Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kotak Mahindra Bank Ltd vs Saumya Mining Limited And Anr
2022 Latest Caselaw 491 Cal/2

Citation : 2022 Latest Caselaw 491 Cal/2
Judgement Date : 15 February, 2022

Calcutta High Court
Kotak Mahindra Bank Ltd vs Saumya Mining Limited And Anr on 15 February, 2022
OD-20
                                EC/174/2020
                       IA NO: GA/1/2021, GA/2/2022
                     IN THE HIGH COURT AT CALCUTTA
                   ORDINARY ORIGINAL CIVIL JURISDICTION
                               ORIGINAL SIDE




                        KOTAK MAHINDRA BANK LTD.
                                   VS
                      SAUMYA MINING LIMITED AND ANR.




      BEFORE:
      The Hon'ble JUSTICE RAVI KRISHAN KAPUR

Date : 15th February, 2022.

Appearance:

Mr. Swatarup Banerjee, Adv.

Ms. S. Das, Adv.

Mr. Jishnujit Roy, Adv.

Mr. Rohit Das, Adv.

Ms. K. Rahman, Adv.

The Court : List this matter under the heading 'Examination of Judgment

Debtor' on 4th March, 2022. The judgment debtor no. 2 is directed to be

represented on the returnable date.

(RAVI KRISHAN KAPUR, J.) SK.

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter