IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 15298 of 2004(U)
1. AMBOORI VANITHA HANDLOOM WEAVERS
... Petitioner
Vs
1. THE GENERAL MANAGER,
... Respondent
2. THE DIRECTOR OF HANDLOOMS AND TEXTILES,
For Petitioner :SRI.D.SOMASUNDARAM
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.PADMANABHAN NAIR
Dated :19/02/2007
O R D E R
K.Padmanabhan Nair,J.
--------------------------------
W.P.(C).No.15298 of 2004-U
--------------------------------
Dated, this the 19th day of February, 2007
JUDGMENT
The Society has filed this writ petition challenging
Exhibit P4 order passed by the General Manager, District
Industries Centre, Thiruvananthapuram on 30.3.2001 by which
the petitioner-Society was ordered to be wound up. According to
the petitioner, no notice was given to it at any point of time and
the petitioner came to know about the order only when it filed
Exhibit P5 application on 3.5.2004 claiming financial assistance.
It is also contended that the impugned order was passed without
complying with the procedural formalities and in gross violation
of the statutory provisions and rules.
2. According to me, the petitioner is having an
efficacious alternate remedy. Of course, the impugned order was
passed on 30.3.2001. But, according to the petitioner, they were
not issued with any notice and they came to know about this
order only when they filed an application claiming financial
assistance on 3.5.2004. This writ petition is filed on 21.5.2004.
So, considering all aspects of the matter, I am of the view that it
W.P.(C).No.15298 of 2004-U
– 2 –
is a case in which this Court can invoke the extra ordinary
jurisdiction conferred on it under Article 226 of the Constitution
and direct the Government to consider the appeal and dispose of
the same, if any, filed by the petitioner within six weeks from
today treating that as one filed within the period of limitation.
In the result, the writ petition is disposed of in the
following manner: In case the petitioner files an appeal within six
weeks from today before the Government, the same shall be
treated as one filed within time allowed by law and the
Government shall consider and dispose of the same in accordance
with law.
K.Padmanabhan Nair
Judge
vku/-