High Court Kerala High Court

Sreelatha Devi vs Managing Director on 5 March, 2010

Kerala High Court
Sreelatha Devi vs Managing Director on 5 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7170 of 2010(U)


1. SREELATHA DEVI, W/O.LATE RAVIKUMAR,
                      ...  Petitioner

                        Vs



1. MANAGING DIRECTOR,
                       ...       Respondent

                For Petitioner  :SRI.PRATHEESH.P

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :05/03/2010

 O R D E R
                  K.SURENDRA MOHAN, J.
                -------------------------------------------
                   W.P.(C) No.7170 of 2010
                -------------------------------------------
            Dated this the 5th day of March, 2010

                            JUDGMENT

The petitioner had filed O.P.(MV)No.685/1999 before

the Motor Accidents Claims Tribunal, Kollam claiming

compensation for the death of her husband in a motor

accident involving a bus owned by the respondent. The

Motor Accidents Claims Tribunal has awarded a

compensation of Rs.11,18,000/- to the petitioner on

13.1.2006. Though E.P.No.92 of 2008 has been filed by

the petitioner, her complaint is that the award amount has

not been paid till date.

2. The counsel for the respondent submits that the

award would be satisfied within a period of three months

from today.

3. In the above circumstances, this Writ Petition is

disposed of directing the respondent to satisfy the award

of the Motor Accidents Claims Tribunal, Kollam in O.P.

(MV) No.685/1999 within a period of three months from

today.

K.SURENDRA MOHAN,
JUDGE
css/