Citation : 2021 Latest Caselaw 1179 Cal/2
Judgement Date : 29 September, 2021
OD-25
ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
[Via Video Conference]
EC/134/2018
CITICORP FINANCE (INDIA) LTD.
Versus
SANJAY PAIKARAY & ANR.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 29th September, 2021
Appearance:
Mr. Swatarup Banerjee, Adv.
The Court:- The original records pertaining to the arbitration proceedings
are filed in Court.
This is an application for execution of a decree dated 20 th March, 2013. It
is submitted on behalf of the decree-holder that there is no challenge to the
said decree and the same has become final, binding and enforceable.
This decree is for a sum of Rs.56 lakhs approximately.
The Department is directed to issue a notice on the judgment debtors
under Order 21 Rule 22(1) of the Code of Civil Procedure, 1908.
The matter is made returnable in the Monthly List of November, 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!