IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 627 of 2008(Y)
1. MUHAMMED KASIM, THYF MANZIL,
... Petitioner
Vs
1. MANAGING DIRECTOR,
... Respondent
For Petitioner :SRI. K.SIJU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/01/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 627 of 2008
-------------------------------------
Dated: January 7, 2008
JUDGMENT
Petitioner submits that in terms of Ext.P2 award,
compensation has been awarded by the MACT, Attingal, but the
amount has not been paid till date.
2. Ext.P2 award is dated 10.11.1999. Despite the long
lapse of time, the amount has not been paid till date. In view of the
unjustified and inordinate delay, I dispose of the writ petition
directing that the compensation awarded by the MACT, Attingal in
OP (MV) 171/1996 shall be deposited by the respondent as
expeditiously as possible, at any rate, within four weeks of
production of a copy of this judgment.
ANTONY DOMINIC, JUDGE
mt/-