High Court Kerala High Court

S.Johnson vs The Managing Director on 26 May, 2010

Kerala High Court
S.Johnson vs The Managing Director on 26 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8469 of 2010(G)


1. S.JOHNSON,
                      ...  Petitioner

                        Vs



1. THE MANAGING DIRECTOR,
                       ...       Respondent

2. THE BENCH OFFICER,

                For Petitioner  :SRI.T.R.RAVI

                For Respondent  :SRI.P.RAMAKRISHNAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :26/05/2010

 O R D E R
                      S. SIRI JAGAN, J.
              - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C)No. 8469 of 2010
              - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 26th day of May, 2010

                        J U D G M E N T

The petitioner is a Samithi consisting of former

employees of the Kundara Unit of Aluminum Industries Ltd.,

which has been declared as a sick industrial company by

the Board of Industrial and Financial Reconstruction under

the Sick Industrial Companies (Special Provisions) Act. The

BIFR has initiated proceedings for revival of the company.

The petitioner-Samithi wants to take part in those

proceedings to safeguard their interest for getting

retirement benefits also included in the revival scheme.

Seeking this relief the petitioner has filed Ext.P2 petition

before the BIFR. Petitioner seeks a direction to the BIFR to

consider and pass orders on Ext.P2 as expeditiously as

possible.

2. I have heard the counsel for the petitioner and the

counsel for the 1st respondent.

W.P.(C)No. 8469 of 2010
-2-

3. In the facts and circumstances of the case, I

dispose of this writ petition with a direction to the Board of

Industrial and Financial Reconstruction to consider and

pass orders on Ext.P2 as one submitted before the Board as

expeditiously as possible, at any rate within a period of two

months from the date of production of a certified copy of

this judgment.

S. SIRI JAGAN
JUDGE

shg/