Madras High Court
Auto Electrical Corporation vs Union Of India on 12 February, 2007
In the High Court of Judicature at Madras
Dated: 12.02.2007
Coram
The Honourable Mr.Justice P.SATHASIVAM
and
The Honourable Mr.Justice N. PAUL VASANTHAKUMAR
Writ Petition No.36629 of 2002
1. Auto Electrical Corporation
262 A
Trichy Road
Coimbatore 18
rep. By its Manager
K. Vaidyanathan.
2. Vee Bee Auto Products Ltd.
1286 D
Trichy Road
Coimbatore
rep. By its Director
K. Vaidyanathan.
3. Auto Electrical Equipment Company
262
Trichy Road
Coimbatore 18
rep. By its partner
K. Vaidyanathan. ..Petitioners
Vs
1. Union of India
rep. By its Secretary
Ministry of Law, Justice & Company Affairs
(Legislative Department)
New Delhi.
2. M/s. Vijaya Bank
Dr.Nanjappa Road
Coimbatore 641 018
rep. By its Manager. ..Respondents
Writ petition filed under Article 226 of the Constitution of India, praying for issuance of a writ of Declaration as stated therein.
For Petitioners : Mr. V. Ramajegadeesan
For 2nd Respondent : Mr. Omprakash for M/s. Ramalingam Assts.
ORDER
(Order of the Court was made by P.SATHASIVAM,J.)
It is not in dispute that in view of the decision of the Supreme Court in the case of Mardia Chemicals Ltd. vs. Union of India reported in 2004 (2) CTC 759, present writ petition is liable to be dismissed; accordingly, the writ petition is dismissed on the same terms. No costs.
To
1. The Secretary
Union of India
Ministry of Law, Justice and Company Affairs
(Legislative Department)
New Delhi.
2. The Manager
M/s. Vijaya Bank
Dr.Nanjappa Road
Coimbatore 641 018.
[PRV/9557]