Calcutta High Court High Court

Unit Construction Company Pvt. … vs Union Of India on 17 May, 2011

Calcutta High Court
Unit Construction Company Pvt. … vs Union Of India on 17 May, 2011
Author: I. P. Mukerji
                            T/15/2011
                        AP No. 167 of 2011
                IN THE HIGH COURT AT CALCUTTA
                 Ordinary Original Civil Jurisdiction
                          ORIGINAL SIDE



            UNIT CONSTRUCTION COMPANY PVT. LTD.
                          Versus
                      UNION OF INDIA



BEFORE:

The Hon'ble JUSTICE I. P. MUKERJI

Date : 17th May, 2011.


                                          Appearance:

                                          Ms. R.Kajaria, Advocate


        The Court : It is submitted that notice of this mentioning was

  served upon the respondent. None appears for the respondent.

This application is placed as “To Be Mentioned” for appropriate

orders.

Learned Counsel for the petitioner submits on instruction that

her client does not want to proceed with this application.

Accordingly, this application is dismissed as not pressed.

All interim orders are vacated.

2

Department and all parties concerned are to act on a signed

photocopy of this order upon the usual undertakings.

(I.P.MUKERJI, J.)
G/