High Court Kerala High Court

Sanal Kumar E.K vs State Of Kerala on 23 September, 2010

Kerala High Court
Sanal Kumar E.K vs State Of Kerala on 23 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29227 of 2010(C)


1. SANAL KUMAR E.K.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE MANAGING DIRECTOR,

3. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.THOMAS M.JACOB

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :23/09/2010

 O R D E R
                          C.T. RAVIKUMAR, J.
                   --------------------------------------------
                      W.P.(C). NO.29227 OF 2010
                   --------------------------------------------

                 Dated this the 23rd day of September, 2010


                                JUDGMENT

The petitioner was the claimant in O.P.(MV).No.437/2000 on the

files of Motor Accident Claims Tribunal, Pala. Ext.P1 award was passed

thereon on 26.06.2004. However, the amount covered as per Ext.P1 has

not been deposited by the second respondent. In the said circumstances

that this Writ Petition has been filed. When this matter came up for

admission, the learned counsel appearing for the second respondent

submitted that the amount covered as per Ext.P1 would be deposited

within a period of two months. This is recorded. Accordingly, this Writ

Petition is disposed of with a direction to the second respondent to deposit

the entire amount covered as per Ext.P1 award within a period of two

months from the date of receipt of a copy of this judgment.

(C.T. RAVIKUMAR, JUDGE)

spc

W.P.(C) NO. 2

C.T. RAVIKUMAR, J.

JUDGMENT

September, 2010

W.P.(C) NO. 3