IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33542 of 2007(R)
1. SUNIYA,
... Petitioner
Vs
1. MANAGING DIRECTOR,
... Respondent
For Petitioner :SRI.PRATHEESH.P
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/11/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NOs. 33542 & 33600 OF 2007
==========================
Dated this the 14th day of November, 2007
J U D G M E N T
The grievance of the petitioners is that the amount
awarded by the MACT, Kollam in OP(MV) Nos.1850/1995 and
1851/1995 have not been deposited by the respondent.
2. Since the award in these cases have become final, I
see no justification for the continued delay on the part of the
respondent in paying the compensation.
In view of this, I dispose of these writ petitions directing
that the amount awarded by the Motor Accidents Claims Tribunal
in the aforesaid awards shall be deposited by the respondent
herein, as expeditiously as possible, at any rate within two
months from the date of receipt of a copy of this judgment.
ANTONY DOMINIC, JUDGE.
Rp