Calcutta High Court
Magma Fincorp Limited vs Sibaram Das & Ors on 8 June, 2011
AP No. 409 of 2011
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
MAGMA FINCORP LIMITED
Versus
SIBARAM DAS & ORS.
BEFORE:
The Hon'ble JUSTICE I. P. MUKERJI
Date : 8th June, 2011.
Ms.Sutapa Sanyal,Adv. for the petitioner.
The Court : According to the petitioner the learned Arbitrator
has not apprised them about the exact date on which the award was sent and
delivered by him to the award debtors. Therefore, an execution application
cannot be made. Hence this Court should direct the sum held by the Receiver to
be handed over to the petitioner.
This kind of an order cannot be passed at all as that would
amount to circumventing the procedure prescribed for execution and usurping
the powers of the executing court.
Hence I dispose of this application by directing the learned
Arbitrator to furnish to the petitioner all details of the date when the award was
sent and delivered to the respondents within three days of receipt of a copy of
this order. If the award has not been served by the Arbitrator, he should
forthwith serve the same on the award debtors within two weeks from date and
2
furnish all the details of such service to the petitioner within three days
thereafter.
All parties concerned are to act on a signed photocopy of this
order on the usual undertakings.
(I. P. MUKERJI, J.)
pa