IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16936 of 2008(N)
1. SALEENA JOSE, W/O.LATE JOSE,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
For Petitioner :SRI.P.M.JOSHI
For Respondent :SRI.RAJAN P.KALIYATH
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/02/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 16936 OF 2008 (N)
====================
Dated this the 4th day of February, 2009
J U D G M E N T
Non realisation of the amount due under an interim award passed by
the MACT, Ernakulam in OP(MV) No.2514/2000 is what is complained of in
this writ petition.
2. According to the writ petitioner, this position continues, even
though Ext.P2 revenue recovery certificate has been issued by the
Tribunal.
3. Learned Government Pleader on instructions from the
Tahsildar, Kanayannur submits that as on 18/10/2008, an amount of
Rs.86,000/- was recovered from the additional 2nd respondent, the
Insurance Company and a Demand Draft for the said amount has already
been forwarded to the Tribunal.
4. If that be so, there cannot be any further grievance that the
recovery is delayed and the course open to the petitioner is to approach
the Tribunal and get the amount released.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp