Calcutta High Court High Court

Progressive Construction Ltd vs Magma Shrachi Finance Ltd on 13 June, 2011

Calcutta High Court
Progressive Construction Ltd vs Magma Shrachi Finance Ltd on 13 June, 2011
Author: Ashoke Kumar Dasadhikari
                                 AP No. 133 of 2009
                            IN THE HIGH COURT AT CALCUTTA
                        ORDINARY ORIGINAL CIVIL JURISDICTION
                                          --

PROGRESSIVE CONSTRUCTION LTD. .. Petitioner

Versus

MAGMA SHRACHI FINANCE LTD. .. Respondent

For Petitioner : MS.ARITRA CHAKRABORTY, ADVOCATE

For Respondent : MR. K.K.PANDEY, ADVOCATE

BEFORE:

The Hon’ble JUSTICE ASHOKE KUMAR DASADHIKARI

Date : 13th June, 2011.

The Court : Learned counsel for the petitioner and the respondent

submits that they have reached out of court settlement and they have filed a

memorandum of settlement before this Court. As such they are not willing to

proceed in this matter. This application is thus dismissed as not pressed.

All parties concerned are to act on a signed photocopy of this order on

the usual undertakings.

(ASHOKE KUMAR DASADHIKARI, J.)
km