IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9421 of 2008(V)
1. V.C.BRIGHT, AGED 41 YEARS, S/O.CHANDRAN,
... Petitioner
Vs
1. THE MANAGING DIRECTOR,
... Respondent
2. THE DISTRICT COLLECTOR, ERNAKULAM.
For Petitioner :SRI.R.SUDHISH
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/03/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 9421 of 2008
-------------------------------------
Dated: MARCH 19, 2008
JUDGMENT
Non-payment of compensation awarded by the Tribunal in
Ext.P1 award is the grievance of the petitioner.
2. The award has been rendered by the MACT, Ernakulam in
O.P.(MV) 40/1998. Even according to the respondents there is no
dispute that the award has not become final. The only justification
of financial constraints cannot be a justification to avoid payment.
Accordingly I do not find any justification for the inordinate
delay already caused and hence this writ petition is disposed of
directing that the respondents shall deposit the amount of
compensation ordered in Ext.P1 award as expeditiously as possible,
at any rate, within three months of production of a copy of this
judgment.
ANTONY DOMINIC, JUDGE
mt/-