Citation : 2022 Latest Caselaw 695 Cal/2
Judgement Date : 28 February, 2022
ODC-36
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
(Via Video Conference)
EC/85/2022
POONAWALLA FINCORP LIMITED
VS
DAYA SHANKAR RAI AND ORS
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 28th February, 2022.
Appearance:
Mr. Paritosh Sinha, Adv.
Mr. K.K. Pandey, Adv.
Mr. S.B. Dasgupta, Adv.
The Court: This is an application for execution of an award dated 31st
March, 2021. It is submitted on behalf of the decree-holder that the award has
become final, binding and enforceable and there has been no challenge to the
same. The award is for a sum of Rs.22,74,403/-.
In view of the fact that the award has become final, binding and
enforceable, the judgment-debtors are directed to file their Affidavit of Assets in
Form No. 16A, Appendix-E of the Code of Civil Procedure, 1908.
In default of filing of such Affidavit of Assets, appropriate orders for
issuance of warrants of arrest would be issued against the judgment-debtors.
Let this matter appear on 4th April, 2022.
The decree-holder is directed to forthwith serve a notice on the judgment-
debtors and inform them of the returnable date and file and Affidavit of Service
in Court.
(RAVI KRISHAN KAPUR, J.)
S.Bag
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!