Calcutta High Court High Court

City Diary Products Pvt. Ltd. (In … vs Unknown on 18 May, 2011

Calcutta High Court
City Diary Products Pvt. Ltd. (In … vs Unknown on 18 May, 2011
Author: I. P. Mukerji
                                             1




                                  CA No.337 of 2011
                                        With
                                  CP No.328 of 2003
                          IN THE HIGH COURT AT CALCUTTA
                               ORIGINAL JURISDICTION
                                   ORIGINAL SIDE

                                                                              In the matter of:
                                                 City Diary Products Pvt. Ltd. (In Liquidation).


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

Date : 18.5.2011.

Appearance:

Mr. S.C. Prosad Adv.,
Mr. Amiya Kr. Sur Adv.,
Mr. P. Sinha Adv.,

The Court : The Official Liquidator tells me that the offers received is far less than

the valuation. More over the petitioner puts in a caveat that the existing valuation is far

less than the actual valuation. In those circumstances, I do not think it expedient to

proceed with the sale. Such sale process is cancelled for the time being. The Official

Liquidator submits that he is unable to initiate another process for want of funds. The

petitioner wants to make an application for proper valuation. Therefore, for the time

being let the sale be kept in abeyance. This letter is disposed of accordingly. The

earnest money may be returned to the bidders forthwith.

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

(I.P. MUKERJI, J.)

SP/