APOT 158 OF 2011
G.A.1204 OF 2011
C.S.NO.61 OF 2011
IN THE HIGH COURT AT CALCUTTA
Civil Appellate Jurisdiction
Original Side
BIJAY KUMAR AGARWAL Appellant
Versus
NARAYANI DEBI AGARWAL & ORS. Respondent
For Appellant : Mr.G.S.Gupta, Advocate
For Respondents : Mr.A.N.Mukherjee with
Ms. Somali Mukhopadhyay,Advocates
BEFORE:
The Hon’ble JUSTICE BHATTACHARYA
The Hon’ble JUSTICE DR. SAMBUDDHA CHAKRABARTI
Date : 13th June, 2011.
THE COURT : This matter has been mentioned with
notice to the learned advocate appearing on behalf of the
appellant for extension of time to file affidavit in
opposition before the learned single Judge.
While disposing of the appeal we granted time till
today for filing such affidavit-in-opposition.
After hearing the learned counsel for the parties,
we extend the said time by a further week from today for the
purpose of compliance of our earlier order. Reply, if any,
be given within a fortnight thereafter.
We modify our earlier order dated 6th June, 2011
only to the extent indicated abaove.
2
Photostat certified copy of this order be made
available to the parties upon compliance of usual
formalities.
( BHATTACHARYA, J.)
(DR. SAMBUDDHA CHAKRABARTI, J.)
Rsg
(ARCR)