IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5432 of 2008(V)
1. SMT.LUCY PAUL, W/O.LATE MALIEKKAL PAUL,
... Petitioner
Vs
1. THE MANAGING DIRECTOR, KERALA STATE
... Respondent
2. THE DISTRICT COLLECTOR, COLLECTORATE,
For Petitioner :SRI.V.M.SYAM KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/02/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 5432 & 5441 of 2008
-------------------------------------
Dated: February 15, 2008
JUDGMENT
W.P.(C) 5432 of 2008
Ext.P1 is an award passed by the MACT, Irinjalakuda, in O.P.
(MV) 970/1998 awarding compensation to the claimants therein.
The complaint in this writ petition is that despite the fact that the
award has become final, the amount has not been deposited by the
1st respondent so far.
2. Except financial constraints, the respondent has no
defence to resist the order in this writ petition.
3. Since the award is passed as early as in January, 2004 and
that it has become final, I do not think that there is any justification
for its non-payment. In view of this I direct that the 1st respondent
shall deposit the compensation awarded by the MACT, Irinjalakuda,
in O.P.(MV) 970/1998, as expeditiously as possible, at any rate,
within two months from the date of production of a copy of this
WP(C) 5432 & 5441 of 2008
Page numbers
judgment.
W.P.(C) 5441 of 2008
In W.P.(C) 5441 of 2008 also, Ext.P1 is the award rendered by
the MACT, Ottapalam, in O.P.(MV) 149/2004. For the same reasons
as stated above, I dispose of this writ petition also directing that the
amount awarded by the Tribunal in Ext.P1 award shall be deposited
by the 1st respondent within two months from the date of
production of a copy of this judgment.
ANTONY DOMINIC, JUDGE
mt/-