IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30360 of 2007(L)
1. ACHUKUTTY JACOB, W/O. LATE T.C.JACOB,
... Petitioner
Vs
1. THE MANAGING DIRECTOR,
... Respondent
2. THE DISTRICT COLLECTOR,
For Petitioner :SRI.S.PRASANTH
For Respondent :SHRI.JOHNSON P.JOHN, SC, KSRTC
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :29/10/2007
O R D E R
ANTONY DOMINIC, J.
--------------------------
W.P.(C). NO. 30360 OF 2007
---------------------
Dated this the 29thday of October, 2007
J U D G M E N T
The prayer in this writ petition is to direct the 1st respondent to
satisfy the amount due in terms of Ext.P1 award passed by the MACT,
Pala in O.P.(MV) 665/04. Petitioner points out that in the Execution
Petition, Ext.P2 order has been passed by the Tribunal directing initiation of
revenue recovery proceedings. According to the petitioner, amount has not
been realised till now and hence filed this writ petition.
2. If as contended by the petitioner, the award has become final
and and the amounts has not been realised, the 1st respondent has to
satisfy the award. In view of this, I dispose of this writ petition directing the
1st respondent to deposit the amount in terms of Ext.P1 award, as
expeditiously as possible, at any rate, within four months from the date of
receipt of a copy of this judgment.
ANTONY DOMINIC, JUDGE
vps