IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 12974 of 2008(T)
1. FORUM FOR DEPENDENTS OF DECEASED IN
... Petitioner
2. LATHA, THYPARAMBIL HOUSE, AZHEEKKAL P.O.
3. SALILA, PARANGAMOOTTIL, PARAYAKADAVU,
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. DISTICT COLLECTOR, COLLECTORATE, KOLLAM.
3. TAHSILDAR, KARUNAGAPPALLY, KOLLAM.
4. PRINCIPAL SECRETARY TO GOVERNMENT,
5. PRINCIPAL SECRETARY TO GOVERNMENT,
6. PRINCIPAL SECRETARY TO GOVERNMENT,
For Petitioner :SRI.M.R.SASITH
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :11/04/2008
O R D E R
K.M. JOSEPH, J.
-----------------------------------------------
W.P.(C) No. 12974 OF 2008
-----------------------------------------------
Dated this the 11th day of April, 2008
JUDGMENT
The complaint of the petitioners, who are the victim of
Tsunami, is that they have not yet received adequate
compensation. The petitioners preferred Exts.P5, P5(a), P6 and
P6(a) representations, raising their contentions. Heard
Government Pleader also.
The Writ Petition is disposed of directing the 2nd respondent
to consider and take a decision on Exts.P5(a), P6 and P6(a), in
accordance with law, as expeditiously as possible, at any rate,
within a period of one month from the date of receipt of a copy of
this judgment.
K.M. JOSEPH, JUDGE
ttb
WPC No. 6246 OF 2008
2
WPC No. 6246 OF 2008
3