IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP (MACT).No. 1097 of 2010(O)
1. REJI T.M,S/O.V.K.MANI,
... Petitioner
Vs
1. REJI K.P.,S/O.PAULOSE, KUNNATHU HOUSE,
... Respondent
2. SHINE JOSEPH,
3. LOMBARD MOTOR INSURANCE COMPANY LTD,
For Petitioner :SRI.P.V.ELIAS
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :17/01/2011
O R D E R
P.N.RAVINDRAN, J.
-----------------------------------------
O.P(MAC)No.1097 of 2010
-----------------------------------------
Dated this the 17th day of January, 2011
JUDGMENT
The petitioner is the claimant in O.P(MV)No.2247 of 2007 on the
file of the Motor Accidents Claims Tribunal, Thrissur. In this writ
petition he seeks a direction to the Motor Accidents Claims Tribunal,
Thrissur to dispose of O.P(MV)No.2247 of 2007 expeditiously. O.P
(MV)No.2247 of 2007 was presented before the Motor Accidents
Claims Tribunal, Thrissur on 16.11.2007. The learned counsel for the
petitioner submits that though on an earlier occasion the case was
posted in the Adalat the Insurer was not willing to agree for a
settlement. In such circumstances, as nearly three years have passed
after the claim petition was presented I am of the opinion that the
Motor Accidents Claims Tribunal, Thrissur should endeavour to dispose
of the same expeditiously. I accordingly dispose of the writ petition
with a direction to the Motor Accidents Claims Tribunal, Thrissur to
dispose of O.P(MV)No.2247 of 2007 expeditiously and in any event
within six months from the date of receipt of a certified copy of this
judgment.
P.N.RAVINDRAN,
Judge.
ahg.
P.N.RAVINDRAN, J.
—————————
O.P(MAC)No.1097 of 2010
—————————-
JUDGMENT
17th January, 2011