AP No. 586 of 2010
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
MAGMA FINCORP LIMITED
Versus
PAWAN KUMAR & ANR.
BEFORE:
The Hon'ble JUSTICE I. P. MUKERJI
Date: 17th May, 2011
Mr. Mainak Bose, Adv.
..for the petitioner
On 4th October, 2010, I had passed an order, inter alia,
appointing a Receiver to take symbolic possession of an excavator lying
in Haryana. The Receiver had taken such symbolic possession, which
appears from a report filed by him. It may be noted that on 8th
December, 2010, the respondents had put in an appearance through
Counsel.
Thereafter, on 11th May, 2011, it was submitted to me that the
Receiver was having some difficulty in continuing. In those
circumstances, a new Receiver was appointed.
None appears for the respondents today. The learned Advocate
for the petitioner prays for an order of actual physical possession of the
excavator. I think that order is warranted now.
2
Therefore, I pass an order in terms of prayer (a).
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 excavator. The Receiver will be at liberty to appoint an agent but
must exercise full control over such agent.
I make this application returnable on 21st June, 2011 when the
Receiver will file his report. The Receiver be paid an initial remuneration
of 700 GMs by the petitioner.
All parties are to act on a signed photocopy of this order on the
usual undertakings.
(I. P. MUKERJI, J.)
AKGoswami