Calcutta High Court High Court

Carritt Moran & Co. Pvt. Ltd. (In … vs Unknown on 18 May, 2011

Calcutta High Court
Carritt Moran & Co. Pvt. Ltd. (In … vs Unknown on 18 May, 2011
Author: I. P. Mukerji
                     CA No. 510 of 2011
                      CP No.289 of 2009
              IN THE HIGH COURT AT CALCUTTA
                     Original Jurisdiction
                       ORIGINAL SIDE



                         In the matter of:

        CARRITT MORAN & CO. PVT. LTD. (IN LIQDN.)

                               And

                     In the matter of:
                   ATANOO BAROOWA
                            Vs
    THE OFFICIAL LIQUIDATOR, HIGH COURT, CALCUTTA



BEFORE:

The Hon'ble JUSTICE I. P. MUKERJI

Date : 18th May, 2011.

Appearance:

Ms. R.Sikdar, Advocate

Mr. S.Kakrania, Advocate

The Court : This is an application made by an Ex-Director

seeking exemption from filing the statement of claim. The ground is

that he was not a Director at the material point of time.
2

Let affidavits be filed as per the directions below:

Affidavit in opposition is to be filed by 14th June, 2011. List this

application on 21st June, 2011. Affidavit in reply may be filed in the

meantime.

The Official Liquidator will not take any steps against the

applicant till further order of this Court.

All parties concerned are to act on a signed photocopy of this

order upon the usual undertakings.

(I.P.MUKERJI, J.)
G/