Citation : 2022 Latest Caselaw 706 Cal/2
Judgement Date : 28 February, 2022
ODC- 20
EC/320/2021
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
(Via Video Conference)
CENTRAL INLAND WATER TRANSPORT CORPORATION
LTD.
VS
LMJ SHIPPING PVT LIMITED
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 28th February, 2022.
Appearance:-
Mr. Priyankar Saha. Adv.
Mr. Ashok Kumar Jena, Adv.
Mr. Nirmalya Dasgupta, Adv.
The Court:- The Affidavit of Assets filed on behalf of the judgment-debtor
be kept with the records. Let a copy of the Affidavit of Assets be served on the
award-holder in Court today.
List this matter under the heading 'Examination of the Judgment Debtors'
on 24 March 2022.
Liberty is granted to the decree-holder to file a Supplementary Affidavit, if
so advised.
It is made clear that a responsible and senior officer of the judgment-
debtors will be present for examination of the judgment-debtors 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!