1
CA No.337 of 2011
With
CP No.328 of 2003
IN THE HIGH COURT AT CALCUTTA
ORIGINAL JURISDICTION
ORIGINAL SIDE
In the matter of:
City Diary Products Pvt. Ltd. (In Liquidation).
BEFORE:
The Hon'ble JUSTICE I. P. MUKERJI
Date : 18.5.2011.
Appearance:
Mr. S.C. Prosad Adv.,
Mr. Amiya Kr. Sur Adv.,
Mr. P. Sinha Adv.,
The Court : The Official Liquidator tells me that the offers received is far less than
the valuation. More over the petitioner puts in a caveat that the existing valuation is far
less than the actual valuation. In those circumstances, I do not think it expedient to
proceed with the sale. Such sale process is cancelled for the time being. The Official
Liquidator submits that he is unable to initiate another process for want of funds. The
petitioner wants to make an application for proper valuation. Therefore, for the time
being let the sale be kept in abeyance. This letter is disposed of accordingly. The
earnest money may be returned to the bidders forthwith.
All parties concerned are to act on a signed photocopy of this order.
(I.P. MUKERJI, J.)
SP/