High Court Kerala High Court

Leelabiaamma vs Kerala State Road Transport … on 10 December, 2008

Kerala High Court
Leelabiaamma vs Kerala State Road Transport … on 10 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36245 of 2008(M)


1. LEELABIAAMMA
                      ...  Petitioner
2. PODIYAN  @ NAGAPPAN. S/O.NANU
3. MINI, D/O.LEELABAI AMMA
4. DEEPA, D/O.LEELABAI AMMA
5. DEEPTHI,  D/O.LEELABAI AMMA

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION
                       ...       Respondent

2. THE DISTRICT COLLECTOR

                For Petitioner  :SRI.ANCHAL C.VIJAYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :10/12/2008

 O R D E R
                        V.GIRI, J
                      -------------------
                  W.P.(C).36245/2008
                      --------------------
      Dated this the 10th day of December, 2008

                      JUDGMENT

The petitioners are aggrieved by the delay on the

part of the first respondent Corporation in depositing

the amount awarded in their 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 first 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

mrcs