High Court Kerala High Court

Indira Sudhakaran vs Kerala State Road Transport … on 25 February, 2010

Kerala High Court
Indira Sudhakaran vs Kerala State Road Transport … on 25 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6242 of 2010(E)


1. INDIRA SUDHAKARAN,
                      ...  Petitioner
2. SINDHU SUDHAKARAN,
3. SANDEEP SUDHAKARAN,

                        Vs



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

                For Petitioner  :SRI.N.SASIDHARAN UNNITHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :25/02/2010

 O R D E R
                      K.SURENDRA MOHAN, J
                       ...........................................
                      WP(C).NO. 6242 OF 2010
                       ............................................
       DATED THIS THE 25TH DAY OF FEBRUARY, 2010

                                  JUDGMENT

The petitioners are the wife and children of Late Sudhakaran

Pillai, who was killed in a motor vehicle accident, involving a KSRTC

bus on 9.6.1994. They filed OP(MV) No.1483 of 1994 before the

MACT, Pathanamthitta. The Tribunal has passed Ext.P1 award on

27.6.2001 granting a compensation of Rs.4,04,000/- with interest to the

petitioners. The complaint of the petitioners is that award has not been

satisfied till date.

2. The standing counsel for KSRTC submits that the award could

be satisfied within a period of three months from today.

3. In the above circumstances, this writ petition is disposed of

directing the respondents to make payment of the entire amount due

under Ext.P1 award, within a period of three months from today.

K.SURENDRA MOHAN, JUDGE

lgk