IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9618 of 2005(T)
1. PRIMA INDUSTRIES LTD. 31/536
... Petitioner
Vs
1. THE DEPUTY TAHSILDAR (R.R.)
... Respondent
2. THE VILLAGE OFFICER,
3. THE KERALA STATE INDUSTRIES DEVELOPMENT
4. MR. SANJAY GUPTA, DOOR NO.41/3089,
For Petitioner :SRI.C.K.KARUNAKARAN
For Respondent :SRI.M.PATHROSE MATTHAI (SR.)
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :06/06/2008
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------------------------
W.P.C. NO. 9618 OF 2005
--------------------------------------------
Dated this the 6th day of June, 2008
JUDGMENT
W.P. is filed on the apprehension that in the claim against fourth
respondent, KSIDC will sell the property of the company. Counsel for
KSIDC submitted that it is the fourth respondent who committed
breach in repurchase of shares taken by KSIDC and therefore recovery
will be confined to fourth respondent. W.P. is accordingly disposed of
directing respondents 1 and 2 to proceed for recovery against personal
property of the fourth respondent, recover the arrears and pay it to the
KSIDC without delay.
(C.N. RAMACHANDRAN NAIR)
Judge
kk
2