High Court Kerala High Court

Gopalakrishnan vs State Of Kerala on 12 February, 2007

Kerala High Court
Gopalakrishnan vs State Of Kerala on 12 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31236 of 2006(R)


1. GOPALAKRISHNAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE REGISTRAR OF COMPANIES,

3. SRI.ABDUL SALIM,

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :SRI.P.R.RADHAKRISHNAN, CGC

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :12/02/2007

 O R D E R
                 THOTTATHIL B.RADHAKRISHNAN, J

                         -------------------------------------------

                          W.P(C).No.31236 OF 2006

                        -------------------------------------------

                 Dated this the 12th day of February, 2007




                                    JUDGMENT

Heard.

2. Having regard to the nature of allegations raised in this

writ petition and in view of the interim order dated 1.12.2006, it

is directed that the first respondent will bestow due attention to

the allegations made regarding the functioning of the Kerala

State Development Corporation for Christian Converts from

Scheduled Castes and Recommended Communities Ltd. This

writ petition is disposed of directing that such decision shall be

taken untrammeled by anything stated in this judgment. The

petitioner is directed to place a copy of the judgment along with

a copy of the writ petition before the first respondent for

compliance. If any action is found necessary, that shall follow,

as expeditiously as possible.

The writ petition is disposed of with the above direction.

THOTTATHIL B.RADHAKRISHNAN

Judge

kkb.