IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5129 of 2010(M)
1. JAMES, AGED 46 YEARS,SON OF SRI.JOSEPH,
... Petitioner
Vs
1. THE MANAGING DIRECTOR, K.S.R.T.C,
... Respondent
2. THE DISTRICT COLLECTOR,COLLECTORATE,
For Petitioner :SRI.ANIL S.RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :17/02/2010
O R D E R
K.SURENDRA MOHAN, J.
-------------------------------------------
W.P.(C) No.5129 of 2010
-------------------------------------------
Dated this the 17th day of February, 2010
JUDGMENT
The petitioner had suffered injuries in a motor vehicle
accident involving a bus owned by the Kerala State Road Transport
Corporation. The petitioner moved the Motor Accidents Claims
Tribunal, Ernakulam by filing O.P.(MV) No.1960 of 1994. As per
award dated 26.8.1998, the petitioner has been awarded an amount
of Rs.22,000/- as compensation for the injuries suffered by him.
However, the petitioner complains that the award amount has not
been paid to him till date. Though the Tribunal has issued a
certificate for initiation of Revenue Recovery proceedings on
24.1.2001 as per orders in E.P.No.312/2000, no action has been
taken thereon.
2. The Standing Counsel for KSRTC submits that the award
amount would be fully satisfied within a period of three months from
today.
3. In view of the above submission, this Writ Petition is
disposed of directing the respondents to pay the amount directed to
be paid to the petitioner as per the award in O.P.(MV) No.1960 of
1994 of the Motor Accidents Claims Tribunal, Ernakulam within a
period of three months from today.
K.SURENDRA MOHAN,
JUDGE
css/