IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33659 of 2008(F)
1. DEVASYA @ DEVASIACHAN, AGED 42 YEARS,
... Petitioner
Vs
1. THE KERALA STATE TRANSPORT CORPORATION,
... Respondent
2. THE DISTRICT COLLECTOR, COLLECTORATE,
For Petitioner :SRI.MANUEL KACHIRAMATTAM
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :14/11/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.33659 of 2008
--------------------------
Dated this the 14th November, 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 three months from the date of
receipt of a copy of this judgment.
(V.GIRI,JUDGE)
ma
2
3
(V.GIRI,JUDGE)
ma
4
5