Calcutta High Court High Court

Stiefel Und Schuh (India) Ltd (In … vs Unknown on 18 May, 2011

Calcutta High Court
Stiefel Und Schuh (India) Ltd (In … vs Unknown on 18 May, 2011
Author: I. P. Mukerji
                               CA No.522 of 2011
                              CP No. 477 of 1996
                       IN THE HIGH COURT AT CALCUTTA
                              Original Jurisdiction
                                ORIGINAL SIDE


                               In the matter of:
                    STIEFEL UND SCHUH (INDIA) LTD (IN LIQN.)


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

Date : 18.5.2011.

Appearance:

Mr. K. Anand Rao Adv.,
For the Official Liquidator.

The Court : This is a letter for appointment of a panel valuer to make

valuation of the properties of the company (In Liquidation) and for incidental

orders. I dispose of this application by passing orders in terms of prayers (a), (b),

(c), (d) and (e). A suitable panel valuer may be appointed by the Official

Liquidator upon consultation with the Registrar, Original Side.

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

usual undertakings.

(I.P. MUKERJI, J.)

SP/