IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4127 of 2009(N)
1. KHADIJA BEEVI, M/O.MANOJ,
... Petitioner
Vs
1. MANAGING DIRECTOR, KERALA STATE
... Respondent
For Petitioner :SRI.PRATHEESH.P
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/02/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.4127 & 4128 of 2009
---------------------------------
Dated, this the 25th day of February, 2009
J U D G M E N T
Non payment of compensation awarded by the MACT, Kollam
in OP(MV) Nos.1622/2004 & 601/1994 is what is complained of by
the petitioners in these writ petitions.
2. By Ext.P2 awards rendered by the Tribunal referred to
above, compensation has been awarded for the injuries sustained, to
the respective claimants, in motor accidents involving the vehicles
belonging to the respondent, and it is on that basis compensation
was ordered to be remitted.
3. Even according to the learned standing counsel for the
respondent, no appeal has been filed against these awards and if
that be so, there is absolutely no justification for the continued delay
in payment of the compensation.
4. In view of this, these writ petitions are disposed of
directing that the respondent shall remit the compensation as
ordered by the MACT, Kollam in the awards in OP(MV) Nos.
1622/2004 & 601/1994. This shall be done as expeditiously as
WP(C) No.4127 & 4128/2009
-2-
possible, at any rate, within three months of production of a copy of
this judgment.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg