IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28921 of 2009(I)
1. ASOKAN, S/O.NARAYANAN,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
For Petitioner :SRI.T.B.SARASAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :14/10/2009
O R D E R
S. SIRI JAGAN, J
...............................................
W.P(C) No. 28921 of 2009
.................................................
Dated this the 14th day of October, 2009
J U D G M E N T
The petitioner is the claimant in O.P.(MV) No. 802 of 1998
before the Motor Accidents Claims Tribunal, Alappuzha, The
Tribunal passed Ext.P1 award in that O.P. The petitioner’s
complaint in this writ petition is that the respondent, who is the
owner of the vehicle involved in the accident is not depositing
the amounts covered by Ext.P1 award, despite filing of Ext.P2
execution petition. The learned standing counsel appearing for
the KSRTC submits that the award amount would be deposited
within three months. This is recorded and the writ petition is
closed.
S. SIRI JAGAN, JUDGE
rhs