Calcutta High Court High Court

Smt. Kusum Mehra vs Unknown on 8 June, 2011

Calcutta High Court
Smt. Kusum Mehra vs Unknown on 8 June, 2011
Author: Sanjib Banerjee
                            GA No. 1566 of 2011
                             PLA No. 64 of 2011

                    IN THE HIGH COURT AT CALCUTTA
                   Testamentary & Intestate Jurisdiction
                             ORIGINAL SIDE


                          IN THE GOODS OF :
                  LAXMI NARAYAN CHOPRA (DECEASED)
                                   And
                            In the matter of :
                           Smt. Kusum Mehra
                                                                 Appearance
                                                 Mr. Aniruddha Roy, Advocate

  BEFORE:

  The Hon'ble JUSTICE SANJIB BANERJEE

Date : 8th June, 2011.

The Court : This is a formal application for amendment of the

cause title relating to the grant of letters of administration. In the address

the Dwarka plot number has been mistakenly referred to as a flat.

G.A. No. 1566 of 2011 is allowed in terms of prayers (a), (b) and

(c) of the Notice of Motion dated May 16, 2011. The amendment and re-

verification should be completed within a period of three weeks from date.

There will be no order as to costs.

Urgent certified photocopies of this order, if applied for, be

supplied to the parties subject to compliance with all requisite formalities.

(SANJIB BANERJEE, J.)

sg.