Kolkata High Court (Appellete Side)
97/2014 on 11 November, 2014
1
S/L. 15
November 11, 2014.
ss. F.A.T. 97 of 2014
Re: CAN 10472 of 2014 (sec. 5)
CAN 8439 of 2014 (injunction)
Mr. Partha Pratim Roy,
Mr. Sarbananda Sanyal ...for the appellant.
The appellant is directed to serve copies of the application
for condonation of delay and the application for injunction on the
respondents by registered post with acknowledgement due
intimating that these applications shall appear after four weeks and
file affidavit of service on the next date of hearing.
During pendency of the application for condonation of
delay the trial court may proceed with the final decree
proceeding, but shall not pass the final decree without the leave of
this court.
(Subhro Kamal Mukherjee, J.)
(Subrata Talukdar, J.)