IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28461 of 2009(C)
1. THOMAS SKARIYA,
... Petitioner
Vs
1. THE MANAGING DIRECTOR,
... Respondent
2. VARGHESE SKARIYA,
For Petitioner :SRI.P.SIVARAJ
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/10/2009
O R D E R
S. SIRI JAGAN, J
...............................................
W.P(C) No. 28461 of 2009
.................................................
Dated this the 9th day of October, 2009
J U D G M E N T
The petitioner is the claimant in O.P. No. 2278 of 1996
before the Motor Accidents Claim Tribunal, Kollam, in which
Ext.P1 award was passed against the Kerala State Road
Transport Corporation. Petitioner’s grievance is that KSRTC
has not deposited the award amount till date, although the award
was passed, as early as on 25.1.2008, the learned standing
counsel for the KSRTC submits that amounts would be deposited
within three months. This is recorded and the writ petition is
disposed of with a direction to the 1st respondent that the
amounts covered by Ext.P1 shall be deposited in the MACT,
Kollam within three months.
S. SIRI JAGAN, JUDGE
rhs