High Court Kerala High Court

Saramma Joseph vs Shajahan H. on 17 December, 2007

Kerala High Court
Saramma Joseph vs Shajahan H. on 17 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 37170 of 2007(Y)


1. SARAMMA JOSEPH, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. SHAJAHAN H., S/O SUBAIR,
                       ...       Respondent

2. ANIL GHOSH, S/O SIVANANDAN,

3. DIVISIONAL MANAGER,

                For Petitioner  :SRI.A.SHAFEEK

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/12/2007

 O R D E R
                        ANTONY DOMINIC, J.
              ------------------------------------
                       W.P.(C) 37170 of 2007
             -------------------------------------
                      Dated: December 17, 2007

                              JUDGMENT

Ext.P1 is an application filed by the petitioner under section

166 of the Motor Vehicles Act in which interim compensation has

been sought under section 140 also. The complaint of the

petitioner is that orders have not been passed on the request for

interim relief. In view of this, the writ petition has been filed.

2. Now that the petitioner has sought relief under section 140

of the Act, it is necessary that the Additional Motor Accidents

Claims Tribunal, Mavelikkara, before whom O.P.(MV) 835/2006 is

pending, passes orders on the interim prayer.

3. Accordingly I dispose of this writ petition directing that the

request of the petitioner for interim relief made in O.P.(MV)

835/2006 on the file of the Additional Motor Accidents Claims

Tribunal, Mavelikkara, shall be considered as expeditiously as

possible, at any rate, within six weeks of production of a copy of

WP(C) 37170/2007
Page numbers

this judgment. The orders will be passed with notice to the parties

to the proceedings.

ANTONY DOMINIC, JUDGE

mt/-