IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20624 of 2009(W)
1. MARIMUTHU, S/O.SELLAYA THAVOR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE DISTRICT COLLECTOR, KOTTAYAM.
3. GENERAL MANAGER,
For Petitioner :SRI.P.C.HARIDAS
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :17/08/2009
O R D E R
V. GIRI, J.
-------------------------------
WP(C).NO.20624 of 2009
---------------------------------
Dated this the 17th day of August, 2009.
JUDGMENT
The petitioner is aggrieved by the delay on
the part of the 3rd respondent Corporation in
depositing the amount awarded in his favour under
Ext.P1 award.
2. Sri.K.Prabhakaran, 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 3rd respondent to take steps to see that
the amount awarded under Ext.P1 is deposited at the
earliest, within a period of three months from the date
of receipt of a copy of this judgment.
Sd/-
(V. GIRI)
JUDGE.
sk/
//true copy//
P.S. to Judge