Rajneesh Gupta vs M/S. Bunty Investment Pvt. Ltd. & … on 13 June, 2011

0
50
Calcutta High Court
Rajneesh Gupta vs M/S. Bunty Investment Pvt. Ltd. & … on 13 June, 2011
Author: I. P. Mukerji
                                  AP No.193 of 2007
                                 GA No.1233 of 2011
                                 GA No.1195 of 2011
                            IN THE HIGH COURT AT CALCUTTA
                        Ordinary Original Civil Jurisdiction
                                    ORIGINAL SIDE



                                                                  IN THE MATTER OF:-
                                                                      RAJNEESH GUPTA
                                                                              Versus
                                              M/S. BUNTY INVESTMENT PVT. LTD. & ORS.


       BEFORE:
     The Hon'ble JUSTICE I. P. MUKERJI
     Date : 13th June, 2011.
                                                     Mr.R. Gupta appears in person.

                                                     Mr.S. Mukherjee, Advocate with
                                                     Ms.S.Dutta, Advocate.
                                                       ..for Respondent Nos.1,2& 3.

Mr. D. Mukherjee, Advocate.

..for Receiver.

Mr.S.Chowdhury, Advocate appears.

The Court :-Let the Receiver’s report filed in Court today be circulated to all

the parties.

Notice of these applications be given by Mr.Gupta to the two tenants,

namely 1. Veer Chepiie & Aromatics P. Ltd., and 2. Nav Durga Apparel Exports.,

A-3 Cooperative Industrial Estate, Balanagar – Hyderabad-500037, from whom

the Receiver has been collecting rents.

Copies of the report of the Receiver be circulated to these tenants also by

Mr. Gupta. Affidavit of service is to be filed.

List this application again on 20th June, 2011 in the same position.

The Receiver will file a more detailed report as to the exact rent payable by

each tenant, rents collected by him, the amount disbursed to the award-holder,

the amount retained by him and so on. Such report should be filed by the
2

returnable date with advance copies circulated to the parties as well as the two

tenants. It may also be circulated to Mr.Chowdhury who is appearing for the

assignee of the award in their application being G.A.No.1233 of 2011.

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

usual undertakings.

                                   (I.       P. MUKERJI, J.)
nm
 

LEAVE A REPLY

Please enter your comment!
Please enter your name here