Calcutta High Court High Court

Hinduja Laylan Finance Ltd vs Rohit Nirman Pvt. Ltd. & Anr on 20 May, 2011

Calcutta High Court
Hinduja Laylan Finance Ltd vs Rohit Nirman Pvt. Ltd. & Anr on 20 May, 2011
Author: I. P. Mukerji
                            AP No.533 of 2011
                       IN THE HIGH COURT AT CALCUTTA
                            ORIGINAL JURISDICTION
                               ORIGINAL SIDE



                                             IN THE MATTER OF :
                                    Hinduja Laylan Finance Ltd.
                                                         Versus
                                  Rohit Nirman Pvt. Ltd. & Anr.


BEFORE :
THE HON'BLE JUSTICE I.P. MUKERJI
DATE : 20th May, 2011



     THE COURT :- Leave is granted under Clause 12 of the

Letters Patent subject to the question of its requirement.

     This is a Section 9 application founded on a loan-cum-

hypothecation agreement between the parties, containing the

arbitration clause.

     Outstanding dues of the respondents as of date are

over Rs.22,00,000/-. The subject matter is a vehicle.

Arbitration has commenced but an award has not been

passed.

Affidavit of service is on record.

In the circumstances, I pass an order in terms of

prayer (a) of the petition. Prayer (a) is confined to

symbolic possession only. I appoint Mr. Raja Ram Banerjee,

Bar Association, Room No.13, Advocate as Receiver at an
2

initial remuneration of 700 GMs. to be paid by the

petitioner. I also pass an order in terms of prayer (b)

till disposal of this application. Receiver to file a

report by the returnable date. The Receiver will be at

liberty to appoint an agent but must exercise full control

over such agent.

The local police authority is directed to render

necessary assistance to the Receiver, if so requisitioned

by him. The assistance to be rendered by the police will

include the necessary help in tracing out the vehicle.

The prayer for granting direction for affidavit in

opposition will be considered on the returnable date after

symbolic possession is taken by the Receiver.

I make this application returnable on 13th June, 2011.

All parties are to act on a signed photocopy of this

order on the usual undertakings.

(I.P. MUKERJI,J.)

SP/