Citation : 2021 Latest Caselaw 1257 Cal/2
Judgement Date : 1 October, 2021
1
OD-38
EC/565/2018
IA NO:GA/1/2020
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
CHOLAMANDALAM INVESTMENT AND FINANCE COMPANY LIMITED
VS
NILADRI BHATTACHARYYA & ANR.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 1st October, 2021.
Ms. S. Das, Mr. Jishnujit Roy, Advocate for decree holder.
The Court: It is submitted on behalf of the decree holder that on
an earlier occasion, i.e., 29th November, 2019 the judgment debtors had
given an undertaking to be present as and when directed. It is further
submitted on behalf of the decree holder that notwithstanding the direction
contained in the order dated 28th November, 2018 no Affidavit of Assets
has been filed by the judgment debtors.
As a last opportunity, the time to file the Affidavit of Assets is
extended by a period of four weeks from date.
Let this matter appear in the monthly list of November, 2021.
In the meantime, the decree holder is directed to serve a notice on
the judgment debtors as well as the advocate appearing on behalf of the
judgment debtors informing them of the passing of the order and file an
affidavit of service on the returnable date.
(RAVI KRISHAN KAPUR, J.)
SK./pkd.
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!