Calcutta High Court
Magma Fincorp Limited vs Jai Mata Di Earthmovers & Anr on 7 June, 2011
EC No. 258 of 2010
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
MAGMA FINCORP LIMITED
Versus
JAI MATA DI EARTHMOVERS & ANR.
BEFORE:
The Hon'ble JUSTICE SANJIB BANERJEE
Date : 7th June, 2011.
Appearance:
Mr. P. Sinha, Adv.
The Court : The decree-holder reports that the matter has been
settled between the parties. Accordingly, EC No.258 of 2010 is
disposed of by recording satisfaction of the decree. All interim orders
stand vacated.
There will be no order as to costs.
(SANJIB BANERJEE, J.)
bp.
A.R(C.R)