IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 36267 of 2007(P)
1. M.SUKUMARAN , AGED 45 YEARS,
... Petitioner
Vs
1. THE REGISTRAR, KHADI AND VILLAGE
... Respondent
2. THE SUPERINTENDENT OF POLICE,
For Petitioner :SMT.T.B.MINI
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :20/02/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
-------------------------------
W.P(C) No. 36267 OF 2007
-----------------------------------
Dated this the 20th day of February, 2008
JUDGMENT
The learned counsel for the 1st respondent submits that the
petitioner has to surrender the official documents in relation to the
Society and then only the Administrator can take follow up action
because, the Society, going by what is on record, has necessarily
to be liquidated. Hence, the petitioner is directed to appear before
the 1st respondent on 11.03.08 and place before him all further
documents at the earliest. The petitioner shall co-operate with the
1st respondent and the 1st respondent shall ensure that necessary
statutory action is taken against all concerned, including the
petitioner, if they do not co-operate with the liquidation
proceedings.
The Writ Petition is disposed of accordingly.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
ttb
RC No. 8 OF 1999
2
RC No. 8 OF 1999
3