CP No. 4 of 2011
CA NO.897 OF 2010
IN THE HIGH COURT AT CALCUTTA
Original Jurisdiction
IN THE MATTER OF:
SKIPPER FASHIONS PVT. LTD. & ANR.
BEFORE:
The Hon'ble JUSTICE I. P. MUKERJI
Date : 8th June, 2011.
Ms. S. Mukherjee…for petitioner.
Mr. A. Sen. …for Central Government.
The Court : The Central Government has no objection to sanction of the Scheme,
as represented by their counsel. Accordingly, I allow this application by passing orders
in terms of prayers [a] to [j] of the petition. The petitioner is to pay a consolidated cost of
200 GMs. to the Central Government.
In the event the petitioners supply a legible computerized print out of the scheme
and the schedule of assets in acceptable form to the department, the department will
append such computerized print out, upon verification, to the certified copy of the order
without insisting on a handwritten copy thereof.
All parties concerned are to act on a signed photocopy of this order on the usual
undertakings.
(I. P. MUKERJI, J.) pkd.