Calcutta High Court High Court

Gautam Agarwalla & Ors vs Chakradhar Lal Agarwalla & Ors on 17 May, 2011

Calcutta High Court
Gautam Agarwalla & Ors vs Chakradhar Lal Agarwalla & Ors on 17 May, 2011
Author: I. P. Mukerji
                       GA No. 1176 of 2011
                                With
                        AP No. 328 of 2011
                IN THE HIGH COURT AT CALCUTTA
                 Ordinary Original Civil Jurisdiction
                          ORIGINAL SIDE


                                     GAUTAM AGARWALLA & ORS.
                                                       Versus
                              CHAKRADHAR LAL AGARWALLA & ORS.


BEFORE:
The Hon'ble JUSTICE I. P. MUKERJI
Date: 17th May, 2011

                                             Mr. Ranjan Deb, Sr. Adv. with
                                                       Aniruddha Roy, Adv.
                                                     ..for the petitioners
                                               Mr. Dhruba Ghosh, Adv. with
                                                  Mr. Kaushik Mandal, Adv.
                                                 ..for the respondent no.1

Mr. Samit Talukdar, Sr. Adv. with
Mr. Suman Dutta, Adv.

..for the respondent nos.2,5&7

The learned Advocate for the respondents submits that there is

no immediate proposal by the firm to sell, otherwise transfer or

encumber the properties of the firm mentioned in paragraph 4 of the

petition. He also assures me in the event such a decision is taken, the

petitioner would be given an opportunity to participate in bringing and

consideration of offers as was provided by the order dated 28th March,

2011 in A.P. No.328 of 2011. That order was with regard to a

Memorandum of Understanding being annexure `H’ of the petition in
2

A.P. No.328 of 2011. Furthermore, I make it clear that 12½% of the sale

consideration should also be set apart according to the order dated 28th

March, 2011.

Therefore, nothing remains in this application as well as A.P.

No.328 of 2011. A.P. No.328 of 2011 is, accordingly, treated as on the

day’s list. This application and A.P. No.328 of 2011 are disposed of by

this common order. It is made absolutely clear that the proceedings in

this Court were interlocutory and any observations made are to be

construed in that light.

If affidavit-in-opposition has not been filed by any of the

respondents, the allegations made in the petition are deemed not to

have been admitted by such respondents.

All parties are to act on a signed photocopy of this order on the

usual undertakings.

(I. P. MUKERJI, J.)

AKGoswami