High Court Kerala High Court

Oommen @ Rajan vs The Managing Director on 22 December, 2009

Kerala High Court
Oommen @ Rajan vs The Managing Director on 22 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37050 of 2009(A)


1. OOMMEN @ RAJAN, S/O.BABY,
                      ...  Petitioner
2. ANU OOMMEN,

                        Vs



1. THE MANAGING DIRECTOR,
                       ...       Respondent

                For Petitioner  :SRI.MANOJ RAMASWAMY

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :22/12/2009

 O R D E R
                        S.SIRI JAGAN,J.
                      -------------------------
                  W.P ( C) No.37050 of 2009
                      --------------------------
             Dated this the 22nd December,2009

                        J U D G M E N T

Petitioners are the claimants in O.P. (MV) No.511 of

2003. By Ext.P1 Award compensation was awarded to

them. Their grievance in the writ petition is that the

respondent, who is the owner of the vehicle involved in the

accident, which led to Ext.P1 Award, is not depositing the

amount awarded in O.P(MV) No.511 of 2003 before the

Tribunal.

The learned Standing Counsel for the K.S.R.T.C

submits that the amount would be deposited, within three

months. The said submission is recorded and the writ

petition is disposed of.

S.SIRI JAGAN, JUDGE

ma