IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8832 of 2010(D)
1. THANKAMMA, KUNNEL HOUSE,
... Petitioner
Vs
1. SURENDRA BABU, S/O.MAHADEVAN,
... Respondent
2. THE MANAGING DIRECTOR,
For Petitioner :SRI.ROY CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :17/03/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO:8832 OF 2010
-----------------------------------------------------------
Dated this the 17th March, 2010.
JUDGMENT
The petitioner is the mother of one Babu who died in a motor
accident on 12.6.1997. She filed O.P(MV) 1374/1997 before the
Motor Accidents Claims Tribunal, Mavelikkara claiming
compensation for the death of her son. As per award dated
13.12.2006, she has been awarded a compensation of
Rs.4,34,875/-. Though an execution petition was filed on
11.11.2007, it is contended that the award amount has not been
paid till date. The amount is due from the KSRTC.
2. The standing counsel for the KSRTC submits that the
entire amount due as per the award would be paid within a period
of three months from today.
3. In the above circumstances this writ petition is disposed of
recording the above submission of the counsel and directing the
respondents to satisfy the award of the MACT, Mavelikkara in O.P.
WPC 8832/2010 2
(MV)1374/97, as expeditiously as possible and at any rate within a
period of three months from today.
K. SURENDRA MOHAN
Judge
jj
WPC 8832/2010 3
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: