Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Poonawalla Fincorp Limited vs Bonnie Foi Society And Ors
2022 Latest Caselaw 1226 Cal/2

Citation : 2022 Latest Caselaw 1226 Cal/2
Judgement Date : 1 April, 2022

Calcutta High Court
Poonawalla Fincorp Limited vs Bonnie Foi Society And Ors on 1 April, 2022
OD-48
                              ORDER SHEET

                   IN THE HIGH COURT AT CALCUTTA
                    Ordinary Original Civil Jurisdiction
                             ORIGINAL SIDE

                              EC/233/2021

                    POONAWALLA FINCORP LIMITED
                                VS
                    BONNIE FOI SOCIETY AND ORS.


BEFORE:
The Hon'ble JUSTICE SHEKHAR B. SARAF

Date: 1st April, 2022.

Appearance:

Mr. Paritosh Sinha, Adv.

Mr. K. K. Pandey, Adv.

Mr. S. B. Dasgupta, Adv.

The Court: As prayed for by the decree-holder, the time to execute

the warrants of arrest is extended by a period of eight weeks from date.

Let this matter appear on 10th June, 2022.

The jurisdictional Superintendent of Police and the Officer-in-

Charge of the local Police Station are directed to implement this order and

ensure due execution of the warrants of arrest and production of the

judgment-debtors before this Court on or before the returnable date.

The Superintendent of Police is directed to file a Report as to why

the warrants of arrest have not been executed till date.

(SHEKHAR B. SARAF, J.)

sp3

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter