vs State Of Kerala on 17 August, 2009

Kerala High Court
Marimuthu vs State Of Kerala on 17 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20624 of 2009(W)


1. MARIMUTHU, S/O.SELLAYA THAVOR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE DISTRICT COLLECTOR, KOTTAYAM.

3. GENERAL MANAGER,

                For Petitioner  :SRI.P.C.HARIDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :17/08/2009

 O R D E R
                        V. GIRI, J.
               -------------------------------
                WP(C).NO.20624 of 2009
               ---------------------------------
          Dated this the 17th day of August, 2009.

                       JUDGMENT

The petitioner is aggrieved by the delay on

the part of the 3rd respondent Corporation in

depositing the amount awarded in his favour under

Ext.P1 award.

2. Sri.K.Prabhakaran, learned Standing

Counsel for the KSRTC submits that steps will be taken

to comply with the award at the earliest.

In the result, the writ petition is disposed of

directing the 3rd respondent to take steps to see that

the amount awarded under Ext.P1 is deposited at the

earliest, within a period of three months from the date

of receipt of a copy of this judgment.

Sd/-

(V. GIRI)
JUDGE.

sk/
//true copy//

P.S. to Judge