Citation : 2021 Latest Caselaw 1118 Cal/2
Judgement Date : 27 September, 2021
OD-61
ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
[Via Video Conference]
EC/250/2020
IDFC FIRST BANK LIMITED
Versus
MR. PANCHU GOPAL BISWAS AND ANR.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 27th September, 2021
Appearance:
Ms. Tutul Das Singh, Adv.
Mr. A. Singh, Adv.
Ms. Pooja Sett, Adv.
Mr. Ranjit Singh, 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.
In view of the aforesaid, let there be an order in terms of prayer (e) of the
Tabular Statement.
The judgment-debtors are directed to file an affidavit of assets in Form No.
16A Appendix-E of the Code of Civil Procedure, 1908 within a period of eight
weeks from date.
The decree-holder is directed to intimate the judgment debtors of the
passing of this order.
The matter is made returnable in the Monthly List of December, 2021.
(RAVI KRISHAN KAPUR, J.)
S.Bag/TO
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!