Citation : 2021 Latest Caselaw 542 Cal/2
Judgement Date : 31 August, 2021
OD - 15
ORDER SHEET
EC 46/2021
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
M/S. CHOLAMANDALAM INVESTMENT AND FINANCE COMPANY
LIMITED
VERSUS
RAMASHRAY SINGH AND ANR.
BEFORE :
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 31st August, 2021
Appearance :
Ms. Tutul Das Singh, Mr. Amar Singh, Ms. Pooja Sett, Mr. Ranjit Singh, Advs.
for the decree-holder.
The Court : None appears on behalf of the judgement-debtors nor is any
accommodation prayed for on their behalf. The decree-holder is represented.
The decree-holder is directed to serve the judgment-debtors either by
registered post or speed post intimating them of the adjourned date of hearing
of this application. Let an affidavit of service be filed by the decree-holder on
the returnable date.
Let this matter appear on 15th September, 2021.
[RAVI KRISHAN KAPUR, J.]
S.Das AR[CR]
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!