IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26822 of 2006(R)
1. SENSE KURIES PRIVATE LIMITED,
... Petitioner
2. P.R. RADHAKRISHNAN,
3. C.S. RAJAGOPAL,
Vs
1. THE REGISTRAR OF COMPANIES, KERALA,
... Respondent
2. K.P. PRADEEP KUMAR,
3. P.K. SASI,
4. C.V. KISHORE KUMAR,
For Petitioner :SRI.ISSAC M.PERUMPILLIL
For Respondent :SRI.N.D.VINCENT
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/10/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No. 26822 of 2006
----------------------------------------------
Dated 29th October, 2008.
J U D G M E N T
The writ petition is filed mainly with the following
prayers :-
“(i) Issue a writ of mandamus, appropriate writ,
direction or order, commanding the first respondent to strike off the
name of the 1st petitioner from the Registrar of Companies.
(ii) Issue a writ of mandamus, appropriate writ,
direction or order, commanding the first respondent to consider
Ext.P2 application in accordance with law as expeditiously as
possible, at any rate, within such time as this Hon’ble Court is
pleased to stipulate.”
In case the application has not so far been considered, there will
be a direction to the first respondent to consider Ext.P2 with
notice to the parties and take appropriate action thereon in
accordance with law within three months from the date of
production of a copy of the judgment, ignoring Ext.P3.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.26822 of 2006
———————————————-
J U D G M E N T
Dated 29th October, 2008.