IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 11521 of 2002(V)
1. BST LIMITED,AUDIO HOUSE,7/711.,
... Petitioner
Vs
1. REGISTRAR OF COMPANIES,OFICE OF THE
... Respondent
For Petitioner :.
For Respondent :SRI.LALJI P.THOMAS,ADDL.CGSC
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :08/06/2009
O R D E R
S.SIRI JAGAN, J.
==================
O.P.No. 11521 of 2002
==================
Dated this the 8th day of June, 2009
J U D G M E N T
The petitioner is a company. They filed this original petition at a
time when show cause notices were issued to the company by the
Registrar of Companies directing the petitioner to show cause why
prosecution proceedings should not be taken against the company and
its directors, for contravention of the provisions of the Companies Act.
After considering the objections of the petitioner, the Registrar of
Companies passed Exts.P9 to P11 orders initiating proceedings before
the criminal court. That being so, the petitioner’s remedy lies in
defending that criminal complaint before the criminal court. Without
prejudice to that right, this writ petition is closed.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
S.SIRI JAGAN, J.
==================
O.P.No. 11521 of 2002
==================
J U D G M E N T
8th June, 2009
3
S.SIRI JAGAN, J.
==================
O.P.No. 11521 of 2002
==================
Dated this the 8th day of June, 2009
O R D E R
By mistake I directed that the official liquidator be impleaded as
additional petitioner in the writ petition. In view of the facts of this
case, the official liquidator can at best only be impleaded as additional
respondent. Ordered accordingly.
sdk+ S.SIRI JAGAN, JUDGE
4
S.SIRI JAGAN, J.
==================
O.P.No. 11521 of 2002
==================
O R D E R
8th June, 2009