Citation : 2022 Latest Caselaw 674 Cal/2
Judgement Date : 24 February, 2022
ODC-21
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
(Via Video Conference)
EC/17/2022
POONAWALLA FINCORP LIMITED
VS
VIBHUTE DATTATRAY SHAMRAO AND ANR.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 24th February, 2022.
Appearance:
Mr. Paritosh Sinha, Adv.
Mr. K. K. Pandey, Adv.
Mr. S. B. Dasgupta, Adv.
The Court:- An Affidavit of Service filed on behalf of the decree-holder be
kept with the records. It appears from the said affidavit that the judgment-debtor
nos. 1 and 2 have been duly served a copy of this application along with the
earlier orders of Court.
None appears on behalf of the judgment-debtors nor is any
accommodation prayed for on their behalf.
By an order dated 19 January, 2022 read with the order dated 24
January, 2022, this Court had directed the judgment-debtors to file their
Affidavit of Assets. It is submitted on behalf of the decree-holder that
notwithstanding such directions no Affidavit of Assets has yet been filed by the
judgment-debtors.
In view of the aforesaid deliberate non-compliance with the earlier orders
of Court, let a warrant of arrest be issued against the judgment-debtor no. 1.
The matter is made returnable on 4 April, 2022.
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 warrant of arrest and production of the aforesaid judgment-
debtor no. 1 before this Court on or before the returnable date.
(RAVI KRISHAN KAPUR, J.)
TO
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!