Calcutta High Court High Court

Kabari Pvt. Ltd vs Shrimati Ila Basu & Ors on 11 December, 2014

Calcutta High Court
Kabari Pvt. Ltd vs Shrimati Ila Basu & Ors on 11 December, 2014
Author: Soumen Sen
ORDER SHEET


                         EC NO.517 OF 2014
                  IN THE HIGH COURT AT CALCUTTA
                   Ordinary Original Civil Jurisdiction
                            ORIGINAL SIDE




                           IN THE MATTER OF :
                             KABARI PVT. LTD.
                                   Versus
                         SHRIMATI ILA BASU & ORS.


 BEFORE:

 The Hon'ble JUSTICE SOUMEN SEN

Date : 11th December, 2014.

MR.GAUTAM CHAKRABORTI,SR.ADVOCATE, MR.R.N.JHUNJHUNWALA, MR.J.B.PANDA,
MR.R.DUTTA,ADVOCATES FOR DECREE HOLDER
MR.SAYANTAN BOSE, MR.A.PODDAR, MR.A.GARODZA,ADVOCATES FOR JUDGMENT DEBTORS

The Court : The judgment debtors have preferred an

appeal against the decree passed by this Court. The Appeal Court by a

judgment dated 25th November, 2014 affirmed the decree.

Mr.Sayantan Bose, learned counsel representing the

judgment debtors submits that a special leave petition has been

preferred against the judgment of the division bench. However, it is
2
submitted that the matter is yet to be listed before the Hon’ble Supreme

Court. In such circumstances, the matter is adjourned till 6th January,

2015.

Supplementary affidavit along with affidavit of service filed

on behalf of the decree holder is kept on record.

Certified website copies of this order, if applied for, be

urgently supplied to the parties subject to compliance with all requisite

formalities.

(SOUMEN SEN, J.)

sb.