High Court Kerala High Court

Sudhakaran.K vs United India Insurance Co. Ltd on 1 January, 2009

Kerala High Court
Sudhakaran.K vs United India Insurance Co. Ltd on 1 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37954 of 2008(R)


1. SUDHAKARAN.K.
                      ...  Petitioner

                        Vs



1. UNITED INDIA INSURANCE CO. LTD.,
                       ...       Respondent

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/01/2009

 O R D E R
                   ANTONY DOMINIC,J.
              -----------------------
                  W.P.(C).No. 37954/ 2008
             ------------------------
           Dated this the Ist day of January, 2009.

                         JUDGMENT

Petitioner submits that he was a claimant before the

MACT, Thalassery in O.P(MV).No.872/97. It is stated that,

following Ext.P1 judgment rendered by this court in

MACA.No.297/08, an appeal filed by him, the Insurance

Company has deposited the compensation. In order to get

the aforesaid compensation amount released, the petitioner

states that he filed Ext.P3 cheque application. According to

the petitioner, since there is no Presiding Officer in the

Tribunal on account of transfer, the Additional District

Judge, Thalassery is now holding charge. It is stated that,

on account of the absence of a regular Presiding Officer,

the cheque application is not considered and as a result

there of he is not in a position to get the amount released

as sought for in Ext.P3. It is in this background the

/2/

petitioner prayer for a direction to the MACT, Thalassery to

pass orders on Ext.P3 cheque application filed by him.

If as stated by the petitioner, the amount has been

deposited, following the award passed by the Tribunal in

relation to which Ext.P1 judgment has been passed by this

court, petitioner is entitled to get the amount released.

Seeking release of the aforesaid amount, if the petitioner has

filed Ext.P3 cheque application, the Tribunal is bound to

consider the said application also. Absence of a regular

Presiding Officer may not be of any relevance.

Therefore, the writ petition is disposed of directing that

the MACT, Thalassery shall consider Ext.P3 cheque application

filed by the petitioner, as expeditiously as possible and at any

rate within 4 weeks from the date of production of a copy of

the judgment.

(ANTONY DOMINIC)
JUDGE
vi/

/2/