IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29751 of 2010(T)
1. MOHANAN NAIR,S/O.NARAYANAN PILLAI,
... Petitioner
Vs
1. MANAGING DIRECTOR,KERALA STATE
... Respondent
For Petitioner :SRI.PRATHEESH.P
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :06/10/2010
O R D E R
C.T. RAVIKUMAR, J
- - - - - - - - - - - - -- - - - - - - - - - - - - - - -
W.P.(C)No. 29751 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 6th day of October, 2010
J U D G M E N T
The petitioner was a claimant in O.P(MV)
No.1626/2004 on the file of Motor Accident Claims Tribunal,
Kollam. Ext.P1 is the award passed in the said claim petition.
This Writ Petition has been filed mainly with a prayer to issue
a writ of mandamus commanding the respondent to deposit
the award amount with interest in terms of Ext.P1 award.
When this matter was taken up today, the learned
counsel appearing for the respondent submitted that the
amount covered as per Ext.P1 award would be deposited by
the respondent within two months. This is recorded.
Accordingly, this writ petition is disposed of with a direction to
the respondent to deposit the amount in terms of Ext.P1
award, expeditiously, at any rate, within a period of two
months from the date of receipt of a copy of this judgment.
Sd/-
(C.T. RAVIKUMAR, JUDGE)
jma
//true copy//
P.A to Judge