Calcutta High Court
Krishna Chandra Dutta vs Nihar Dutta & Ors on 7 June, 2011
GA No. 2095 of 2010
CS No. 158 of 2010
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
KRISHNA CHANDRA DUTTA
Versus
NIHAR DUTTA & ORS.
BEFORE:
The Hon'ble JUSTICE SANJIB BANERJEE
Date : 7th June, 2011.
Appearance:
Mr. Amitava Das, Adv.
The Court : The defendants have not appeared at any stage of
the present application despite notices having been issued. The
plaintiff is directed to cause a final notice to be served on the
defendants informing them that the matter will be taken up and
decided ex parte if they are not represented when the matter is called
on next.
The plaintiff should file an affidavit of service.
Let the matter appear in the monthly list of July, 2011.
(SANJIB BANERJEE, J.)
bp.
A.R(C.R)