IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 12117 of 2008(P)
1. RAJASEKHARA KURUP,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
For Petitioner :SMT.RESHMI JACOB
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :09/04/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NOs. 12117, 12139, 12197,
12265, 12369 OF 2008
====================
Dated this the 9th day of April, 2008
J U D G M E N T
Petitioners herein are claimants in the following OP(MV)s, which
were disposed of by the Tribunals mentioned against each one of them.
1. OP(MV) No.1828/1995 – MACT, Perumbavoor.
2. OP(MV) No.35/1997 – MACT, Perumbavoor.
3. OP(MV) No.884/1997 – MACT, Perumbavoor.
4. OP(MV) No.1448/1999 – MACT, Perumbavoor.
5. OP(MV) No.125/99 & 126/99 – MACT, Alappuzha
2. It is seen that the aforesaid Tribunals have awarded
compensation to be paid to the petitioners and the complaint is that
despite the awards having become final, compensation has not been paid
so far.
3. When these matters came up for admission today, the
standing counsel appearing for the respondent seeks three months time to
satisfy the awards.
4. Recording the above and directing that the compensation
WPC 12117, 12139, 12197,
12265, 12369 /08
:2 :
ordered by the Tribunals in the above cases shall be deposited by the
respondent before the respective Tribunal, within three months as
undertaken, these writ petitions are disposed of.
Petitioners shall produce copy of this judgment before the
respondent for compliance.
ANTONY DOMINIC,JUDGE.
Rp