Kerala High Court
Manju Shabu vs Rajan on 30 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22027 of 2007(V)
1. MANJU SHABU, AGED 37 YEARS,
... Petitioner
Vs
1. RAJAN, S/O. PAPPU,
... Respondent
2. NEBU, S/O. SABU,
3. UNITED INDIA INSURANCE CO. LTD.,
For Petitioner :SRI.SABU GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :30/07/2007
O R D E R
S. SIRI JAGAN, J.
----------------------------------
W.P.(C)NO.22027 OF 2007
------------------------------------
DATED THIS THE 30th DAY OF JULY, 2007
JUDGMENT
The petitioner seeks expeditious disposal of O.P.(MV)No.1498/04
filed by the petitioner before the Motor Accidents Claims Tribunal,
Alappuzha. On a query from this Court, the Tribunal has informed this
Court by communication dated, 23.7.07 that the O.P.(MV)No.1498/05
is posted to 17.8.07 for ‘Return of notice of R1 and for written
statement of the 3rd respondent’.
In the above circumstance, I dispose of this writ petition
directing the Tribunal to complete the disposal of the same within six
weeks from the date, when the service of notice is complete.
S. SIRI JAGAN, JUDGE
Acd