Citation : 2021 Latest Caselaw 1090 Cal/2
Judgement Date : 24 September, 2021
OD-34
ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
[Via Video Conference]
EC/389/2019
MAGMA FINCORP LIMITED
Versus
KESHAV KUMAR SONI AND ORS.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 24th September, 2021
The Court : It is submitted on behalf of the decree-holder that
notwithstanding the order dated 21st November, 2019 the warrant of arrest has
not yet been executed against the judgment-debtor no. 1.
In view of the aforesaid, the time to execute the warrant of arrest against
the judgment-debtor no. 1 is extended by a period of eight weeks from date.
The matter is made returnable on 15th November, 2021.
Alternatively fresh warrant of arrest be issued against the judgment-debtor
no.1.
The jurisdictional Superintendent of Police and the Officer-in-Charge of the
local Police Station are directed to ensure due execution of the warrant of
arrest and production of the aforesaid judgment-debtor no. 1 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!