CA No. 536 of 2011
CP No. 298 of 2010
IN THE HIGH COURT AT CALCUTTA
Original Jurisdiction
ORIGINAL SIDE
M/S. FAVOURITE SMALL INVESTMENT LTD. & ORS.
Versus
TIMEX FINANCE & INVESTMENT CO. LTD.
And
Cygnus Vyaper Pvt. Ltd.
BEFORE:
The Hon'ble JUSTICE I. P. MUKERJI
Date : 9th June, 2011.
Mr. S.N. Mookerjee, Sr. Adv.
…appears and submits
Mr. N. Bhattacharya, Adv.
…for Special Officer
The Court : At this stage I only pass an order directing this
application to appear with CA No. 409 of 2009 with CA No. 102 of 2010,
CA No. 418 of 2009, CA No. 582 of 2009, CA No. 583 of 2009, CP No. 298
of 2010 (In the matter of : Keshab Manna & Ors.) on 23rd June, 2011 being
the returnable date of these applications. In these applications an order
was passed on 5th May, 2011 convening meetings to consider a scheme.
It is submitted by Mr. S.N. Mookerjee, learned senior
Advocate that the subject matter of that scheme is identical to the scheme
propounded by his client which is pending before our appeal Court.
2
Further his client is taking steps for assignment of that application to me
in terms of the Supreme Court order in this matter. He also submits that
his client’s scheme is an earlier scheme for revival of the company. The
effect of the above meeting is kept open.
All parties concerned are to act on a signed photocopy of
this order on the usual undertakings.
(I. P. MUKERJI, J.)
TR/