IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28298 of 2010(J)
1. C.A.BIJU, S/O.APPUKUTTAN,
... Petitioner
Vs
1. THE MANAGING DIRECTOR, KERALA STATE
... Respondent
2. DISTRICT COLLECTOR, KOTTAYAM.
For Petitioner :SRI.RENNY AUGUSTINE
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :14/09/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C). NO.28298 OF 2010
--------------------------------------------
Dated this the 14th day of September, 2010
JUDGMENT
The petitioner, applicant in O.P.(MV).No.913/1995 before the
Motor Accidents Claim Tribunal, Pala filed this Writ Petition on being
aggrieved by the failure on the part of the first respondent to deposit the
amount awarded by the Tribunal as per Ext.P1. When this matter was
taken up today, the learned counsel for the first respondent submitted that
the amount payable in terms of Ext.P1 award would be deposited within
two months from the date of receipt of a copy of the judgment. This is
recorded. Accordingly, this Writ Petition is disposed of with a direction to
the first respondent to deposit the amount payable to the petitioner in terms
of Ext.P1 award dated 31.7.1996 in O.P.(MV).No.913/1995 of M.A.C.T,
Pala within two months from the date of receipt of a copy of this judgment.
(C.T. RAVIKUMAR, JUDGE)
spc
W.P.(C) NO. 2
C.T. RAVIKUMAR, J.
JUDGMENT
September, 2010
W.P.(C) NO. 3