IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9111 of 2010(L)
1. B.RANGAPRAKASH,
... Petitioner
Vs
1. VASUDEVANPILAI, S/O.BHASKARAN PILLAI,
... Respondent
2. THE MANAGING DIRECTOR, KERALA
3. CHANDRA PRAKASH,MFAHAD,AL-AJMI,
4. UAYAPRAKASH, P.O.NO.25068,AL AJAFER,
5. LATHA RAJMOHAN,MATHRUCHAYA, TC42/1036,
6. ANIL RAJ C,MATHRUCHAYA, TC42/1036,
7. C.JAYA RAJ,RETNA BHAVAN, KARUVATTA NORTH
For Petitioner :SRI.ROY CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :18/03/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 9111 OF 2010
-----------------------------------------------------------
Dated this the 18th March, 2010.
JUDGMENT
The petitioner as well as the respondents 3 to 7 are the
brothers and sister of one deceased Sree Raj. He was fately
knocked down while riding a motor cycle, by a bus belonging to the
second respondent. The petitioners filed O.P(MV) 403/1992
claiming compensation for the death of the deceased. The
Additional Motor Accidents Claims Tribunal, Mavelikara awarded an
amount of Rs.1,30,800/- as compensation to the claimants.
Though the award was passed in July 2004 the petitioner complains
that the amounts due thereunder has not been paid till date. The
standing counsel for the KSRTC submits that the entire amount will
be paid within a period of three months.
2. In the above circumstances this writ petition is disposed of
directing the second respondent to pay the entire amount due as
per the award of the Additional Motor Accidents Claims Tribunal,
Mavelikkara in O.P(MV) 403/92 as expeditiously as possible and at
WPC 9111/2010 2
any rate within a period of three months from the date of receipt of
a copy of this judgment.
K. SURENDRA MOHAN
Judge
jj
WPC 9111/2010 3
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: