High Court Kerala High Court

Aboobacker Kunju vs The Kerala State Road Transport … on 23 March, 2009

Kerala High Court
Aboobacker Kunju vs The Kerala State Road Transport … on 23 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8497 of 2009(F)


1. ABOOBACKER KUNJU,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT CORPN.,
                       ...       Respondent

2. THE FINANCIAL ADVISOR & CHIEF ACCOUNTS

3. THE DISTRICT TRANSPORT OFFICER,

                For Petitioner  :SRI.ANANDARAJAN.N

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/03/2009

 O R D E R
                      ANTONY DOMINIC, J.
                     ================
                  W.P.(C) NO. 8497 OF 2009 (F)
                 =====================

            Dated this the 23rd day of March, 2009

                         J U D G M E N T

Non payment of the compensation awarded by the MACT,

Kollam in OP(MV) No.758/92 rendered on 29/11/2000 is what is

complained of in this writ petition.

2. Standing counsel for the KSRTC has no dispute

regarding the finality that the award has attained and his only

justification for the non payment is financial constraints.

3. A reading of the award shows that the compensation

ordered was only Rs.17,000/- with interest thereon. Considering

the amount that is involved and also the long lapse of time since

the award has been passed, it is directed that the respondents

shall pay the award in the manner as directed by the Tribunal.

This shall be done, as expeditiously as possible, at any rate

within 2 months of production of a copy of this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp