IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16974 of 2008(U)
1. MICHEAL KURIAN @ PAPPACHAN,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR AND CHIEF
For Petitioner :SRI.V.K.PEERMOHAMED KHAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/07/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = =
=W.P.(C) = =16974 = = = = = =
= = = No. = = =OF 2008 - U
Dated this the 8th July 2008
J U D G M E N T
Petitioner claims that he was the claimant before the MACT,
Pala in O.P.(MV) No. 444/99. Ext. P1 award was passed, and
thereafter the petitioner sought recovery by filing Ext.P2 Execution
Petition as well. However, even after the requisition for recovering
the amount under the Revenue Recovery Act, the amount has not
been recovered so far and that led the petitioner to file this writ
petition.
2. When the matter was taken up for admission it was
adjourned with a direction to the Standing Counsel for the
respondents to take instructions in the matter. Today, on
instruction, it is submitted that the amount in terms of Ext. P1
award will be paid within 3 months from today. Recording the
aforesaid submission and directing that the amount shall be paid
within 3 months from today, this writ petition is disposed of.
ANTONY DOMINIC
JUDGE
jan/-