High Court Kerala High Court

L.Sarala vs The State Of Kerala Represented By on 9 June, 2010

Kerala High Court
L.Sarala vs The State Of Kerala Represented By on 9 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17915 of 2010(L)


1. L.SARALA, AGED 54 YEARS, D/O LILLY,
                      ...  Petitioner
2. ISRAEL, AGED 70 YEARS, C.V.P.HOUSE,

                        Vs



1. THE STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. K.S.R.T.C. REPRESENTED BY

                For Petitioner  :SRI.B.S.SURESH (CHIRAKKARA)

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/06/2010

 O R D E R
                              S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W.P(C) No. 17915 of 2010
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                 Dated this, the 9th day of June, 2010.

                             J U D G M E N T

The petitioners are claimants in O.P(MV) Nos. 1907/1994 and

1181/1994 before the Additional Motor Accidents Claims Tribunal,

Alappuzha. The Tribunal has passed Ext. P1 award in those motor

accident claim petitions by a common judgment in respect of a

batch of similar claim petitions. The petitioners’ grievance in this writ

petition is that the amount awarded as per Ext. P1 award is not being

disbursed to the petitioners by the 2nd respondent-Kerala State Road

Transport Corporation.

2. The standing counsel for the Kerala State Road Transport

Corporation submits that the amounts would be deposited within

three months.

Accordingly, the writ petition is disposed of with a direction to

the 2nd respondent to deposit the award amounts due the petitioners

as per Ext. P1 award within 3 months from today.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.