IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP (MACT).No. 520 of 2011(O)
1. P.K.GOPALAKRISHNAN, S/O.KOCHUNNI KAIMAL
... Petitioner
2. SEETHA GOPALAKRISHNAN,
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE CHAIRMAN AND MANAGING DIRECTOR,
For Petitioner :SRI.DILISH JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :08/02/2011
O R D E R
P.N. RAVINDRAN, J.
-------------------------------
O.P. (M.A.C.) No.520 of 2011
-------------------------------
Dated this the 8th day of February, 2011
J U D G M E N T
The petitioners are the claimants in O.P.(M.V.) No.1310 of
1993 on the file of the Motor Accidents Claims Tribunal, Attingal. By
Award passed on 17.11.2001, the Motor Accidents Claims Tribunal
awarded the sum of Rs.1,62,800/- with interest and costs as
compensation to the petitioners. It is stated that pursuant to the
steps taken by the petitioners to execute the Award, the Kerala State
Road Transport Corporation has deposited a sum of Rs.3,90,873/-
before the Tribunal. The grievance voiced by the petitioners is that
though they have filed applications for payment in terms of the Award
by issuance of a cheque, as the Presiding Officer of the Motor
Accidents Claims Tribunal, Attingal is not sitting, orders have not been
passed on their applications for payment. In this writ petition, the
petitioners seeks a direction to the Motor Accidents Claims Tribunal,
Attingal to expeditiously dispose of their applications for payment in
terms of the award.
2. When this writ petition came up for admission
yesterday, the Registry was directed to ascertain and verify the
statement of the petitioners that the Presiding Officer of Motor
O.P (MAC) No.520 of 2011
2
Accidents Claims Tribunal, Attingal is on long leave and is not sitting.
The Registry has verified and reported that as the Presiding Officer of
Motor Accidents Claims Tribunal, Attingal is not well and is on long
leave, the Motor Accidents Claims Tribunal, Thiruvananthapuram has
been directed to hold full additional charge of Motor Accidents Claims
Tribunal, Attingal.
In such circumstances, I dispose of the writ petition with a
direction to the Motor Accidents Claims Tribunal, Attingal to take up
the applications filed by the petitioners in O.P.(M.V.) No.1310 of 1993
for payment of the amount of compensation and pass orders thereon
expeditiously and in any event within one month from today.
P.N. RAVINDRAN,
JUDGE.
nj.