IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 6490 of 1996(V)
1. JOSEPH JOHN
... Petitioner
Vs
1. KERALA STATE WAREHOUSING CORPN.
... Respondent
For Petitioner :SRI.THAMPAN THOMAS
For Respondent :SRI.N.D.PREMACHANDRAN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :17/10/2006
O R D E R
KURIAN JOSEPH, J.
-------------------------
O.P.No. 6490 OF 1996
--------------------------
Dated this the 17th October, 2006
J U D G M E N T
Petitioner is aggrieved by Exts.P1 and P2 in the matter of
recovery of certain alleged loss caused to the Corporation. One
of the grounds taken in the writ petition is that the petitioner was
never given an opportunity by the 1st respondent in the matter of
quantification of the liability. Since the order is passed by the
Managing Director, the petitioner prays for an opportunity to
move the Board of Directors of the Corporation. Accordingly,
this writ petition is disposed of as follows:
In the event of the petitioner moving the the Board of
Directors of the Corporation within a period of two months from
today, the petitioner shall be afforded an opportunity for hearing
and also an opportunity to verify the accounts. It will be open to
the petitioner to raise all contentions before the said authority.
Thereafter, the said authority will pass appropriate orders
adverting to the contentions taken by the petitioner. This shall
be done within a period of four months from the date of receipt of
the representation. The interim order passed by this court in
C.M.P.No.11150/1996 will continue till such time. It is made
O.P.No.6490/1996 2
clear that only to the extent of liability and recovery alone, this
writ petition is considered and the other contentions are left
open.
(KURIAN JOSEPH, JUDGE)
ps
O.P.No.6490/1996 3
KURIAN JOSEPH, J.
O.P.No.6490/1996
JUDGMENT
17th October, 2006