High Court Kerala High Court

M/S.Gujrat Inject (Kerala) … vs Kerala State Industrial … on 28 July, 2008

Kerala High Court
M/S.Gujrat Inject (Kerala) … vs Kerala State Industrial … on 28 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12793 of 2005(W)


1. M/S.GUJRAT INJECT (KERALA) LIMITED,
                      ...  Petitioner

                        Vs



1. KERALA STATE INDUSTRIAL DEVELOPEMENT
                       ...       Respondent

2. THE TAHSILDAR, (REVENUE RECOVERY),

                For Petitioner  :SRI.S.RAMESH BABU

                For Respondent  :SRI.M.PATHROSE MATTHAI (SR.)

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :28/07/2008

 O R D E R
                   C.N.RAMACHANDRAN NAIR, J.
                       -------------------------
                    W.P.(C) No.12793 of 2005
                   ---------------------------------
               Dated, this the 28th day of July, 2008

                           J U D G M E N T

Heard learned counsel for petitioner and learned standing

counsel appearing for KSIDC.

2. Petitioner availed loan from KSIDC, which led to the

impugned recovery proceedings. Even though B.I.F.R. rejected the

application filed for revival and ordered winding up, this Court

appears to have set aside the order of the B.I.F.R. and remanded

the matter to the B.I.F.R.. If no scheme is pending, Section 22 of

the Sick Industrial Companies (Special Provisions) Act will not apply

to the petitioner and in that event recovery can be continued. In

any case, if B.I.F.R. has not finally disposed of the matter, there will

be direction to the B.I.F.R. to finally dispose of the matter within a

period of three months from today. Petitioner will produce copy of

the judgment for compliance. Recovery thereafter can be continued

if there is no scheme approved for rehabilitation by the B.I.F.R.

The writ petition is disposed of as above.

(C.N.RAMACHANDRAN NAIR, JUDGE)
jg