High Court Kerala High Court

Prima Industries Ltd. 31/536 vs The Deputy Tahsildar (R.R.) on 6 June, 2008

Kerala High Court
Prima Industries Ltd. 31/536 vs The Deputy Tahsildar (R.R.) on 6 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9618 of 2005(T)


1. PRIMA INDUSTRIES LTD. 31/536
                      ...  Petitioner

                        Vs



1. THE DEPUTY TAHSILDAR (R.R.)
                       ...       Respondent

2. THE VILLAGE OFFICER,

3. THE KERALA STATE INDUSTRIES DEVELOPMENT

4. MR. SANJAY GUPTA, DOOR NO.41/3089,

                For Petitioner  :SRI.C.K.KARUNAKARAN

                For Respondent  :SRI.M.PATHROSE MATTHAI (SR.)

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :06/06/2008

 O R D E R
                  C.N. RAMACHANDRAN NAIR, J.
                  --------------------------------------------
                       W.P.C. NO. 9618 OF 2005
                  --------------------------------------------
                  Dated this the 6th day of June, 2008

                                JUDGMENT

W.P. is filed on the apprehension that in the claim against fourth

respondent, KSIDC will sell the property of the company. Counsel for

KSIDC submitted that it is the fourth respondent who committed

breach in repurchase of shares taken by KSIDC and therefore recovery

will be confined to fourth respondent. W.P. is accordingly disposed of

directing respondents 1 and 2 to proceed for recovery against personal

property of the fourth respondent, recover the arrears and pay it to the

KSIDC without delay.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

2