High Court Madras High Court

Adhavan Processors Private Ltd vs The Managing Director on 20 March, 2007

Madras High Court
Adhavan Processors Private Ltd vs The Managing Director on 20 March, 2007
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 20.03.2007

CORAM

THE HONOURABLE MR. JUSTICE P. SATHASIVAM
AND
THE HONOURABLE MR. JUSTICE N. PAUL VASANTHAKUMAR

WRIT APPEAL No.2185 of 2003
and 
WAMP. No.3113 of 2003



Adhavan Processors Private Ltd.,
rep. by its Director S. Selvarajan
Suriyampalayam
Chithode P.O. 
Erode 638 102.							   ..Appellant


	Vs


1.  	The Managing Director
	State Industries Promotion Corporation of Tamil Nadu Ltd.
	Rukmani Lakshmipathy Road
	Egmore
	Chennai 600 008.

2.	The Special Tahsildar (Recovery)
  	State Industries Promotion Corporation of Tamil Nadu Ltd.
	Rukmani Lakshmipathy Road
	Egmore, 
	Chennai 600 008.					   ..Respondents



	Writ Appeal filed under Clause 15 of the Letters Patent against the order of His Lordship Mr. Justice N.V. Balasubramanian in W.P.No.16356 of 2003 dated 10.06.2003.



      For appellant   :  Mr. AR.L. Sundaresan,Sr.Counsel for Ms. AL. Gandhimathi
          
      For respondents :  Mr. P.S. Sethuraman


JUDGMENT

(Judgment of the Court was delivered by P. SATHASIVAM,J.)

The above writ appeal is directed against the order of the learned single Judge dated 10.06.2003 made in W.P.No.16356 of 2003, in and by which the learned Judge dismissed the writ petition with an observation.

2. Heard Mr. AR.L. Sundaresan, learned senior counsel for the appellant and Mr. P.S. Sethuraman, learned counsel for the respondents.

3. It is brought to our notice that the learned single Judge dismissed the writ petition after finding that the proceedings have been closed by the B.I.F.R. and no proceedings were pending on the date when the impugned order was passed. In view of the same it is stated that the petitioner filed appropriate petition before the B.I.F.R., which was dismissed by the said authority. It is also stated that against the order of B.I.F.R. now the appellant has preferred an appeal in Appeal No.10 of 2007 before A.A.I.F.R. The learned senior counsel has also brought to our notice the said appeal has been registered and the same will be heard by the said authority on 06.02.2007. According to him, the said appeal is still pending on the file of the said authority. In view of the same, we are of the view that no adjudication is required in this writ appeal, except the respondents are permitted to take further action depending on the outcome in the appeal.

with the above observation, the writ appeal is disposed of. No costs. Consequently, connected WAMP., is closed.

kh

To

1. The Managing Director
State Industries Promotion Corporation of Tamil Nadu Ltd.

Rukmani Lakshmipathy Road
Egmore
Chennai 600 008.

2. The Special Tahsildar (Recovery)
State Industries Promotion Corporation of Tamil Nadu Ltd.

Rukmani Lakshmipathy Road
Egmore
Chennai 600 008.

[PRV/9936]