High Court Kerala High Court

Vijayalekshmi vs Managing Director on 5 December, 2007

Kerala High Court
Vijayalekshmi vs Managing Director on 5 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 35890 of 2007(V)


1. VIJAYALEKSHMI, `PRASANTHI',
                      ...  Petitioner

                        Vs



1. MANAGING DIRECTOR,
                       ...       Respondent

                For Petitioner  :SRI.S.SUDHEESHKAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/12/2007

 O R D E R
                      ANTONY DOMINIC, J.
                     ===============
                W.P.(C) NO. 35890 OF 2007 V
               =====================

           Dated this the 5th day of December, 2007

                          J U D G M E N T

Ext.P2 is an award rendered by the MACT, Kollam in OP

(MV) No.2316/1994. The grievance of the petitioner is that

although the award has become final and binding on the parties,

compensation has not been deposited by the respondent till date.

2. I heard the standing counsel for the the respondent

also.

3. As the award has become final and binding on the

parties, I see no justification in the inordinate delay in the

payment of compensation to the injured. The financial

constraints projected by the respondent cannot be a reason for

so much delay.

Therefore, I dispose of this writ petition directing that

compensation awarded by the MACT, Kollam in OP(MV)

No.2316/1994 shall be deposited by the respondent herein, as

expeditiously as possible, at any rate within two months of

receipt of a copy of this judgment.

ANTONY DOMINIC, JUDGE.

Rp