Citation : 2022 Latest Caselaw 647 Cal/2
Judgement Date : 23 February, 2022
OD-9
IA NO. GA/3/2022
In EC/166/2019
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
(Via Video Conference)
MAGMA FINCORP LIMITED
Vs
GHANSHYAM DAS RUNGTA FOUNDATION AND ORS.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 23rd February, 2022.
Appearance:-
Ms. S. Das, Adv.
The Court:- This is an application for change of name of the decree-holder. It is
submitted on behalf of the applicant that during the pendency of this execution
proceeding, the decree has been assigned in favour of Kotak Mahindra Bank Ltd.
None appears on behalf of the judgment-debtors nor is any accommodation
prayed for on their behalf.
In view of relief sought for by the decree-holder, let there be an order in terms of
prayers (a) and (b) of the Master's Summons.
With the aforesaid directions, GA/3/2022 stands disposed of.
Let EC/166/2019 appear on 29 March 2022.
The decree-holder is directed to serve a copy of the amended execution
proceeding on the judgment-debtors prior to the returnable date and file an Affidavit of
Service on 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!