Citation : 2021 Latest Caselaw 944 Cal/2
Judgement Date : 20 September, 2021
OD-81
ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
[Via Video Conference]
EC/477/2019
MAGMA FINCORP LIMITED
Versus
RAMA KRISHNA KOORAPATI AND ORS.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 20th September, 2021
Appearance:
Mr. Paritosh Sinha, Adv.
Mr. K.K. Pandey, Adv.
Mr. S.B. Dasgupta, Adv.
...for the decree-holder
The Court : The time to file the affidavit of assets in terms of the order
dated 3rd December, 2019 is extended by a period of eight weeks from date.
It is made clear that in default of filing affidavit of assets, appropriate order
for warrant of arrest would be issued against the judgment-debtors.
Let this matter appear in the Monthly List of November, 2021.
The decree-holder is directed to inform the judgment-debtors and file an
affidavit of service 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!