AP No. 349 of 2011
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
SREI EQUIPMENT FINANCE PVT. LTD.
Versus
DEVYATBHAI MALSURBHAI SAMAD & ANR.
BEFORE:
The Hon'ble JUSTICE I. P. MUKERJI
Date : 19th May, 2011.
Appearance:
Mr. Satarup Banerjee, Advocate
The Court : Learned Counsel for the petitioner submits on
instruction that the dues of the petitioner have been substantially
paid. Only three instalments are outstanding. Therefore, the
petitioner does not want to proceed with this application.
Therefore, this application is dismissed as not pressed.
All parties concerned are to act on a signed photocopy of this
order upon the usual undertakings.
(I.P.MUKERJI, J.)
G/