IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30052 of 2009(B)
1. VENUGOPALAN,K.,S/O.KUNJUKAIMAL,
... Petitioner
Vs
1. THE MANAGING DIRECTOR, KERALA STATE
... Respondent
For Petitioner :SRI.P.V.BABY
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/10/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 30052 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 23rd October, 2009.
J U D G M E N T
The petitioner is the claimant in O.P(MV) No. 1024/2000 before
the M.A.C.T., Irinjalakuda. By Ext. P1 award, compensation has been
awarded to the petitioner. The petitioner’s grievance in this writ
petition is that the respondent, who is the owner of the vehicle
involved in the accident which led to Ext. P1 award, is not depositing
the amounts covered by Ext. P1.
2. The learned standing counsel for the Kerala State Road
Transport Corporation submits that the amount shall be deposited
within three months.
This is recorded and the writ petition is closed.
Sd/- S. Siri Jagan, Judge.
Tds/
[true copy]
P.S to Judge.