IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1894 of 2008(A)
1. SUBASH LAL (MINOR),
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
2. THE FINANCIAL ADVISOR AND
For Petitioner :SRI.R.NARENDRAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :16/01/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = = = = =
W.P.(C) Nos.1894, 1895, 1943,
1956 & 2011 OF 2008
= = = = = = = = = = = = = = = = = = =
Dated this the 16 th January, 2008
J U D G M E N T
Ext. P1 in these writ petitions are awards passed by the Motor
Accidents Claims Tribunals ordering compensation to the respective
claimants in these cases. The complaint of the writ petitioners is
that despite long lapse of time and the finality that the awards have
attained, the respondent Corporation has not deposited the
compensation ordered. The only justification that is sought to be
projected by the Standing Counsel for the Corporation for non-
payment, is the financial constraints. In view of the fact that the
awards have become final and binding between the parties and that
long period has already elapsed, I do not find any justification for
the inordinate delay in depositing the compensation.
2. In view of the above position, I dispose of these writ
petitions directing that the respondent Corporation shall deposit the
compensation awarded in Ext. P1 in these cases as expeditiously as
W.P.(C) Nos. 1894, 1855/08 etc. -2-
possible, at any rate within three months of production of a copy of
this judgment.
ANTONY DOMINIC
JUDGE
jan/-