High Court Kerala High Court

Manoj vs Managing Director on 18 February, 2010

Kerala High Court
Manoj vs Managing Director on 18 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5360 of 2010(T)


1. MANOJ, S/O. RAMACHANDRA KURUP,
                      ...  Petitioner

                        Vs



1. MANAGING DIRECTOR,
                       ...       Respondent

                For Petitioner  :SRI.PRATHEESH.P

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :18/02/2010

 O R D E R
                         K. SURENDRA MOHAN, J.
               ------------------------------------------------------------
                       W.P(C) NO: 5360 OF 2010 T
                -----------------------------------------------------------
                Dated this the 18th February, 2010.

                                    JUDGMENT

The petitioner met with an accident involving a KSRTC bus on

7.8.2000 and sustained injuries. As per the award of the Motor

Accidents Claims Tribunal, Kollam in O.P(MV) No: 1472/2000 the

petitioner has been awarded a compensation of Rs.43,600/- with

7.5% interest. However, the complaint is that the award amount

has not been paid, till date.

2. The Standing Counsel for the KSRTC submits that the

award amount would be paid within a period of three months.

3. In view of the above this writ petition is disposed of

directing the respondent to pay the award amount to the petitioner

within a period of three months from today.

K. SURENDRA MOHAN
Judge
jj