IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2461 of 2009(R)
1. JAISON JOSEPH,
... Petitioner
Vs
1. UNITED INDIA INSURANE CO. LTD.,
... Respondent
For Petitioner :SRI.M.V.AMARESAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/01/2009
O R D E R
ANTONY DOMINIC, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P(C).No. 2461 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 22nd day of January, 2009
JUDGMENT
Petitioner submits that he was the claimant in OP(MV)
No.122/2002 on the file of MACT, Thalassery, in which Ext.P1 award
was passed. It is stated that a substantial part of the award amount
is in deposit.
2. According to the petitioner, in connection with his marriage
which is scheduled to be conducted on 16.02.09, he needs money
and therefore sought withdrawal of the amount in deposit by filing
Ext.P3 application. It is stated that there is no regular sitting in the
MACT, Thalassery and that the Additional District Judge, Thalassery
is holding charge.
3. The relief sought for in this writ petition is to direct the
Additional District Judge, Thalassery, who is in charge of MACT,
Thalassery to consider Ext.P3 application filed by the petitioner and
pass appropriate orders.
4. As can be seen from Ext.P3, petitioner states that he is
urgently in need of money and therefore, has to get the amount in
W.P.C.No. 2461 OF 2009
-:2:-
deposit released. In the nature of the urgency that has been pointed
out by the petitioner, I think it is only appropriate that the Additional
District Judge, Thalassery, who is in charge of MACT, Thalassery is
directed to consider Ext.P3 application made by the petitioner.
Therefore, the writ petition is disposed of directing the
Additional District Judge, Thalassery, who is in charge of MACT,
Thalassery to consider Ext.P3 application and pass orders thereon
as expeditiously as possible, at any rate, within four weeks of
production of a copy of this judgment.
(ANTONY DOMINIC, JUDGE)
ttb