IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33068 of 2010(G)
1. SYAMALA AMMA,W/O.LATE AYYAPPAN,
... Petitioner
2. SREEJA,D/O.AYYAPPAN, -DO- -DO-
3. SREENJA,D/O.AYYAPPAN, -DO- -DO-
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
For Petitioner :SRI.K.G.RADHAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :01/11/2010
O R D E R
C.T.RAVIKUMAR, J.
----------------------------
W.P.(C)No.33068 of 2010
----------------------------
Dated 1st November, 2010
JUDGMENT
One Ayyappan Pillai died on 5.3.2006 while working as
Driver under the respondent. A claim petition was filed by the
petitioners under the Workmen’s Compensation Act as W.C.C.No.109 of
2006 contending that the said death had occurred out of and in the
course of employment. Ext.P1 is the order passed in W.C.C.No.109 of
2006. As per the same, the respondent herein was directed to pay a
compensation of Rs.2,63,900/- with interest at the rate of 12% per
annum from the date of death viz., from 5.3.2006 till the date of
payment. As per Ext.P1, the respondent was directed to effect payment
within 30 days from the date of receipt of the order. The grievance of
the petitioners who are the widow and children of the said Ayyappan
Pillai, is that despite Ext.P1 order the respondent has not deposited the
amount awarded as per Ext.P1. This writ petition has been filed in the
said circumstances praying for issuance of a writ of mandamus
commanding the respondent to deposit the amount covered as per
Ext.P1 order.
2. I have heard the learned counsel appearing for the
petitioners as also the learned standing counsel for the respondent.
WP(C).No.33068/2010 2
The learned standing counsel for the respondent submitted
that the amount covered as per Ext.P1 order would be deposited in terms
of Ext.P1 within two months. This is recorded. Accordingly, this writ
petition is disposed of with a direction to the respondent to deposit the
amount covered as per Ext.P1 in terms of the same expeditiously, at any
rate within a period of two months from the date of receipt of a copy of
this judgment.
Sd/-
C.T.RAVIKUMAR
Judge
TKS
// True copy //
P.S. to Judge