APO No. 45 of 2011 GA No. 3228 of 2010 AS No. 8 of 1999 IN THE HIGH COURT AT CALCUTTA Civil Appellate Jurisdiction ORIGINAL SIDE NARENDRA KUMAR BHURA Versus THE OWNERS & PARTIES INTERESTED IN THE VESSEL M.V. LESTER LYNK BEFORE: The Hon'ble JUSTICE SENGUPTA
AND
The Hon’ble JUSTICE SYAMAL KANTI CHAKRABARTI
Date: 19th May, 2011
Appearance
Mr. Hirak Mitra, Sr. Adv.
Mr. Samit Talukdar, Sr. Adv.
Mr. Tilak Bose, Sr. Adv. with
Mr. S. S. Bose, Adv.
We have heard Mr. Talukdar, Sr. Adv., Mr. Hirak Mitra, Sr. Adv.
and Mr. Bose, Sr. Adv. in order to ascertain whether bank guarantee in
terms of our order dated 16th May, 2011 read with our earlier interim
order has been furnished or not.
It is submitted that settlement of the matter has taken final
shape; however, signatures of the parties are required. In that view of
the matter, last chance is given to the parties to settle by 6th June,
2
2011. If no settlement takes place by 6th June, 2011, order passed on
16th May, 2011 will come into force.
The appeal stands disposed of.
All parties are to act on a signed photocopy of this order on the
usual undertakings.
(SENGUPTA, J.)
(SYAMAL KANTI CHAKRABARTI, J.)
AKGoswami