Citation : 2022 Latest Caselaw 3126 Cal/2
Judgement Date : 20 December, 2022
UL-5
EC/190/2020
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
ORIGINAL SIDE
POONAWALLA FINCORP LIMITED
VS
K. KRISHNAMOORTHY AND ANR.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 20th December, 2022.
Appearance:
Mr. P. Sinha, Adv.
Mr. K. K. Pandey, Adv.
Ms. Enakshi Saha, Adv.
The Court:- In view of the urgency pleaded on behalf of the decree-holder,
the matter is treated as on the Day's List.
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 before the Regular Bench.
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!