High Court Kerala High Court

Lekshmikutty vs Managing Director on 19 September, 2008

Kerala High Court
Lekshmikutty vs Managing Director on 19 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27864 of 2008(P)


1. LEKSHMIKUTTY, W/O.DAMODHARAN ACHARY,
                      ...  Petitioner

                        Vs



1. MANAGING DIRECTOR, KERALA STATE ROAD
                       ...       Respondent

                For Petitioner  :SRI.PRATHEESH.P

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :19/09/2008

 O R D E R
                          V.GIRI, J
                        -------------------
                    W.P.(C).27864/2008
                        --------------------
       Dated this the 19th day of September, 2008

                        JUDGMENT

The petitioner is aggrieved by the delay on the part

of the respondent Corporation in depositing the amount

awarded in her favour under Ext.P2 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 respondent Corporation to take steps to see that the

amount awarded under Ext.P2 is deposited at the earliest,

within a period of three months from the date of receipt of

a copy of this judgment.

V.GIRI,
Judge

mrcs