Calcutta High Court High Court

Gujrat Composite Limited vs Dr. George Jacob on 9 June, 2011

Calcutta High Court
Gujrat Composite Limited vs Dr. George Jacob on 9 June, 2011
Author: Ashoke Kumar Dasadhikari
                              CP No. 298 of 2007

                      IN THE HIGH COURT AT CALCUTTA

                             Original Jurisdiction

    IN THE MATTER OF :
    GUJRAT COMPOSITE LIMITED                        Petitioner/Applicant

          And
    DR. GEORGE JACOB                                            Respondent

BEFORE:

The Hon’ble JUSTICE ASHOKE KUMAR DASADHIKARI

Date : 9th June, 2011.

The Court :-Mr. Hirak Mitra, learned counsel

appearing for the respondent submits that a small amount of money

which is possibly lying unpaid and if both parties sit together

and discuss the issue there is every possibility of settling the

dispute. Accordingly, he prays for 10 days time. Prayer is

allowed. Matter is adjourned for a fortnight. The parties will be

at liberty to sit together and resolve the disputes in between

themselves. This is without prejudice to the rights and

contentions of both sides. Matter to appear in the list as marked

“FOR ORDERS” after fortnight.

All parties to act on a xerox signed copy of this order on

the usual undertakings.

(ASHOKE KUMAR DASADHIKARI, J.)

sksr.