High Court Kerala High Court

Johnson Joseph vs Managing Director on 6 November, 2009

Kerala High Court
Johnson Joseph vs Managing Director on 6 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31666 of 2009(C)


1. JOHNSON JOSEPH, PUTHEN PARAMBIL VEEDU,
                      ...  Petitioner

                        Vs



1. MANAGING DIRECTOR,
                       ...       Respondent

                For Petitioner  :SRI.PRATHEESH.P

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :06/11/2009

 O R D E R
                             S.SIRI JAGAN, J.

                      ==================

                        W.P(C).No.31666 of 2009

                      ==================

               Dated this the 6th day of November, 2009

                             J U D G M E N T

The petitioner is the claimant in O.P.No.1682/2003 before the

Motor Accidents Claims Tribunal, Kollam, in which Ext.P2 award has

been passed granting compensation to the petitioner. The grievance

of the petitioner in this Writ Petition is that the respondent who is the

owner of the vehicle involved in the accident which led to Ext.P2 award

is not depositing the amounts covered by Ext.P2 before the Tribunal.

Learned standing counsel for the Kerala State Road Transport

Corporation undertakes that the amount covered by Ext.P2 would be

deposited within 3 months. This is recorded and the Writ Petition is

closed.

S.SIRI JAGAN, JUDGE

nl