Citation : 2022 Latest Caselaw 271 Cal/2
Judgement Date : 2 February, 2022
ODC-11
EC/262/2021
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
(Via Video Conference)
POONAWALLA HOUSING FINANCE LIMITED
VS
BHARAT FOOD PRODUCT AND ORS.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 2nd February, 2022.
Appearance:-
Mr. Paritosh Sinha, Adv.
Mr. K.K.Pandey, Adv.
Mr. Sreyash Basu Dasgupta, Adv.
The Court: Affidavit of Service filed on behalf of the decree-holder be kept
with the records.
It appears that notwithstanding an order dated 24th November, 2021, no
Affidavit of Assets has been filed by the judgment debtor.
None appears on behalf of the judgment-debtor nor is any accommodation
prayed for on their behalf.
In view of the deliberate, intentional and non-compliance by the judgment-
debtor no.3, let a Warrant of Arrest be issued against the judgment debtor no. 3.
The matter is made returnable on 14th March, 2022.
The jurisdictional Superintendent of Police and the Officer-in-Charge of
the local police station are directed to ensure due execution of the warrant of
arrest and production of the judgment-debtor no.3 before this Court on or before
the returnable date.
(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!