High Court Kerala High Court

Jaison Joseph vs United India Insurane Co. Ltd on 22 January, 2009

Kerala High Court
Jaison Joseph vs United India Insurane Co. Ltd on 22 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2461 of 2009(R)


1. JAISON JOSEPH,
                      ...  Petitioner

                        Vs



1. UNITED INDIA INSURANE CO. LTD.,
                       ...       Respondent

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/01/2009

 O R D E R
                          ANTONY DOMINIC, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        W.P(C).No. 2461 OF 2009
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 22nd day of January, 2009

                                  JUDGMENT

Petitioner submits that he was the claimant in OP(MV)

No.122/2002 on the file of MACT, Thalassery, in which Ext.P1 award

was passed. It is stated that a substantial part of the award amount

is in deposit.

2. According to the petitioner, in connection with his marriage

which is scheduled to be conducted on 16.02.09, he needs money

and therefore sought withdrawal of the amount in deposit by filing

Ext.P3 application. It is stated that there is no regular sitting in the

MACT, Thalassery and that the Additional District Judge, Thalassery

is holding charge.

3. The relief sought for in this writ petition is to direct the

Additional District Judge, Thalassery, who is in charge of MACT,

Thalassery to consider Ext.P3 application filed by the petitioner and

pass appropriate orders.

4. As can be seen from Ext.P3, petitioner states that he is

urgently in need of money and therefore, has to get the amount in

W.P.C.No. 2461 OF 2009
-:2:-

deposit released. In the nature of the urgency that has been pointed

out by the petitioner, I think it is only appropriate that the Additional

District Judge, Thalassery, who is in charge of MACT, Thalassery is

directed to consider Ext.P3 application made by the petitioner.

Therefore, the writ petition is disposed of directing the

Additional District Judge, Thalassery, who is in charge of MACT,

Thalassery to consider Ext.P3 application and pass orders thereon

as expeditiously as possible, at any rate, within four weeks of

production of a copy of this judgment.

(ANTONY DOMINIC, JUDGE)

ttb