High Court Kerala High Court

Saleena Jose vs The District Collector on 4 February, 2009

Kerala High Court
Saleena Jose vs The District Collector on 4 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16936 of 2008(N)


1. SALEENA JOSE, W/O.LATE JOSE,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

                For Petitioner  :SRI.P.M.JOSHI

                For Respondent  :SRI.RAJAN P.KALIYATH

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/02/2009

 O R D E R
                          ANTONY DOMINIC, J.
                          ==============
                    W.P.(C) NO. 16936 OF 2008 (N)
                    ====================

                Dated this the 4th day of February, 2009

                              J U D G M E N T

Non realisation of the amount due under an interim award passed by

the MACT, Ernakulam in OP(MV) No.2514/2000 is what is complained of in

this writ petition.

2. According to the writ petitioner, this position continues, even

though Ext.P2 revenue recovery certificate has been issued by the

Tribunal.

3. Learned Government Pleader on instructions from the

Tahsildar, Kanayannur submits that as on 18/10/2008, an amount of

Rs.86,000/- was recovered from the additional 2nd respondent, the

Insurance Company and a Demand Draft for the said amount has already

been forwarded to the Tribunal.

4. If that be so, there cannot be any further grievance that the

recovery is delayed and the course open to the petitioner is to approach

the Tribunal and get the amount released.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp