IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8908 of 2010(K)
1. ANIL.S., S/O.STEPHEN JOSEPH,
... Petitioner
Vs
1. THE MANAGING DIRECTOR, K.S.R.T.C.,
... Respondent
2. RAJU, S/O.KUNJUKUNJU,
3. THE MOTOR ACCIDENTS CLAIMS TRIBUNAL,
For Petitioner :SRI.C.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :18/03/2010
O R D E R
K.SURENDRA MOHAN, J
...........................................
WP(C).NO.8908 OF 2010
............................................
DATED THIS THE 18TH DAY OF MARCH, 2010
JUDGMENT
The petitioner was injured while riding a bicycle, when he was
knocked down by a bus belonging to the respondent. The petitioner
filed O.P(MV)No.277 of 1999 before the MACT, Punaloor. As per
award dated 28.9.2005, the petitioner has been awarded an amount of
Rs.28,150/- as compensation. The petitioner has filed E.P.55 of 2009
for realisation of the said amount with interest. However, he complains
that the amount has not been paid till date.
2. The standing counsel for the respondent submits that the
amount would be paid and the award would be satisfied within a period
of three months from today.
3. In the above circumstances, this writ petition is disposed of
recording the above undertaking and directing the respondent to satisfy
the award in O.P(MV)No.277 of 1999 of the MACT, Punaloor, as
expeditiously as possible, and at any rate, within a period of three
months from today.
K.SURENDRA MOHAN, JUDGE
lgk