High Court Kerala High Court

Smt.Lucy Paul vs The Managing Director on 15 February, 2008

Kerala High Court
Smt.Lucy Paul vs The Managing Director on 15 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5432 of 2008(V)


1. SMT.LUCY PAUL, W/O.LATE MALIEKKAL PAUL,
                      ...  Petitioner

                        Vs



1. THE MANAGING DIRECTOR, KERALA STATE
                       ...       Respondent

2. THE DISTRICT COLLECTOR, COLLECTORATE,

                For Petitioner  :SRI.V.M.SYAM KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/02/2008

 O R D E R
                              ANTONY DOMINIC, J.



                ------------------------------------



                        W.P.(C) 5432 & 5441  of  2008



               -------------------------------------



                           Dated: February 15, 2008



                                    JUDGMENT

W.P.(C) 5432 of 2008

Ext.P1 is an award passed by the MACT, Irinjalakuda, in O.P.

(MV) 970/1998 awarding compensation to the claimants therein.

The complaint in this writ petition is that despite the fact that the

award has become final, the amount has not been deposited by the

1st respondent so far.

2. Except financial constraints, the respondent has no

defence to resist the order in this writ petition.

3. Since the award is passed as early as in January, 2004 and

that it has become final, I do not think that there is any justification

for its non-payment. In view of this I direct that the 1st respondent

shall deposit the compensation awarded by the MACT, Irinjalakuda,

in O.P.(MV) 970/1998, as expeditiously as possible, at any rate,

within two months from the date of production of a copy of this

WP(C) 5432 & 5441 of 2008

Page numbers

judgment.

W.P.(C) 5441 of 2008

In W.P.(C) 5441 of 2008 also, Ext.P1 is the award rendered by

the MACT, Ottapalam, in O.P.(MV) 149/2004. For the same reasons

as stated above, I dispose of this writ petition also directing that the

amount awarded by the Tribunal in Ext.P1 award shall be deposited

by the 1st respondent within two months from the date of

production of a copy of this judgment.

ANTONY DOMINIC, JUDGE

mt/-