Citation : 2022 Latest Caselaw 2950 Cal/2
Judgement Date : 8 December, 2022
UL-19
EC/358/2021
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
ORIGINAL SIDE
POONAWALLA FINCORP LIMITED
VS
DHARPURE PRAVIN & ORS.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 8th December, 2022.
Appearance:
Mr. P. Sinha, Adv.
Mr. K. K. Pandey, Adv.
Ms. E. Saha, Adv.
The Court:- It is submitted on behalf of the petitioner that the date for
execution of the warrants of arrest had expired and the same be extended for a
period of eight weeks from date.
In view of the aforesaid, the returnable date for the warrants of arrest is
extended for a period of eight weeks from date.
The Warrants of Arrest are made returnable after eight weeks from date.
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.
(RAVI KRISHAN KAPUR, J.) SK.
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!