Citation : 2021 Latest Caselaw 1516 Cal/2
Judgement Date : 2 December, 2021
ODC 10
ORDER SHEET
EC/283/2021
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
COMMERCIAL DIVISION
POONAWALLA FINCORP LIMITED
Versus
SANJAY BHAGWAN WAGH AND ANR.
BEFORE:
The Hon'ble JUSTICE SHEKHAR B. SARAF
Date: 2nd December, 2021.
(Via Video Conference)
Appearance:
Mr. Paritosh Sinha, Adv.
Mr. K.K. Pandey, Adv.
Mr. S.B. Dasgupta, Adv.
...for the award holder
The Court: This award which is a deemed decree is put to execution. It is
submitted that the award is not under challenge. The award has now become
enforceable. The award is more than two years old.
In view of the aforesaid, let a notice be issued under Order 21 Rule 22(1) of
the Code of Civil Procedure upon the judgment debtors. The matter is made
returnable on 27th January, 2022.
(SHEKHAR B. SARAF, J.) B.Pal
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!