IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18759 of 2009(L)
1. PARAMESWARAN PILLAI, S/O.KRISNA PILLAI,
... Petitioner
Vs
1. THE MANAGING DIRECTOR,
... Respondent
2. THE DISTRICT COLLECTOR,
For Petitioner :SRI.ANCHAL C.VIJAYAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :06/07/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).18759/2009
--------------------
Dated this the 6th day of July, 2009
JUDGMENT
The petitioner is aggrieved by the delay on the part
of the 1st respondent Corporation in depositing the
award amount as per Ext.P2 judgment. 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 1st respondent to take steps to see that the
amount awarded in favour of the petitioner, is deposited
at the earliest, within a period of five months from the
date of receipt of a copy of this judgment.
V.GIRI,
Judge
mrcs