IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4892 of 2008(G)
1. RAMAKRISHNAN, S/O.SANKU, THOTTATHIL
... Petitioner
Vs
1. THE MANAGING DIRECTOR,
... Respondent
For Petitioner :SRI.J.JAYAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/02/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 4892 of 2008
-------------------------------------
Dated: February 11, 2008
JUDGMENT
Ext.P1 is an award passed by the MACT, Attingal. It is stated
that thereafter pursuant to the judgment of this court in WP(C)
10930/07, the compensation awarded was deposited by the
respondent. Subsequently the petitioner made applications for
releasing the amount deposited as ordered in that award. These
applications were considered and Exts.P2 and P3 orders have been
passed declining to release any amount.
2. On going through these orders I am not satisfied that the
petitioner has made out a case for interference. It is seen disclosed
that despite the order from the Tribunal, the petitioner could not
produce any document substantiating his request. If that be so,
the Tribunal cannot be faulted for not releasing the amount. Be that
as it may, since the Tribunal has decided the issue based on the
materials available, I feel that the petitioner should be permitted to
apply afresh if he has sufficient materials to justify the same.
3. Accordingly I direct that if the petitioner is interested in
WP(C) 4892/08
Page numbers
withdrawing any amount, he will be at liberty to make a fresh
application producing supporting documents, in which case the
Tribunal shall consider such application untrammelled by the view it
has taken in Exts.P2 and P3.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
mt/-