CA No. 510 of 2011
CP No.289 of 2009
IN THE HIGH COURT AT CALCUTTA
Original Jurisdiction
ORIGINAL SIDE
In the matter of:
CARRITT MORAN & CO. PVT. LTD. (IN LIQDN.)
And
In the matter of:
ATANOO BAROOWA
Vs
THE OFFICIAL LIQUIDATOR, HIGH COURT, CALCUTTA
BEFORE:
The Hon'ble JUSTICE I. P. MUKERJI
Date : 18th May, 2011.
Appearance:
Ms. R.Sikdar, Advocate
Mr. S.Kakrania, Advocate
The Court : This is an application made by an Ex-Director
seeking exemption from filing the statement of claim. The ground is
that he was not a Director at the material point of time.
2
Let affidavits be filed as per the directions below:
Affidavit in opposition is to be filed by 14th June, 2011. List this
application on 21st June, 2011. Affidavit in reply may be filed in the
meantime.
The Official Liquidator will not take any steps against the
applicant till further order of this Court.
All parties concerned are to act on a signed photocopy of this
order upon the usual undertakings.
(I.P.MUKERJI, J.)
G/