High Court Kerala High Court

Micheal Kurian @ Pappachan vs Kerala State Road Transport on 8 July, 2008

Kerala High Court
Micheal Kurian @ Pappachan vs Kerala State Road Transport on 8 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16974 of 2008(U)


1. MICHEAL KURIAN @ PAPPACHAN,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR AND CHIEF

                For Petitioner  :SRI.V.K.PEERMOHAMED KHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/07/2008

 O R D E R
                        ANTONY DOMINIC, J.

                  = = = = = = = = = = = = = = =
                  =W.P.(C) = =16974 = = = = = =
                    = = = No. = = =OF      2008 - U



                     Dated this the 8th July 2008


                           J U D G M E N T

Petitioner claims that he was the claimant before the MACT,

Pala in O.P.(MV) No. 444/99. Ext. P1 award was passed, and

thereafter the petitioner sought recovery by filing Ext.P2 Execution

Petition as well. However, even after the requisition for recovering

the amount under the Revenue Recovery Act, the amount has not

been recovered so far and that led the petitioner to file this writ

petition.

2. When the matter was taken up for admission it was

adjourned with a direction to the Standing Counsel for the

respondents to take instructions in the matter. Today, on

instruction, it is submitted that the amount in terms of Ext. P1

award will be paid within 3 months from today. Recording the

aforesaid submission and directing that the amount shall be paid

within 3 months from today, this writ petition is disposed of.

ANTONY DOMINIC
JUDGE
jan/-