Calcutta High Court High Court

Bijay Kumar Agarwal vs Narayani Debi Agarwal & Ors on 13 June, 2011

Calcutta High Court
Bijay Kumar Agarwal vs Narayani Debi Agarwal & Ors on 13 June, 2011
Author: Bhaskar Bhattacharya
                        APOT 158 OF 2011
                        G.A.1204 OF 2011
                       C.S.NO.61 OF 2011

               IN THE HIGH COURT AT CALCUTTA
                Civil Appellate Jurisdiction
                        Original Side

BIJAY KUMAR AGARWAL                                      Appellant
    Versus
NARAYANI DEBI AGARWAL & ORS.                             Respondent

For Appellant : Mr.G.S.Gupta, Advocate
For Respondents : Mr.A.N.Mukherjee with
Ms. Somali Mukhopadhyay,Advocates

BEFORE:

The Hon’ble JUSTICE BHATTACHARYA

The Hon’ble JUSTICE DR. SAMBUDDHA CHAKRABARTI

Date : 13th June, 2011.

THE COURT : This matter has been mentioned with
notice to the learned advocate appearing on behalf of the
appellant for extension of time to file affidavit in
opposition before the learned single Judge.

While disposing of the appeal we granted time till
today for filing such affidavit-in-opposition.

After hearing the learned counsel for the parties,
we extend the said time by a further week from today for the
purpose of compliance of our earlier order. Reply, if any,
be given within a fortnight thereafter.

We modify our earlier order dated 6th June, 2011
only to the extent indicated abaove.

2

Photostat certified copy of this order be made
available to the parties upon compliance of usual
formalities.

( BHATTACHARYA, J.)

(DR. SAMBUDDHA CHAKRABARTI, J.)

Rsg
(ARCR)