IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27864 of 2008(P)
1. LEKSHMIKUTTY, W/O.DAMODHARAN ACHARY,
... Petitioner
Vs
1. MANAGING DIRECTOR, KERALA STATE ROAD
... Respondent
For Petitioner :SRI.PRATHEESH.P
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :19/09/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).27864/2008
--------------------
Dated this the 19th day of September, 2008
JUDGMENT
The petitioner is aggrieved by the delay on the part
of the respondent Corporation in depositing the amount
awarded in her favour under Ext.P2 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 respondent Corporation to take steps to see that the
amount awarded under Ext.P2 is deposited at the earliest,
within a period of three months from the date of receipt of
a copy of this judgment.
V.GIRI,
Judge
mrcs