High Court Kerala High Court

The Managing Director vs Afco Rubbers (P) Ltd on 17 June, 2010

Kerala High Court
The Managing Director vs Afco Rubbers (P) Ltd on 17 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31131 of 2009(J)


1. THE MANAGING DIRECTOR,
                      ...  Petitioner

                        Vs



1. AFCO RUBBERS (P) LTD.,
                       ...       Respondent

2. UNION OF INDIA, REPRESENTED BY

                For Petitioner  :SRI.V.V.NANDAGOPAL NAMBIAR,SC, KSRTC

                For Respondent  :SRI.T.P.M.IBRAHIM KHAN,ASST.SOLICITOR

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/06/2010

 O R D E R
                             S.SIRI JAGAN, J.
                      ==================
                      W.P.(C).No. 31131 of 2009
                      ==================
                 Dated this the 17th day of June, 2010
                             J U D G M E N T

The petitioner is challenging Ext.P1 award of the Kerala Micro

and Small Enterprises Facilitation Council, Thiruvananthapuram, under

the Micro, Small and Medium Enterprises Development Act, 2006, by

which, the petitioner was directed to pay an amount of Rs.2,55,322/-

with interest at the rate of 18% from the date of last supply computed

in monthly interest as per Sections 15 and 16 of the Act. The petitioner

would submit that as provided under the Act itself, the petitioner filed

a suit challenging the award before the District Court, but for want of

compliance with pre-condition of depositing of 75% of the amount

awarded, the District Court returned the same and it is under the said

circumstances, the petitioner has filed this writ petition, instead.

It is now admitted that a Division Bench of this Court has upheld

the provisions relating to pre-deposit as valid, which has been

confirmed by the Supreme Court of India. That being so, the remedy

of the petitioner lies in filing a suit depositing 75% of the amount

awarded in accordance with the provisions of the Act. Without

prejudice that right of the petitioner, this writ petition is dismissed.

Sd/-

sdk+                                                S.SIRI JAGAN, JUDGE
          ///True copy///


                              P.A. to Judge

2