IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 75 of 2010(S)
1. RINTU TITUS @ JULIE REMYA,
... Petitioner
Vs
1. T.P.SEN KUMAR IPS,
... Respondent
For Petitioner :SRI.B.SURESH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :24/05/2010
O R D E R
K.SURENDRA MOHAN, J
...........................................
Cont. Case.No. 75 OF 2010
............................................
DATED THIS THE 24TH DAY OF MAY, 2010
JUDGMENT
According to the standing counsel for the first respondent, the
award has been satisfied and the entire amount due to the petitioner has
been paid. The counsel for the petitioner disputes this submission.
According to the counsel for the petitioner, amounts are still due and
payable to the petitioner as per the award of the MACT. It is submitted
that MACT is yet to pass orders on this question. In the above
circumstances, reserving the liberty of the petitioner to approach this
court again, if it is found that the award of the MACT has not been
fully satisfied, this contempt case is closed. Needless to observe that
the tribunal may decide whether its award has been fully satisfied or
not, within a period of two months.
K.SURENDRA MOHAN, JUDGE
lgk