Calcutta High Court
Icici Bank Limited vs Arambagh Hatcheries Limited on 13 June, 2011
CA No. 194 of 2010
CP NO.60 OF 2010
CA NO.763 OF 2010
CP NO.383 OF 2009
IN THE HIGH COURT AT CALCUTTA
Original Jurisdiction
IN THE MATTER OF:
ICICI BANK LIMITED
AND
ARAMBAGH HATCHERIES LIMITED
BEFORE:
The Hon'ble JUSTICE I. P. MUKERJI
Date : 13th June, 2011.
Mr. D.D. Sen, Ms. S. Ghosh…for petitioner.
Mr. A. Das…appears.
The Court : This is a winding up application coming up for final orders. None
appears for the company, even at the second call. No accommodation is sought. Mr. Sen
is fair enough to submit that he is reluctant to press for a final order in the absence of
the other side.
In the circumstances, list this application with the warning “Last Chance” on 20th
June, 2011 at the top.
All parties concerned are to act on a signed photocopy of this order on the usual
undertakings.
(I. P. MUKERJI, J.) pkd. Asstt.Registrar[C.R.]