IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9825 of 2009(W)
1. P.RAGHAVAN
... Petitioner
Vs
1. NATIONAL INSURANCE CO.LTD., NAMAKKAL
... Respondent
For Petitioner :SRI.M.V.AMARESAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/03/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 9825 OF 2009 (W)
=====================
Dated this the 26th day of March, 2009
J U D G M E N T
Petitioner was the claimant in OP(MV) No.1336/02, in which
the MACT, Thalasserry rendered Ext.P1 award granting
compensation. He filed Ext.P2 (IA No.744/09) to permit him to
withdraw the compensation deposited in his name. According to
the petitioner, in view of the absence of the Presiding Officer in the
Tribunal, the said IA is not considered. He submits that the
Additional District Judge, Thalasserry is in charge of the Tribunal
and in view of the urgency of the situation, the Additional District
Judge should be directed to consider the application.
2. Having heard the counsel for the petitioner, I am inclined
to agree with him.
3. Taking into account the urgency pointed out, I direct the
Additional District Judge holding charge of the MACT, Thalasserry to
consider the said application and pass orders thereon. This shall be
done, as expeditiously as possible, at any rate within 8 weeks of
production of a copy of this judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp