IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8469 of 2010(G)
1. S.JOHNSON,
... Petitioner
Vs
1. THE MANAGING DIRECTOR,
... Respondent
2. THE BENCH OFFICER,
For Petitioner :SRI.T.R.RAVI
For Respondent :SRI.P.RAMAKRISHNAN
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/05/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 8469 of 2010
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 26th day of May, 2010
J U D G M E N T
The petitioner is a Samithi consisting of former
employees of the Kundara Unit of Aluminum Industries Ltd.,
which has been declared as a sick industrial company by
the Board of Industrial and Financial Reconstruction under
the Sick Industrial Companies (Special Provisions) Act. The
BIFR has initiated proceedings for revival of the company.
The petitioner-Samithi wants to take part in those
proceedings to safeguard their interest for getting
retirement benefits also included in the revival scheme.
Seeking this relief the petitioner has filed Ext.P2 petition
before the BIFR. Petitioner seeks a direction to the BIFR to
consider and pass orders on Ext.P2 as expeditiously as
possible.
2. I have heard the counsel for the petitioner and the
counsel for the 1st respondent.
W.P.(C)No. 8469 of 2010
-2-
3. In the facts and circumstances of the case, I
dispose of this writ petition with a direction to the Board of
Industrial and Financial Reconstruction to consider and
pass orders on Ext.P2 as one submitted before the Board as
expeditiously as possible, at any rate within a period of two
months from the date of production of a certified copy of
this judgment.
S. SIRI JAGAN
JUDGE
shg/