GA No. 1566 of 2011
PLA No. 64 of 2011
IN THE HIGH COURT AT CALCUTTA
Testamentary & Intestate Jurisdiction
ORIGINAL SIDE
IN THE GOODS OF :
LAXMI NARAYAN CHOPRA (DECEASED)
And
In the matter of :
Smt. Kusum Mehra
Appearance
Mr. Aniruddha Roy, Advocate
BEFORE:
The Hon'ble JUSTICE SANJIB BANERJEE
Date : 8th June, 2011.
The Court : This is a formal application for amendment of the
cause title relating to the grant of letters of administration. In the address
the Dwarka plot number has been mistakenly referred to as a flat.
G.A. No. 1566 of 2011 is allowed in terms of prayers (a), (b) and
(c) of the Notice of Motion dated May 16, 2011. The amendment and re-
verification should be completed within a period of three weeks from date.
There will be no order as to costs.
Urgent certified photocopies of this order, if applied for, be
supplied to the parties subject to compliance with all requisite formalities.
(SANJIB BANERJEE, J.)
sg.