IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6242 of 2010(E)
1. INDIRA SUDHAKARAN,
... Petitioner
2. SINDHU SUDHAKARAN,
3. SANDEEP SUDHAKARAN,
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
For Petitioner :SRI.N.SASIDHARAN UNNITHAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :25/02/2010
O R D E R
K.SURENDRA MOHAN, J
...........................................
WP(C).NO. 6242 OF 2010
............................................
DATED THIS THE 25TH DAY OF FEBRUARY, 2010
JUDGMENT
The petitioners are the wife and children of Late Sudhakaran
Pillai, who was killed in a motor vehicle accident, involving a KSRTC
bus on 9.6.1994. They filed OP(MV) No.1483 of 1994 before the
MACT, Pathanamthitta. The Tribunal has passed Ext.P1 award on
27.6.2001 granting a compensation of Rs.4,04,000/- with interest to the
petitioners. The complaint of the petitioners is that award has not been
satisfied till date.
2. The standing counsel for KSRTC submits that the award could
be satisfied within a period of three months from today.
3. In the above circumstances, this writ petition is disposed of
directing the respondents to make payment of the entire amount due
under Ext.P1 award, within a period of three months from today.
K.SURENDRA MOHAN, JUDGE
lgk