IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8523 of 2008(M)
1. SUDHA. K.A, WIFE OF MR.REVEENDRAN,
... Petitioner
2. RATHEESH, SON OF RAVEENDRAN, AGED 20 YRS
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE MANAGING DIRECTOR,
For Petitioner :SRI.S.K.AJAY KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/03/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 8523 of 2008
-------------------------------------
Dated: MARCH 13, 2008
JUDGMENT
The petitioners were the claimants in OP(MV) 283/1999 and
1029/1999 on the file of the MACT, Muvattupuzha. Petitioners
contend that by Ext.P1 common award passed by the Tribunal
though compensation was awarded, payment has not been made as
on date. It is in view of this that the writ petition has been filed.
2. I heard learned counsel for the 1st respondent whose only
justification is financial constraints.
3. Since the award has become final and binding between the
parties, financial constraints cannot be a reason to justify the
inordinate delay that is already caused. I am satisfied that the 2nd
respondent is liable to honour the terms of Ext.P1 award.
Accordingly I dispose of this writ petition directing that the
compensation awarded by Ext.P1 shall be deposited by the 1st
WP(C) 8523 of 2008
Page numbers
respondent as expeditiously as possible, at any rate, within three
months of production of a copy of this judgment.
ANTONY DOMINIC, JUDGE
mt/-