Calcutta High Court High Court

Srei Equipment Finance Pvt. Ltd vs Devyatbhai Malsurbhai Samad & Anr on 19 May, 2011

Calcutta High Court
Srei Equipment Finance Pvt. Ltd vs Devyatbhai Malsurbhai Samad & Anr on 19 May, 2011
Author: I. P. Mukerji
                        AP No. 349 of 2011
                IN THE HIGH COURT AT CALCUTTA
                 Ordinary Original Civil Jurisdiction
                          ORIGINAL SIDE


              SREI EQUIPMENT FINANCE PVT. LTD.
                          Versus
            DEVYATBHAI MALSURBHAI SAMAD & ANR.


BEFORE:

The Hon'ble JUSTICE I. P. MUKERJI

Date : 19th May, 2011.

Appearance:

Mr. Satarup Banerjee, Advocate

The Court : Learned Counsel for the petitioner submits on

instruction that the dues of the petitioner have been substantially

paid. Only three instalments are outstanding. Therefore, the

petitioner does not want to proceed with this application.

Therefore, this application is dismissed as not pressed.

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

order upon the usual undertakings.

(I.P.MUKERJI, J.)
G/