IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19685 of 2008(R)
1. V.N.SANTHAMMA, W/O THE LATE MOSES DAVID
... Petitioner
Vs
1. KSRTC,REPRESENTED BY
... Respondent
For Petitioner :SRI.N.SASIDHARAN UNNITHAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :01/07/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 19685 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 1st day of July, 2008
JUDGMENT
Petitioner is the widow of late Sri.Moses David, who died on
6.8.2007. Complaint of the petitioner is seen ventilated in Ext.P4
representation.
2. Heard counsel for the petitioner and the Standing Counsel
for the respondent.
The writ petition is disposed of directing the respondent to
consider and take a decision on Ext.P4 in accordance with law within a
period of three weeks from the date of receipt of a copy of this judgment
and disburse the amount found due to the legal heirs within a further period
of three weeks from the date of the decision.
(K.M. JOSEPH, JUDGE)
sb