Loading...

Calcutta High Court High Court

Skipper Fashions Pvt. Ltd. & Anr vs Unknown on 8 June, 2011

Last Updated on 10 years

| Leave a comment

Calcutta High Court
Skipper Fashions Pvt. Ltd. & Anr vs Unknown on 8 June, 2011
Author: I. P. Mukerji
                                    CP No. 4 of 2011
                                  CA NO.897 OF 2010
                           IN THE HIGH COURT AT CALCUTTA

                                    Original Jurisdiction


                                  IN THE MATTER OF:
                           SKIPPER FASHIONS PVT. LTD. & ANR.

  BEFORE:

  The Hon'ble JUSTICE I. P. MUKERJI

Date : 8th June, 2011.

Ms. S. Mukherjee…for petitioner.

Mr. A. Sen. …for Central Government.

The Court : The Central Government has no objection to sanction of the Scheme,

as represented by their counsel. Accordingly, I allow this application by passing orders

in terms of prayers [a] to [j] of the petition. The petitioner is to pay a consolidated cost of

200 GMs. to the Central Government.

In the event the petitioners supply a legible computerized print out of the scheme

and the schedule of assets in acceptable form to the department, the department will

append such computerized print out, upon verification, to the certified copy of the order

without insisting on a handwritten copy thereof.

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

undertakings.

                                                   (I.    P. MUKERJI, J.)

pkd.