Order Sheet
GA No. 1523 of 2011
PLA No. 165 of 1991
IN THE HIGH COURT AT CALCUTTA
ORIGINAL SIDE
IN THE GOODS OF:
INDRAJIT ROY, DECEASED
BEFORE:
The Hon'ble JUSTICE MAHARAJ SINHA
Date: 19 May 2011.
Appearance:
Mr. Gautam Chakraborty Sr. Advocate with
Mr. Debdutta Sen and
Ms. Sreya Basu Mullick, Advocates
On the basis of the leave granted, this petition is moved as
an ‘unlisted matter’.
After hearing the submissions of Mr. Chakraborty, learned
senior counsel appearing in support of the petition, GA No. 1523
of 2011 in PLA No. 165 of 1991 and considering the merits thereof,
I am of the opinion that the prayers made in the petition should
be allowed for proper administration of the Estate of the deceased
testator still remaining unadministered.
Thus there will be an order in terms of prayers (a), (b) and
(c) of the petition.
Needless to mention, the administratrix appointed herein
shall act strictly in terms of the Will in question in
2
administering the unadministered part of the Estate of the
deceased testator.
The petition, GA No. 1523 of 2011 is disposed of.
There will be no order as to costs.
The Administratrix appointed herein and all concerned are to
act on a xeroxed signed copy of this order to be given on the
usual undertakings.
(MAHARAJ SINHA, J.)
S. Kumar
A.R.(C.R.)