Calcutta High Court High Court

Biswanath Sarkar vs Hooghly Dock & Port Engineers Ltd on 17 May, 2011

Calcutta High Court
Biswanath Sarkar vs Hooghly Dock & Port Engineers Ltd on 17 May, 2011
Author: Sanjib Banerjee
                         GA No. 1164 of 2010
                          EC No. 31 of 2010

               IN THE HIGH COURT AT CALCUTTA

                Ordinary Original Civil Jurisdiction

                           ORIGINAL SIDE




                    BISWANATH SARKAR
                         Versus
            HOOGHLY DOCK & PORT ENGINEERS LTD.


BEFORE:

The Hon'ble JUSTICE SANJIB BANERJEE

Date : 17th May, 2011.

Appearance:

Mr. Chanchal Dutta, Adv.

Mr. Sandip Ghosh, Adv.

The Court : Since there has been default of payment by the

judgment-debtor in terms of the order dated March 31, 2011, the

matter had been mentioned and has now been taken up. The Receiver

appointed in the matter will now take possession of the machines and

equipment at the Salkia and Nazirganj Works of the judgment-debtor.

Unless an amount of Rs.5 lakh is paid by the judgment-debtor

to the Receiver for the same to be made over to the decree-holder
2

within a period of three weeks from date, the Receiver will invite offers

for sale of the machinery and equipment at the Salkia and Nazirgnj

works in such publications as the decree-holder may suggest. The

entire expenses for such purpose will be borne by the decree-holder

and added to the claim in execution.

The Receiver will be paid an immediate further remuneration of

300 GM by the decree-holder which will also be added to the claim in

execution.

Let the matter appear on June 22, 2011.

In the event the payment is made within three weeks, the

Receiver will await further orders of Court.

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

supplied to the parties subject to compliance with all requisite

formalities.

(SANJIB BANERJEE, J.)

bp.

A.R(C.R)