Calcutta High Court High Court

Narendra Kumar Bhura vs The Owners & Parties Interested on 19 May, 2011

Calcutta High Court
Narendra Kumar Bhura vs The Owners & Parties Interested on 19 May, 2011
Author: Sengupta
                        APO No. 45 of 2011
                       GA No. 3228 of 2010
                          AS No. 8 of 1999
                IN THE HIGH COURT AT CALCUTTA
                    Civil Appellate Jurisdiction
                          ORIGINAL SIDE


                                         NARENDRA KUMAR BHURA
                                                          Versus
                               THE OWNERS & PARTIES INTERESTED
                                  IN THE VESSEL M.V. LESTER LYNK


BEFORE:
The Hon'ble JUSTICE SENGUPTA

AND
The Hon’ble JUSTICE SYAMAL KANTI CHAKRABARTI
Date: 19th May, 2011
Appearance
Mr. Hirak Mitra, Sr. Adv.

Mr. Samit Talukdar, Sr. Adv.

Mr. Tilak Bose, Sr. Adv. with
Mr. S. S. Bose, Adv.

We have heard Mr. Talukdar, Sr. Adv., Mr. Hirak Mitra, Sr. Adv.

and Mr. Bose, Sr. Adv. in order to ascertain whether bank guarantee in

terms of our order dated 16th May, 2011 read with our earlier interim

order has been furnished or not.

It is submitted that settlement of the matter has taken final

shape; however, signatures of the parties are required. In that view of

the matter, last chance is given to the parties to settle by 6th June,
2

2011. If no settlement takes place by 6th June, 2011, order passed on

16th May, 2011 will come into force.

The appeal stands disposed of.

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

usual undertakings.

(SENGUPTA, J.)

(SYAMAL KANTI CHAKRABARTI, J.)

AKGoswami