Kerala High Court
Krishnan Nampoothiri vs State Of Kerala on 21 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34319 of 2008(I)
1. KRISHNAN NAMPOOTHIRI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. KERALA STATE ROAD TRANSPORT
3. THE DISTRICT COLLECTOR, KOTTAYAM DIST.
4. THE DISTRICT COLLECTOR,
For Petitioner :SRI.THOMAS M.JACOB
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :21/11/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).34319/2008
--------------------
Dated this the 21st day of November, 2008
JUDGMENT
The petitioner is aggrieved by the delay on the
part of the second respondent Corporation in
depositing the amount awarded in his favour under
Ext.P1 award. Learned Standing Counsel for the
KSRTC submits that steps will be taken to comply with
the award at the earliest.
In the result, the writ petition is disposed of
directing the second respondent to take steps to see
that the amount awarded under Ext.P1 is deposited at
the earliest, within a period of one month from the date
of receipt of a copy of this judgment.
V.GIRI,
Judge
mrcs