IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6918 of 2007(W)
1. LEELAMMA, KOTTAL THARAYIL,
... Petitioner
Vs
1. DISTRICT COLLECTOR,
... Respondent
2. SOUTHERN RAILWAYS, REPRESENTED
For Petitioner :SRI.B.RENJITHKUMAR
For Respondent :SRI.SUBAL J.PAUL, SC, RAILWAYS
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :28/05/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No.6918 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 28th day of May, 2008
JUDGMENT
The standing counsel for the Railways is absent. Learned counsel
for the petitioner submits that though time frame set by this court in its
order dated 14/1/2008 has expired, Railways has not so far deposited
the amounts mentioned in the order, before the Execution Court. It is
seen that the above interim order virtually grants to the petitioner the
final relief which is sought for in the writ petition. Since no
explanation is offered by the Railways as to why that interim order has
not been complied with, I dispose of the writ petition itself confirming
that interim order. The respondents 3 to 5 shall deposit the amounts
mentioned in that interim order within one month from today.
PIUS.C.KURIAKOSE
JUDGE
sv.