High Court Kerala High Court

Sebastian vs The Regional Executive on 22 September, 2010

Kerala High Court
Sebastian vs The Regional Executive on 22 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9694 of 2010(J)


1. SEBASTIAN,
                      ...  Petitioner

                        Vs



1. THE REGIONAL EXECUTIVE
                       ...       Respondent

2. THE COMMISSIONER,

3. DIRECTOR, KERALA STATE INSURANCE

4. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.N.SASIDHARAN UNNITHAN

                For Respondent  :SRI.ASOK M.CHARIYAN, SC, KFWFB

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/09/2010

 O R D E R
                       ANTONY DOMINIC, J.

             ```````````````````````````````````````````````````````
                     W.P.(C) No. 9694 of 2010 J
             ```````````````````````````````````````````````````````
            Dated this the 22nd day of September, 2010

                            J U D G M E N T

The diseased writ petitioner filed a claim before the first

respondent which is forwarded to the third respondent. In this writ

petition, what is sought for is a direction to the third respondent to

pass orders on his claim.

2. Though learned Government Pleader contended that,

the claim is inadmissible on merits, having regard to the facts of

the case, I think it appropriate that the third respondent shall take

a decision on the claim raised by the petitioner. This, the third

respondent shall do, as expeditiously as possible, at any rate,

within six weeks from the date of production of a copy of this

judgment.

3. Petitioner shall produce a copy of this judgment along

with a copy of the writ petition before the third respondent for

compliance.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
aks