Calcutta High Court
Magma Shrachi Finance Ltd vs Progressive Construction Ltd on 9 June, 2011
AP No. 70 of 2008
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
In the matter of:
MAGMA SHRACHI FINANCE LTD.
Versus
PROGRESSIVE CONSTRUCTION LTD.
BEFORE:
The Hon'ble JUSTICE I. P. MUKERJI
Date : 9th June, 2011.
Appearance:
Mr. K.K. Pandey Adv.,
The Court: Learned Counsel for the petitioner submits on instruction that
his client does not want to proceed with this application. Accordingly this
application is dismissed as not pressed. Interim order, if any, is vacated.
Receiver is discharged. The remuneration of the Receiver, if not paid should be
paid within a week from date.
All parties concerned are to act on a signed photocopy of this order on the
usual undertakings.
(I.P. MUKERJI, J.)
SP/