AP No. 55 of 2011
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
MAGMA FINCORP LTD.
Versus
M/S. AMETA STONE CRUSHER & ANR.
BEFORE:
The Hon'ble JUSTICE I. P. MUKERJI
Date : 9th June, 2011.
Mr. P. Saha, Adv.
...for the petitioner
The Court : Affidavit of service is on record. None appears
for the respondents.
On the prima facie case recorded in my order dated 1st
February, 2011, I pass an order in terms of prayer (a) of the petition. Mr.
Rudrajit Sarkar, Bar Library Club is appointed Receiver at a remuneration
of 700 GMs. to be paid by the petitioner. Receiver to file the report by the
returnable date.
Since the order of injunction made on 1st February, 2011
has expired and no extension was obtained by the petitioner, a fresh order
of injunction has to be passed. I pass an order of injunction in terms of
prayer (b) till disposal of this application.
2
The local police authority is directed to render necessary
assistance to the Receiver, if so requisitioned by him. The assistance to be
rendered by the police will include the necessary help in tracing out the
vehicle. The receiver will be at liberty to appoint an agent but must
exercise full control over such agent.
I make this application returnable on 12th July, 2011 to
pass further orders.
All parties concerned are to act on a signed photocopy of
this order on the usual undertakings.
(I. P. MUKERJI, J.)
TR/