Calcutta High Court High Court

Shree Synthetics Ltd. (In … vs Unknown on 18 May, 2011

Calcutta High Court
Shree Synthetics Ltd. (In … vs Unknown on 18 May, 2011
Author: I. P. Mukerji
                                          1




                                 CA No.478 of 2011
                                       With
                                BIFR No.114 of 1997
                         IN THE HIGH COURT AT CALCUTTA
                              ORIGINAL JURISDICTION
                                  ORIGINAL SIDE

                                                                    In the matter of:
                                                Shree Synthetics Ltd. (In Liquidation)


  BEFORE:
  The Hon'ble JUSTICE I. P. MUKERJI

Date : 18.5.2011.

The Court : This letter is treated as on the day’s list as due to inadvertence

it could not be placed in the list. It was slated to be placed in the list today.

This letter seeks sanction to pay some outstanding bills of the security

agency and the advertisement agency and for invitation of claims from the

secured creditors by insertion of publication in newspaper.

The Official Liquidator submits that he has thoroughly scrutinised the bills

and they are in order.

Therefore, I allow this letter by passing orders in terms of prayers (a), (b),

(c) and (d).

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

usual undertakings.

(I.P. MUKERJI, J.)

SP/