High Court Kerala High Court

B.Rangaprakash vs Vasudevanpilai on 18 March, 2010

Kerala High Court
B.Rangaprakash vs Vasudevanpilai on 18 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9111 of 2010(L)


1. B.RANGAPRAKASH,
                      ...  Petitioner

                        Vs



1. VASUDEVANPILAI, S/O.BHASKARAN PILLAI,
                       ...       Respondent

2. THE MANAGING DIRECTOR, KERALA

3. CHANDRA PRAKASH,MFAHAD,AL-AJMI,

4. UAYAPRAKASH, P.O.NO.25068,AL AJAFER,

5. LATHA RAJMOHAN,MATHRUCHAYA, TC42/1036,

6. ANIL RAJ C,MATHRUCHAYA, TC42/1036,

7. C.JAYA RAJ,RETNA BHAVAN, KARUVATTA NORTH

                For Petitioner  :SRI.ROY CHACKO

                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.
               ------------------------------------------------------------
                       W.P(C) NO: 9111 OF 2010
               -----------------------------------------------------------
                  Dated this the 18th March, 2010.

                                   JUDGMENT

The petitioner as well as the respondents 3 to 7 are the

brothers and sister of one deceased Sree Raj. He was fately

knocked down while riding a motor cycle, by a bus belonging to the

second respondent. The petitioners filed O.P(MV) 403/1992

claiming compensation for the death of the deceased. The

Additional Motor Accidents Claims Tribunal, Mavelikara awarded an

amount of Rs.1,30,800/- as compensation to the claimants.

Though the award was passed in July 2004 the petitioner complains

that the amounts due thereunder has not been paid till date. The

standing counsel for the KSRTC submits that the entire amount will

be paid within a period of three months.

2. In the above circumstances this writ petition is disposed of

directing the second respondent to pay the entire amount due as

per the award of the Additional Motor Accidents Claims Tribunal,

Mavelikkara in O.P(MV) 403/92 as expeditiously as possible and at

WPC 9111/2010 2

any rate within a period of three months from the date of receipt of

a copy of this judgment.





                                          K. SURENDRA MOHAN
                                                 Judge
jj

WPC 9111/2010    3

                      K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: