IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29102 of 2007(M)
1. SMT.M.VIJAYAKUMARI,
... Petitioner
Vs
1. NEW INDIA ASSURANCE COMPANY,
... Respondent
2. NARYANAN KUTTY, S/O.KRISHNANKUTTY NAIR,
3. DEPUTY TAHSILDAR, REVENUE RECOVERY,
For Petitioner :SRI.P.R.VENKETESH
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/10/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 29102 OF 2007
====================
Dated this the 3rd day of October, 2007
J U D G M E N T
In pursuance to the award of the Motor Vehicles Tribunal in
OP(MV) Nos.1313/94, 1316/94, 1317/94, 1318/94 and 3385/94,
revenue recovery proceedings are now initiated against the
petitioner for realisation of the dues. Petitioner submits that her
husband was the registered owner, who is no more and that
petitioner alone is proceeded against. According to her, 2nd
respondent was the driver of the vehicle and that despite assets
available with him, no steps are taken although he is also made
liable in terms of the award. Highlighting her grievances,
petitioner has submitted Ext.P2 representation before the 3rd
respondent, which is also stated to be pending.
2. Taking into account the above, I dispose of the writ
petition directing that the revenue recovery proceedings initiated
by Ext.P1 shall be deferred, on the petitioner remitting 50% of
the amount due within one month from today. The 3rd respondent
WPC 29102/07
: 2 :
also shall in the meanwhile consider Ext.P2 and take a decision
thereon.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp