Calcutta High Court High Court

Srei Equpiment Finance Pvt. Ltd vs Yoga Narasimha Mines & Pvt. Ltd. & … on 7 June, 2011

Calcutta High Court
Srei Equpiment Finance Pvt. Ltd vs Yoga Narasimha Mines & Pvt. Ltd. & … on 7 June, 2011
Author: Nadira Patherya
                                AP No. 464 of 2011
                          IN THE HIGH COURT AT CALCUTTA
                           Ordinary Original Civil Jurisdiction


  SREI EQUPIMENT FINANCE PVT. LTD.
        Versus
  YOGA NARASIMHA MINES & PVT. LTD. & ORS.


  For Petitioner: Mr. Utpal Bose, Mr.Swatarup Banerjee



  BEFORE:
  The Hon'ble JUSTICE PATHERYA
  Date : 7th June, 2011.


                 The Court : Leave under Clause 12 of the Letters Patent is

granted.

                 This application has been filed under Section 9 of the Arbitration

and Conciliation Act, 1996.

                 The case of the petitioner is that under an agreement dated 30th

June, 2010 the asset mentioned in Schedule VIII of the agreement was financed

by it. The financed amount was to be repaid in 18 instalments and except for two

instalments no further instalment has been paid. Letter of termination was

issued on 14th April, 2011 and the intent to go to arbitration is evidenced as

arbitration proceedings have commenced. For non-payment of the balance sum

this application has been filed and orders sought.

                Inspite of service none appears on behalf of the respondents.

Affidavit of service filed be kept on record.
2

Having considered the facts of the case as arbitration proceedings

have commenced and there is every possibility of the asset being dissipated

and/or encumbered entitles the petitioner to an order in terms of prayer (f) of the

Notice of Motion till 27th June, 2011. Mr. Goutam Dinda, Advocate, Bar

Association Room No.1 is appointed Receiver at an initial remuneration of 300

GMs to be paid by the petitioner to make an inventory of the asset in question

and take physical possession of the same. A report in this regard be filed on the

returnable date. Needless to mention that all expense of the Receiver be borne by

the petitioner.

Another reason for passing this order is except for two instalments

no further instalment has been paid by the respondents and letter of termination

has also been issued.

Matter is made returnable on 23rd June, 2011.

Receiver and all parties concerned are to act on a phoptostat signed

copy of this order on the usual undertakings.

( PATHERYA, J.)

pa