IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31666 of 2009(C)
1. JOHNSON JOSEPH, PUTHEN PARAMBIL VEEDU,
... Petitioner
Vs
1. MANAGING DIRECTOR,
... Respondent
For Petitioner :SRI.PRATHEESH.P
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :06/11/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.31666 of 2009
==================
Dated this the 6th day of November, 2009
J U D G M E N T
The petitioner is the claimant in O.P.No.1682/2003 before the
Motor Accidents Claims Tribunal, Kollam, in which Ext.P2 award has
been passed granting compensation to the petitioner. The grievance
of the petitioner in this Writ Petition is that the respondent who is the
owner of the vehicle involved in the accident which led to Ext.P2 award
is not depositing the amounts covered by Ext.P2 before the Tribunal.
Learned standing counsel for the Kerala State Road Transport
Corporation undertakes that the amount covered by Ext.P2 would be
deposited within 3 months. This is recorded and the Writ Petition is
closed.
S.SIRI JAGAN, JUDGE
nl