IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21275 of 2007()
1. SREEVALLI, W/O.LATE O.P.RAGHAVAN,
... Petitioner
Vs
1. THE NEW INDIA ASSURANCE CO. LTD.,
... Respondent
For Petitioner :SRI.SAJEEV KUMAR K.GOPAL
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/07/2007
O R D E R
S. SIRI JAGAN, J.
----------------------------------
W.P.(C)NO.21275 OF 2007
-------------------------------------
DATED THIS THE 11th DAY OF JULY, 2007
JUDGMENT
The petitioner is the recipient of an award passed by the
Additional Motor Accident Claims Tribunal, Palakkad. An amount of
Rs.2,05,495/- is in fixed deposit. Pursuant to the award, the petitioner
sought disbursal of the said amount for reconstruction of her house.
Pursuant to Ext.P3 judgment of this Court, the Tribunal considered the
claim of petitioner for release of the amount and directed release of
Rs.1 lakh. The petitioner has filed this writ petition seeking release of
the entire amount. The petitioner is a lady aged 70 years. I am not
satisfied that it is in her interest that the entire amount is disbursed to
her. Therefore, I do not find anything wrong in Ext.P4 order of the
Tribunal and accordingly, this writ petition is dismissed. However, if
the petitioner so desires the interest on the deposit shall be disbursed
to her.
S. SIRI JAGAN, JUDGE
Acd