Calcutta High Court High Court

Hasmukh Muljhi Mehta (Decd.) vs Unknown on 31 July, 2014

Calcutta High Court
Hasmukh Muljhi Mehta (Decd.) vs Unknown on 31 July, 2014
Author: I. P. Mukerji
                       GA No.2207 of 2014
                        PLA No.289 of 2002
                IN THE HIGH COURT AT CALCUTTA
               Testamentary and Intestate Jurisdiction
                         ORIGINAL SIDE


                      IN THE GOODS OF:
                 HASMUKH MULJHI MEHTA (DECD.)


BEFORE:

The Hon'ble JUSTICE I. P. MUKERJI

Date : 31st July, 2014.

Appearance:

Mr. S.Saha, Advocate

The Court: Probate was granted in 2002. Considering the fact

that the estate of the testator should be speedily administered, this

application is allowed in terms of prayers (a) and (b) of the Master’s

Summons, inventory and accounts to be filed by 14th August, 2014.

Certified photocopy of this order, if applied for, be supplied to

the parties subject to compliance with all requisite formalities.

(I.P.MUKERJI, J.)
G/