High Court Kerala High Court

Achukutty Jacob vs The Managing Director on 29 October, 2007

Kerala High Court
Achukutty Jacob vs The Managing Director on 29 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30360 of 2007(L)


1. ACHUKUTTY JACOB, W/O. LATE T.C.JACOB,
                      ...  Petitioner

                        Vs



1. THE MANAGING DIRECTOR,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.S.PRASANTH

                For Respondent  :SHRI.JOHNSON P.JOHN, SC, KSRTC

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/10/2007

 O R D E R
                           ANTONY DOMINIC, J.
                             --------------------------
                       W.P.(C). NO. 30360 OF 2007
                               ---------------------
                  Dated this the 29thday of October, 2007

                               J U D G M E N T

The prayer in this writ petition is to direct the 1st respondent to

satisfy the amount due in terms of Ext.P1 award passed by the MACT,

Pala in O.P.(MV) 665/04. Petitioner points out that in the Execution

Petition, Ext.P2 order has been passed by the Tribunal directing initiation of

revenue recovery proceedings. According to the petitioner, amount has not

been realised till now and hence filed this writ petition.

2. If as contended by the petitioner, the award has become final

and and the amounts has not been realised, the 1st respondent has to

satisfy the award. In view of this, I dispose of this writ petition directing the

1st respondent to deposit the amount in terms of Ext.P1 award, as

expeditiously as possible, at any rate, within four months from the date of

receipt of a copy of this judgment.

ANTONY DOMINIC, JUDGE

vps