High Court Kerala High Court

Surendran vs The Managing Director on 18 August, 2009

Kerala High Court
Surendran vs The Managing Director on 18 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23294 of 2009(F)


1. SURENDRAN, AGED 54 YEARS, S/O.
                      ...  Petitioner

                        Vs



1. THE MANAGING DIRECTOR,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.ANIL S.RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :18/08/2009

 O R D E R
                              V.GIRI, J.
         = = = = = = = = = = = = = = == = = = = = =
                   W.P.(C). No. 23294 OF 2009
         = = = = = = = = = = = = = == = = = = = = =
             Dated this the 18th day of August 2009.

                             JUDGMENT

Petitioner preferred an original petition before the M.A.C.T.

Ernakulam, claiming compensation for the damages sustained by

him in an accident which took place on 18.12.1999. Ext.P1

award was passed by the Tribunal. Petitioner sought to execute

the award. Tribunal issued an R.R.Certificate. Petitioner’s

grievance is regarding the delay in enforcement of the revenue

recovery certificate issued by the Tribunal.

2. I heard learned Government Pleader also. Since the

competent Tribunal has directed that the award amount be

recovered by resort to the provisions of the Revenue Recovery

Act, if the award is still enforceable and there is no stay from any

other court against the execution of the award, the District

Collector, the 2nd respondent, shall proceed to take steps to issue

a recovery certificate in terms of the Revenue Recovery Act,

within a period of two months from the date of receipt of a copy

of this judgment.

Writ petition is disposed of as above.

(V.GIRI)
JUDGE
kkms/