AP No.193 of 2007
GA No.1233 of 2011
GA No.1195 of 2011
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
IN THE MATTER OF:-
RAJNEESH GUPTA
Versus
M/S. BUNTY INVESTMENT PVT. LTD. & ORS.
BEFORE:
The Hon'ble JUSTICE I. P. MUKERJI
Date : 13th June, 2011.
Mr.R. Gupta appears in person.
Mr.S. Mukherjee, Advocate with
Ms.S.Dutta, Advocate.
..for Respondent Nos.1,2& 3.
Mr. D. Mukherjee, Advocate.
..for Receiver.
Mr.S.Chowdhury, Advocate appears.
The Court :-Let the Receiver’s report filed in Court today be circulated to all
the parties.
Notice of these applications be given by Mr.Gupta to the two tenants,
namely 1. Veer Chepiie & Aromatics P. Ltd., and 2. Nav Durga Apparel Exports.,
A-3 Cooperative Industrial Estate, Balanagar – Hyderabad-500037, from whom
the Receiver has been collecting rents.
Copies of the report of the Receiver be circulated to these tenants also by
Mr. Gupta. Affidavit of service is to be filed.
List this application again on 20th June, 2011 in the same position.
The Receiver will file a more detailed report as to the exact rent payable by
each tenant, rents collected by him, the amount disbursed to the award-holder,
the amount retained by him and so on. Such report should be filed by the
2
returnable date with advance copies circulated to the parties as well as the two
tenants. It may also be circulated to Mr.Chowdhury who is appearing for the
assignee of the award in their application being G.A.No.1233 of 2011.
All parties concerned are to act on a signed photocopy of this order on the
usual undertakings.
(I. P. MUKERJI, J.) nm