Calcutta High Court High Court

Magma Fincorp Ltd vs M/S. Ameta Stone Crusher & Anr on 9 June, 2011

Calcutta High Court
Magma Fincorp Ltd vs M/S. Ameta Stone Crusher & Anr on 9 June, 2011
Author: I. P. Mukerji
                               AP No. 55 of 2011
                      IN THE HIGH COURT AT CALCUTTA
                       Ordinary Original Civil Jurisdiction
                                ORIGINAL SIDE


                                        MAGMA FINCORP LTD.
                                            Versus
                                 M/S. AMETA STONE CRUSHER & ANR.


  BEFORE:

  The Hon'ble JUSTICE I. P. MUKERJI

  Date : 9th June, 2011.
                                                Mr. P. Saha, Adv.
                                                     ...for the petitioner

                   The Court : Affidavit of service is on record. None appears

for the respondents.

On the prima facie case recorded in my order dated 1st

February, 2011, I pass an order in terms of prayer (a) of the petition. Mr.

Rudrajit Sarkar, Bar Library Club is appointed Receiver at a remuneration

of 700 GMs. to be paid by the petitioner. Receiver to file the report by the

returnable date.

Since the order of injunction made on 1st February, 2011

has expired and no extension was obtained by the petitioner, a fresh order

of injunction has to be passed. I pass an order of injunction in terms of

prayer (b) till disposal of this application.
2

The local police authority is directed to render necessary

assistance to the Receiver, if so requisitioned by him. The assistance to be

rendered by the police will include the necessary help in tracing out the

vehicle. The receiver will be at liberty to appoint an agent but must

exercise full control over such agent.

I make this application returnable on 12th July, 2011 to

pass further orders.

All parties concerned are to act on a signed photocopy of

this order on the usual undertakings.

(I. P. MUKERJI, J.)

TR/