High Court Kerala High Court

Sreenesh vs Santhosh.A.G. on 23 July, 2009

Kerala High Court
Sreenesh vs Santhosh.A.G. on 23 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3311 of 2009(T)


1. SREENESH, S/O.SREENIVASAN,
                      ...  Petitioner

                        Vs



1. SANTHOSH.A.G., ADIYIL HOUSE,
                       ...       Respondent

2. UNITED INDIA INSURANCE , BRANCH OFFICE,

                For Petitioner  :SRI.S.M.PRASANTH

                For Respondent  :SMT.RAJI T.BHASKAR

The Hon'ble MR. Justice V.GIRI

 Dated :23/07/2009

 O R D E R
                             V.GIRI,J.
                      -------------------------
                 W.P ( C) No. 3311 of 2009
                      --------------------------
                Dated this the 23rd July,2009

                        J U D G M E N T

Petitioner, a claimant before the MACT, Kalpetta,

challenges an order passed by the MACT declining to

extend the time for payment of costs which was directed

to be deposited originally as per Ext.P1 order.

2. Heard learned standing counsel for the

Insurance Company also.

3. In the facts and circumstances of the case, the

time for making the payment of costs, as directed under

Ext.P1 shall stand extended up to 10.8.2009. It is made

clear that the costs shall be deposited before the

Tribunal. If the costs are paid within the extended time,

Ext.P2 shall stand set aside and the original petition shall

stand restored to file. If costs are not paid as directed

herein, Ext.P2 shall stand affirmed.

Writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

2

3