High Court Kerala High Court

K.D.Biju vs K.S.Prasad on 26 May, 2010

Kerala High Court
K.D.Biju vs K.S.Prasad on 26 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13127 of 2010(M)


1. K.D.BIJU, S/O.DIVAKARAN,
                      ...  Petitioner

                        Vs



1. K.S.PRASAD, S/O.SIVADASAN,
                       ...       Respondent

2. SHYLESH (DIED), S/O.BHADRAN,

3. P.D.IVISWA RAO, AYATHIL PUTHENVEEDU,

4. THE ORIENITAL INSURANCE COMPANY LTD,

5. JYOTHI SHYLESH, W/O.LATE SHYLESH,

                For Petitioner  :SRI.P.KURUVILLA JACOB

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :26/05/2010

 O R D E R
                K.SURENDRA MOHAN, J.
                  -----------------------------------
                 W.P.(C) No.13127 OF 2010
                  ----------------------------------
            Dated this the 26th day of May, 2010

                        J U D G M E N T

~~~~~~~~~~~

The petitioner has filed this Writ petition challenging the

execution proceedings initiated by the Motor Accidents Claims

Tribunal, Kottayam (‘MACT’, for short) against him for

implementing Ext.P2 award. The petitioner was involved in a

motor accident involving a motor car that was driven by the

3rd respondent, which collided with a motor cycle driven by

the 1st respondent. The car also hit the jeep that was driven

by the petitioner. The 1st respondent filed Ext.P1 claim

petition for the grant of compensation for injuries sustained in

the accident. Though the petitioner had received notice in the

claim petition, he approached the registered owner of the

jeep, one Sri.T.K.Sabu, and informed of the same. He assured

the petitioner that he would contest the case.

2. Later the petitioner got a job in Bombay and he left

the place. According to the petitioner, he came to know of

Ext.P2 award only when a copy of Ext.P3(A) execution petition

was served on him. The petitioner immediately took steps to

W.P.(C) No.13127/2010 2

set aside the award by filing Ext.P4 application. Ext.P4 was

accompanied by a petition, Ext.P5, to condone the delay in filing

the same. The complaint of the petitioner is that the MACT is

proceeding with the execution, without passing any orders on

Exts.P4 and P5. He, therefore, seeks appropriate directions for

an expeditious disposal of the said petitions.

3. In the nature of the limited relief that is sought for, I

do not think it necessary to issue notice to the respondents. It is

sufficient that this Writ petition is disposed of directing the

MACT to consider and pass orders on Exts.P4 and P5 on an early

date.

4. In the above circumstances, this Writ Petition is

disposed of directing the MACT, Kottayam to consider and pass

final orders on the applications filed by the petitioner,

I.A.Nos.711/2010 and 712/2010 in O.P.M.V.No.1513/2010,

evidenced herein by Exts.P4 and P5, as expeditiously as possible,

at any rate, within a period of two months from the date of

receipt of a copy of this judgment. Pending final orders on the

W.P.(C) No.13127/2010 3

petitions referred to above, all further proceedings to execute

the award of the MACT, Kottayam against the petitioner based

on Ext.P3(A) petition shall be kept in abeyance.

(K.SURENDRA MOHAN, JUDGE)

ps