IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37724 of 2009(I)
1. BIJO JOSEPH, VETTUVAYALIL,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. DISTRICT COLLECTOR,
3. THE DISTRICT COLLECTOR, KOTTAYAM.
4. THE MANAGING DIRECTOR,
For Petitioner :SRI.GIKKU JACOB
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :30/12/2009
O R D E R
S. SIRI JAGAN, J.
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
W.P.(C) No. 37724 of 2009
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
Dated this the 30th day of December, 2009
JUDGMENT
Petitioner is the claimant in O.P.(MV) No.854 of 2003 before the
Motor Accidents Claims Tribunal, Pala. Ext.P1 award has been passed in
that claim petition, awarding compensation to the petitioner. His grievance
in this writ petition is that despite issue of Ext.P2 revenue recovery
certificate by the Tribunal, respondents 2 and 3 are not taking appropriate
steps to recover the amount covered by Ext.P1 award.
2. Learned standing counsel for the 4th respondent who is the owner
of the vehicle involved in the accident, which led to Ext.P1 award, submits
that the amount would be deposited before the Tribunal within three
months.
This submission is recorded and the writ petition is disposed of.
S. SIRI JAGAN, JUDGE.
Mn.