Citation : 2021 Latest Caselaw 901 Cal/2
Judgement Date : 17 September, 2021
OD-22
EC/225/2018
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
[Via Video Conference]
HDB FINANCIAL SERVICES LIMITED
Versus
FAHIM AKHTAR & ANR.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 17th September, 2021
Appearance:
Mr.Sayak Ranjan Ganguly, Adv.
Mr.Pratip Mukherjee, Adv.
Ms.Barnana Sen, Adv.
..for the decree-holder.
The Court : This is an application for execution of an award dated May 13,
2017. It is submitted on behalf of the decree-holder that there is no challenge
to the award.
The Department is directed to effect service on all the judgment-debtors in
terms of Order 21 Rule 22(1) of the Code of Civil Procedure, 1908.
The Department is directed to comply with the aforesaid direction within a
period of eight weeks from date.
Let this matter appear in the monthly list of December, 2021.
(RAVI KRISHAN KAPUR, J.) D.Ghosh
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!