High Court Kerala High Court

Khadija Beevi vs Managing Director on 25 February, 2009

Kerala High Court
Khadija Beevi vs Managing Director on 25 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4127 of 2009(N)


1. KHADIJA BEEVI, M/O.MANOJ,
                      ...  Petitioner

                        Vs



1. MANAGING DIRECTOR, KERALA STATE
                       ...       Respondent

                For Petitioner  :SRI.PRATHEESH.P

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/02/2009

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                 W.P.(C.) No.4127 & 4128 of 2009
             ---------------------------------
            Dated, this the 25th day of February, 2009

                           J U D G M E N T

Non payment of compensation awarded by the MACT, Kollam

in OP(MV) Nos.1622/2004 & 601/1994 is what is complained of by

the petitioners in these writ petitions.

2. By Ext.P2 awards rendered by the Tribunal referred to

above, compensation has been awarded for the injuries sustained, to

the respective claimants, in motor accidents involving the vehicles

belonging to the respondent, and it is on that basis compensation

was ordered to be remitted.

3. Even according to the learned standing counsel for the

respondent, no appeal has been filed against these awards and if

that be so, there is absolutely no justification for the continued delay

in payment of the compensation.

4. In view of this, these writ petitions are disposed of

directing that the respondent shall remit the compensation as

ordered by the MACT, Kollam in the awards in OP(MV) Nos.

1622/2004 & 601/1994. This shall be done as expeditiously as

WP(C) No.4127 & 4128/2009
-2-

possible, at any rate, within three months of production of a copy of

this judgment.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg