IN THE HIGH COURT OF KERALA AT ERNAKULAM
Co.Appl..No. 5 of 2009()
1. KELTRON COUNTERS LTD.
... Petitioner
Vs
1. THE OFFICIAL LIQUIDATOR,HC OF KERALA
... Respondent
For Petitioner :SRI.M.GOPIKRISHNAN NAMBIAR
For Respondent :SRI.K.MONI
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :21/12/2009
O R D E R
ANTONY DOMINIC & V.K.MOHANAN, JJ.
-------------------------
Company Appeal No.5 of 2009
---------------------------------
Dated, this the 21st day of April, 2009
J U D G M E N T
Antony Dominic, J.
Challenge in the company appeal is against Annexure A2, an
order passed by the learned Company Judge giving directions as
sought for by the Advocate Chairman, who submitted an interim
report.
2. From the submissions made before us, what we gather is
that the grievance is mainly regarding the very order appointing the
Chairman and not against the steps taken by the Chairman. If that
be the grievance of the appellants, the course open to the appellants
was to have challenged the order appointing the Chairman itself, and
not the order passed by the learned Company Judge giving further
directions for the discharge of duties of the Chairman. Therefore, in
this appeal, we are not inclined to entertain a challenge against
Annexure A2 order, and the company appeal is dismissed.
(ANTONY DOMINIC, JUDGE)
(V.K.MOHANAN, JUDGE)
jg