IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1989 of 2007(J)
1. VINOY, S/O.JOHN,
... Petitioner
Vs
1. THE UNITED INDIA INSURANCE CO.LTD.,
... Respondent
2. THE COMMISSIONER FOR WORKMEN'S
For Petitioner :SRI.P.K.RAVISANKAR
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :31/01/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J
-------------------------------------------
W.P(C).No.1989 OF 2007
-------------------------------------------
Dated this the 31st day of January, 2007
JUDGMENT
Heard learned counsel for the petitioner and learned
Government Pleader on behalf of the second respondent. Notice
to the first respondent dispensed with.
2. The anxiety of the petitioner appears to be to get the
money, if any, in deposit following Ext.P1 order. Learned
Government Pleader submits, on instructions, that the money is
in deposit. According to the petitioner, an application with
No.A.1798/06 is pending consideration before the second
respondent for release of the said amount. It is further
submitted by the learned Government Pleader that such amount
will be released unless an order of stay is produced by the
appellate court.
In the aforesaid circumstances, this writ petition is
disposed of directing that amounts, if any, in deposit following
WPC.1989/07
Page numbers
Ext.P1 shall be released by considering the appropriate
application in accordance with law, at the earliest, at any rate,
within a period of three weeks from the date of receipt of a copy
of this judgment.
THOTTATHIL B.RADHAKRISHNAN
Judge
kkb.