IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33285 of 2010(I)
1. SEBASTIAN @ KUTTAI,S/O.PATHROSE,
... Petitioner
Vs
1. THE MANAGING DIRECTOR,KSRTC,TRIVANDRUM,
... Respondent
2. THE DISTRICT COLLECTOR, COLLECTORATE,
For Petitioner :SRI.S.PRASANTH
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :02/11/2010
O R D E R
C.T. RAVIKUMAR, J
- - - - - - - - - - - - -- - - - - - - - - - - - - - - -
W.P.(C)No. 33285 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of November, 2010
J U D G M E N T
The petitioner was the applicant in OPMV
No.898/2001 on the file of the Motor Accident Claims Tribunal,
Pala. As per Ext.P1, the Tribunal awarded an amount of
Rs.6,500/- with 9% interest from 7.11.2001 till realization along
with cost of Rs.160/-. The grievance of the petitioner is that
despite Ext.P1, the first respondent did not deposit the amount
with the time stipulated in Ext.P1 award. It is in the said
circumstances that this writ petition has been filed.
2. I have heard the learned counsel appearing for the
petitioner and also the learned Standing Counsel for the 1st
respondent. The learned standing counsel submitted that the
amounts covered as per Ext.P1 strictly in terms of Ext.P1 would
be deposited within two months. This is recorded. Accordingly,
this writ petition is disposed of with a direction to the first
respondent to deposit the amount covered as per Ext.P1, in
WPC No. 33285/2010 2
terms of Ext.P1, expeditiously, at any rate, within a period of two
months from the date of receipt of copy of this judgment.
Disposed of accordingly.
Sd/-
(C.T. RAVIKUMAR, JUDGE)
jma
//true copy//
P.A to Judge