High Court Kerala High Court

Rani vs The Oriental Insurance Co.Ltd on 12 August, 2008

Kerala High Court
Rani vs The Oriental Insurance Co.Ltd on 12 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24226 of 2008(H)


1. RANI,
                      ...  Petitioner

                        Vs



1. THE ORIENTAL INSURANCE CO.LTD
                       ...       Respondent

                For Petitioner  :SRI.E.C.POULOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :12/08/2008

 O R D E R
                        ANTONY DOMINIC, J.

               = = = = = = = = = = = = = = = = =
               = =W.P.(C) = = = = = = = = = = = =
                           No. 24226 OF 2008 H
                    = = =


               Dated this the 12th day of August 2008


                           J U D G M E N T

The challenge in this writ petition is against Ext. P3 order

passed by the MACT, Perumbavoor in I.A. No. 2256/08 in O.P(MV)

No. 752/03. The petitioner was the claimant in the aforesaid O.P.

and that a portion of the compensation is in deposit as per Ext. P1.

Seeking release of the amount in deposit, petitioner had filed Ext.

P2, I.A. No. 2256/08, stating that she is in need of money and that

she intends to construct a small house. However, the Tribunal

rejected the request by Ext. P3 which is under challenge.

2. The Tribunal has declined to place reliance on the

agreement produced by the petitioner and held that the intention of

the petitioner to construct a house is not proved. In my view, when

the petitioner has filed a solemn affidavit before the Tribunal

pointing out her necessity to have the amount in her name released,

instead of taking a technical approach the Tribunal ought to have

W.P.(C) No. 24226 OF 2008
-2-

taken a realistic attitude and considered the request. The Tribunal

also has not stated why reliance cannot be placed on the

agreement produced. The reason stated by the Tribunal for

rejecting the request made by the petitioner does not appeal to me

and Ext. P3 will stand quashed. The Tribunal is directed to allow the

release sought for by the petitioner on production of a copy of this

judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC
JUDGE
jan/-