Citation : 2022 Latest Caselaw 240 Cal/2
Judgement Date : 31 January, 2022
OD-12
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
ORIGINAL SIDE
(Via Video Conference)
IA NO. GA/1/2022
IN EC/255/2019
MAGMA FINCORP LIMITED
Versus
AMRIT KUMAR SAMANTA AND ORS.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 31st January, 2022.
Appearance:
Mr. Paritosh Sinha, Adv.
Mr. K.K. Pandey, Adv.
The Court : This is an application for effecting a change of name of the decree-
holder.
It is submitted on behalf of the decree-holder that the name the decree-holder has
changed and is now 'Poonawalla Fincorp Limited'.
In view of the aforesaid, let there be an order in terms of prayers (a) and (b) of the
Master's Summons.
Let this matter appear on 14th March, 2022.
In the meantime, the Department is directed to take all necessary steps.
The Department is also directed to carry out the aforesaid amendments in terms
of prayers (a) and (b) of the Master's Summons within a period of four weeks from date.
The decree-holder is directed to serve a copy of the amended application on the
judgment-debtors and file an affidavit of service on the returnable date.
In view of the aforesaid, GA/1/2022 stands disposed of.
(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!