IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA No. 513 of 2001()
1. MANAGING DIRECTOR, K.S.R.T.C
... Petitioner
Vs
1. JESSY JOSEPH
... Respondent
For Petitioner :SRI.JOSE THETTAYIL, SC, KSRTC
For Respondent :SRI.BEPIN VIJAYAN
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :10/08/2007
O R D E R
J.B.KOSHY & V.GIRI, JJ.
-------------------------
C.M.P.No.4588 of 2001
& M.F.A.No.513 of 2001
-------------------------
Dated this the 10th day of August, 2007.
JUDGMENT
Koshy, J.
C.M.P.No.4588 of 2001 is for condoning the delay
of 289 days. Notice was ordered on 22.10.2002. Notice to
the 1st respondent was returned unserved stating ‘out of
India’. Notice to 4th respondent was returned unserved stating
‘expired’. Service is not, so far, complete.
2. The claimants are the wife and children of the
deceased. The deceased, who was aged 41 years conducting a
driving school, died leaving his wife and children. The tribunal
has taken only Rs.3,000/- as the monthly income and
deducted 1/3rd and calculated compensation. Since notice to
the 4th respondent was returned unserved stating ‘expired’ and
no steps were taken to implead the legal representatives, we
dismiss the delay condonation petition [C.M.P.No.4588 of
2001] as abated.
M.F.A.No.513 of 2001
:: 2 ::
In the light of the dismissal of C.M.P.No.4588 of
2001, the appeal also will stand dismissed.
Sd/-
(J.B.KOSHY)
JUDGE
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. To Judge
J.B.KOSHY & V.GIRI, JJ.
————————————————-
C.M.P.No.4588 of 2001
M.F.A.No.513 of 2001JUDGMENT
10TH AUGUST, 2007.
————————————————-