High Court Kerala High Court

Ishakutty vs K.S.R.T.C. Rep. By The General … on 14 March, 2008

Kerala High Court
Ishakutty vs K.S.R.T.C. Rep. By The General … on 14 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24067 of 2004(M)


1. ISHAKUTTY, W/O. DECEASED, CHEKKUNNY,
                      ...  Petitioner

                        Vs



1. K.S.R.T.C. REP. BY THE GENERAL MANAGER,
                       ...       Respondent

2. THE DISTRICT COLLECTOR, TRICHUR.

                For Petitioner  :SRI.P.V.CHANDRA MOHAN

                For Respondent  :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :14/03/2008

 O R D E R
                        KURIAN JOSEPH, J.
                --------------------------------------
                   W.P.(C).No. 24067 OF 2004
                --------------------------------------
            Dated this the 14th day of March, 2008.


                           J U D G M E N T

In the matter of deposit of amount covered by the Award

passed by the Motor Accidents Claims Tribunal, in case the

petitioner has still any grievance left, she may approach the first

respondent, in which case, prompt action will be taken by the

first respondent within a period of another one month.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp