Calcutta High Court High Court

Citicorp Finance (I) Ltd vs Kulbir Singh & Anr on 16 May, 2011

Calcutta High Court
Citicorp Finance (I) Ltd vs Kulbir Singh & Anr on 16 May, 2011
Author: I. P. Mukerji
                                   AP No.311 of 2011
                             IN THE HIGH COURT AT CALCUTTA
                         Ordinary Original Civil Jurisdiction
                                     ORIGINAL SIDE


                                   IN THE MATTER OF:-
                                  CITICORP FINANCE (I) LTD.
                                         Versus
                                   KULBIR SINGH & ANR.



      BEFORE:
     The Hon'ble JUSTICE I. P. MUKERJI
     Date : 16th May, 2011.
                                                  Ms.Ipshita Banerjee, Advocate with
                                                              Mr.S. Haque, Advocate.
                                                               ..for the petitioner.

         The Court :-The Receiver is directed to file her report by today.

         It is submitted by learned Counsel for the petitioner that the Receiver was

unable to locate the Tata LPT truck, due to non-cooperation by the respondents.

Affidavit of Service is on record.

None appears for them.

In that view of the matter, I direct the Receiver to take actual physical

possession of the equipment in terms of prayer [a] of the petition. The Receiver be

paid further remuneration, equal to the initial remuneration, by the petitioner.

The local police authority is directed to render necessary assistance to the

Receiver, if so requisitioned by her. The assistance to be rendered by the police

will include the necessary help in tracing out the equipment. The Receiver will be

at liberty to appoint an agent but must exercise full control over such agent.

I make this application returnable on 28th June, 2011 to pass further

order.

2

Receiver, police and all parties concerned are to act on a signed photocopy

of this order on the usual undertakings.

                                   (I.         P. MUKERJI, J.)

Nm/