Citation : 2021 Latest Caselaw 803 Cal/2
Judgement Date : 14 September, 2021
OD-30
ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
[Via Video Conference]
EC/311/2019
MAGMA FINCORP LIMITED
Versus
LAL CHAND AND ANR.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 14th September, 2021 Appearance:
Mr. Paritosh Sinha, Adv.
Mr. K. K. Pandey, Adv.
Mr. S. B. Dasgupta, Adv.
...for the decree-holder
The Court: It is submitted on behalf of the decree-holder that the warrants
of arrest against the judgment-debtors have not been executed till date in
terms of the earlier orders of Court.
In view of aforesaid, the returnable date of warrants of arrest is extended by
a period of two months from date. Alternatively fresh warrants of arrest be issued
in compliance with the earlier orders of Court.
The matter is made returnable on 22nd November 2021.
The jurisdictional Superintendent of Police and the Officer-in-Charge of the
local police station are directed to ensure due execution of the warrants of arrest
and production of the judgment-debtors before this Court on or before the
returnable date.
(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!