CA No.301 of 2011
IN THE HIGH COURT AT CALCUTTA
ORIGINAL JURISDICTION
ORIGINAL SIDE
In the matter of:
Frontier Minerals & Logistics & Ors.
And
Ma Chhinnamastika Steel & Power Ltd.
Before:
The Hon’ble Justice
I.P. Mukerji
Date: 08.06.2011
Appearance:
Mr. S.N. Mookerjee Sr. Adv.,
Mr. S. Ginodia Adv.,
Mr. D.N. Sharma Adv.,
Mr. D. Basak Adv.,
The Court: List this application as “To be Mentioned” on 13th June,
2011 to ascertain compliance of the order dated 16th May, 2011, by the Official
Liquidator. The Official Liquidator is to file a report stating why possession in
terms of the said order was not taken prior to filing of an application by the
company today. This fact about filing of an application by the company was
mentioned by an advocate representing the company at the time of mentioning
of this matter by the learned Counsel for the petitioner.
On the prayer of Mr. Basak who says that his client will in a position to
satisfy Mr. Mookerjee’s claim, let no steps be taken in terms of this order today
and tomorrow only.
All parties concerned are to act on a signed photocopy of this order on
the usual undertakings.
(I.P. Mukerji, J.)
SP/
2