IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11912 of 2009(H)
1. VINOD KUMAR.K.C.
... Petitioner
Vs
1. T.M.KESAVAN
... Respondent
For Petitioner :SRI.NIDHI BALACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :08/04/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
W.P.C. NO. 11912 OF 2009
= = = = = = = = = = = = = = =
Dated this the 8th day of April, 2009.
J U D G M E N T
This writ petition is filed with a prayer to declare that
the petitioner is entitled to remit the compensation as per
Ext.P1 judgment before the Court below and to issue a writ
of mandamus commanding the Court below to accept the
money from the petitioner in view of the dictum laid by the
Hon’ble Court in the judgment reported in Girish v.
Muthoot Capital Service (2007 (1) KLT 16). With the
assistance of the learned counsel for the petitioner I had
perused the said decision. It was a case where in an 138
case there was conviction and sentence and a revision was
preferred before the revisional Court. Then rightly conceded
by the learned counsel that there are no merits in the
revision a question arose to the effect since a time is
stipulated for payment of fine and when it is tendered after
due date there will be difficulty. This Court held that the said
W.P.C 11912 OF 2009
-:2:-
apprehension appears to be totally unfounded and had laid
down the dictum in such cases to be followed.
2. So far as this case is concerned in spite of the
order passed by this Court as early as in 2005 till today the
petitioner did not go anywhere near the Court and has now
come with a prayer to invoke the writ jurisdiction of this
Court to give a mandate to the trial court to accept the
amount. The judgment rendered by this Court is binding on
all the subordinate Courts and when there is apprehension in
the mind of the petitioner he is at liberty to move that Court
with a petition citing the decision which he relies upon and
that Court is bound to follow the principles laid down in that
decision. I am not going into any further details. The
petitioner may move the Court if he chooses to do so and the
trial court shall consider the application in the light of the
enunciated principles of law laid down by this Court as well
as of the Apex Court.
The writ petition is disposed of accordingly.
M.N. KRISHNAN, JUDGE.
ul/-