Calcutta High Court High Court

Indrajit Roy vs Unknown on 19 May, 2011

Calcutta High Court
Indrajit Roy vs Unknown on 19 May, 2011
Author: Maharaj Sinha
Order Sheet
                             GA No. 1523 of 2011
                             PLA No. 165 of 1991
                        IN THE HIGH COURT AT CALCUTTA

                                 ORIGINAL SIDE



                              IN THE GOODS OF:
                           INDRAJIT ROY, DECEASED



   BEFORE:
   The Hon'ble JUSTICE MAHARAJ SINHA

Date: 19 May 2011.

Appearance:

Mr. Gautam Chakraborty Sr. Advocate with
Mr. Debdutta Sen and
Ms. Sreya Basu Mullick, Advocates

On the basis of the leave granted, this petition is moved as

an ‘unlisted matter’.

After hearing the submissions of Mr. Chakraborty, learned

senior counsel appearing in support of the petition, GA No. 1523

of 2011 in PLA No. 165 of 1991 and considering the merits thereof,

I am of the opinion that the prayers made in the petition should

be allowed for proper administration of the Estate of the deceased

testator still remaining unadministered.

Thus there will be an order in terms of prayers (a), (b) and

(c) of the petition.

Needless to mention, the administratrix appointed herein

shall act strictly in terms of the Will in question in
2

administering the unadministered part of the Estate of the

deceased testator.

The petition, GA No. 1523 of 2011 is disposed of.

There will be no order as to costs.

The Administratrix appointed herein and all concerned are to

act on a xeroxed signed copy of this order to be given on the

usual undertakings.

(MAHARAJ SINHA, J.)
S. Kumar
A.R.(C.R.)