Kerala High Court
Arifa Beevi vs Managing Director on 26 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17824 of 2009(W)
1. ARIFA BEEVI, D/O.REHIMA BEEVI,
... Petitioner
Vs
1. MANAGING DIRECTOR,
... Respondent
For Petitioner :SRI.PRATHEESH.P
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :26/06/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.17824 of 2009
--------------------------
Dated this the 26th June,2009
J U D G M E N T
The petitioner is aggrieved by the delay on the part
of the respondent Corporation in depositing the amount
awarded in his favour under Ext.P2 award. Learned
Standing Counsel for the KSRTC submits that steps will
be taken to comply with the award at the earliest.
In the result, the writ petition is disposed of
directing the respondent to take steps to see that the
amount awarded under Ext.P2 is deposited at the earliest,
within a period of six months from the date of receipt of a
copy of this judgment.
(V.GIRI,JUDGE)
ma
(V.GIRI,JUDGE)
ma