High Court Kerala High Court

Arifa Beevi vs Managing Director on 26 June, 2009

Kerala High Court
Arifa Beevi vs Managing Director on 26 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17824 of 2009(W)


1. ARIFA BEEVI, D/O.REHIMA BEEVI,
                      ...  Petitioner

                        Vs



1. MANAGING DIRECTOR,
                       ...       Respondent

                For Petitioner  :SRI.PRATHEESH.P

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :26/06/2009

 O R D E R
                             V.GIRI,J.
                      -------------------------
                 W.P ( C) No.17824 of 2009
                      --------------------------
               Dated this the 26th June,2009

                        J U D G M E N T

The petitioner is aggrieved by the delay on the part

of the respondent Corporation in depositing the amount

awarded in his favour under Ext.P2 award. Learned

Standing Counsel for the KSRTC submits that steps will

be taken to comply with the award at the earliest.

In the result, the writ petition is disposed of

directing the respondent to take steps to see that the

amount awarded under Ext.P2 is deposited at the earliest,

within a period of six months from the date of receipt of a

copy of this judgment.

(V.GIRI,JUDGE)
ma

(V.GIRI,JUDGE)
ma