IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3455 of 2008(J)
1. JANARDHANAN K.P. @ THANKOI,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
2. DISTRICT TRANSPORT OFFICER,
For Petitioner :SRI.V.BHASKARAN PILLAI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/02/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 3455 of 2008
-------------------------------------
Dated: February 6, 2008
JUDGMENT
The complaint of the petitioner is regarding the non-payment
of the amount awarded by the MACT, Punalur in O.P.(MV)
1090/1994. It is stated by the petitioner that for realising the
amount he had filed E.P.No.32/2006 and that though attachment
was ordered, that was also got lifted by the respondents on
undertaking to pay the amounts due. It is stated that even
thereafter the award remains unsatisfied and it is in this background
the writ petition has been filed.
2. The respondent has no dispute that the award has not
become final. That apart, it is also seen that they had already given
an undertaking to the MACT to satisfy the award. In these
circumstances there is absolutely no justification for the failure of
the respondent to deposit the amount awarded by the MACT.
3. In these circumstances I dispose of the writ petition
directing that the compensation awarded by the MACT, Punalur in
WP(C) 3455/08
Page numbers
O.P.(MV) 1090/1994 shall be deposited by the 1st respondent as
expeditiously as possible, at any rate, within two months from the
date of production of a copy of this judgment.
ANTONY DOMINIC, JUDGE
mt/-