High Court Kerala High Court

Devasya @ Devasiachan vs The Kerala State Transport … on 14 November, 2008

Kerala High Court
Devasya @ Devasiachan vs The Kerala State Transport … on 14 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33659 of 2008(F)


1. DEVASYA @ DEVASIACHAN, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE TRANSPORT CORPORATION,
                       ...       Respondent

2. THE DISTRICT COLLECTOR, COLLECTORATE,

                For Petitioner  :SRI.MANUEL KACHIRAMATTAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :14/11/2008

 O R D E R
                             V.GIRI,J.
                      -------------------------
                  W.P ( C) No.33659 of 2008
                      --------------------------
             Dated this the 14th November, 2008

                        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.P1 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 1st respondent to take steps to see that the

amount awarded under Ext.P1 is deposited at the

earliest, within a period of three months from the date of

receipt of a copy of this judgment.

(V.GIRI,JUDGE)
ma

2

3

(V.GIRI,JUDGE)
ma

4

5