IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15256 of 2008(N)
1. NIAS, PALLOORAN HOUSE, ODAKKACITY P.O.,
... Petitioner
Vs
1. THE MANAGING DIRECTOR, KSRTC,
... Respondent
For Petitioner :SRI.B.PREMOD
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/07/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 15256 OF 2008 N
====================
Dated this the 22nd day of July, 2008
J U D G M E N T
The prayer sought in this writ petition is to direct the respondent to
pay the amount awarded by the MACT, Kottayam in OP(MV)
No.2149/1993. Ext.P1 is the common award from which it can be seen
that compensation has been awarded by the Tribunal in the aforesaid
case, in which the petitioner was one of the claimants.
2. KSRTC has no case that the award has not become final. If
that be so, I see no justification to delay payment in respect of Ext.P1
award, which was rendered way back on 14th of March 2001.
3. Standing counsel undertakes that the amount in terms of the
award will be paid within three months from today. I record the said
submission.
In view of the above, the writ petition is disposed of directing that
the amount due in terms of the award in OP(MV) No.2149/1993 shall be
paid by the respondent, as undertaken by them.
ANTONY DOMINIC, JUDGE
Rp