High Court Kerala High Court

C.A.Biju vs The Managing Director on 14 September, 2010

Kerala High Court
C.A.Biju vs The Managing Director on 14 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28298 of 2010(J)


1. C.A.BIJU, S/O.APPUKUTTAN,
                      ...  Petitioner

                        Vs



1. THE MANAGING DIRECTOR, KERALA STATE
                       ...       Respondent

2. DISTRICT COLLECTOR, KOTTAYAM.

                For Petitioner  :SRI.RENNY AUGUSTINE

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :14/09/2010

 O R D E R
                           C.T. RAVIKUMAR, J.
                    --------------------------------------------
                       W.P.(C). NO.28298 OF 2010
                    --------------------------------------------

                 Dated this the 14th day of September, 2010


                                 JUDGMENT

The petitioner, applicant in O.P.(MV).No.913/1995 before the

Motor Accidents Claim Tribunal, Pala filed this Writ Petition on being

aggrieved by the failure on the part of the first respondent to deposit the

amount awarded by the Tribunal as per Ext.P1. When this matter was

taken up today, the learned counsel for the first respondent submitted that

the amount payable in terms of Ext.P1 award would be deposited within

two months from the date of receipt of a copy of the judgment. This is

recorded. Accordingly, this Writ Petition is disposed of with a direction to

the first respondent to deposit the amount payable to the petitioner in terms

of Ext.P1 award dated 31.7.1996 in O.P.(MV).No.913/1995 of M.A.C.T,

Pala within two months from the date of receipt of a copy of this judgment.

(C.T. RAVIKUMAR, JUDGE)

spc

W.P.(C) NO. 2

C.T. RAVIKUMAR, J.

JUDGMENT

September, 2010

W.P.(C) NO. 3