IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 01.10.2010
CORAM
THE HONOURABLE MR. JUSTICE. C.S.KARNAN
C.M.A.No.3905 of 2005
The Managing Director
Thanthai Periyar Transport
Corporation Ltd.,
now known as
Tamil Nadu State Transport Corporation Ltd.,
Villupuram Division-I
Villupuram-605 602 .. Appellant
(Cause Title accepted vide Order
dated 17.11.2005, in CMP.No.18210/05)
Vs
Pachiappan (died)
1.Adilakshmi
2.Varadhan .. Respondents
Appeal filed under Section 173 of M.V.Act against the Judgment and Decree dated 07.03.2003, made in M.C.O.P.No.375 of 1992, on the file of the Motor Accident Claims Tribunal, Principal Sub-Court, Tindivanam.
For appellant : Mr.Rajnish Pathiyil
For respondents : Mr.P.Mani
C.S.KARNAN, J.
krk
J U D G M E N T
When the matter was taken up, learned counsel appearing for the appellant submits that the entire compensation amount, awarded by the Motor Accident Claims Tribunal, Principal Sub-Court, Tindivanam, M.C.O.P.No.375 of 1992, on 07.03.2003, has already been deposited and the same was also withdrawn by the claimants, after observing necessary formalities before the Trial Court, hence nothing survives in this matter. Accordingly, on 14.09.2006, this Court dismissed the C.M.P.No.19336 of 2005 in this appeal.
2. In view of the representation and the earlier order of this Court dated 14.09.2006, in the C.M.P.No.19336 of 2005, this civil miscellaneous appeal stands closed. No costs.
01.10.2010
krk
To
1.The Motor Accident Claims Tribunal,
Principal Sub-Court, Tindivanam
C.M.A.No.3905 of 2005
2.The Section Officer,
VR Section, High Court, Madras.