High Court Kerala High Court

Sanjayanath vs Kerala State Road Transport on 30 March, 2010

Kerala High Court
Sanjayanath vs Kerala State Road Transport on 30 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10749 of 2010(P)


1. SANJAYANATH, S/O.DIVAKARAN,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.T.B.SARASAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :30/03/2010

 O R D E R
                 K.SURENDRA MOHAN, J.
              -------------------------------------------
                 W.P.(C) No.10749 of 2010
              -------------------------------------------
          Dated this the 30th day of March, 2010

                           JUDGMENT

The petitioner, the claimant in O.P.(MV) No.1060/2000

on the file of the Motor Accidents Claims Tribunal (MACT),

Alappuzha has filed this Writ Petition complaining that an

amount of Rs.11,500/- with interest thereon at the rate of

6% per annum awarded as compensation to him for

injuries suffered in a traffic accident has not been paid by

the respondent, till date. The Standing Counsel for the

respondent submits that the amount would be paid within

six weeks.

In the above circumstances, this Writ Petition is

disposed of recording the said undertaking and directing

the respondent to pay the entire amount due as per the

award of the Motor Accidents Claims Tribunal, Alappuzha

in O.P.(MV) No.1060/2000 and to satisfy the award, as

expeditiously as possible and at any rate within a period of

six weeks from today.

K.SURENDRA MOHAN,
JUDGE

css/