IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17348 of 2008(S)
1. SHAJI JOSEPH,
... Petitioner
Vs
1. T.BALAKRISHNAN,PRINCIPAL SECRETARY
... Respondent
2. S.MOHAN, DEPUTY SECRETARY
3. AUGUSTINE, WORKS MANAGER, TRAVANCORE
4. D.B.RAM MOHAN, DIRECTOR, THE TRAVANCORE
5. VIJAYA MOHANAN, NOMINEE DIRECTOR,
6. G.JAYAPRAKASH, MANAGING DIRECTOR,
7. STATE OF KERALA,
For Petitioner :SRI.P.K.SHAJU
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :11/06/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
------------------------------------------------------------------
W.P.(C) No.17348 of 2008-S
-------------------------------------------------------
Dated, this the 11th day of June, 2008
JUDGMENT
H.L.Dattu, C.J.
A public spirited citizen is before us in this writ petition filed
under Article 226 of the Constitution to direct respondents 1 to 6 not to sell
any movable or immovable properties from the Travancore Rayons
Company Ltd., Perumbavoor. Admittedly, the Travancore Rayons Company
Ltd was before the Board of Industrial & Financial Reconstruction (“BIFR”
for short) and the BIFR has passed orders and thereafter has referred the
matter to the Company Court to implement the orders made therein.
Accordingly, this Court has registered Company Petition No.14/2002. If for
any reason, the petitioner is of the view that during the pendency of the
company petition, the respondents are trying to sell the movable and
immovable properties of the sick Industrial Unit (Travancore Rayons
Company Ltd., Perumbavoor), he has liberty to make appropriate application
before the Company Court for appropriate reliefs. In that view of the matter,
we decline to entertain this writ petition. Accordingly, the writ petition requires
to be rejected and it is rejected.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
MS