Kerala High Court
Unnikrishna Pillai vs Motor Accidents Claims Tribunal on 6 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8973 of 2009(N)
1. UNNIKRISHNA PILLAI,
... Petitioner
Vs
1. MOTOR ACCIDENTS CLAIMS TRIBUNAL,
... Respondent
2. THE MANAGING DIRECTOR,
For Petitioner :SRI.MANOJ RAMASWAMY
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/04/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).Nos.8973 & 8988 OF 2009
------------------------
Dated this the 6th day of April, 2009.
JUDGMENT
Non payment of the compensation awarded by the MACT,
Punalur in OP(MV).Nos.1747/94 &875/02, is what is
complained of in these writ petitions.
Standing counsel appearing for the respondents has no
quarrel about the finality that the award has attained. If that
be so, there is absolutely no justification for non-payment of
the amount under the award even at this distance of time.
Therefore I direct the 2nd respondent to pay the amount
awarded by the Tribunal in the aforesaid awards, as
expeditiously as possible and at any rate within 8 weeks from
the date of production of a copy of the judgment.
Writ petitions are disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/