Loading...

Calcutta High Court High Court

Tajiv Tandon & Ors vs Dena Bank & Ors on 20 May, 2011

Last Updated on 10 years

| Leave a comment

Calcutta High Court
Tajiv Tandon & Ors vs Dena Bank & Ors on 20 May, 2011
Author: Sengupta
                                    IN THE HIGH COURT AT CALCUTTA
                                        Civil Appellate Jurisdiction
                                              Original Side

       Present :
The Hon'ble Justice Sengupta
        And
The Hon'ble Justice Syamal Kanti Chakrabarti
      20.05.2011

                                                          TA 34 of 2011
                                                        ACO      of 2011
                                                        APOT 230 of 2011
                                                         CP 241 of 2009
                                                        Tajiv Tandon & Ors.
                                                                Vs.
                                                          Dena Bank & Ors.

                  Mr. Deepnath Roy Chowdhury, Advocate for the petitioners


          The Court :- None appears in support of the matter when the matter was called on as an

unlisted "Court Application". Learned counsel for the respondent is present. It appears from the

records that leave was obtained to move it on urgent basis. Therefore, we think that there is no

urgency in this matter. This matter is sent back to the Computer Section to allot the regular number

and thereafter the parties to take steps in accordance with law.

All parties shall act on a xerox signed copy of this order on usual undertakings.

(Sengupta, J.)

(Syamal Kanti Chakrabarti, J.)
ANC.