High Court Jharkhand High Court

Chhotanagpur Banking Assosiati vs Swamy Dhirendra Brahmachari &O on 18 November, 2011

Jharkhand High Court
Chhotanagpur Banking Assosiati vs Swamy Dhirendra Brahmachari &O on 18 November, 2011


IN THE HIGH COURT OF JHARKHAND AT RANCHI
Title Suit No. 1 of 1984 P

Chhotanagpur Banking Association
(in Liquidation)……….. Plaintiff
versus
Tarit Ghosh and others ………… Defendants
­­­
CORAM:     The Hon’ble Mr. Justice R.K. Merathia
­­­
For the Official Liquidator : Mr. Aparesh Kumar Singh, Advocate
       Mr. Sachin Kumar, Advocate
  Mr. B. Mishra (in person)
­­­ 
Order No. 75    Dated 18    November 2011
th
   

Referring   to   the   supplementary   affidavit   filed   by   the   Official 

Liquidator, it is submitted that the notice was published in the newspapers as 

per   the   order   dated   14th  October   2011,   fixing   18/11/2011   as   the   date   for 

hearing, but nobody appears.

In   the   circumstances,   the   notice   on   defendant   nos.   1   and   2   is 

accepted as valid.

Put up this case on  13th  January 2012  for exparte hearing and 

disposal, if possible.

Let a copy of this order be handed over to the Official Liquidator.

   (R.K.Merathia, J)

Mukund/­