Calcutta High Court
Progressive Construction Ltd vs Magma Shrachi Finance Ltd on 13 June, 2011
AP No. 132 of 2009
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
PROGRESSIVE CONSTRUCTION LTD. .. Petitioner
Versus
MAGMA SHRACHI FINANCE LTD. .. Respondent
For Petitioner : MS.ARITRA CHAKRABORTY, ADVOCATE
For Respondent : MR. K.K.PANDEY, ADVOCATE
BEFORE:
The Hon’ble JUSTICE ASHOKE KUMAR DASADHIKARI
Date : 13th June, 2011.
The Court : Learned counsel for the petitioner and the respondent
submits that they have reached out of court settlement and they have filed a
memorandum of settlement before this Court. As such they are not willing to
proceed in this matter. This application is thus dismissed as not pressed.
All parties concerned are to act on a signed photocopy of this order on
the usual undertakings.
(ASHOKE KUMAR DASADHIKARI, J.)
km