Citation : 2021 Latest Caselaw 1634 Cal/2
Judgement Date : 16 December, 2021
ODC-27
ORDER SHEET
EC/355/2021
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
POONAWALLA FINCORP LIMITED
Versus
SHREESHTHA AUTOMOBILES AND ORS.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : December 16, 2021.
[Via video conference]
Appearance:
Mr. Paritosh Sinha, Adv.
Mr. K.K. Pandey, Adv.
Mr. S. B. Dasgupta, Adv.
....for the Petitioner/Award-Holder.
The Court: This is an application for execution of an award dated 27th
November, 2020. It is submitted on behalf of the decree-holder that the award
has become final, binding and enforceable and there is no challenge to the same.
The award is for a sum of Rs. 18,88,206/-.
In view of the fact that the award has become final, binding and
enforceable, the judgment-debtors are directed to file their Affidavit of Assets in
Form No.16A, Appendix-E of the Code of Civil Procedure, 1908. In default of filing
of such Affidavit of Assets, appropriate orders for issuance of warrant of arrest
would be issued against the judgment-debtors.
The matter is made returnable on February 8, 2022. In the meantime, the
decree-holder is directed to serve a notice on the judgment-debtors informing
them of the returnable date and file an Affidavit of Service on the returnable date.
(RAVI KRISHAN KAPUR, J.)
sp3
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!