Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Idfc First Bank Limited vs Mr. Chiranjit Panja And Anr
2021 Latest Caselaw 1047 Cal/2

Citation : 2021 Latest Caselaw 1047 Cal/2
Judgement Date : 22 September, 2021

Calcutta High Court
Idfc First Bank Limited vs Mr. Chiranjit Panja And Anr on 22 September, 2021
OD-50


                                    ORDER SHEET
                         IN THE HIGH COURT AT CALCUTTA
                          Ordinary Original Civil Jurisdiction
                                   ORIGINAL SIDE
                                [Via Video Conference]

                                    EC/219/2020

                           IDFC FIRST BANK LIMITED
                                    Versus
                         MR. CHIRANJIT PANJA AND ANR.


  BEFORE:
  The Hon'ble JUSTICE RAVI KRISHAN KAPUR

Date : 22nd September, 2021

Appearance:

Ms. Tutul Das Singh, Adv.

Mr. Amar Singh, Adv.

Ms. Pooja Sett, Adv.

Mr. Ranjit Singh, Adv.

...for the decree-holder

The Court: The time to effect service in terms of the earlier orders of Court

is extended by a period of four weeks from date.

Let this matter appear in the Monthly List of November, 2021.

The decree-holder is directed to issue a fresh 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.)

S.Bag/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