Citation : 2021 Latest Caselaw 1053 Cal/2
Judgement Date : 22 September, 2021
OD-52
ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
[Via Video Conference]
EC/222/2020
IDFC FIRST BANK LTD.
Versus
MR. ANISUR RAHAMAN GAZI AND 2 OTHERS
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 22nd September, 2021 Appearance:
Ms. Tutul Das Singh, Adv.
Mr. Amar Singh, Adv.
Ms. Pooja Seth, Adv.
...for the decree-holder
The Court : An affidavit of service filed on behalf of the decree-holder be
kept with the records.
None appears on behalf of the judgment-debtors nor is any accommodation
prayed for on their behalf.
The judgment-debtors are directed to file their affidavit of assets in terms of
prayer (e) of the Tabular Statement.
It is made clear that the affidavit of assets will be filed in Form No. 16A of
Appendix-E of the Code of Civil Procedure, 1908 within a period of eight weeks
from date.
Let the matter appear in the Monthly List of December, 2021.
The decree-holder is directed to serve notices on the judgment-debtors
informing them of the passing of this order and file an affidavit of service on
the returnable date.
(RAVI KRISHAN KAPUR, J.)
TO/S.Bag
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!