IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29808 of 2010(A)
1. RADHAKRISHNA PILLAI,
... Petitioner
Vs
1. MANAGING DIRECTOR,
... Respondent
For Petitioner :SRI.PRATHEESH.P
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :06/10/2010
O R D E R
C.T. RAVIKUMAR, J
- - - - - - - - - - - - -- - - - - - - - - - - - - - - -
W.P.(C)No. 29808 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 6th day of October, 2010
J U D G M E N T
The petitioner was the claimant in O.P(MV)
No.1268/2005 on the file of Motor Accident Claims Tribunal,
Kollam. Ext.P1 is the award passed in the said claim petition.
This Writ Petition has been filed mainly with a prayer to issue a
writ of mandamus commanding the respondent to deposit the
award amount with interest in terms of Ext.P1 award.
When this matter was taken up today, the learned counsel
appearing for the respondent submitted that the amount covered
as per Ext.P1 award would be deposited by the respondent
within two months. This is recorded. Accordingly, this writ
petition is disposed of with a direction to the respondent to
deposit the amount in terms of Ext.P1 award, expeditiously, at
any rate, within a period of two months from the date of receipt
of a copy of this judgment.
Sd/-
(C.T. RAVIKUMAR, JUDGE)
jma //true copy//
P.A to Judge