ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
SPECIAL JURISDICTION (CONTEMPT)
ORIGINAL SIDE
C. C. No.122 of 2010
Skyline Tracom Pvt. Ltd. & Anr.
Versus
Raj Kumar Chatterjee & Ors.
Mr. S. S. Banerjee, Adv. With
Mr. Chayan Gupta, Adv.
..for the petitioners
Mr. Nimesh Misra, Adv.
..for the respondents
BEFORE : The Hon’ble JUSTICE DIPANKAR DATTA
__________________________________________________________________
Date: 7th December, 2010
__________________________________________________________________
I have heard learned Advocates for the parties and perused
affidavits filed by them. Prima facie, I am satisfied that the
contemnor/respondent has committed contempt. Accordingly,
there shall be a rule, as prayed for.
Rule is made returnable on 14th January, 2010.
Department and all parties are to act on a signed photocopy
of this order on the usual undertakings.
( Dipankar Datta, J. )
AKGoswami