IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30560 of 2006(K)
1. THRESSIAKUTTY JOSEPH,
... Petitioner
Vs
1. THE MANAGING DIRECTOR,
... Respondent
2. THE DISTRICT COLLECTOR,
For Petitioner :SRI.R.SUDHISH
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
Dated :19/12/2006
O R D E R
P.R.RAMAN, J.
```````````````````````````
W.P.(C) NO. 30560 OF 2006
```````````````````````````
Dated this the 19th day of December, 2006
J U D G M E N T
The limited prayer made in this writ petition is for a direction
to the 1st respondent to deposit the amount mentioned in Exhibit
P2 Execution Petition on the file of the Motor Accidents Claims
Tribunal, Ernakulam.
2. The learned counsel appearing on behalf of the 1st
respondent submitted that the amount will be deposited within
the time as may be fixed by this court. The same is recorded.
3. In the facts and circumstances, there will be a direction
to the 1st respondent to deposit the amount mentioned in Exhibit
P2 before the Motor Accidents Claim Tribunal, Ernakulam within a
period of four months.
With the above direction, the writ petition is disposed of.
P.R.RAMAN, JUDGE
Rp