Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kotak Mahindra Bank Limited vs Saleem Ali Warsi And Anr
2021 Latest Caselaw 1615 Cal/2

Citation : 2021 Latest Caselaw 1615 Cal/2
Judgement Date : 15 December, 2021

Calcutta High Court
Kotak Mahindra Bank Limited vs Saleem Ali Warsi And Anr on 15 December, 2021
ODC-21
                               ORDER SHEET
                    IN THE HIGH COURT AT CALCUTTA
                     Ordinary Original Civil Jurisdiction
                              ORIGINAL SIDE
                           (Via Video Conference)



                               EC/345/2021

                     KOTAK MAHINDRA BANK LIMITED
                                Versus
                      SALEEM ALI WARSI AND ANR.


BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR

Date : 15th December, 2021.

The Court : This is an application for execution of an award dated 30

November 2015. It is submitted that the award is not under challenge and has

become enforceable. Let a notice be issued under Order 21 and Rule 22(1) of

the Code of Civil Procedure upon the judgment debtors.

The matter is made returnable on 18 January 2022.

(RAVI KRISHAN KAPUR, J.)

TO

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter