High Court Kerala High Court

Parameswaran Pillai vs The Managing Director on 6 July, 2009

Kerala High Court
Parameswaran Pillai vs The Managing Director on 6 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18759 of 2009(L)


1. PARAMESWARAN PILLAI, S/O.KRISNA PILLAI,
                      ...  Petitioner

                        Vs



1. THE MANAGING DIRECTOR,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.ANCHAL C.VIJAYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :06/07/2009

 O R D E R
                         V.GIRI, J
                       -------------------
                   W.P.(C).18759/2009
                       --------------------
           Dated this the 6th day of July, 2009

                       JUDGMENT

The petitioner is aggrieved by the delay on the part

of the 1st respondent Corporation in depositing the

award amount as per Ext.P2 judgment. Learned

Standing Counsel for the KSRTC submits that steps will

be taken to comply with the award at the earliest.

In the result, the writ petition is disposed of

directing the 1st respondent to take steps to see that the

amount awarded in favour of the petitioner, is deposited

at the earliest, within a period of five months from the

date of receipt of a copy of this judgment.

V.GIRI,
Judge

mrcs