Calcutta High Court High Court

Sk. Fazal vs R.K. Finance Limited on 19 May, 2011

Calcutta High Court
Sk. Fazal vs R.K. Finance Limited on 19 May, 2011
Author: I. P. Mukerji
                                    AP No. 666 of 2010

                            IN THE HIGH COURT AT CALCUTTA

                            Ordinary Original Civil Jurisdiction

                                     ORIGINAL SIDE


                                        SK. FAZAL
                                          Versus
                                  R.K. FINANCE LIMITED

   BEFORE:

   The Hon'ble JUSTICE I. P. MUKERJI

   Date : 19th May, 2011.

                                            Mr. J. Banerjee, Ms. T. Ghosh...for petitioner.
                                                            Mr. M. Bose...for respondent.

The Court : Provided a sum of Rs.1 lac is paid to the petitioner by 31st May, 2011

resulting in credit in their account, the assurance recorded in the order dated 22nd

December, 2010 need be honoured. If no such payment is made, the financier will be at

liberty to take such steps as may be available in law.

List this application on 8th June, 2011.

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

undertakings.

(I. P. MUKERJI, J.)
Pkd.