High Court Kerala High Court

Reji T.M vs Reji K.P. on 17 January, 2011

Kerala High Court
Reji T.M vs Reji K.P. on 17 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP (MACT).No. 1097 of 2010(O)


1. REJI T.M,S/O.V.K.MANI,
                      ...  Petitioner

                        Vs



1. REJI K.P.,S/O.PAULOSE, KUNNATHU HOUSE,
                       ...       Respondent

2. SHINE JOSEPH,

3. LOMBARD MOTOR INSURANCE COMPANY LTD,

                For Petitioner  :SRI.P.V.ELIAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :17/01/2011

 O R D E R
                          P.N.RAVINDRAN, J.
                -----------------------------------------
                     O.P(MAC)No.1097 of 2010
                -----------------------------------------
             Dated this the 17th day of January, 2011

                              JUDGMENT

The petitioner is the claimant in O.P(MV)No.2247 of 2007 on the

file of the Motor Accidents Claims Tribunal, Thrissur. In this writ

petition he seeks a direction to the Motor Accidents Claims Tribunal,

Thrissur to dispose of O.P(MV)No.2247 of 2007 expeditiously. O.P

(MV)No.2247 of 2007 was presented before the Motor Accidents

Claims Tribunal, Thrissur on 16.11.2007. The learned counsel for the

petitioner submits that though on an earlier occasion the case was

posted in the Adalat the Insurer was not willing to agree for a

settlement. In such circumstances, as nearly three years have passed

after the claim petition was presented I am of the opinion that the

Motor Accidents Claims Tribunal, Thrissur should endeavour to dispose

of the same expeditiously. I accordingly dispose of the writ petition

with a direction to the Motor Accidents Claims Tribunal, Thrissur to

dispose of O.P(MV)No.2247 of 2007 expeditiously and in any event

within six months from the date of receipt of a certified copy of this

judgment.

P.N.RAVINDRAN,
Judge.

ahg.

P.N.RAVINDRAN, J.

—————————

O.P(MAC)No.1097 of 2010

—————————-

JUDGMENT

17th January, 2011