Kerala High Court
Rajeev Rajan vs The Managing Director on 26 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30239 of 2009(Y)
1. RAJEEV RAJAN, MALAYUDE PADINJARATHIL
... Petitioner
Vs
1. THE MANAGING DIRECTOR,
... Respondent
For Petitioner :SRI.IYPE JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/10/2009
O R D E R
S. SIRI JAGAN, J
...............................................
W.P(C) No. 30239 of 2009
.................................................
Dated this the 26th day of October, 2009
J U D G M E N T
The petitioner is the claimant in O.P.(M.V.) No. 503 of 1997
before the Motor Accidents Claims Tribunal, Mavelikkara. Ext.P1
award has been passed, awarding compensation to the petitioner.
Petitioner’s grievance in this writ petition is that respondent, who
is the owner of the vehicle involved in the accident which led to
Ext.P1 award, is not depositing the award amount. The standing
counsel for the KSRTC submits that the amount would be deposited
within three months. This is recorded and the writ petition is
closed.
S. SIRI JAGAN, JUDGE
rhs