High Court Kerala High Court

Keltron Counters Ltd vs The Official Liquidator on 21 December, 2009

Kerala High Court
Keltron Counters Ltd vs The Official Liquidator on 21 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Co.Appl..No. 5 of 2009()



1. KELTRON COUNTERS LTD.
                      ...  Petitioner

                        Vs

1. THE OFFICIAL LIQUIDATOR,HC OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.M.GOPIKRISHNAN NAMBIAR

                For Respondent  :SRI.K.MONI

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :21/12/2009

 O R D E R
             ANTONY DOMINIC & V.K.MOHANAN, JJ.
                   -------------------------
                  Company Appeal No.5 of 2009
             ---------------------------------
              Dated, this the 21st day of April, 2009

                          J U D G M E N T

Antony Dominic, J.

Challenge in the company appeal is against Annexure A2, an

order passed by the learned Company Judge giving directions as

sought for by the Advocate Chairman, who submitted an interim

report.

2. From the submissions made before us, what we gather is

that the grievance is mainly regarding the very order appointing the

Chairman and not against the steps taken by the Chairman. If that

be the grievance of the appellants, the course open to the appellants

was to have challenged the order appointing the Chairman itself, and

not the order passed by the learned Company Judge giving further

directions for the discharge of duties of the Chairman. Therefore, in

this appeal, we are not inclined to entertain a challenge against

Annexure A2 order, and the company appeal is dismissed.

(ANTONY DOMINIC, JUDGE)

(V.K.MOHANAN, JUDGE)
jg