1 CA No.478 of 2011 With BIFR No.114 of 1997 IN THE HIGH COURT AT CALCUTTA ORIGINAL JURISDICTION ORIGINAL SIDE In the matter of: Shree Synthetics Ltd. (In Liquidation) BEFORE: The Hon'ble JUSTICE I. P. MUKERJI
Date : 18.5.2011.
The Court : This letter is treated as on the day’s list as due to inadvertence
it could not be placed in the list. It was slated to be placed in the list today.
This letter seeks sanction to pay some outstanding bills of the security
agency and the advertisement agency and for invitation of claims from the
secured creditors by insertion of publication in newspaper.
The Official Liquidator submits that he has thoroughly scrutinised the bills
and they are in order.
Therefore, I allow this letter by passing orders in terms of prayers (a), (b),
(c) and (d).
All parties concerned are to act on a signed photocopy of this order on the
usual undertakings.
(I.P. MUKERJI, J.)
SP/