High Court Kerala High Court

Resmy.C vs Kerala State Road Transport … on 4 April, 2008

Kerala High Court
Resmy.C vs Kerala State Road Transport … on 4 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11495 of 2008(R)


1. RESMY.C, 'POURLNAMI' PADANILAM,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION,
                       ...       Respondent

                For Petitioner  :SRI.B.RAGUNATHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/04/2008

 O R D E R
                           ANTONY DOMINIC, J.

                          ===============
                     W.P.(C) NO. 11495 OF 2008 R
                    ====================

                  Dated this the 4th day of April, 2008

                              J U D G M E N T

In this writ petition, petitioner was the injured claimant in OP(MV)

No.2028/93 on the file of MACT, Kollam. The case was disposed of by

Ext.P1 award dated 21st of October, 1999. Aggrieved by the quantum of

compensation awarded, the petitioner had filed appeal as MFA 1146/2000

and that was also disposed of by Ext.P2 judgment rendered on 13th of

March, 2006. As payment was not made, petitioner moved in execution by

filing Ext.P3 and the Tribunal issued Ext.P4 requisition for recovery of the

amount under the provisions of the Revenue Recovery Act. Even then, the

amounts have not been released and hence this writ petition .

2. In view of the facts as stated above and also taking into

account the fact that the accident occurred on 10/12/92 and not a penny

has been paid so far, I direct that the respondent shall deposit the amount

awarded by the Tribunal and as enhanced by this court in Ext.P2, as

expeditiously as possible, at any rate within a period of two months from

WPC 11495/08
:2 :

the date of production of a copy of this judgment.

Petitioner shall produce a copy of this judgment before the

respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC,JUDGE.

Rp