IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20567 of 2008(W)
1. M.T.SCARIA, AGED 74 YEARS, S/O.THOMAS,
... Petitioner
2. MARYKUTTY, D/O.M.T.SCARIA, VENGALOOR
Vs
1. KERALA STATE ELECTRICITY BOARD-REP.BY
... Respondent
2. THE DISTRICT COLLECTOR, WAYANAD.
3. THE SPECIAL TAHSILDAR (L.A), KUTTIYADY
For Petitioner :DR.GEORGE ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :28/07/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No.20567 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 28th day of July, 2008
JUDGMENT
On behalf of Sri.Thajudeen, standing counsel for the Electricity
Board, it is submitted that the Electricity Board is yet to receive a copy
of the awards stated to have been passed under Section 28A in favour
of the petitioners. It is submitted that once copy of the award is
received, there will not be delay in the matter of making payment.
Under the above circumstances, I dispose of the writ petition issuing
the following directions;
The third respondent will forward to the first respondent
immediately i.e. within two weeks of receiving copy of this judgment,
copy of the award already passed under Section 28A in favour of the
petitioners. The first respondent will within one month of receiving
copy of the award, pay the requisite amounts to the third respondent so
as to enable the third respondent to make payment to the petitioners
without further delay.
PIUS.C.KURIAKOSE
JUDGE
sv.