High Court Kerala High Court

Thressiakutty Joseph vs The Managing Director on 19 December, 2006

Kerala High Court
Thressiakutty Joseph vs The Managing Director on 19 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30560 of 2006(K)


1. THRESSIAKUTTY JOSEPH,
                      ...  Petitioner

                        Vs



1. THE MANAGING DIRECTOR,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN

 Dated :19/12/2006

 O R D E R
                               P.R.RAMAN, J.

                        ```````````````````````````

                      W.P.(C) NO. 30560 OF 2006

                        ```````````````````````````

            Dated this the 19th day of December, 2006


                              J U D G M E N T

The limited prayer made in this writ petition is for a direction

to the 1st respondent to deposit the amount mentioned in Exhibit

P2 Execution Petition on the file of the Motor Accidents Claims

Tribunal, Ernakulam.

2. The learned counsel appearing on behalf of the 1st

respondent submitted that the amount will be deposited within

the time as may be fixed by this court. The same is recorded.

3. In the facts and circumstances, there will be a direction

to the 1st respondent to deposit the amount mentioned in Exhibit

P2 before the Motor Accidents Claim Tribunal, Ernakulam within a

period of four months.

With the above direction, the writ petition is disposed of.

P.R.RAMAN, JUDGE

Rp