Kerala High Court
Joseph Sebastian vs Managing Director on 6 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2254 of 2009(R)
1. JOSEPH SEBASTIAN, THAIPPARAMBIL,
... Petitioner
Vs
1. MANAGING DIRECTOR, KERALA STATE ROAD
... Respondent
2. SOMASEKHARAN NAIR, S/O.RAMAKRISHNAN
For Petitioner :SMT.GIRIJA.L.
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/02/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No.2254 OF 2009
------------------------
Dated this the 6th day of February, 2009.
JUDGMENT
Non-payment of the compensation awarded by the MACT,
Kottayam in OP(MV).No.625/92 is what is complained of in this
writ petition.
2. A reading of Ext.P1 award shows that the accident
occurred on 18.1.1991 and the award was passed by the Tribunal
on 30th April, 2001. As the award having become final, there is
absolutely no justification for the inordinate delay that has been
caused in paying the compensation.
3. In view of this, it is directed that within 3 months from
the date of production of a copy of the judgment, the 1st
respondent shall deposit the compensation awarded by the
Tribunal in Ext.P1.
Writ petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/