IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5148 of 2009(K)
1. JOSE, S/O.SEBASTIAN, MADAMCHANPALLY,
... Petitioner
Vs
1. MANAGING DIRECTOR, KERALA STATE ROAD
... Respondent
For Petitioner :SRI.PRATHEESH.P
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/03/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 5148 OF 2009 (K)
====================
Dated this the 3rd day of March, 2009
J U D G M E N T
The non payment of the compensation ordered by the MACT,
Kollam in OP(MV) No.907/2000 is complained of in this writ petition.
2. Standing counsel appearing for the respondent has no case
that the award has not become final. The only justification forthcoming is
the financial crisis.
3. In view of the fact that the award has become final and
binding, I see no justification for any further delay in the payment of the
compensation awarded.
In view of the above, the writ petition is disposed of directing the
respondent to pay the compensation as awarded in Ext.P2 referred to
above. This shall be done, as expeditiously as possible, at any rate within
3 months of production of a copy of this judgment.
ANTONY DOMINIC, JUDGE
Rp