IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35822 of 2008(M)
1. M.S. MOHAMMED, S/O. SEETHIKUNHI,
... Petitioner
Vs
1. MOHAMMED FAIZAL RAHMAN,
... Respondent
2. KISH0RE KUMAR, S/O.K.S. GOPALAKRISHNAN,
3. THE MANAGER,
For Petitioner :SRI.T.SETHUMADHAVAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :12/12/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 35822 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 12th December, 2008.
J U D G M E N T
The petitioner challenges Ext. P2 order, whereby the Motor
Accidents Claims Tribunal, Kasaragod has directed release of only an
amount of Rs. 25,000/- out of the amount in deposit as per the award
in O.P. (MV) No. 740/2004 in which the petitioner was the claimant,
as against his claim of release of the entire amount in deposit. The
total amount deposited was Rs. 1,49,300/- out of which Rs.50,000/-
was directed to be released earlier. Now, the Tribunal has directed
release of Rs. 25,000/- more. As such, I do not think that any further
amounts can be directed to be released. Accordingly, the writ petition
is dismissed.
S. Siri Jagan, Judge.
Tds/