IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23673 of 2008(R)
1. SASEENDRAN NAIR,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR AND CHIEF
For Petitioner :SRI.K.T.SHYAMKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/08/2008
O R D E R
ANTONY DOMINIC, J
-----------------------------------------------------------
W.P.(C).No.23673/2008
-----------------------------------------------------------
Dated this the 21st day of August, 2008
JUDGMENT
Petitioner was one among the claimants in OP(MV).
No.805/1992, filed before the MACT, Attingal. The case was
disposed of by Ext.P1 award granting compensation and
directing that the same shall be satisfied by the first
respondent. Though the first respondent carried the matter
in appeal before this court by filing MFA.No.832/1995, by
Ext.P2 judgment, this court disposed of the matter by
reducing and fixing the compensation at Rs.1,04,000/-. The
complaint is that even though, Ext.P2 judgment was
rendered by this court as early as on 24th March, 2000, so
far the award has not been satisfied by the first respondent.
2. I heard the counsel appearing for the first
respondent also. It is submitted that within 3 months from
today, the amount due in terms of Exts.P1 and P2 will be
WP(c).No.23673/2008 2
paid to the claimants in that case.
Accordingly, the writ petition is disposed of recording
the submission and directing that the compensation
awarded by the Tribunal and as directed by this court in P2
judgment shall be paid to the claimants, as expeditiously as
possible and at any rate within 3 months from today.
ANTONY DOMINIC
JUDGE
vi.
WP(c).No.23673/2008 3