IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35775 of 2008(H)
1. SHYJU GEORGE, S/O. GEORGE , AGED 31
... Petitioner
Vs
1. THE MANAGING DIRECTOR,
... Respondent
2. N.D. JAMES, NELLIKATTIL (H)
3. THE DISTRICT COLLECTOR,
For Petitioner :SRI.C.M.TOMY
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :04/12/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.35775 of 2008
--------------------------
Dated this the 4th December, 2008
J U D G M E N T
The petitioner is aggrieved by the delay on the part
of the respondent Corporation in depositing the amount
awarded in his favour under Ext.P1 award. 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 1st respondent to take steps to see that the
amount awarded under Ext.P1 is deposited at the earliest,
within a period of two months from the date of receipt of
a copy of this judgment.
(V.GIRI,JUDGE)
ma
2
3
(V.GIRI,JUDGE)
ma
4
5